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

Sombhai Dadubhai Waghela vs Saiyed Ujma Kamujma Ansari
2022 Latest Caselaw 8096 Guj

Citation : 2022 Latest Caselaw 8096 Guj
Judgement Date : 16 September, 2022

Gujarat High Court
Sombhai Dadubhai Waghela vs Saiyed Ujma Kamujma Ansari on 16 September, 2022
Bench: Gita Gopi
     C/CA/1563/2022                                     ORDER DATED: 16/09/2022




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/CIVIL APPLICATION NO. 1563 of 2022
                                       In
                         F/FIRST APPEAL NO. 4984 of 2020

==========================================================
                         SOMBHAI DADUBHAI WAGHELA
                                    Versus
                         SAIYED UJMA KAMUJMA ANSARI
==========================================================
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 : 16/09/2022

                                 ORAL ORDER

1. Heard the learned advocate for the applicant.

2. By way of this application under Section 5 of the Limitation Act, 1963, the applicant has prayed for condonation of delay of 243 days occurred in preferring the appeal.

3. Learned advocate appearing for the applicant submits that the applicant had inquired from his advocate about the judgment and award who in turn advised him to file an appeal but because of paucity of fund and as

C/CA/1563/2022 ORDER DATED: 16/09/2022

the applicant had not received any compensation amount since the insurance Company was exonerated, there is delay of 243 days in filing the appeal.

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:-

C/CA/1563/2022 ORDER DATED: 16/09/2022

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/1563/2022 ORDER DATED: 16/09/2022

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. Having heard the learned advocate for the applicant and 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 of the case, the delay of 243 days occurred in filing the appeal deserves to be condoned and is hereby condoned.

6. Accordingly, the present application is allowed.

(GITA GOPI,J) Maulik

 
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