Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Co Ltd vs Govindbhai Hirabhai Daka Patel
2023 Latest Caselaw 1379 Guj

Citation : 2023 Latest Caselaw 1379 Guj
Judgement Date : 8 February, 2023

Gujarat High Court
The Oriental Insurance Co Ltd vs Govindbhai Hirabhai Daka Patel on 8 February, 2023
Bench: Gita Gopi
     C/CA/174/2023                                   ORDER DATED: 08/02/2023




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/CIVIL APPLICATION NO. 174 of 2023
                                     In
                      F/FIRST APPEAL NO. 34850 of 2022

================================================================
                     THE ORIENTAL INSURANCE CO LTD
                                 Versus
                     GOVINDBHAI HIRABHAI DAKA PATEL
================================================================
Appearance:
MR VC THOMAS(5476) for the Applicant(s) No. 1
for the Respondent(s) No. 1,2
================================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                              Date : 08/02/2023

                                  ORAL ORDER

1. This Application has been filed praying for condonation

of delay of 77 days in filing of the above First Appeal.

2. It is submitted that the delay of 77 days has occurred

because of administrative procedure of receiving approval from the

Regional Office and thereafter, on sanction, the present First

Appeal is preferred. Thus, Mr.Thomas stated that there is no

deliberate act or negligence.

3. In the case of Collector, Land Acquisition,

Anantnag and Another v. Mst. Katiji & Ors., reported in AIR

1987 SC 1353 it has been observed as under :-

"3. The legislature has conferred the power to condone

C/CA/174/2023 ORDER DATED: 08/02/2023

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 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."

C/CA/174/2023 ORDER DATED: 08/02/2023

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 77 days in filing of the First Appeal is condoned.

(GITA GOPI,J) SHITOLE

 
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 : MAIMS

 
 
Latestlaws Newsletter