Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhartiben W/O Dashrathpuri ... vs State Of Gujarat
2023 Latest Caselaw 2837 Guj

Citation : 2023 Latest Caselaw 2837 Guj
Judgement Date : 10 April, 2023

Gujarat High Court
Bhartiben W/O Dashrathpuri ... vs State Of Gujarat on 10 April, 2023
Bench: Gita Gopi
   R/CR.MA/14187/2022                              ORDER DATED: 10/04/2023




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

           R/CRIMINAL MISC.APPLICATION NO. 14187 of 2022
                                In
          R/CRIMINAL REVISION APPLICATION NO. 755 of 2022

================================================================
               BHARTIBEN W/O DASHRATHPURI GOSAWAMI
                               Versus
                         STATE OF GUJARAT
================================================================
Appearance:
MS MAITHILI D MEHTA, ADDITIONAL PUBLIC PROSECUTOR for the
Respondent(s) No. 1
RULE UNSERVED for the Respondent(s) No. 2
UMARFARUK M KHARADI(8155) for the Respondent(s) No. 2,3
================================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                           Date : 10/04/2023

                               ORAL ORDER

1. This Application has been filed praying for condonation of delay of 58 days in filing of the above Criminal Revision Application challenging the order of maintenance dated 21.12.2021 passed by the learned Principal Judge, Family Court, Patan in Criminal Miscellaneous Application No.49 of 2021.

2. It is submitted that the applicant is a lady and has to maintain two minor children aged 14 years and 16 years and the amount so granted would not suffice to deal with day to day need of the minors. It is further

R/CR.MA/14187/2022 ORDER DATED: 10/04/2023

submitted that because of the financial crunch, the applicant could not seek legal assistance in time for challenging the judgment and award and that has contributed to the above 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.

R/CR.MA/14187/2022 ORDER DATED: 10/04/2023

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 58 days in filing of the Criminal Revision Application is condoned.

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