Citation : 2026 Latest Caselaw 2654 Jhar
Judgement Date : 2 April, 2026
IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No. 73 of 2026
----
Doll Roseline Lakra ... Appellant
Versus
Samir Kumar Murmu ... ... Respondent
-------
CORAM :HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE SANJAY PRASAD
------
For the Appellant : Mr. A.K. Mishra, Advocate For the Respondent : Ms. Sanjana Kumari, Advocate
--------
nd Order No. 08 : Dated 2 April, 2026
I.A. No. 12749 of 2025
1. The instant application has been filed for condonation of
delay of 52 days in filing the instant appeal.
2. Learned counsel for the appellant has submitted that
the appeal could not be filed within time due to professional
commitments of the appellant as she is employed in Punjab
National Bank, where she is required for continuous
attention. Apart from her professional obligations, appellant
has minor son, aged about 7 years and the appellant is solely
responsible for his care and custody, who is suffering from
health issues, which requires her time, attention and
personal involvement in his medical care.
3. Further submission has been made the impugned order
was passed on ex-parte hearing and as such if the appeal will
not be heard on merit, the appellant will suffer irreparable
loss and injury.
4. Submission has been made that for the reasons
aforesaid she could not file the appeal within time and the
reasons shown by her is sufficient to condone the delay of 52
days in filing the appeal.
5. Ms. Sanjana Kumar, learned counsel for the
respondent, arguing on instruction of Mr. Abhishek Prasad,
learned counsel, has vehemently opposed the delay
condonation application. She has submitted that so far as the
issue of ex-parte order is concerned, it is not fit to be
accepted if the entire judgment will be taken into
consideration wherein all efforts have been taken to secure
the appearance of the appellant, even by issuing notice
through electronic mode. But even then the appellant has
chosen not to appear.
6. So far as the reason of being employee in Bank and
taking care of male child is concerned, submission has been
made that it cannot be said to come under the fold of
sufficient cause, as such it is not a fit case where the delay is
to be condoned.
7. Heard learned counsel for the parties.
8. The explanation for delay in filing the appeal of 52 days
has been explained that the appellant has to shoulder her
responsibility in the bank and further she has to take care of
her minor son who has no other than her to take care.
Further ground has been that the impugned order has been
passed ex-parte, as such the appeal is required to be heard
on merit.
9. This Court, taking into consideration the submissions
advanced by the parties and reasons assigned in the delay
condemnation application, is of the view that sufficient cause
has been given by the appellant to condone the delay.
10. Accordingly, the instant application stands allowed and
delay in filing the appeal is condoned.
11. The Interlocutory Application being I.A. No. 12749 of
2025 stands disposed of.
12. Heard learned counsel for parties.
13. Admit.
14. Call for the trial court records.
(Sujit Narayan Prasad, J.)
(Sanjay Prasad, J.) 2nd April, 2026 Alankar/-
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!