Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Seshmal Sudhu Moriya vs Anil Sudhu Moriya (Deleted)
2022 Latest Caselaw 7159 Guj

Citation : 2022 Latest Caselaw 7159 Guj
Judgement Date : 17 August, 2022

Gujarat High Court
Seshmal Sudhu Moriya vs Anil Sudhu Moriya (Deleted) on 17 August, 2022
Bench: Gita Gopi
    C/CA/2066/2020                                      ORDER DATED: 17/08/2022




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/CIVIL APPLICATION NO. 2066 of 2020
                                      In
                        F/FIRST APPEAL NO. 3864 of 2020

================================================================
                          SESHMAL SUDHU MORIYA
                                   Versus
                        ANIL SUDHU MORIYA (DELETED)
================================================================
Appearance:
MR VISHAL C MEHTA(6152) for the Applicant(s) No. 1
for the Respondent(s) No. 1
MS KARUNA V RAHEVAR(3818) for the Respondent(s) No. 3
RULE SERVED for the Respondent(s) No. 6
RULE UNSERVED for the Respondent(s) No. 4,5
SERVED BY AFFIX. (R) for the Respondent(s) No. 2
================================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                               Date : 17/08/2022
                                ORAL ORDER

1. This Application has been filed praying for condonation of delay of 662 days in filing of the above First Appeal.

2. It is submitted by learned Advocate for the applicant that since the amount was deposited late by the Insurance Company, the applicant was facing financial constraints. It is further submitted that the applicant was unable to work and could not make arrangements for funds. Further, the applicant could not seek legal advise in time as he hails from a

C/CA/2066/2020 ORDER DATED: 17/08/2022

remote area. All these have contributed to the above stated 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:-

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.

C/CA/2066/2020 ORDER DATED: 17/08/2022

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.

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 submissions advanced and in view of the facts and circumstances of the case and the ratio laid down in the above judgment, the present application is allowed and the delay of 662 days in filing of the First Appeal is condoned. Rule is made absolute.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter