Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishna Chindha Gharte vs Ishwar Krishna Gharte And Ors
2025 Latest Caselaw 184 Bom

Citation : 2025 Latest Caselaw 184 Bom
Judgement Date : 7 May, 2025

Bombay High Court

Krishna Chindha Gharte vs Ishwar Krishna Gharte And Ors on 7 May, 2025

2025:BHC-AUG:14178
                                                                          sa-147-2009.odt
                                                  (1)


                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD

                                 SECOND APPEAL NO.147 OF 2009
                             WITH CA/3313/2009 WITH CA/11162/2010
                 Krishna Chindha Gharte,
                 Age: 48 Years, Occu: Service,
                 R/o: Samode, Taluka Sakri,
                 District Dhule.                                ..Appellant

                       VERSUS

                 1.    Ishwar Krishna Gharte,
                       Age: 22 Years, Occu: Student,

                 2.    Miss. Manisha @ Madhuri D/o. Krishna Gharte,
                       Age: 21 Years, Occu: Student,

                       Both R/o. C/o. Gangadhar Eknath Kshirsagar,
                       Behind J.M. Tailor, Shramik Nagar,
                       Nampur Road, Satana,
                       Taluka Satana, District Nashik.

                 3.    Smt. Banubai Chindha Gharte,
                       Aga: 78 Years, Occu: Agriculture,

                 4.    Bhatu Chindha Gharte,
                       Age: 53 Years, Occu: Agriculture,
                       Nos. 3 and 4 R/o: Samode,
                       Taluka Sakri, District Dhule.

                 5.    Waman Chindha Gharte,
                       Age: 45 Years, Occu: Service,
                       R/o: Pratap College, Amalner,
                       Taluka Amalner, Dist. Jalgaon.

                 6.    Balasaheb Chindha Gharte,
                       Age: 38 Years, Occu: Service,
                       R/o: Uttamrao Patil Mahavidyalaya,
                       Dahiwel, Taluka Sakri,
                       District: Dhule.

                 7.    Yamunabai Yashwant Pawar,
                       Age: 57 Years, Occu: Agriculture,
                       R/o: Sompur, Taluka Satana,
                       District: Nashik.

                 8.    Sau. Shakuntala Shekhar Gavande (Dismissed)
                                                             sa-147-2009.odt
                                  (2)


9.    Sau. Ranjana Yuvraj Nandan,
      Age: 38 Years, Occu: Household,
      R/o: Taharabad, Taluka Satana,
      District Nashik.
10.   Sau. Vijaya @ Bharti Vasant Patil,
      Age: 37 Years, Occu: Household,
      R/o: Pimpalner, Taluka Sakri,
      District Dhule.                           ..Respondents
                                  ...
Mrs. R.S. Kulkarni, Advocate for Appellant.
Mrs. C.S. Deshmukh, Advocate for Respondent Nos.1 & 2.
Mr. A.S. Sawant, Advocate for Respondent Nos.3, 6, 7 & 9.
                                  ...
                              CORAM : S.G. CHAPALGAONKAR, J.

                               DATED : MAY 07, 2025
JUDGMENT :

1. The appellant impugns judgment and order dated

16.06.2008 passed by District Judge-II, Dhule in Misc. Civil

Application No.96 of 2007, by which prayer to condone delay of 112

days caused in filing regular civil appeal against judgment and decree

dated 30.07.2007 passed by Joint Civil Judge, Junior Division, Sakri

has been declined.

2. The appellant is original defendant no.1 in Regular Civil

Suit No.48 of 2001 that has been instituted by respondent no.1

seeking decree of partition and separate possession. Regular Civil

Suit No.48 of 2001 has been decreed vide judgment and order dated

30.07.2007 and plaintiffs are granted 1/3rd share each in suit

properties. The appellant/defendant, being aggrieved by the decree

passed by the Trial Court, filed appeal before the District Judge at

Dhule along with Misc. Civil Application No.96 of 2007 to condone sa-147-2009.odt

delay of 112 days. The appellant explained reason for delay in para 4

of application which states that in the month of September 2007,

there was proposal for settlement and talk was going on. However,

two days before proposal for settlement was rejected by plaintiffs.

3. The plaintiffs/respondents refuted the contents of para 4

and denied contention as to proposal for compromise or discussion by

the parties. In this scenario, the learned District Judge rejected Misc.

Civil Application No.96 of 2007 vide impugned order dated

16.06.2008.

4. Aggrieved by the order dated 16.06.2008, appellant filed

this second appeal, which has been admitted on 27.02.2009 on

following substantial questions of law :

"i. Whether the First Appellate Court committed any illegality or impropriety in not condoning delay of 112 days in filing Regular Civil Appeal?

ii. Whether the Trial Court committed error in holding that marriage of Krishna with Ashabai is void and as such Ashabai and her children are not necessary parties to the litigation?"

5. The learned advocates appearing for respective parties

advanced their submissions on aforesaid substantial questions of law.

Since the present appeal takes exception to order refusing to condone

delay of 112 days, learned advocates concentrated submissions only

on first substantial question of law and agreed that second substantial sa-147-2009.odt

question of law need not be delved into, as it relates to merit of

judgment delivered by Trial Court.

6. Mrs. R.S. Kulkarni, learned advocate appearing for

appellant submits that parties are litigating over rights in respect of

immovable properties. The suit is filed for decree of partition and

separate possession. In such case, decision on merit would bring end

to litigation and parties can act upon crystallized rights through

judicial pronouncements. She would submit that the word 'sufficient

cause' employed under Section 5 of Limitation Act has to be construed

liberally and the lis cannot be thrown without looking to merit by

employing technical interpretation of term "sufficient cause".

According to her, Section 5 gaves wide discretion to Courts to

entertain lis after expiry of prescribed limitation period and such

discretion has to be exercised in judicious manner. In support of her

contention, she relies upon the law laid down by the Hon'ble Supreme

Court in case of Collector Land Acquisition, Anantnag Vs. Mst. Katiji

and Ors1.

7. Per contra, Mrs. C.S. Deshmukh, learned advocate

appearing for respondent nos.1 and 2 supports the impugned order.

She would urge that to make out sufficient cause to support

condonation of delay, atleast plausible explanation needs to be given.

In present case, vague and casual plea is employed stating that there

was compromise proposal and it was being discussed between the 1 1987 (2) SCC 107 sa-147-2009.odt

parties. The aforesaid contention is specifically denied by

respondents/plaintiffs. Despite such denial, plaintiffs failed to lead

any evidence depicting particulars of proposal, nature of discussion,

participants in discussion etc. In this background, the learned District

Judge has rightly refused to condone delay. As such, no interference

is called in the impugned order.

8. In light of aforesaid submissions, it is essential to refer

certain observations of Hon'ble Supreme Court in case of Collector

Land Acquisition, Anantnag (supra), which read thus :

"3. The legislature has conferred the power to condone delay by enacting Section 51 of the Indian Limitation Act of 1963 in order to enable the courts to do substantial justice to parties by disposing of matters on 'merits". The expression "sufficient cause"

employed by the legislature is adequately elastic to enable the courts to apply the law in a meaningful manner which subserves the ends of justice that being the life-purpose for the existence of the institution of courts. It is common knowledge that this Court has been making a justifiably liberal approach in matters instituted in this Court. But the message does not appear to have percolated down to all the other courts in the hierarchy. And such a liberal approach is adopted on principle as it is realized that:

1. Ordinarily a litigant does not stand to benefit by lodging an appeal late.

2. Refusing to condone delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this when delay is condoned the highest that can happen is that a cause would be decided on merits after hearing the parties.

sa-147-2009.odt

3. "Every day's delay must be explained" does not mean that a pedantic approach should be made. Why not every hour's delay, every second's delay? The doctrine must be applied in a rational common sense pragmatic manner.

4. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in in-justice being done because of a non-deliberate delay.

5. There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides. A litigant does not stand to benefit by resorting to delay. In fact he runs a serious risk.

6. It must be grasped that judiciary is respected not on account of its power to legalize injustice on technical grounds but because it is capable of removing injustice and is expected to do so."

9. Applying the aforesaid exposition of law in facts of

present case, it can be noted that appellant took a plea that there

were compromise talks and on refusal of proposal, he filed appeal

along with application for condonation of delay. True that

respondents have denied such contentions, but none of the party

entered into witness box. The assertions in the application are denied

by making assertions in reply. There is nothing on record to show

that appellant derived any advantage by making delay or it was

deliberate or intentional. Looking to the length of delay i.e. 112 days,

appellant cannot be branded as lethargic or negligent person. The

reasons as given in the application are plausible, particularly when it

comes to suit for partition, parties to the litigation are blood relatives, sa-147-2009.odt

the possibility that before litigating further they would try to amicably

settle the dispute, cannot be denied. Therefore, there is no reason to

outright reject explanation tendered by appellant.

10. In the aforesaid circumstances, when parties are litigating

to establish their right over immovable property, the Courts are bound

to adopt liberal approach in the matter of delay condonation.

However, when delay is not meticulously explained, inconvenience

suffered by other side can be compensated by directing payment of

certain cost. However in such cases, the lis cannot be terminated

without delving into merits of the case.

11. In that view of matter, this Court hold that the learned

District Judge committed illegality and impropriety while declining to

condone delay of 112 days caused in filing appeal and answer

substantial question of law accordingly.

12. In result, second appeal is allowed. The impugned order

dated 16.06.2008 passed by learned District Judge-II, Dhule in Misc.

Civil Application No.96 of 2007 is quashed and set aside.

13. Misc. Civil Application No.96 of 2007 is allowed. Delay

of 112 days caused in filing appeal is condoned. Appeal be registered

and taken up for disposal on merit in accordance with law.

14. Parties to appear before learned District Judge at Dhule

on 23.06.2025.

sa-147-2009.odt

15. Pending civil applications stand disposed of.

(S.G. CHAPALGAONKAR, J.)

Mujaheed//

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter