Citation : 2024 Latest Caselaw 2507 Bom
Judgement Date : 25 January, 2024
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO. 1292 OF 2023
IN X-APLST/22631/2022
WITH FIRST APPEAL NO. 1825 OF 2019
WITH CIVIL APPLICATION NO. 7023 OF 2019
IN FA/1825/2019
YASMIN YUNUS PATHAN AND ORS
VERSUS
THE NEW INDIA ASSURANCE CO. LTD., THR ITS AUTHORIZED
SIGNATORY, AURANGABAD AND OTHERS
Ms. Pallavi P. Wangikar, Advocate h/f Mr. R. V. Gore, Advocate for the
applicants
Mr. M. M. Ambhore, Advocate for respondent No.1.
CORAM : R. M. JOSHI, J.
DATE : 25th JANUARY, 2024 P.C. :-
1. This application filed for condonation of delay of 1235 days in filing
cross appeal against the judgment and award dated 21/12/2018 passed
in MACP No. 489/2015.
2. The applicants are original respondents in First Appeal No.
1825/2019 and they were expected to file cross appeal within one month
of receipt of the summons of this Court.
3. Learned counsel for the applicants submits that initially owing to
919.ca1292.23.odt 1 of 2 the financial difficulties no cross appeal could be filed and only after
receipt of amounts being permitted to be withdrawn by this Court the
funds could be arranged. It is also claimed that owing to the Covid-19
Pandemic situation no further steps could be taken thereafter.
4. Considering the fact that the cross appeal is filed for enhancement
of the compensation and keeping in mind the obligation on the part of
the Court to grant just compensation and since no malafides can be
attributed the applicants in not preferring cross appeal in time the
application deserves to be allowed. Hence application is allowed in terms
of prayer clause 'B'. The applicants if succeed in the cross appeal would
not be entitled for any interest the period of 1 to 3-5 days.
(R. M. JOSHI, J.)
ssp
919.ca1292.23.odt 2 of 2
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!