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

Vaghela Chhatrasinh Jasvantsinh vs Gafurbhai Alibhai Mansuri
2022 Latest Caselaw 7883 Guj

Citation : 2022 Latest Caselaw 7883 Guj
Judgement Date : 13 September, 2022

Gujarat High Court
Vaghela Chhatrasinh Jasvantsinh vs Gafurbhai Alibhai Mansuri on 13 September, 2022
Bench: Gita Gopi
     C/CA/1866/2022                                 ORDER DATED: 13/09/2022




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 1866 of 2022

                                        In

                        F/FIRST APPEAL NO. 19490 of 2020

                                      With

                      R/CIVIL APPLICATION NO. 1868 of 2022

                                      With

                      R/CIVIL APPLICATION NO. 1870 of 2022

                                      With

                      R/CIVIL APPLICATION NO. 1873 of 2022

                                      With

                      R/CIVIL APPLICATION NO. 1877 of 2022

                                      With

                      R/CIVIL APPLICATION NO. 1878 of 2022

                                      With

                      R/CIVIL APPLICATION NO. 1880 of 2022
==========================================================
                      VAGHELA CHHATRASINH JASVANTSINH
                                   Versus
                         GAFURBHAI ALIBHAI MANSURI
==========================================================
Appearance:
MR R.K.MANSURI(3205) for the Applicant(s) No. 1
for the Respondent(s) No. 1,2
==========================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                                Date : 13/09/2022

                             COMMON ORAL ORDER

C/CA/1866/2022 ORDER DATED: 13/09/2022

1. The present applications have been filed for

condonation of delay of 114 days caused in filing the First

Appeals.

2. Mr. R.K. Mansuri, learned advocate for the

applicant states that, since the Insurance Company was

exonerated and being from remote area were not aware about

the judgment and award; and further they could not timely

arrange for funds for preferring the appeal, thus, has laid to

delay of 114 days.

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

C/CA/1866/2022 ORDER DATED: 13/09/2022

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

C/CA/1866/2022 ORDER DATED: 13/09/2022

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 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 114 days

caused in filing the First Appeal is condoned. The application

is allowed.

Office to keep copy of this order in each matter.

(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