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

Kalusinh Magansinh Solanki vs Kanvarsinh Parvatsinh Rathod
2022 Latest Caselaw 5519 Guj

Citation : 2022 Latest Caselaw 5519 Guj
Judgement Date : 27 June, 2022

Gujarat High Court
Kalusinh Magansinh Solanki vs Kanvarsinh Parvatsinh Rathod on 27 June, 2022
Bench: Gita Gopi
     C/CA/1476/2021                                 ORDER DATED: 27/06/2022




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 1476 of 2021
                                       In
                         F/FIRST APPEAL NO. 3957 of 2021

================================================================
                        KALUSINH MAGANSINH SOLANKI
                                   Versus
                       KANVARSINH PARVATSINH RATHOD
================================================================
Appearance:
MR PARESH M DARJI(3700) for the Applicant(s) No. 1
MS SEJAL K MANDAVIA(436) for the Respondent(s) No. 2
UNSERVED EXPIRED (R) for the Respondent(s) No. 1
================================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                                Date : 27/06/2022

                                 ORAL ORDER

1. The respondent No.2 - Gujarat State Road Transport Corporation has already been served. Learned Advocate Ms. Sejal Mandavia represents the respondent No.2.

2. This Application has been filed praying for condonation of delay of 823 days in filing of the above First Appeal.

3. Learned Advocate for the applicant Mr. Paresh M. Darji submitted that the applicant had other expenses in the family to be borne and the applicant could not manage the Court fees, which led to the delay in filing of the present Appeal. Besides, the applicant lives in an interior area. Learned Advocate has relied upon the judgment of the Hon'ble Apex Court in the case of K. Subbarayudu v.

C/CA/1476/2021 ORDER DATED: 27/06/2022

Special Deputy Collector (Land Acquisition) reported in 2017 (12) SCC 840. It is submitted that the cause for delay should receive liberal construction so as to advance substantial justice. It is submitted that the applicant/s are ready and willing to forego the interest and the consequential statutory benefits during the delayed period and thus prayed for liberal consideration of the sufficient cause.

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

C/CA/1476/2021 ORDER DATED: 27/06/2022

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."

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 823 days in filing of the First Appeal is condoned, with a condition that the applicant shall not be entitled to interest for the period of delay. 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