Citation : 2023 Latest Caselaw 5230 Bom
Judgement Date : 7 June, 2023
1 23 fast 11038-23 with ia 4721-23-c.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL (ST.) NO.11038 OF 2023
WITH
INTERIM APPLICATION NO.4721 OF 2023
IN
FIRST APPEAL (ST.) NO.11038 OF 2023
Mrs.Baby Gopalkrishnana and anr. ... Appellant/Applicant
Vs.
The Chief Works Manager,
Western Railway and anr. ... Respondents
-------
Mr.Sakshee P. Chavan, Advocate for the Appellant/Applicant.
None for the Respondents.
-------
CORAM : ABHAY AHUJA, J.
DATE : 07 JUNE, 2023. P.C. :
1. At the outset, an objection is raised by the Registry that there is a
delay of 103 days in filing the appeal and that an interim application for
condonation of delay has not been filed. The learned counsel for the
Appellant submits that the issue involved in this appeal is that instead of
recording that the Appellant No. 1 had two daughters, it has been
erroneously recorded by the Tribunal that she has two sons and therefore,
the amount of compensation is to be divided amongst four persons though
Priya R. Soparkar 1 of 3
2 23 fast 11038-23 with ia 4721-23-c.doc
there were only two applicants who are Appellants in the present
appeal. Learned counsel would submit that after the order dated 4 th
October, 2019 , on 9th December, 2019 an application for correction of
the judgment was made and again on 26th August, 2022 another
application was made under section 152 of the Code of Civil Procedure,
1908. The Motor Accident Claims Tribunal, Mumbai passed an order
rejecting the application under section 152 on 22 nd December, 2022 and
another order on 19th January, 2023 rejecting the application for
correction of the judgment.
2. Aggrieved by the order dated 19th January, 2023, the Appellant has
preferred this appeal and submits that considering that the period of 90
days is the limitation period under the Motor Vehicles Act for filing an
appeal, the present appeal which has been filed on 15 th April, 2023 is
within time.
3. Having heard learned counsel, issue notice to the Respondents
returnable on 5th July, 2023.
4. Let an affidavit in reply also be filed in the matter by the next date.
Priya R. Soparkar 2 of 3
3 23 fast 11038-23 with ia 4721-23-c.doc
5. List on 5th July, 2023.
(ABHAY AHUJA, J.)
Priya R. Soparkar 3 of 3
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!