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 30, Cited by 0]

Karnataka High Court

Bangalore Development Authority vs The State Of Karnataka on 1 December, 2025

                                              -1-
                                                      NC: 2025:KHC:49952-DB
                                                          W.A. No.214/2022


                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                          DATED THIS THE 1ST DAY OF DECEMBER, 2025
                                           PRESENT
                          THE HON'BLE MRS. JUSTICE ANU SIVARAMAN
                                             AND
                         THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                              WRIT APPEAL NO.214/2022 (LA-BDA)


                   BETWEEN:

                   BANGALORE DEVELOPMENT AUTHORITY
                   T. CHOWDAIAH ROAD
                   BANGALORE 560 020
                   REP. BY ITS COMMISSIONER.

                                                               ...APPELLANT
Digitally signed
by ARSHIFA         (BY SRI. MURUGESH V. CHARATI, ADV.,)
BAHAR KHANAM
Location: High
Court Of           AND:
Karnataka
                   1.    THE STATE OF KARNATAKA
                         BY ITS PRINCIPAL SECRETARY
                         DEPARTMENT OF URBAN DEVELOPMENT
                         M.S. BUILDING, BANGALORE 560 001.

                   2.    SRI. KAILASAM MAHA SAMSTHAN TRUST
                         REP. BY SRI. JAYENDRA PURI SWAMY
                         AGED ABOUT 61 YEARS
                         SUCCESSOR OF SRI. TIRUCHI
                         MAHA SWAMIGAL
                         FOUNDER OF SRI. KAILAS ASHRAM
                         MAHA SAMSTHAN AND RAJARAJESHWARI
                         DEVASTHANAM TRUST
                         REP. BY ITS MANAGER
                         SRI. SANMUKAPPA .T
                         AGED ABOUT 52 YEARS
                              -2-
                                         NC: 2025:KHC:49952-DB
                                              W.A. No.214/2022


HC-KAR




    S/O K.S.K. THIPPESWAMY
    MANAGER OF ASHRAM TRUST
    KAILAS ASHRAM
    RAJARAJESHWARI TEMPLE
    BANGALORE 560 098.

                                                ...RESPONDENTS
(BY SMT. MAMATHA SHETTY, AGA FOR R1
V/O/DTD:09.10.2025 APPEAL AGAINST R2 IS ABATED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT, PRAYING TO SET-ASIDE THE ORDER DATED
17/03/2014 PASSED BY THE HON'BLE LEARNED SINGLE JUDGE
IN WRIT PETITION NO.7/2013 AND ALLOW THE WRIT APPEAL
BY DISMISSING THE WRIT PETITION & ETC.

     THIS APPEAL, COMING ON FOR PRELIMINARY HEARING,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM: HON'BLE MRS. JUSTICE ANU SIVARAMAN
       and
       HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

                     ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL) This appeal is filed by the appellant under Section 4 of the Karnataka High Court Act, 1961, challenging the order dated 17.03.2014 passed by the learned Single Judge in W.P.No.7/2013 (LA-BDA).

2. Sri.Murugesh V. Charati, learned counsel appearing for the appellant submits that this appeal is filed -3- NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR along with an application seeking condonation of delay of 2160 days in filing the appeal. It is submitted that sufficient cause has been shown in the affidavit accompanying the application wherein it is stated that the passing of the order by the learned Single Judge was communicated to the appellant vide letter dated 19.03.2014 from the State Government and thereafter, the law section requested the State Government for a copy of the writ petition as well as a copy of the order.

The State Government forwarded a letter dated 03.05.2014 where it was mentioned that it is not a fit case to file an appeal. Thereafter, the file was not processed and no notings were made on the file. It is further submitted that the Government of Karnataka noticed that in several cases, where order has been suffered, the appellant-BDA has not filed an appeal and the Government has sought information from the BDA about such cases.

At this juncture, the Law Officer of the BDA placed several files before the Commissioner and one among them is this.

-4-

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR The Law Officer opined that an appeal can be filed and the matter was entrusted to a panel counsel to file the appeal.

It is also submitted that the panel counsel took some time to file the appeal and the appeal came to be filed on 25.02.2022. Hence, there is delay and the same is for the bona fide reasons explained supra and not intentional. It is contended that the appellant has a good case on merits.

Hence, he seeks to condone the delay by entertaining the appeal on merits. Hence, he seeks to allow the application seeking condonation of delay.

3. We have heard the arguments of the learned counsel for the appellant and meticulously perused the application and the affidavit accompanying the application seeking for condonation of delay of 2160 days in filing the appeal. We have given our anxious consideration to the submission advanced by the learned counsel for the appellant.

-5-

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

4. The records indicate that the respondent No.2- petitioner claims to be the owner and in possession of land bearing Sy.No.248 measuring 1 acre 21 guntas and Sy.No.249 measuring 2 acres 7 guntas, situated at Halagevaderahalli Village, Kengeri Hobli, Bengaluru South Taluk. The said lands were notified for acquisition for the benefit of the appellant-BDA under the preliminary notification dated 13.04.1989 and the final notification dated 09.05.1994 for the formation of BSK 5th Stage layout. It is the case of the petitioner before the learned Single Judge that though the notifications were issued, the appellant-BDA never took physical possession of the schedule property and that the petitioner continued to remain in an uninterrupted possession and the petitioner has converted the land for non-agricultural use, developed the land by constructing school buildings after obtaining the sanctioned building plan from the competent authority and paid the property tax. The learned Single Judge, considering the rival contentions and the material on -6- NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR record, recorded a finding that the scheme has not been substantially implemented and the petition came to be allowed. Being aggrieved, this appeal has been filed.

5. The appellant filed I.A.No.2/2022 seeking condonation of delay of 2160 days in filing the appeal.

The said application is accompanied with an affidavit explaining the delay. Before considering the cause shown in the affidavit as to whether the same is sufficient to condone the delay of 2160 days, it would be useful to refer to the decisions of the Hon'ble Supreme Court in the case of BASAWARAJ AND ANOTHER Vs. SPECIAL LAND ACQUISITION OFFICER1, wherein the Hon'ble Supreme Court at paragraphs 11 to 15 has held as under:

"11. The expression "sufficient cause" should be given a liberal interpretation to ensure that substantial justice is done, but only so long as negligence, inaction or lack of bona fides cannot be imputed to the party concerned, whether or not sufficient cause has been furnished, can be decided on the facts of a particular case and 1 (2013) 14 SCC 81 -7- NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR no straitjacket formula is possible. (Vide Madanlal v.

Shyamlal [(2002) 1 SCC 535 : AIR 2002 SC 100] and Ram Nath Sao v. Gobardhan Sao [(2002) 3 SCC 195 : AIR 2002 SC 1201] .)

12. It is a settled legal proposition that law of limitation may harshly affect a particular party but it has to be applied with all its rigour when the statute so prescribes. The court has no power to extend the period of limitation on equitable grounds. "A result flowing from a statutory provision is never an evil. A court has no power to ignore that provision to relieve what it considers a distress resulting from its operation." The statutory provision may cause hardship or inconvenience to a particular party but the court has no choice but to enforce it giving full effect to the same. The legal maxim dura lex sed lex which means "the law is hard but it is the law", stands attracted in such a situation. It has consistently been held that, "inconvenience is not" a decisive factor to be considered while interpreting a statute.

13. The statute of limitation is founded on public policy, its aim being to secure peace in the community, to suppress fraud and perjury, to quicken diligence and to prevent oppression. It seeks to bury all acts of the past which have not been -8- NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR agitated unexplainably and have from lapse of time become stale. According to Halsbury's Laws of England, Vol. 28, p. 266:

"605. Policy of the Limitation Acts.--The courts have expressed at least three differing reasons supporting the existence of statutes of limitations namely, (1) that long dormant claims have more of cruelty than justice in them, (2) that a defendant might have lost the evidence to disprove a stale claim, and (3) that persons with good causes of actions should pursue them with reasonable diligence."

An unlimited limitation would lead to a sense of insecurity and uncertainty, and therefore, limitation prevents disturbance or deprivation of what may have been acquired in equity and justice by long enjoyment or what may have been lost by a party's own inaction, negligence or laches. (See Popat and Kotecha Property v. SBI Staff Assn. [(2005) 7 SCC 510] , Rajender Singh v. Santa Singh [(1973) 2 SCC 705 : AIR 1973 SC 2537] and Pundlik Jalam Patil v. Jalgaon Medium Project [(2008) 17 SCC 448 : (2009) 5 SCC (Civ) 907] .)

14. In P. Ramachandra Rao v. State of Karnataka [(2002) 4 SCC 578 : 2002 SCC (Cri) 830 : AIR 2002 SC 1856] this Court held that judicially engrafting principles of limitation amounts to legislating and would fly in the face of law laid down by the Constitution Bench in Abdul Rehman Antulay v. R.S. Nayak [(1992) 1 SCC 225 : 1992 SCC (Cri) 93 : AIR 1992 SC 1701] .

-9-

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

15. The law on the issue can be summarised to the effect that where a case has been presented in the court beyond limitation, the applicant has to explain the court as to what was the "sufficient cause"

which means an adequate and enough reason which prevented him to approach the court within limitation. In case a party is found to be negligent, or for want of bona fide on his part in the facts and circumstances of the case, or found to have not acted diligently or remained inactive, there cannot be a justified ground to condone the delay. No court could be justified in condoning such an inordinate delay by imposing any condition whatsoever. The application is to be decided only within the parameters laid down by this Court in regard to the condonation of delay. In case there was no sufficient cause to prevent a litigant to approach the court on time condoning the delay without any justification, putting any condition whatsoever, amounts to passing an order in violation of the statutory provisions and it tantamounts to showing utter disregard to the legislature."

(Emphasis supplied)

- 10 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

6. In the case of SHEO RAJ SINGH VS. UNION OF INDIA AND OTHERS2, the Hon'ble Supreme Court has held in paragraphs 30 to 36 as under;

"30. Considering the aforementioned decisions, there cannot be any quarrel that this Court has stepped in to ensure that substantive rights of private parties and the State are not defeated at the threshold simply due to technical considerations of delay. However, these decisions notwithstanding, we reiterate that condonation of delay being a discretionary power available to courts, exercise of discretion must necessarily depend upon the sufficiency of the cause shown and the degree of acceptability of the explanation, the length of delay being immaterial.
31. Sometimes, due to want of sufficient cause being shown or an acceptable explanation being proffered, delay of the shortest range may not be condoned whereas, in certain other cases, delay of long periods can be condoned if the explanation is satisfactory and acceptable. Of course, the courts must distinguish between an "explanation" and an "excuse". An "explanation" is designed to give someone all of the facts and lay out the cause for 2 (2023) 10 SCC 531
- 11 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR something. It helps clarify the circumstances of a particular event and allows the person to point out that something that has happened is not his fault, if it is really not his fault. Care must, however, be taken to distinguish an "explanation" from an "excuse". Although people tend to see "explanation" and "excuse" as the same thing and struggle to find out the difference between the two, there is a distinction which, though fine, is real.

32. An "excuse" is often offered by a person to deny responsibility and consequences when under attack. It is sort of a defensive action. Calling something as just an "excuse" would imply that the explanation proffered is believed not to be true. Thus said, there is no formula that caters to all situations and, therefore, each case for condonation of delay based on existence or absence of sufficient cause has to be decided on its own facts. At this stage, we cannot but lament that it is only excuses, and not explanations, that are more often accepted for condonation of long delays to safeguard public interest from those hidden forces whose sole agenda is to ensure that a meritorious claim does not reach the higher courts for adjudication.

33. Be that as it may, it is important to bear in mind that we are not hearing an application for

- 12 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR condonation of delay but sitting in appeal over a discretionary order of the High Court granting the prayer for condonation of delay. In the case of the former, whether to condone or not would be the only question whereas in the latter, whether there has been proper exercise of discretion in favour of grant of the prayer for condonation would be the question. Law is fairly well-settled that "a court of appeal should not ordinarily interfere with the discretion exercised by the courts below". If any authority is required, we can profitably refer to the decision in Manjunath Anandappa v. Tammanasa [Manjunath Anandappa v. Tammanasa, (2003) 10 SCC 390] , which in turn relied on the decision in Gujarat Steel Tubes Ltd. v. Gujarat Steel Tubes Mazdoor Sabha [Gujarat Steel Tubes Ltd. v. Gujarat Steel Tubes Mazdoor Sabha, (1980) 2 SCC 593 : 1980 SCC (L&S) 197] where it has been held that:

"an appellate power interferes not when the order appealed is not right but only when it is clearly wrong".

34. The order under challenge in this appeal is dated 21-12-2011 [Union of India v. Sheo Raj, 2011 SCC OnLine Del 5511] . It was rendered at a point of time when the decisions in Katiji [Collector (LA) v. Katiji, (1987) 2 SCC 107] , Ramegowda [G. Ramegowda v. LAO, (1988) 2 SCC 142] , Chandra Mani [State of

- 13 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR Haryana v. Chandra Mani, (1996) 3 SCC 132] , K.V. Ayisumma [Tehsildar (LA) v. K.V. Ayisumma, (1996) 10 SCC 634] and Lipok AO [State of Nagaland v. Lipok Ao, (2005) 3 SCC 752 : 2005 SCC (Cri) 906] were holding the field. It is not that the said decisions do not hold the field now, having been overruled by any subsequent decision. Although there have been some decisions in the recent past [State of M.P. v. Bherulal [State of M.P. v. Bherulal, (2020) 10 SCC 654 : (2021) 1 SCC (Civ) 101 :

(2021) 1 SCC (Cri) 117 : (2021) 1 SCC (L&S) 84] is one such decision apart from University of Delhi [University of Delhi v. Union of India, (2020) 13 SCC 745] ] which have not accepted governmental lethargy, tardiness and indolence in presenting appeals within time as sufficient cause for condonation of delay, yet, the exercise of discretion by the High Court has to be tested on the anvil of the liberal and justice oriented approach expounded in the aforesaid decisions which have been referred to above.

35. We find that the High Court in the present case assigned the following reasons in support of its order:

35.1. The law of limitation was founded on public policy, and that some lapse on the part of a litigant,
- 14 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR by itself, would not be sufficient to deny condonation of delay as the same could cause miscarriage of justice.

35.2. The expression "sufficient cause" is elastic enough for courts to do substantial justice. Further, when substantial justice and technical considerations are pitted against one another, the former would prevail.

35.3. It is upon the courts to consider the sufficiency of cause shown for the delay, and the length of delay is not always decisive while exercising discretion in such matters if the delay is properly explained. Further, the merits of a claim were also to be considered when deciding such applications for condonation of delay.

35.4. Further, a distinction should be drawn between inordinate unexplained delay and explained delay, where in the present case, the first respondent had sufficiently explained the delay on account of negligence on part of the government functionaries and the government counsel on record before the Reference Court.

35.5. The officer responsible for the negligence would be liable to suffer and not public interest through the State. The High Court felt inclined to

- 15 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR take a pragmatic view since the negligence therein did not border on callousness.

36. Given these reasons, we do not consider discretion to have been exercised by the High Court in an arbitrary manner. The order under challenge had to be a clearly wrong order so as to be liable for interference, which it is not."

(Emphasis supplied)

7. The Hon'ble Supreme Court in the aforesaid judgments has taken note of its earlier judgments and has held that the approach of the Courts in condoning the delay should be pragmatic when sufficient cause is shown.

8. It would also be useful to refer to another judgment of the Hon'ble Supreme Court in the case of PATHAPATI SUBBA REDDY Vs. SPECIAL DEPUTY COLLECTOR (LA)3, wherein the Hon'ble Supreme Court has held in paragraphs 15, 16, 17 and 26 as under:

"15. It is in the light of the public policy upon which law of limitation is based, the object behind the law 3 2024 SCCOnline SC 513
- 16 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR of limitation and the mandatory and the directory nature of Section 3 and Section 5 of the Limitation Act that we have to examine and strike a balance between Section 3 and Section 5 of the Limitation Act in the matters of condoning the delay.
16. Generally, the courts have adopted a very liberal approach in construing the phrase 'sufficient cause' used in Section 5 of the Limitation Act in order to condone the delay to enable the courts to do substantial justice and to apply law in a meaningful manner which subserves the ends of justice. In Collector, Land Acquisition, Anantnag v. Katiji2, this Court in advocating the liberal approach in condoning the delay for 'sufficient cause' held that ordinarily a litigant does not stand to benefit by lodging an appeal late; it is not necessary to explain every day's delay in filing the appeal; and since sometimes refusal to condone delay may result in throwing out a meritorious matter, it is necessary in the interest of justice that cause of substantial justice should be allowed to prevail upon technical considerations and if the delay is not deliberate, it ought to be condoned. Notwithstanding the above, howsoever, liberal approach is adopted in condoning the delay, existence of 'sufficient cause' for not filing the appeal in time, is a condition precedent for exercising the discretionary power to condone the
- 17 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR delay. The phrases 'liberal approach', 'justice- oriented approach' and cause for the advancement of 'substantial justice' cannot be employed to defeat the law of limitation so as to allow stale matters or as a matter of fact dead matters to be revived and re-opened by taking aid of Section 5 of the Limitation Act.
17. It must always be borne in mind that while construing 'sufficient cause' in deciding application under Section 5 of the Act, that on the expiry of the period of limitation prescribed for filing an appeal, substantive right in favour of a decree-holder accrues and this right ought not to be lightly disturbed. The decree-holder treats the decree to be binding with the lapse of time and may proceed on such assumption creating new rights.
26. On a harmonious consideration of the provisions of the law, as aforesaid, and the law laid down by this Court, it is evident that:
(i) Law of limitation is based upon public policy that there should be an end to litigation by forfeiting the right to remedy rather than the right itself;
(ii) A right or the remedy that has not been exercised or availed of for a long time must come to an end or cease to exist after a fixed period of time;

- 18 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

(iii) The provisions of the Limitation Act have to be construed differently, such as Section 3 has to be construed in a strict sense whereas Section 5 has to be construed liberally;

(iv) In order to advance substantial justice, though liberal approach, justice-

oriented approach or cause of substantial justice may be kept in mind but the same cannot be used to defeat the substantial law of limitation contained in Section 3 of the Limitation Act;

(v) Courts are empowered to exercise discretion to condone the delay if sufficient cause had been explained, but that exercise of power is discretionary in nature and may not be exercised even if sufficient cause is established for various factors such as, where there is inordinate delay, negligence and want of due diligence;

(vi) Merely some persons obtained relief in similar matter, it does not mean that others are also entitled to the same benefit if the court is not satisfied with the cause shown for the delay in filing the appeal;

(vii) Merits of the case are not required to be considered in condoning the delay; and

(viii) Delay condonation application has to be decided on the parameters laid down for condoning the delay and condoning the delay for the reason that the conditions have been imposed, tantamounts to disregarding the statutory provision."

(Emphasis supplied)

- 19 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

9. The Hon'ble Supreme Court in the recent decision in the case of SHIVAMMA (DEAD) BY LRS Vs. KARNATAKA HOUSING BOARD AND OTHERS4 at paragraphs 116 to 170 held as under:

"B. What is to be understood by "sufficient cause" in Section 5 of the Limitation.
116. As already discussed in the foregoing parts, for the purpose of seeking condonation of delay under Section 5 of the Limitation Act, the party has to demonstrate the existence of a "sufficient cause"
"within the prescribed period" to the satisfaction of the court. Thus, establishment of "sufficient cause" is the first ingredient for the purpose of condonation of delay. Insofar, as what is meant by the phrase "sufficient cause", neither Section 5 nor the Limitation Act itself provide any guidance on what its constituent elements ought to be. Instead, Section 5 leaves the task of determining appropriate reasons for seeking condonation of delay to judicial interpretation and exercise of discretion upon the facts and individual circumstances of each case.
117. While there is no arithmetical formula, through decades of judicial application, certain yardsticks for judging the sufficiency of cause for 4 2025 SCC Online SC 1969
- 20 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR condonation of delay have evolved. Mere good cause is not sufficient enough to turn back the clock and allow resuscitation of a claim otherwise barred by delay. The court ought to be cautious while undertaking such an exercise, being circumspect against condoning delay which is attributable to the applicant. Although the actual period of delay might be instructive, it is the explanation for the delay which would be the decisive factor.
118. The court must also desist from throwing the baby out with the bathwater. A justice-oriented approach must be prioritised over technicalities, as one motivation underlying such rules is to prevent parties from using dilatory tactics or abusing the judicial process. Pragmatism over pedanticism is therefore sometimes necessary, despite it appearing liberal or magnanimous. The expression "sufficient cause" should be given liberal construction so as to advance substantial justice.
119. The expression "sufficient cause" employed by the legislature is adequately elastic to enable the courts to apply the law in a meaningful manner which subserves the ends of justice -- that being the life-purpose for the existence of the institution of courts. Despite the liberal approach being adopted in such matters, which was termed justifiable, this
- 21 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR Court lamented that the message had not percolated down to all the other courts in the hierarchy and, accordingly, emphasis was laid on the courts adopting a liberal and justice-oriented approach. [See: Sheo Raj Singh v. Union of India, (2023) 10 SCC 531]
120. Sometimes, due to want of sufficient cause being shown or an acceptable explanation being proffered, delay of the shortest range may not be condoned whereas, in certain other cases, delay of long periods can be condoned if the explanation is satisfactory and acceptable. Of course, the courts must distinguish between an "explanation" and an "excuse". An "explanation" is designed to give someone all of the facts and lay out the cause for something. It helps clarify the circumstances of a particular event and allows the person to point out that something that has happened is not his fault, if it is really not his fault. Care must, however, be taken to distinguish an "explanation" from an "excuse". Although people tend to see "explanation"

and "excuse" as the same thing and struggle to find out the difference between the two, there is a distinction which, though fine, is real. [See: Sheo Raj Singh v. Union of India, (2023) 10 SCC 531]

- 22 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

121. This Court in Esha Bhattacharjee v. Managing Committee of Raghunathpur Nafar Academy, (2013) 12 SCC 649, after examining a plethora of decisions on what is meant by "sufficient cause", summarized its principles as under:--

"21. From the aforesaid authorities the principles that can broadly be culled out are:
21.1. (i) There should be a liberal, pragmatic, justice-oriented, non-pedantic approach while dealing with an application for condonation of delay, for the courts are not supposed to legalise injustice but are obliged to remove injustice.
21.2. (ii) The terms "sufficient cause" should be understood in their proper spirit, philosophy and purpose regard being had to the fact that these terms are basically elastic and are to be applied in proper perspective to the obtaining fact-situation. 21.3. (iii) Substantial justice being paramount and pivotal the technical considerations should not be given undue and uncalled for emphasis. 21.4. (iv) No presumption can be attached to deliberate causation of delay but, gross negligence on the part of the counsel or litigant is to be taken note of.
21.5. (v) Lack of bona fides imputable to a party seeking condonation of delay is a significant and relevant fact.
21.6. (vi) It is to be kept in mind that adherence to strict proof should not affect public justice and cause public mischief because the courts are required to be vigilant so that in the ultimate eventuate there is no real failure of justice.
21.7. (vii) The concept of liberal approach has to encapsulate the conception of reasonableness and it cannot be allowed a totally unfettered free play.

- 23 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR 21.8. (viii) There is a distinction between inordinate delay and a delay of short duration or few days, for to the former doctrine of prejudice is attracted whereas to the latter it may not be attracted. That apart, the first one warrants strict approach whereas the second calls for a liberal delineation.

21.9. (ix) The conduct, behaviour and attitude of a party relating to its inaction or negligence are relevant factors to be taken into consideration. It is so as the fundamental principle is that the courts are required to weigh the scale of balance of justice in respect of both parties and the said principle cannot be given a total go by in the name of liberal approach.

21.10. (x) If the explanation offered is concocted or the grounds urged in the application are fanciful, the courts should be vigilant not to expose the other side unnecessarily to face such a litigation. 21.11. (xi) It is to be borne in mind that no one gets away with fraud, misrepresentation or interpolation by taking recourse to the technicalities of law of limitation.

21.12. (xii) The entire gamut of facts are to be carefully scrutinised and the approach should be based on the paradigm of judicial discretion which is founded on objective reasoning and not on individual perception.

21.13. (xiii) The State or a public body or an entity representing a collective cause should be given some acceptable latitude.

22. To the aforesaid principles we may add some more guidelines taking note of the present day scenario. They are:

22.1. (a) An application for condonation of delay should be drafted with careful concern and not in a haphazard manner harbouring the notion that the courts are required to condone delay on the bedrock
- 24 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR of the principle that adjudication of a lis on merits is seminal to justice dispensation system. 22.2. (b) An application for condonation of delay should not be dealt with in a routine manner on the base of individual philosophy which is basically subjective.

22.3. (c) Though no precise formula can be laid down regard being had to the concept of judicial discretion, yet a conscious effort for achieving consistency and collegiality of the adjudicatory system should be made as that is the ultimate institutional motto.

22.4. (d) The increasing tendency to perceive delay as a non-serious matter and, hence, lackadaisical propensity can be exhibited in a nonchalant manner requires to be curbed, of course, within legal parameters.

122. The exceptional provision of condonation of delay on grounds of "sufficient cause" is couched as a manifestation of substantive justice. This Court in Pathapati Subba Reddy (Died) by L.Rs. v. Special Deputy Collector (LA), 2024 SCC OnLine SC 513, summarized the principles governing the exceptions imagined under "sufficient cause" vis-à- vis substantive justice as under:--

"26. On a harmonious consideration of the provisions of the law, as aforesaid, and the law laid down by this Court, it is evident that:
(i) Law of limitation is based upon public policy that there should be an end to litigation by forfeiting the right to remedy rather than the right itself;
(ii) A right or the remedy that has not been exercised or availed of for a long time must come to an end or cease to exist after a fixed period of time;

- 25 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

(iii) The provisions of the Limitation Act have to be construed differently, such as Section 3 has to be construed in a strict sense whereas Section 5 has to be construed liberally;

(iv) In order to advance substantial justice, though liberal approach, justice-oriented approach or cause of substantial justice may be kept in mind but the same cannot be used to defeat the substantial law of limitation contained in Section 3 of the Limitation Act;

(v) Courts are empowered to exercise discretion to condone the delay if sufficient cause had been explained, but that exercise of power is discretionary in nature and may not be exercised even if sufficient cause is established for various factors such as, where there is inordinate delay, negligence and want of due diligence;

(vi) Merely some persons obtained relief in similar matter, it does not mean that others are also entitled to the same benefit if the court is not satisfied with the cause shown for the delay in filing the appeal;

(vii) Merits of the case are not required to be considered in condoning the delay; and

(viii) Delay condonation application has to be decided on the parameters laid down for condoning the delay and condoning the delay for the reason that the conditions have been imposed, tantamounts to disregarding the statutory provision."

(Emphasis supplied)

123. From above, it is manifest that that the phrase "sufficient cause" in Section 5 of the Limitation Act is an expression of elastic import, incapable of precise definition, yet not without boundaries. Its purpose is to empower courts to advance the cause of justice by preventing genuine litigants from being shut out on account of

- 26 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR unavoidable delays. At the same time, it is equally clear that the phrase is not a charter for indolence or a device to revive stale claims that the law of limitation otherwise extinguishes.

124. The burden to establish sufficient cause lies upon the party seeking condonation, and the court must be satisfied that the cause is real, bona fide, and free of negligence. Sufficiency of cause is to be determined contextually, on the totality of circumstances, with due regard to the conduct of the applicant and the prejudice caused to the opposite party. The inquiry is not mechanical but principled, resting on the dual pillars of bona fides and diligence.

125. The expression "sufficient cause" is not itself a loose panacea for the ill of pressing negligent and stale claims. The expression is to be construed with justice-oriented flexibility so as not to punish innocent litigants for circumstances beyond their control.

126. Courts must not condone gross negligence, deliberate inaction, or casual indifference, for to do so would undermine the maxim interest reipublicae ut sit finis litium and destabilise the certainty that limitation law seeks to secure.

- 27 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

127. The expression "sufficient cause" must be construed in a manner that advances substantial justice while preserving the discipline of limitation. The courts are not to be swayed by sympathy or technical rigidity, but rather by a judicious appraisal of whether the applicant acted with reasonable diligence in pursuing the remedy. Where explanation is bona fide, plausible, and consistent with ordinary human conduct, courts have leaned towards condonation. Where negligence, want of good faith, or a casual approach is discernible, condonation has been refused.

i. Length of the delay may be instructive but not determinative.

128. When it comes to condonation of delay, the length of delay is immaterial, and what matters is the acceptability of the explanation. A short delay may still warrant dismissal if unsupported by sufficient cause, whereas even a long delay may be condoned if justified by circumstances demonstrating bona fides.

129. Delay by itself is not inherently indicative of negligence. In certain cases, unavoidable circumstances such as illness, fraud, miscommunication, or bona fide mistake may stretch over long periods, yet remain excusable if they are

- 28 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR explained with candour and supported by material. Conversely, an unexplained delay of even a few days may reveal inaction or deliberate disregard of statutory timelines, and therefore disentitle the party to indulgence.

130. The quantum of delay has no direct nexus in law with sufficiency of the cause. The law are independent and diverse factors. Hence the extent of delay should not determine whether the cause is sufficient or not. Section 5 of the Limitation Act does not say that such discretion can be exercised only if the delay is within a certain limit. Length of delay is no matter, acceptability of the explanation is the criterion. The criterion for condoning the delay is sufficiency of reason and not the length of the delay.

131. The decisive factor is the adequacy of the cause shown, not the length of delay. What is critical is whether the party seeking condonation acted with reasonable diligence during the prescribed period and whether the reasons advanced demonstrate a genuine inability to file within time. Thus, the test is qualitative rather than quantitative.

132. This is not to say that the length of delay is irrelevant. A long delay naturally casts a heavier burden on the applicant to furnish cogent, credible, and convincing explanations. The proof required

- 29 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR becomes stricter in proportion to the delay. The longer the time elapsed, the stronger the justification that must be put forth. Hence, length is instructive in determining the degree of scrutiny, but it is not determinative of the outcome.

133. The length of the delay functions as a contextual indicator but not a determinative factor. It alerts the court to the degree of rigour required in examining the explanation, yet the ultimate focus remains on whether "sufficient cause" has been shown. The doctrine thereby preserves both the integrity of statutory timelines and the imperative of doing justice in deserving cases.

134. Thus, in exercising discretion under Section 5 of the Limitation Act the courts should adopt a pragmatic approach. A distinction must be made between a case where the delay is inordinate and a case where the delay is of a few days. Whereas in the former case the consideration of prejudice to the other side will be a relevant factor so the case calls for a more cautious approach but in the latter case, no such consideration may arise and such a case deserves a liberal approach. No hard-and-fast rule can be laid down in this regard. The court has to exercise the discretion on the facts of each case keeping in mind that in construing the expression

- 30 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR "sufficient cause", the principle of advancing substantial justice is of prime importance.

ii. Technical Considerations vis-à-vis Substantive Justice.

135. In construing "sufficient cause" it must be borne in mind that rules of procedure are handmaids of justice. Procedural rigidity should not become an instrument of injustice. In the context of Section 5 of the Limitation Act, this balance assumes special significance. Courts have repeatedly underscored that while limitation provisions are founded on sound principles of finality and certainty, their application cannot be divorced from the overarching objective of ensuring that litigants are not shut out from the doors of justice merely on account of technicalities.

136. When technical considerations of limitation conflict with the imperative of substantial justice, the latter should ordinarily prevail. Rules of limitation are not designed to destroy the rights of parties but to prevent inordinate delay in seeking remedies. Thus, the interpretation of "sufficient cause" must be liberal and purposive, aimed at advancing the cause of justice rather than defeating it. This is why the courts, while construing applications for condonation of delay, emphasize the bona fides of the applicant over the sheer arithmetical length of the delay.

- 31 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

137. Where strict adherence to these rules results in injustice, the Court is duty-bound to apply a liberal interpretation of "sufficient cause" so as to balance technical requirements with the demands of justice. A litigant does not stand to benefit by lodging an appeal late, and therefore, a pragmatic and justice- oriented approach must inform the judicial discretion under Section 5. This decision continues to be the most frequently cited authority for the proposition that the judiciary should incline towards justice rather than technicality. Therefore, when courts interpret "sufficient cause," they are expected to exercise discretion in a manner that fosters justice, fairness, and equity, keeping in mind the realities of litigation.

138. When a Court of Law deals with an application to condone the delay filed under Section 5 of the Limitation Act, such application will have to be generally viewed in a liberal and lenient way to do substantial justice between the parties. Section 5 of the Limitation Act must be liberally construed and applied so as to advance substantial justice. It is undoubtedly true that a justice oriented approach is necessary while deciding application under Section 5 of Limitation. However, it cannot be said that in every case delay must necessarily be condoned. It is

- 32 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR a condition precedent for Section 5 of the Limitation Act that there must be a sufficient reason for condoning the delay.

139. However, while substantial justice must be advanced, the law of limitation is equally binding, and "sufficient cause" must be shown in substance, not in empty form. This ensures that the balance between justice and certainty is not skewed in favour of unmerited litigants.

140. However, at the same time, the courts must be mindful that strong case on merits is no ground for condonation of delay. When an application for condonation of delay is placed before the court, the inquiry is confined to whether "sufficient cause" has been demonstrated for not filing the appeal or proceeding within the prescribed period of limitation. The merits of the underlying case are wholly extraneous to this inquiry. If courts were to look into the merits of the matter at this stage, it would blur the boundaries between preliminary procedural questions and substantive adjudication, thereby conflating two distinct stages of judicial scrutiny. The purpose of Section 5 of the Limitation Act is not to determine whether the claim is legally or factually strong, but only whether the applicant had a reasonable justification for the delay.

- 33 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

141. Test of "sufficient cause" cannot be substituted by an examination of the merits of the case. Condonation of delay is a matter of discretion based on explanation for the delay, not on the prospects of success in the case. If merits are considered, a litigant with a stronger case may be favoured with condonation despite negligence, while a weaker case may be rejected even if sufficient cause is made out. This would lead to an inequitable and inconsistent application of the law, undermining the uniform standard that the doctrine of limitation is designed to maintain.

142. Another practical reason why merits must not be considered at the stage of delay condonation is that it risks prejudicing the mind of the court against one party even before the matter is substantively heard. By glancing into merits prematurely, the court may inadvertently form a view that colours the fairness of the subsequent adjudication. The judicial discipline required at this stage demands that only the cause for delay be scrutinized, and nothing more. This ensures that the ultimate adjudication of rights occurs in a neutral and unprejudiced setting.

143. The law of limitation is meant to apply uniformly across cases, regardless of the intrinsic

- 34 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR strength or weakness of the claims involved. To import merits into condonation proceedings would effectively dilute this uniformity.

C. In what circumstances can the exercise of discretion to condone the delay be interfered with?

144. One another submission that was canvassed on behalf of the respondents herein is that, where the court of first instance was satisfied as to the existence of "sufficient cause" for not filing the appeal or application, as the case may be, during the prescribed period of time and, on that basis, exercised its discretion in condoning the delay, then, in such cases, a court siting in appeal ought not to ordinarily interfere with the subjective view and prerogative of the court below in condoning the delay.

145. Ms. Suri, learned Senior Counsel appearing for the respondents, submitted that, in the present case, the High Court, whilst passing the impugned judgment and order, was satisfied with the explanation given by the respondents herein as to the existence of a sufficient cause which had prevented them from filing the appeal within the period of limitation, and that it was only after due consideration of all the material on record that the High Court proceeded to exercise its discretion to

- 35 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR condone the delay in the filing thereof. She would submit that once the High Court, in its wisdom had, found the case at hand to be a fit one for the exercise of its discretion in condoning the delay, and had accordingly passed such an order, then this Court ought to refrain from interfering with the subjective view taken by the High Court.

146. In this regard, the learned Senior Counsel drew are attention to three decisions of this Court in Sheo Raj Singh (D) Tr. Lrs. v. Union of India, (2023) 10 SCC 531, Manjunath Anandappa urf. Shivappa Hanasi v. Tammanasa, (2003) 10 SCC 390 and Gujarat Steel Tubes Ltd. v. Gujarat Steel Tubes Mazdoor Sabha, (1980) 2 SCC 593.

147. The expression "may be admitted" vests in the court a discretion, the exercise of which is pre- conditioned to the proof of a "sufficient cause" for the failure to file the appeal or application, as the case may be, within the prescribed period of limitation. It enables a court to either admit or reject any appeal or application, for being barred by limitation, even if "sufficient cause" is shown to its satisfaction. The idea behind vesting the courts with such discretion is to ensure that the power to condone any delay in the filing of an appeal or application, as the case may be, is exercised only to advance substantial justice,

- 36 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR where no prejudice or injustice would meted from such delay being condoned. Condonation of delay is not a matter of right but a discretion of the court.

148. The recourse to Section 5 of the Limitation Act for condonation of delay is not an inter- parte proceeding. Condonation of delay essentially is a question that the court has to decide on the basis of the material on records and the relevant law. The role of the parties is only confined to brining on record the relevant material to assist the court in exercising its discretion. Unlike adversarial proceedings in a lis where competing claims and counterclaims of parties are adjudicated, the adjudication under Section 5 is primarily inquisitorial in nature, with the court being called upon to assess, on an objective consideration of facts and circumstances, whether the explanation offered is sufficient and reasonable so as to warrant an extension of time, from the material it has relied upon for furnishing such explanation.

149. The Privy Council in Krishnasami Panikondar v. S.R.M.A.R. Ramasami Chettiar, 1917 SCC OnLine PC 70 held that an order of a court excusing the delay is not final or precluded from being questioned, and that it is always open to reconsideration at the instance of the party so

- 37 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR affected by it. The relevant observations read as under:--

"It has been argued that the admission of the appeal by Sankaran Nair, J., was final, and that the Division Bench had no jurisdiction at the hearing of the appeal to reconsider the question whether the delay was excusable. But this order of admission was made not only in the absence of Ramasami Chettiar, the contesting Respondent, but without notice to him. And yet in terms it purported to deprive him of a valuable right, for it put in peril the finality of the decision in his favour, so that to preclude him from questioning its propriety would amount to a denial of justice. It must, therefore, in common fairness be regarded as a tacit term of an order like the present that though unqualified in expression it should be open to reconsideration at the instance of the party affected; and this view is sanctioned by the practice of the Courts in India."

(Emphasis supplied)

150. The aforesaid observations came to be endorsed by a Five judge-Bench of this Court in Dinabandhu Sahu (supra). The relevant observations read as under:--

8. [...] In this respect, the position under the proviso to Section 85 is materially different from that under Section 5 of the Limitation Act, under which an order excusing delay is not final, and is liable to be questioned by the respondent at a later stage. (Vide the decision of the Privy Council in Krishnasami Pandikondar v. Ramasami Chettiar.)

151. In Shanti Prasad Gupta v. Dy. Director of Consolidation, 1981 Supp SCC 73, this Court held since the issue, whether there is a sufficient cause or not is a question of fact, where an order has been made under Section 5 of the Limitation Act by the

- 38 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR lower court in the exercise of its discretion allowing or refusing an application to extend time, it cannot be interfered with in revision, unless the lower court has acted with material irregularity or contrary to law or has come to that conclusion on no evidence. The relevant observations read as under:--

"3. We find that Contention (1) is not correct. The order against which Gian Chand Bansari went in revision before the Director did not fall within the purview of Section 9-A of the U.P. Consolidation of Holdings Act and, as such, was not appealable under Section 11 of that Act. We however find a good deal of force in the second contention of the appellant. Whether or not there is sufficient cause for condonation of delay, is a question of fact dependent upon the facts and circumstances of a particular case, and the proposition is well-settled that when order has been made under Section 5 of the Limitation Act by the lower court in the exercise of its discretion allowing or refusing an application to extend time, it cannot be interfered with in revision, unless the lower court has acted with material irregularity or contrary to law or has come to that conclusion on no evidence.[...]"

(Emphasis supplied)

152. This Court in N. Balakrishnan (supra) held that once the court below accepts the explanation of delay as sufficient, the superior court should not disturb such finding unless the exercise of discretion was on wholly untenable grounds or arbitrary or perverse. However, where the first court refuses to condone the delay, there the superior court would be free to consider the cause shown for the delay afresh to come to its own finding de hors the conclusion of

- 39 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR the court below. The relevant observations read as under:--

"9. It is axiomatic that condonation of delay is a matter of discretion of the court. Section 5 of the Limitation Act does not say that such discretion can be exercised only if the delay is within a certain limit. Length of delay is no matter, acceptability of the explanation is the only criterion. Sometimes delay of the shortest range may be uncondonable due to a want of acceptable explanation whereas in certain other cases, delay of a very long range can be condoned as the explanation thereof is satisfactory. Once the court accepts the explanation as sufficient, it is the result of positive exercise of discretion and normally the superior court should not disturb such finding, much less in revisional jurisdiction, unless the exercise of discretion was on wholly untenable grounds or arbitrary or perverse. But it is a different matter when the first court refuses to condone the delay. In such cases, the superior court would be free to consider the cause shown for the delay afresh and it is open to such superior court to come to its own finding even untrammelled by the conclusion of the lower court.
10. The reason for such a different stance is thus:
"The primary function of a court is to adjudicate the dispute between the parties and to advance substantial justice. The time-limit fixed for approaching the court in different situations is not because on the expiry of such time a bad cause would transform into a good cause.""

(Emphasis supplied)

153. In Mithailal Dalsangar Singh v. Annabai Devram Kini, (2003) 10 SCC 691 this Court held that the finding of the court below on the question of availability of "sufficient cause" ought to be given weight and should not normally be interfered with in

- 40 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR superior jurisdiction. The relevant observations read as under:--

"9. The courts have to adopt a justice- oriented approach dictated by the uppermost consideration that ordinarily a litigant ought not to be denied an opportunity of having a lis determined on merits unless he has, by gross negligence, deliberate inaction or something akin to misconduct, disentitled himself from seeking the indulgence of the court. The opinion of the trial Judge allowing a prayer for setting aside abatement and his finding on the question of availability of "sufficient cause" within the meaning of sub- rule (2) of Rule 9 of Order 22 and of Section 5 of the Limitation Act, 1963 deserves to be given weight, and once arrived at would not normally be interfered with by superior jurisdiction."

(Emphasis supplied)

154. A coordinate Bench of this Court in a recent decision of Sheo Raj Singh (supra) speaking through Hon'ble Justice Dipankar Datta, held that there exists a fine distinction between when a court is hearing application for condonation of delay and when it is sitting in appeal over the exercise of discretion granting condonation of delay. In the former, the only material question is whether the delay be condoned or not, whereas in the latter the question is confined to if there has been proper exercise of discretion in favour of grant of such prayer. It further cautioned that a court of appeal should not ordinarily

- 41 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR interfere with the discretion exercised by the courts below. The relevant observations read as under:--

"33. Be that as it may, it is important to bear in mind that we are not hearing an application for condonation of delay but sitting in appeal over a discretionary order of the High Court granting the prayer for condonation of delay. In the case of the former, whether to condone or not would be the only question whereas in the latter, whether there has been proper exercise of discretion in favour of grant of the prayer for condonation would be the question. Law is fairly well-settled that "a court of appeal should not ordinarily interfere with the discretion exercised by the courts below". If any authority is required, we can profitably refer to the decision in Manjunath Anandappa v. Tammanasa, which in turn relied on the decision in Gujarat Steel Tubes Ltd. v. Gujarat Steel Tubes Mazdoor Sabha where it has been held that:
"an appellate power interferes not when the order appealed is not right but only when it is clearly wrong"."

(Emphasis supplied)

155. In Manjunath Anandappa (supra) this Court reiterated that a court of appeal should not ordinarily interfere with the discretion exercised by the courts below. The relevant observations read as under:--

"36. It is now also well settled that a court of appeal should not ordinarily interfere with the discretion exercised by the courts below.
37. In U.P. Coop. Federation Ltd. v. Sunder Bros., the law is stated in the following terms:
"8. It is well established that where the discretion vested in the court under Section 34 of the Indian Arbitration Act has been exercised by the lower court the appellate court should be slow to interfere with the exercise of that discretion. In dealing with the matter raised before it at the appellate stage the appellate court would normally not be justified in
- 42 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR interfering with the exercise of the discretion under appeal solely on the ground that if it had considered the matter at the trial stage it may have come to a contrary conclusion. If the discretion has been exercised by the trial court reasonably and in a judicial manner the fact that the appellate court would have taken a different view may not justify interference with the trial court's exercise of discretion. As is often said, it is ordinarily not open to the appellate court to substitute its own exercise of discretion for that of the trial Judge; but if it appears to the appellate court that in exercising its discretion the trial court has acted unreasonably or capriciously or has ignored relevant facts then it would certainly be open to the appellate court to interfere with the trial court's exercise of discretion. This principle is well established; but, as has been observed by Viscount Simon, L.C., in Charles Osenton & Co. v. Johnston 'The law as to the reversal by a court of appeal of an order made by a Judge below in the exercise of his discretion is well established, and any difficulty that arises is due only to the application of well-settled principles in an individual case.'"

(Emphasis supplied)

156. In Gujarat Steel Tubes Ltd. v. Gujarat Steel Tubes Mazdoor Sabha, (1980) 2 SCC 593, this Court speaking through the inimitable V.R. Krishna Iyer J. (as his Lordship then was), observed that "an appellate power interferes when the order appealed is not right but only when it is clearly wrong". The erudite observations read as under:--

"73. While the remedy under Article 226 is extraordinary and is of Anglo-Saxon vintage, it is not a carbon copy of English processes. Article 226 is a sparing surgery but the lancet operates where injustice suppurates. While traditional restraints like availability of alternative remedy hold back the court, and judicial power should not ordinarily rush in where the other two branches fear to tread,
- 43 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR judicial daring is not daunted where glaring injustice demands even affirmative action. The wide words of Article 226 are designed for service of the lowly numbers in their grievances if the subject belongs to the court's province and the remedy is appropriate to the judicial process. There is a native hue about Article 226, without being anglophilic or anglophobic in attitude. Viewed from this jurisprudential perspective, we have to be cautious both in not overstepping as if Article 226 were as large as an appeal and not failing to intervene where a grave error has crept in. Moreover, we sit here in appeal over the High Court's judgment. And an appellate power interferes not when the order appealed is not right but only when it is clearly wrong. The difference is real, though fine.
(Emphasis supplied)

157. However, the aforesaid observations must not be viewed in isolation from the immediately preceding paragraph. The observations therein are significant, for a holistic understanding. This Court in Gujarat Steel Tubes (supra) whilst holding the aforesaid, elaborated on when a court in appellate jurisdiction may be compelled to interfere with the order of a court below. It observed that where such order was vitiated by the fundamental flaws of gross miscarriage of Justice, absence of legal evidence, perverse misreading of facts, serious errors of law on the face of the order, jurisdictional failure, and any other defects of like nature, the appellate court would be justified to intervene. The relevant observations read as under:--

"72. Once we assume that the jurisdiction of the arbitrator to enquire into the alleged
- 44 -
NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR misconduct was exercised, was there any ground under Article 226 of the Constitution to demolish that holding? Every wrong order cannot be righted merely because it is wrong. It can be quashed only if it is vitiated by the fundamental flaws of gross miscarriage of Justice, absence of legal evidence, perverse misreading of facts, serious errors of law on the face of the order, jurisdictional failure and the like."

(Emphasis supplied)

158. Deciding whether there was any proper and judicious exercise of discretion to condone the delay or not, is a slippery slope. Despite lengthy cautionary tales from this Court of judicial restraint in wantonly interfering with the subjective view of a court below, having been preached for time immemorial, it is plausible for an appellate court to falter in adhering to the same.

159. We are in complete agreement with the decision of this Court in Sheo Raj Singh (supra) as regards the significance of the distinction in scope when a court is hearing application for condonation of delay and when it is sitting in appeal over the exercise of discretion granting condonation of delay.

160. It is no more res integra that where a court below refused to condone the delay, then the court sitting in appeal would be entitled to consider if delay should be condoned or not afresh, notwithstanding the decision of the lower court. However, some weight and importance would have to be given to the

- 45 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR reasons which swayed the court below from refusing to exercise its discretion. Because refusal to condone the delay is also, nevertheless an exercise of discretion to not exercise discretion. However, the scope, available to the appellate court to substitute its findings in such scenarios would enjoy a considerable degree of play in its joints.

161. However, where a court is sitting in appeal over the exercise of discretion granting condonation of delay, it is only required to see if there was a proper exercise of discretion by the courts below and if the same was for advancing the cause of justice. But the question that we ask ourselves is, what is meant by "proper exercise of discretion"? What does the enquiry into the propriety of discretion encompass?

162. Proper exercise of discretion in condoning the delay connotes that the such exercise was not improper or unwarranted. This as a naturally corollary would open up an inquiry into the fundamental constituents or ingredients necessary for the exercise of power to condone delay. As such it would require the appellate court to see if the sufficient cause had occasioned during the prescribed period of limitation, if the explanation offered inspires confidence, if the court below in construing

- 46 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR "sufficient cause" had ventured into extraneous considerations. Likewise, where a lower court's decision in accepting the "sufficient cause" is either contrary to the law or suffers from any material irregularity or is vulnerable for lack of evidence, then such an order condoning the delay would be a fit one to be interfered with by the appellate court.

163. Thus, a two pronged inquiry is required by the appellate court; first, into the existence of a "sufficient cause" and secondly, into the exercise of discretion itself, where the first test is satisfied.

164. This would necessarily entail the appellate court to look into the material on record, the contents of the explanation that had swayed the mind of the court below. However, the extent to which the court sitting in appeal is to look into the same is confined to ascertaining whether the view taken by the court below is forthcoming and plausible or not. The observations "but if it appears to the appellate court that in exercising its discretion the trial court has acted unreasonably or capriciously or has ignored relevant facts then it would certainly be open to the appellate court to interfere with the trial court's exercise of discretion" made in Manjunath Anandappa (supra) bolster this view. Thus, the appellate court must see if the material on record

- 47 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR inspires confidence for accepting the plea of "sufficient cause" and the explanation offered in that regard for the entirety of the period from when the limitation began till the actual date of filing. If the lower court had accepted the explanation capriciously or without proper legal material to support its decision, then the same may be interfered with.

165. However, we again at the cost of repetition, make it clear, that the entire purpose this enquiry is only to see if the view that was arrived at by the court below could have been taken by it, from the material on record, had it been in seisin of the matter as a court of first instance, or had the court below refused the prayer for condonation of delay. Once the appellate court is of the opinion that the view arrived at by the court of below is plausible and not contrary to the law, it would not be open for it to interfere with the same, merely because another view is also equally plausible.

166. The role of the appellate court is limited to assessing the material on record, and to satisfy itself that the order passed by the court below is not vitiated due to any material irregularity, want of evidence, extraneous considerations, failure to take into consideration any relevant fact, or being contrary to the law of the land, which inevitably

- 48 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR includes if the ingredients of Section 5 of the Limitation Act were met or not. It is to ensure that a plea of "sufficient cause" is not accepted superficially merely because some explanation was offered by looking into the material that constituted such sufficient cause.

167. Once, the material on record lend support to the view arrived at by the court below, the enquiry of the appellate court into the material on record ends. Thereafter, what remains to be seen is only the exercise of discretion by the court below, which warrants a careful and delicate approach from the appellate court. This is because acceptance of the explanation as a sufficient cause is the result of a positive exercise of discretion and normally the appellate court should not disturb such exercise of discretion, unless the exercise of discretion was on wholly waterable grounds or arbitrary or perverse.

168. In this regard, what the appellate court has to see is that the discretion that was exercised by the court below, was not done in a mechanical or routine manner and without any application of mind as to whether such an exercise would advance the cause of justice or lead to miscarriage of justice. The exercise of discretion must have been in a reasonable manner, and should not have resulted in

- 49 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR any grave prejudice to the other side. The test is to is if the exercise of discretion was patently wrong or not, and ordinarily the appellate court will be slow and circumspect to substitute its own opinion on the exercise of discretion, once it is satisfied that the view of the court below in accepting the plea of sufficient cause was plausible. If it is found that in exercising the discretion to condone the delay, the court below had lost sight of a general rule or misdirected itself as to the applicability of the rule, then it will be deemed to have misdirected itself as to the law applicable to the case, and the appellate court will interfere and remit the case or itself exercise the discretion.

169. To sum up, the appellate court cannot embark upon an inquiry to enter a finding based on its likes or dislikes. The true test is to see, if it had been up to the appellate court, could the delay have been plausibly condoned for the same reason that was assigned by the court below, by looking into the material on record to see if the ingredients of Section 5 of the Limitation Act were fulfilled or not. If the ingredients of the provision is found to not have been fulfilled, the appellate court can and ought to interfere with the order of the court below.

- 50 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR

170. However, if the aforesaid is answered in an affirmative, all that remains to be seen is that the discretion that was exercised in condoning the delay was not done mechanically, arbitrarily or capriciously, and was exercised for the purpose of advancing the cause of justice. Only where the exercise of discretion was clearly wrong, would the court sitting in appeal, interfere with the same."

10. The Hon'ble Supreme Court in the aforesaid decision has held that condoning the delay of nearly 6 years without sufficient cause is ex facie illegal and against the very fundamental canons of law of limitation and public policy.

11. Keeping in mind the enunciation of law laid down by the Hon'ble Supreme Court referred to supra, we are of the considered view that the appellant has failed to show sufficient cause to condone the enormous delay of 2160 days. The averments made in the affidavit accompanying the application for condonation of delay are extremely vague and do not provide a satisfactory explanation to condone such an enormous delay. The

- 51 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR cause shown in the affidavit is that the order of the learned Single Judge is dated 17.03.2014 and the appellant came to know about the passing of the order through letter dated 19.03.2014 issued by the State Government and thereafter, the appellant requested the State Government to furnish a copy of the writ petition as well as copy of the order. The said assertion appears to have been made only with an intention to overcome the enormous delay. The appellant was duly represented before the learned Single Judge by a learned counsel and there was no explanation as to whether the learned counsel for the appellant had not sent a communication of allowing the writ petition or when the certified copy of the order was sent. The another explanation sought to be made out is that the State Government has sought an explanation from the appellant for non-filing of the appeals in a number of cases where they had suffered the orders and during the process of reply to the said notice, the appellant noticed that this was one of the cases where the

- 52 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR appeal was required to be filed and the file was processed.

The said explanation also is not sufficient cause to condone the enormous delay. Such explanation can be termed as a negligence of the appellant. The appellant being the instrumentality of the State is having a full-

fledged panel of counsels, law officers and there is no explanation as to why no steps had been taken by the legal department of the appellant to file the appeal after the order of the learned Single Judge. A further explanation is made that there is some delay on the part of the counsel who has prepared and presented the appeal. However, the delay in each stage of the process of file is not explained. Hence, a vague explanation seeking to condone the delay of 2160 days in filing the appeal cannot be termed as a sufficient cause.

12. For the aforementioned reasons, we are of the considered view that the appellant has failed to show the sufficient cause to condone the delay of 2160 days in preferring the appeal.

- 53 -

NC: 2025:KHC:49952-DB W.A. No.214/2022 HC-KAR Hence, I.A.No.2/2022 seeking condonation of delay is dismissed.

Consequently, the appeal stands rejected.

No order as to costs.

Sd/-

(ANU SIVARAMAN) JUDGE Sd/-

(VIJAYKUMAR A. PATIL) JUDGE RV List No.: 1 Sl No.: 21