Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laljibhai Bhaillalbhai Solanki vs Centre Ceramic Company Limited
2022 Latest Caselaw 4345 Guj

Citation : 2022 Latest Caselaw 4345 Guj
Judgement Date : 22 April, 2022

Gujarat High Court
Laljibhai Bhaillalbhai Solanki vs Centre Ceramic Company Limited on 22 April, 2022
Bench: Gita Gopi
     C/CA/687/2022                                         ORDER DATED: 22/04/2022




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/CIVIL APPLICATION NO. 687 of 2022
                                     In
                      F/FIRST APPEAL NO. 30229 of 2021

================================================================
                      LALJIBHAI BHAILLALBHAI SOLANKI
                                  Versus
                     CENTRE CERAMIC COMPANY LIMITED
================================================================
Appearance:
A N KADRI(7990) for the Applicant(s) No. 1
MR P C CHAUDHARI(5770) for the Applicant(s) No. 1
for the Respondent(s) No. 1,2
================================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                                  Date : 22/04/2022

                                   ORAL ORDER

1. Heard learned Advocate for the applicant, who states that a delay of 73 days has occurred in filing of the present First Appeal. It is submitted that the judgment and award was delivered on 13.01.2020. After receiving the certified copy of the same in February 2020, the applicant had to arrange for an Advocate for filing of the Appeal but unfortunately, because of the pandemic situation, the applicant was unable to consult a lawyer and could not prefer the Appeal in time. Thereafter, after having received the copy of the order, the applicant approached his Advocate. However, due to illness and death of the Advocate, there was a further delay and in total the delay is to the tune of 73 days in preferring the Appeal.

C/CA/687/2022 ORDER DATED: 22/04/2022

2. In the case of Collector, Land Acquisition, Anantnag and Another v. Mst. Katiji and Others reported in AIR 1987 SC 1353 it has been observed as under :-

"3. The legislature has conferred the power to condone delay by enacting Section 5 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 meaning- ful 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 con- doned the highest that can happen is that a cause would be decided on merits after hearing the parties.

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

C/CA/687/2022 ORDER DATED: 22/04/2022

deserves to be preferred for the other side cannot claim to have vested right in injustice 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."

3. There is no reason to doubt the bonafideness of the applicant. The case is believable. Considering the submissions advanced and the principle laid down in the above referred judgment, this application is allowed. The delay of 73 days that has occurred in filing of the present Appeal is condoned.

Sd/-

(GITA GOPI, J) CAROLINE

 
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 : MAIMS

 
 
Latestlaws Newsletter