Citation : 2021 Latest Caselaw 3997 AP
Judgement Date : 7 October, 2021
HON'BLE SRI JUSTICE B.KRISHNA MOHAN
CIVIL REVISION PETITION NO.4334 of 2012
ORDER :
This Civil Revision Petition arises against the order passed in
I.A.No.921 of 2010 in unnumbered A.S.No._of 2010 dated 18.07.2012
dismissing the application filed under Section 5 of the Limitation Act
to condone the delay in presentation of the appeal before the lower
appellate Court.
Heard Mr. Naga Praveen Vankayalapati, the learned counsel for
the petitioner and there is no representation on behalf of the
respondents in spite of service of notice.
The counsel for the petitioner submits that the application filed
under Section 5 of the Limitation Act, before the lower appellate
Court was dismissed on 18.07.2012 on the ground that the petitioner
herein has not furnished the relevant dates and as such seek for an
opportunity to file a better affidavit before the lower appellate Court
to consider afresh by the said Court.
On perusal of the Order of the Court below, it is also clear that
the date of knowledge of the petitioner about the Judgment and
decree passed in the suit in O.S.No.321 of 2006 dated 30.06.2006 on
the file of the Principal Junior Civil Judge, Chirala and the reasons for
occurring delay in filing the appeal are not explained properly.
Hence, it would be fair enough to give opportunity for the
petitioners to explain the reasons for the above said delay in filing the
application under Section 5 of the Limitation Act before the lower
appellate Court. For which the petitioners are at liberty to file
a better affidavit before the lower appeallate Court seeking similar
relief for condonation of the delay in presentation of the appeal. On
making such application, the lower appellate Court shall pass orders
afresh on merits as per law. Hence, the order under revision dated
18.07.2012 is set aside enabling the court below to pass appropriate
orders afresh on filing the better affidavit by the petitioner.
Accordingly, the Civil Revision Petition is disposed of. There
shall be no order as to costs.
As a sequel thereto, miscellaneous petitions, if any, pending
shall stand closed.
______________________ JUSTICE B.KRISHNA MOHAN 07.10.2021 Yvk
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!