Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Bombay High Court

Kashmira Dinesh Shah vs Shahaji Balbhim Gate And Anr on 2 February, 2026

2026:BHC-AUG:5276


                                                                         CA-340-2025.odt




                           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                      BENCH AT AURANGABAD
                                19 CIVIL APPLICATION NO. 340 OF 2025
                                          IN FAST/32964/2024
                                        KASHMIRA DINESH SHAH
                                                  VERSUS
                                    SHAHAJI BALBHIM GATE AND ANR
                                                   WITH
                                  CIVIL APPLICATION NO. 341 OF 2025.
                                                   WITH
                                  CIVIL APPLICATION NO. 9810 OF 2025
                                                    ....
                    Mr. Sharikh Khan, Advocate for the Applicant
                    Mr. S. N. Patne, Advocate for Respondent No.1
                    Mr. S. R. Bodade, Advocate for Respondent No.2
                                                    ....

                                       CORAM : Y. G. KHOBRAGADE, J.

                                          DATE : February 02, 2026
                    PER COURT :-

                    1.          Heard the learned counsel for the applicant and the

                    learned counsel for the non-applicants, at length.

                    2.          By the present application under Section 5 of the

                    Limitation Act, the applicant prays for condonation of 11 years 9

                    months and 7 days i.e. 4243 days caused while lodging the first

                    appeal against the judgment and award dated 18.02.2013, passed

                    in W.C.A. No.11 of 2011, by the learned Commissioner under the

                    Employee's Compensation and the Civil Judge, Senior Division,

                                                                                  1 of 7
                                     (( 2 ))                  CA-340-2025




Osmanabad,     thereby   directed   the       present   applicant   to      pay

compensation of Rs.4,38,500/- to the non-applicant with interest at

the rate 7.5% p.a. with effect from 09.03.2011 till the same is

deposited in the Court. It further directed the present applicant to pay

penalty of Rs.2,19,250/- under Section 4A(1)(3) of the Employee's

Compensation Act, 1923.


3.          The learned counsel for the applicant canvassed that on

18.02.2013, the learned Commissioner under the Employee's

Compensation Act, 1923, passed the judgment and award. However,

the applicant has applied for grant of certified copies on 22.10.2024

and certified copies of the same were supplied to the applicant on

24.10.2024.   Therefore, the appeal was to be presented within a

period of 60 days. However, the learned Commissioner under the

Employee's Compensation Act, passed the impugned judgment and

award dated 18.02.2013, exparte and after the service in the recovery

proceeding, the applicant came to know about passing of impugned

judgment and award. The applicant is more than 70 years old aged

person, without support of money powers, due to complete loss in

transport business. The applicant is having good case on merit and to

success in the appeal on the point of negligence on the part of the

                                                                           2 of 7
                                    (( 3 ))               CA-340-2025




MSEDCL department and no ownership of the truck is with the

applicant. There was no employee employer relations between the

deceased and the applicant.      Further, no complaint / F.I.R. was

registered against the applicant. The vehicle in question was shown

to Appa Devkar prior to the date of the incident. Therefore, the delay

caused while lodging the first appeal, is bona fide and no any

prejudice would be caused to the adverse party if the delay is

condoned.    However, if the delay is not condoned, in that event,

irreparable financial loss would be caused to the applicant.


4.          The non-applicant No.1 / claimant has filed affidavit-in-

reply and strongly opposed the application for condonation of delay.

The learned counsel for non-applicant No.1 / original claimant had

filed W.C.A. No.11 of 2011 on the ground that the present non-

applicant No.1 was the owner of the truck bearing No.MH-14/B-5832

on the day of accident. The deceased Sagar, the father of the present

non-applicant No.1 was under the employment of present applicant

No.1 as a Cleaner on truck No.MH-14/B-5832, which was insured

with the present non-applicant No.2 with effect from 05.10.2009 and

the accident took place on 06.09.2010 when the goods were being

loaded in the premises of Western Company, Hadapsar.           The said

                                                                       3 of 7
                                    (( 4 ))               CA-340-2025




accident was took place when the deceased was trying to put the rope

on the top of the truck and while doing so, the deceased

unfortunately came into contact with overhead high tension line of

MSEDCL and died on the spot due to electrocution.


5.             The deceased Sagar was shifted to Global Hospital,

Hadapsar. He was declared died. Therefore, the non-applicant No.1

being a legal heir of deceased Sagar, filed complaint under the

Employee's Compensation Act, and prayed for compensation. Though

the present applicant / truck owner served with the notice, but he

failed to appear in the matter. So also, the notice of the present

applicant was served by substitution of service by paper publication in

the area where the present applicant is residing. However, the present

applicant / original non-applicant No.1 failed to appear in the matter.

Therefore, the said application was proceeded exparte. The present

non-applicant No.1 has obtained the decree and filed the present

application seeking condonation of delay of 11 years 9 months and 7

days i.e. 4243 days without giving any proper explanation and no

delay has been explained properly. Hence, prayed for rejection of the

application.



                                                                       4 of 7
                                   (( 5 ))                CA-340-2025




6.         It is well settled principle of law that the delay should not

be condoned merely as an act of generosity and in mechanical

manner.   In the case of Thirunagalingam Vs. Lingeswaran and

another, 2025 Supreme (SC) 814, the Hon'ble Supreme Court held in

paragraph Nos. 31, 32 and 33, as under:-

     "31. It is a well-settled law that while considering the plea for
     condonation of delay, the first and foremost duty of the court is
     to first ascertain the bona fides of the explanation offered by
     the party seeking condonation rather than starting with the
     merits of the main matter. Only when sufficient cause or
     reasons given for the delay by the litigant and the opposition of
     the other side is equally balanced or stand on equal footing, the
     court may consider the merits of the main matter for the
     purpose of condoning the delay.
     32. Further, this Court has repeatedly emphasised in several
     cases that delay should not be condoned merely as an act of
     generosity. The pursuit of substantial justice must not come at
     the cost of causing prejudice to the opposing party. In the
     present case, the respondents/defendants have failed to
     demonstrate reasonable grounds of delay in pursuing the
     matter, and this crucial requirement for condoning the delay
     remains unmet.
     33. Therefore, in the case at hand, once it has been established
     that the reasons provided for condoning the delay in the
     application filed are not sufficient, we are not inclined to go
     into the merits of the contentions raised by the learned counsel
     of Respondents regarding Section 14 of the Limitation Act,
     1963."
7.         In the case in hand, the non-applicant No.1 alleged that

the present applicant was the registered owner of truck No.

MH-14/B-5832 and his father deceased Sagar was under the


                                                                       5 of 7
                                    (( 6 ))               CA-340-2025




employment of present applicant as a Cleaner on the said truck. The

said truck was insured with non-applicant No.2 with effect from

05.10.2009 an on 06.09.2010, when the truck was parked with

loaded goods in the premises of Western Company, Hadapsar and was

putting rope on the top of the said truck, at that time, his father

unfortunately came into contact with overhead high tension line of

MSEDCL and died.

8.          On perusal of the judgment dated 18.02.2013, passed by

the learned Commissioner under the Employee's Compensation Act, it

appears that the said application was proceeded exparte against the

present applicant / truck owner. The non-applicant No.1 / claimant

came with the case that he had published the notice of the present

applicant / original non-applicant No.1 in the newspaper in the area

in which the present applicant was residing, but the present applicant

failed to appear even after publication of notice in the newspaper.

9.          Needless to say that, though the applicant canvassed that

on 18.02.2013, the learned Commissioner under the Employee's

Compensation Act, passed the judgment and award in question,

however, the applicant himself stated that he applied for certified

copies after more than ten years and obtained the same on

                                                                       6 of 7
                                     (( 7 ))                CA-340-2025




24.10.2024 i.e. after lapse of one year. The applicant has filed the first

appeal on 30.11.2024 as per the entry made on the presentation

form. However, the applicant has not given any explanation as to

why he could not file the present appeal within limitation. So also,

the delay of 11 years 9 months and 7 days, has not been explained

properly and bona fidely.     The applicant appears that he was not

diligent while prosecuting the complaint W.C.A. No.11 of 2011.

Therefore, I am of the view that the applicant failed to give bona

fides of explanation to condone such huge delay of more than 11

years.

10.          In view of above discussion, the present application needs

to be rejected. Accordingly, I proceed to pass the following order:-

                               ORDER

(i) Civil Application No.340 of 2025 is hereby rejected.

Consequently, the First Appeal Stamp No.32964 of 2024, is hereby dismissed.

(ii) Pending Civil Application Nos.341 of 2025 and 9810 of 2025, are disposed off.

[ Y. G. KHOBRAGADE, J. ] SMS 7 of 7