Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jankiram Baburao Patil vs Pandurang Rajaram Patil And ...
2023 Latest Caselaw 11539 Bom

Citation : 2023 Latest Caselaw 11539 Bom
Judgement Date : 8 November, 2023

Bombay High Court
Jankiram Baburao Patil vs Pandurang Rajaram Patil And ... on 8 November, 2023
Bench: S. G. Mehare
2023:BHC-AUG:24551
                                                   1                41-CA.13867-15 & ors.odt


                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        BENCH AT AURANGABAD

                                CIVIL APPLICATION NO.13867 OF 2015
                            IN SAST/9590/2015 WITH CA/13873/2015 IN
                       SAST/9590/2015 WITH WP/1540/2016 WITH SA/45/2021
                                 WITH CA/1295/2021 IN SA/45/2021
                                       JANKIRAM BABURAO PATIL
                                               VERSUS
                                 PANDURANG RAJARAM PATIL AND OTHERS
                                                      ...
                             Advocate for Applicant : Mr. Bhokarikar Madhav M.
                             Advocate for respective Respondents : Mr. A. J. Patil.
                                                      ...

                                                 CORAM :     S. G. MEHARE, J.
                                                 DATE :      08.11.2023

                     PER COURT :-


1. Heard the learned counsel for the applicant and the

learned counsel for the respondents.

2. The applicant was the plaintiff before the Trial Court and

the appellant before the First Appellate Court. His suit and

appeals were dismissed. Thereafter, he preferred the present

appeal with an application for condonation of delay of 3420

days.

3. Learned counsel for the applicant would submit that the

applicant was unaware of the impugned judgment and decree

of the First Appellate Court. He would submit that there were

many litigations pending. Those litigations had the effect on

2 41-CA.13867-15 & ors.odt

the issues involved in the appeal; he wanted to prefer. Nothing

has been pleaded in the application as argued. In the

application, it has been simply pleaded that "he is not educated

considering the legal rights and almost illiterate in the light of

Court litigation having no knowledge about the punctuality of

rights and norms of litigation and court matters. The suit was

dismissed without proper hearing of the applicant and

opportunity of adducing the evidence to them."

4. To bolster his argument, he relied on the case of Esha

Bhattacharjee Vs. Managing Committee of Raghunathpur

Nafar Academy and others ; 2013 AIR SCW 6158.

5. Per contra, the contesting respondent has strongly

opposed the application. He would submit that the reasons

assigned for delay are neither genuine nor plausible. The

applicant was the appellant. Hence, it is hard to digest that he

had no knowledge about passing the judgment of the First

Appellate Court. He has prayed to dismiss the application.

6. This is an application under Section 5 of the Limitation

Act. Section 5 of that Act, which prescribes that the delay may

be condoned for the 'sufficient cause'. The burden was on the

applicant to prove that there were sufficient causes that

restrained him from preferring the appeal. In the case at hand,

3 41-CA.13867-15 & ors.odt

there was a delay of more than nine years. He had a case that

there were litigations going on. It seems that he was aware of

his rights. If he was aware of his rights, his contention that he

was illiterate in the light of court litigation appears incorrect.

The ground raised by him that the suit was dismissed without

proper hearing an opportunity of adducing evidence is not the

ground for condonation of delay.

7. In Esha Bhattacharjee (cited supra), the principles have

been culled out for considering the application under Section 5

of the Limitation Act. One of the principle culled out, the term

"sufficient cause" should be understood in their proper spirit,

philosophy and purpose regard being had to the fact that these

terms are basically elastic and are to be applied in proper

perspective to the obtaining fact-situation. It has also been

culled out that substantial justice being paramount and pivotal,

the technical considerations should not be given undue and

uncalled for emphasis. No presumption can be attached to

deliberate causation of delay but, gross negligence on the part

of the litigant is to be taken note of.

8. One of the principle of gross negligence on the part of

the litigant is to be considered in this Case. The person, who

was litigating was supposed to be a deligent. He woke up after

4 41-CA.13867-15 & ors.odt

around 9 years. He did not establish sufficient cause to prove

that he was restrained from preferring the appeal in the Court

in prescribed period of limitation. In the peculiar facts and

circumstances of the case, the relevant principles culled out in

Esha Bhattacharjee (cited supra) are applicable. After having

gone through the contents of application, there is no iota of

pleading what restrained him from preferring appeal in time.

The reasons pleaded in the application were not the sufficient

cause.

9. For the reasons mentioned above, the Civil Application

No.13867 of 2015 for condonation of delay stands dismissed,

Civil Application No.13873 of 2015 for stay and the Second

Appeal on Stamp stand disposed of accordingly.

10. No order as to costs.

11. List the writ petition, other civil application in other

second appeal for admission on 23.01.2024.

(S. G. MEHARE, J.)

...

vmk/-

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter