Citation : 2026 Latest Caselaw 1733 Guj
Judgement Date : 27 March, 2026
NEUTRAL CITATION
R/CR.MA/6978/2026 ORDER DATED: 27/03/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR CONDONATION OF DELAY) NO.
6978 of 2026
In
F/CRIMINAL REVISION APPLICATION/9973/2026
==========================================================
BHANGI BHARATBHAI PATHUJI
Versus
STATE OF GUJARAT & ANR.
==========================================================
Appearance:
MR.DIPEN F CHAUDHARI(6740) for the Applicant(s) No. 1
MR BHARGAV PANDYA APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MS. JUSTICE GITA GOPI
Date : 27/03/2026
ORAL ORDER
1. Learned advocate Mr. Dipen F.Chaudhari for the applicant submitted that 20% of the cheque amount has been deposited. Advocate Mr. Chaudhari stated that the delay of 126 days occurred in preferring the Revision Applicationas the applicant's economical condition was not good and he was managing the funds for preferring the revision application and that it was not deliberate or intonational.
2. 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
NEUTRAL CITATION
R/CR.MA/6978/2026 ORDER DATED: 27/03/2026
undefined
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."
3. 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, the delay of 126 days caused
NEUTRAL CITATION
R/CR.MA/6978/2026 ORDER DATED: 27/03/2026
undefined
in filing the revision application is condoned. The application is allowed. The main matter be listed today itself.
(GITA GOPI,J) Pankaj/13
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!