Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shailesh Vaidh vs Jitendra Bopche
2021 Latest Caselaw 3700 MP

Citation : 2021 Latest Caselaw 3700 MP
Judgement Date : 29 July, 2021

Madhya Pradesh High Court
Shailesh Vaidh vs Jitendra Bopche on 29 July, 2021
Author: Rajendra Kumar (Verma)
                                                                           1                                SA-980-2019
                                               The High Court Of Madhya Pradesh
                                                           SA-980-2019
                                                                (SHAILESH VAIDH Vs JITENDRA BOPCHE)

                                       9
                                       Jabalpur, Dated : 29-07-2021
                                             Heard through Video Conferencing.
                                             Shri Vinod Kumar Dubey, counsel for the appellant.
                                             Heard on admission as well as on I.A. No. 4133/2019 filed under
                                       Order 41 Rule 5 of the C.P.C.
                                             The appeal is admitted for hearing for considering the following

                                       substantial questions of law :-

                                                   (i).         Whether the learned appellate Court is right in
                                            rejecting the application and appeal on the ground of barred of
                                            time/limitation ?
                                                   (ii).    Whether the learned court below is justified in holding
                                            the appeal barred by time without recording evidence as to reason
                                            sufficiently and amply stated causing bonafide delay on part of
                                            appellant ?

                                                   (iii).   Whether the order impugned so passed rejecting the
                                            application/appeal on technical/mechanical ground is perverse ?



                                             Issue notice to the respondent on payment of P.F. within one week.

By way of interim measure, operation of the impugned judgment and decree shall remain stayed till the next date of hearing, subject to deposit of the decreetal amount by the appellant before the trial Court within a period of four weeks from today.

The amount so deposited cannot be withdrawn without prior permission of this Court.

C. C. as per rules.

Signature Not Verified SAN (RAJENDRA KUMAR (VERMA)) Digitally signed by VAIBHAV YEOLEKAR Date: 2021.07.30 11:28:49 IST 2 SA-980-2019 JUDGE vy

Signature Not Verified SAN

Digitally signed by VAIBHAV YEOLEKAR Date: 2021.07.30 11:28:49 IST

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter