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

Rakeshkumar Udaybhansingh vs Satishkumar Motilal C/O ...
2022 Latest Caselaw 6988 Guj

Citation : 2022 Latest Caselaw 6988 Guj
Judgement Date : 4 August, 2022

Gujarat High Court
Rakeshkumar Udaybhansingh vs Satishkumar Motilal C/O ... on 4 August, 2022
Bench: Gita Gopi
     C/CA/1411/2022                                 ORDER DATED: 04/08/2022




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 1411 of 2022

                                        In

                        F/FIRST APPEAL NO. 2649 of 2022

==========================================================
                 RAKESHKUMAR UDAYBHANSINGH
                            Versus
          SATISHKUMAR MOTILAL C/O RAMESHBHAI N. PATEL
==========================================================
Appearance:
MR MOHSIN M HAKIM(5396) for the Applicant(s) No. 1
for the Respondent(s) No. 1,2,3
==========================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                                Date : 04/08/2022

                                 ORAL ORDER

1. The present application has been filed for

condonation of delay of 683 days caused in filing the First

Appeal.

2. It is stated that after obtaining the certified

copy, the applicant was informed about the judgment and

award; thereafter contemplated to file First Appeal for

enhancement of compensation after seeking necessary

opinion from the concerned Advocate. It is stated that

they contacted the present Advocate, but the delay has

occurred because of the pandemic situation, as they could

C/CA/1411/2022 ORDER DATED: 04/08/2022

not timely contacted with the Advocate and thus has laid

to 683 days delay.

3. 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:-

C/CA/1411/2022 ORDER DATED: 04/08/2022

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 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.

C/CA/1411/2022 ORDER DATED: 04/08/2022

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."

4. Considering the averments made in the

application and as the delay is sufficiently explained and

in view of the facts and circumstances of the case, the

delay of 683 days caused in filing the First Appeal is

condoned. The application is allowed.

(GITA GOPI, J.) Pankaj

 
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