Citation : 2023 Latest Caselaw 5497 Guj
Judgement Date : 1 August, 2023
NEUTRAL CITATION
C/CA/3310/2022 ORDER DATED: 01/08/2023
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 3310 of 2022
In
F/FIRST APPEAL NO. 34117 of 2022
================================================================
LALITABEN AMBALAL VASAVA
Versus
MAHENDRABHAI RAYSINGH THAKOR
================================================================
Appearance:
MR KARNA H DHOMSE for MR HIREN M MODI(3732) for the Applicant(s)
No. 1,2
MR MAULIK J SHELAT(2500) for the Respondent(s) No. 3
RULE SERVED for the Respondent(s) No. 2
RULE UNSERVED for the Respondent(s) No. 1
================================================================
CORAM:HONOURABLE MS. JUSTICE GITA GOPI
Date : 01/08/2023
ORAL ORDER
1. This Application has been filed praying for condonation of delay of 1367 days in filing of the above First Appeal.
2. It is submitted by learned Advocate for the applicants that the Insurance Company came to be exonerated and the claimant/s have not yet received any amount from the Driver and Owner of the vehicle and therefore, they could not make arrangements for payment of Court fees and other expenses. It is
NEUTRAL CITATION
C/CA/3310/2022 ORDER DATED: 01/08/2023
undefined
further submitted that there is a case to challenge the judgment and award on merits. It is also submitted that if at all the liability of the Insurance Company is laid down in the Appeal, then the claimant/s are ready to waive the interest qua the Insurance Company.
3. Learned Advocate for the respondent - Insurance Company submits that the delayed period actually would be greater than what is noted in the application, taking into consideration the pandemic period/corona period as also the fact that the judgment and award is dated 31.01.2017 and the claim petition has been filed on 02.10.2022.
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
NEUTRAL CITATION
C/CA/3310/2022 ORDER DATED: 01/08/2023
undefined
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.
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."
NEUTRAL CITATION
C/CA/3310/2022 ORDER DATED: 01/08/2023
undefined
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, though the grounds for the delay have been sufficiently explained, the ground of inordinate delay have not been sufficiently. The delay of 1367 days in filing of the First Appeal is condoned.
6. An unnecessary burden for the delayed period would be on the Insurance Company and hence, the claimant/s will not be entitled for the interest qua the delayed period.
Sd/-
(GITA GOPI, J) CAROLINE
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!