Citation : 2025 Latest Caselaw 1457 Tri
Judgement Date : 10 December, 2025
IN THE HIGH COURT OF TRIPURA
AGARTALA
I.A. No.01 of 2025
in MAT APP. No.27 of 2025
Sri Kamal Kanti Ghosh
Son of Sri Kanu Ranjan Ghosh, resident of
Poangbari, Melaghar, P.S. Melaghar, Sub-
Division- Sonamura, District- Sepahijala,
Tripura
......... Petitioner(s)
-Versus-
Smt. Lipika Das (Ghosh),
wife of Sri Kamal Kanti Ghosh, care of
Ganesh Ch. Das, resident of Khilpara
(Bhangarpar), P.S. R.K. Pur, Sub-Division-
Udaipur, District- Gomati Tripura, daughter
of late Sankar Chandra Dey of Bramhabari,
Udaipur, P.S. R.K. Pur, Sub-Division-
Udaipur, District- Gomati Tripura
........ Respondent(s)
For the Petitioner (s) : Mr. Pranabashis Majumder, Adv.
For the Respondent(s) : None
Date of hearing : 19.11.2025
Date of delivery of : 10.12.2025
Judgment & Order
YES NO
Whether fit for reporting : √
HON‟BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO HON‟BLE MR. JUSTICE S. DATTA PURKAYASTHA
JUDGMENT & ORDER
This petition has been filed under Section 5 of the
Limitation Act, 1963 praying for condoning the delay of 485
days in preferring the connected appeal No.MAT App.27 of 2025,
against the impugned judgment dated 30.03.2024 passed by
learned Judge, Family Court, Udaipur, Gomati District in T.S
(Divorce) 59 of 2019 and the related decree thereof, whereby
the petition of the petitioner for divorce on the ground of cruelty
and desertion, was dismissed.
[2] Mr. P. Majumder, learned counsel appearing for the
petitioner submits that after the judgment was passed on
30.03.2024, the petitioner was unaware of the result of the said
proceeding. Only in the first week of June, 2024, he came to
know about the outcome of the said proceeding. He then applied
for the certified copy of the same on 13.06.2024 and collected it
on 06.08.2024. Thereafter, he could not take necessary steps
immediately due to his prolonged illness and also for illness of
his aged parents and according to him, this is his prime cause of
delay for not preferring the appeal within the stipulated period.
Some medical papers relating to the treatment of the petitioner
and his father are also submitted by a separate affidavit.
[3] We have considered the submissions of Mr. P.
Majumder, learned counsel appearing for the petitioner, and the
documents as placed by the petitioner in record. We are not at
all satisfied with the explanations as offered by the petitioner for
condoning such a long period of delay of almost 500 days. The
reasons for our such disapproval and dissatisfaction are as
follows:
Firstly, that the judgment was passed on
30.03.2024, whereas he collected the information about
the outcome of that proceeding only in the first week of
June, 2024 when already the period for filing the appeal
was over. No satisfactory explanation is coming forward
from the side of the petitioner for such delay. Though he
stated that due to his illness he could not contact with his
advocate at that time but no paper relating to his such
illness and treatment are submitted by him.
Secondly, that it is stated by the petitioner that for
his prolonged illness and illness of his father, he could not
take proper steps for filing the appeal after coming to
Agartala but the papers relating to their treatment as
submitted by him indicate that he only underwent some
pathological tests between August, 2025 to October, 2025
at Sonamura itself, and attended the OPD, Sonamura Sub-
Divisional Hospital once in September, 2025. Nothing
could be produced by him to show that he was seriously ill
on any occasion during the entire period of 485 days which
had incapacitated him from filing the appeal in time.
Regarding the plea of illness of his father and consequent
treatment received by him, some documents relating to
his treatment during the period from 2021-2023 are
submitted. Said treatment was received by him much prior
to the date of pronouncement of the impugned judgment.
As a matter of recent origin, only one pathological test
report and one bed head ticket of his father regarding his
treatment in November, 2025 i.e. after filing of the appeal
were produced which, therefore, cannot also be used by
him to offer the explanation for the delay.
Thirdly, according to him, he collected all necessary
documents in complete form in June, 2025 and handed
over the same to his advocate but ultimately he swore the
affidavit on 27th October, 2025 and the connected appeal
was then filed. The delay of more than three months
occurred in this process and the said delay is also not
satisfactorily explained. It appears to us that he was all
along negligent in pursuing his own cause in preferring the
appeal.
[4] Law is fairly settled that as a matter of generosity,
the delay cannot be condoned without having shown sufficient
reasons for such delay. In a recent decision, the Supreme Court
in case of Union of India & another v. Jahangir Byramji
Jeejeebhoy (D) through his L.Rs., 2024 SCC Online SC
489, has held that when it is decided that a party has lost his
right to have the matter considered on merits because of his
own inaction for a long, it cannot be presumed to be non-
deliberate delay and in such circumstances, he cannot be heard
to plead that the substantial justice deserves to be preferred as
against the technical considerations. The relevant paragraph
nos.26 and 27 of said decision are extracted below:
"26. The length of the delay is a relevant matter which the court must take into consideration while considering whether the delay should be condoned or not. From the tenor of the approach of the appellants, it appears that they want to fix their own period of limitation for instituting the proceedings for which law has prescribed a period of limitation. Once it is held that a party has lost his right to have the matter considered on merits because of his own inaction for a long, it cannot be presumed to be non-deliberate delay and in such circumstances of the case, he cannot be heard to plead that the substantial justice deserves to be preferred as against the technical considerations. While considering the plea for condonation of delay, the court must not start with the merits of the main matter. The court owes a duty to first ascertain the bona fides of the explanation offered by the party seeking condonation. It is only if the sufficient cause assigned by the litigant and the opposition of the other side is equally balanced that the court may bring into aid the merits of the matter for the purpose of condoning the delay.
27. We are of the view that the question of limitation is not merely a technical consideration. The rules of limitation are based on the principles of sound public policy and principles of equity. We should not keep the „Sword of Damocles‟ hanging over the head of the respondent for indefinite period of time to be determined at the whims and fancies of the appellants."
[5] Again in State of Madhya Pradesh v. Ramkumar
Choudhury, [Special Leave Petition(C) Diary No.48636 of
2024 decided on 29.11.2024], above said principle has been
reiterated by the Apex Court. It is also further observed in said
decision that the discretion to condone the delay has to be
exercised judiciously based on facts and circumstance of each
case and that, the expression "sufficient cause‟ cannot be
liberally interpreted, if negligence, inaction or lack of bona fides
is attributed to the party.
[6] Considering all these aspects, we are not at all
satisfied with the explanations as offered by the petitioner in the
petition for condoning such delay of 485 days in preferring the
connected appeal. Consequently, the petition for condonation of
delay is rejected.
(S. DATTA PURKAYASTHA, J) (M.S. RAMACHANDRA RAO, CJ)
SUJAY GHOSH Digitally signed by SUJAY GHOSH Date: 2025.12.10 11:04:04 +05'30'
Sujay
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!