Citation : 2023 Latest Caselaw 1659 Guj
Judgement Date : 17 February, 2023
C/CA/3196/2022 ORDER DATED: 17/02/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 3196 of 2022
In
F/FIRST APPEAL NO. 35131 of 2022
================================================================
PARMRAJ TRADELINK
Versus
RASHIDABEN IBRAHIM CHAUHAN
================================================================
Appearance:
MR. HEMAL SHAH(6960) for the Applicant(s) No. 1
MS DIMPLE A THAKER(6838) for the Respondent(s) No. 7
NOTICE NOT RECD BACK for the Respondent(s) No. 1,2,3,4,5,6
================================================================
CORAM:HONOURABLE MS. JUSTICE GITA GOPI
Date : 17/02/2023
ORAL ORDER
1. Heard the learned Advocate for the respective parties.
2. By way of this application under Section 5 of the
Limitation Act, 1963, the applicant has prayed for condonation of
delay of 138 days occurred in preferring the appeal.
3. Learned Advocate appearing for the applicant submits
that delay of 138 has been caused since the applicant, who is
owner of the vehicle, came to know about the judgment and award
only after receiving notice of execution. Further, because of Covid-
19 pandemic, he could not make arrangement of finds to pay Court
fees and other expenses.
C/CA/3196/2022 ORDER DATED: 17/02/2023
4. While countering the same, learned Advocate
Ms.Dimple Thaker submitted that the applicant was served with
the notice before the Tribunal, but he preferred to remain absent.
Hence, he would be required to explain delay sufficiently.
5. In the case of Collector, Land Acquisition,
Anantnag & Anr. Vs. Mst. Katiji & Ors., 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.
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.
C/CA/3196/2022 ORDER DATED: 17/02/2023
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."
6. 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 138 days
occurred in filing the appeal deserves to be condoned and is hereby
condoned. Accordingly, the present application is allowed.
7. Let the First Appeal be listed on 21.02.2023.
(GITA GOPI,J) SHITOLE
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!