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 3, Cited by 0]

Gujarat High Court

United India Insurance Co.Ltd vs Ushaben Ranchhodbhai Rohit on 20 July, 2022

Author: Gita Gopi

Bench: Gita Gopi

     C/CA/86/2020                                ORDER DATED: 20/07/2022




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                    R/CIVIL APPLICATION NO. 86 of 2020
                    In F/FIRST APPEAL NO. 36599 of 2019

==========================================================
                     UNITED INDIA INSURANCE CO.LTD
                                  Versus
                     USHABEN RANCHHODBHAI ROHIT
==========================================================
Appearance:
MR GC MAZMUDAR(1193) for the Applicant(s) No. 1
MR HG MAZMUDAR(1194) for the Applicant(s) No. 1
NOTICE SERVED for the Respondent(s) No. 1,3,4
NOTICE UNSERVED for the Respondent(s) No. 2
==========================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                             Date : 20/07/2022

                               ORAL ORDER

1. This Application has been filed by the applicant praying for condonation of delay of 370 days in filing of the above First Appeal.

2. Mr. Majmudar, learned advocate submitted that delay of 370 days caused in filing the First Appeal as after the judgment and award, necessary documents were not available and then the paper were sent to Regional Office and then in the meantime, a notice was received of First Appeal No.4072 of 2018 filed by one of the claimants for enhancement. Thus, documents were sent for further instructions and during the transit, necessary file could not be located as the same got misplaced, after gathering the information and procuring the certified copies of the judgment and award under instruction from the Regional Office for preparing the appeal, the First Appeal has been moved. He further submitted that there is no Page 1 of 4 Downloaded on : Wed Jul 27 20:13:09 IST 2022 C/CA/86/2020 ORDER DATED: 20/07/2022 deliberate negligence and the delay has been caused because of departmental process.

3. Whether the discretion is to be exercised for condoning the delay is to be considered by taking into account the facts of the case and this aspect is between the Court and the litigant.

4. In the case of State of Gujarat vs. Koli Mohan Nanubhai and Others reported in 1997 (1) GCD 890, the Division Bench of this Court has held that condonation of delay is essentially always a matter strictly between the applicant and the Court and the other side has indeed no business to claim to be heard at this stage. By deciding, allowing the delay condonation application, Court is not remotely even touching the merits of the case as decided in favour of other side.

5. 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 the legislature is adequately elastic to enable the courts to apply the law in a meaningful manner which sub-serves the ends of justice--that being the life-purpose for the existence of the institution of Courts. It is common knowledge that Page 2 of 4 Downloaded on : Wed Jul 27 20:13:09 IST 2022 C/CA/86/2020 ORDER DATED: 20/07/2022 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 condoned 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 Page 3 of 4 Downloaded on : Wed Jul 27 20:13:09 IST 2022 C/CA/86/2020 ORDER DATED: 20/07/2022 grounds but because it is capable of removing injustice and is expected to do so."

6. Considering the submissions advanced and in view of the facts and circumstances of the case and the ratio laid down in the above referred decisions, the present application is allowed and the delay of 370 days in filing of the First Appeal is condoned.

(GITA GOPI,J) ILA Page 4 of 4 Downloaded on : Wed Jul 27 20:13:09 IST 2022