Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ditabhai Raysingbhai Mavi vs Mangalsing Bholasing
2022 Latest Caselaw 5848 Guj

Citation : 2022 Latest Caselaw 5848 Guj
Judgement Date : 1 July, 2022

Gujarat High Court
Ditabhai Raysingbhai Mavi vs Mangalsing Bholasing on 1 July, 2022
Bench: Gita Gopi
     C/CA/357/2021                                ORDER DATED: 01/07/2022



          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/CIVIL APPLICATION NO. 357 of 2021
                                     In
                      F/FIRST APPEAL NO. 20621 of 2020

================================================================
                        DITABHAI RAYSINGBHAI MAVI
                                  Versus
                         MANGALSING BHOLASING
================================================================
Appearance:
NISHIT A BHALODI(9597) for the Applicant(s) No. 1,2,3,4
MR HARDIK P MEHTA(6943) for the Respondent(s) No. 3
RULE UNSERVED for the Respondent(s) No. 1,2
================================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                              Date : 01/07/2022
                               ORAL ORDER

1. This Application has been filed praying for condonation of delay of 697 days in filing of the above First Appeal.

2. Learned Advocate for the applicant submitted that since the Advocate for the claimant failed to give information about the judgment and after coming to know about the details of the judgment, the applicant had preferred an application for getting the certified copies. Further, the applicant hails from a remote area and is a labourer and he could not make arrangements for the Court fees etc. which has contributed to the delay.

3. The Insurance Company is served. Learned Advocate for the Insurance Company submits that the delay has not been sufficiently explained.

C/CA/357/2021 ORDER DATED: 01/07/2022

4. 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 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/357/2021 ORDER DATED: 01/07/2022

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."

5. 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 697 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 : MAIMS

 
 
Latestlaws Newsletter