Citation : 2021 Latest Caselaw 2699 Chatt
Judgement Date : 5 October, 2021
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
MCC No.220 of 2021
G.V.Rathore (Dead) Through Lrs
1. Devendra Ghanshyam Rathore S/o Late Ghanshyam Rathore
Aged About 60 Years R/o Jhulelal Chowk, Khelkarpara, Raipur
Chhattisgarh,
2. Mukesh G. Rathore S/o Late Ghanshyam Rathore Aged About
57 Years R/o Jhulelal Chowk, Khelkarpara, Raipur Chhattisgarh
3. Dinesh Ghanshyam Rathore S/o Late Ghanshyam Rathore
Aged About 58 Years R/o Jhulelal Chowk, Khelkarpara, Raipur
Chhattisgarh
---- Applicants/Legal heirs of the
original Applicant)
Versus
1. State Of Chhattisgarh Through The Secretary, Department Of Water
Resources, Mahanadi Mantralaya, Naya Raipur, Atal Nagar, Post
Officer And Police Station Naya Raipur, Atal Nagar, District Raipur
Chhattisgarh (Earlier Address D K S Bhawan, Mantralaya, Raipur),
District : Raipur, Chhattisgarh
2. The Executive Engineer Chhirpani Project Division, Water Resources
Department, Dist. Kawardha, Kabirdham, Dist. Kawardha (Kabirdham)
Chhattisgarh
---- Non-Applicants/ Respondents/Defendants
For Applicants : Shri Vivek Shrivastava, Advocate. For Non-Applicants/State : Ms. Reena Singh, Panel Lawyer.
Hon'ble Shri Justice Sanjay S. Agrawal
Order on Board 05.10.2021
1. Heard on I.A.No.01 of 2021, which is an application for condonation of
delay of 407 days in filing the instant M.C.C. for restoration of Revision
Petition No.38 of 2014, which was dismissed for non-prosecution vide order
dated 09.01.2019.
2. It is stated in the application that due to inadvertence, the original
applicant, namely, G.V.Rathore (since deceased now represented by his legal
representatives Devendra Ghanshyam Rathore and others), who died on
26.12.2020, could not file the petition within time and as such some delay
occurred in filing the same. It is stated further in the application that the
conduct of the applicant is bona fide and there is no ill-intention behind it and
owing to outbreak of Covid-19 pandemic, appropriate steps could not be
taken within the stipulated period. With these explanations, it is prayed that
delay occurred in filing the instant petition may be condoned.
3. On the other hand, learned counsel appearing for the Non-
Applicants/State has opposed the application by submitting, inter alia, that
there was no proper explanation offered on behalf of the applicants for the
huge delay in filing the instant petition and the application in this regard has
been made in a cursory manner even without explaining the same in a
satisfactory manner, and therefore, liable to be rejected.
4. Perusal of the impugned award dated 17.01.2014 passed by the
Arbitrator in Reference Case No. 08 of 2013 preferred under Section 7 of the
Chhattisgarh Madhyastham Adhikaran Adhiniyam, 1983 (for short, the Act of
1983) would show that the part of the applicant's claim was allowed entitling
him to get the sum of Rs.1,31,731/- (including final bill amounting to
Rs.11,731/- and security deposit amounting to Rs.1,20,000/-) from the Non-
applicants together with the interest at the rate of 6% per annum from
01.04.1990 to 29.11.1993 and which shall carry interest further at the rate of
6% per annum from the date of filing of claim petition till its realisation and in
default of its payment within the period of 3 months from the date of award,
then it shall carry interest at the rate of 9% per annum from the date of award
till its realisation. Being aggrieved with the refusal of the part of the claim, the
Revision Petition was filed by said G.V.Rathore under Section 19 of the Act of
1983, which came to be dismissed for non-prosecution on 09.01.2019 as no
one had appeared earlier also when it was called continuously on 07.01.2019
and 08.01.2019.
5. Be that as it may, it appears from a bare perusal of the application that
no sufficient reasons have, in fact, been assigned for condonation of delay in
filing the instant M.C.C. and instead a plea has been taken to the effect that
due to outbreak of Covid-19 pandemic, necessary steps could not be taken
within the stipulated period. It, however, appears that the period of limitation
for filing the instant petition for restoration of the said Revision Petition, which
was dismissed in default on 09.01.2019, has expired even much prior to the
outbreak of Covid-19 pandemic. Thus, it appears that a false plea has been
taken with an ulterior motive in order to get the delay of 407 days condoned in
filing the instant petition. The applicants are, therefore, not entitled to get the
delay condoned on such a concocted plea and the application for restoration
is, therefore, liable to be rejected.
6. At this juncture, the principles laid down by the Supreme Court in the
matter of Maniben Devraj Shah vs. Municipal Corporation of Brihan
Mumbai, reported in (2012) 5 SCC 157 are to be seen, wherein it has been
held at paragraphs 23 and 24 as under:-
"23. What needs to be emphasised is that even though a liberal and justice-oriented approach is required to be adopted in the exercise of power under Section 5 of the Limitation Act and other similar statutes, the courts can neither become oblivious of the fact that the successful litigant has acquired certain rights on the basis of the judgment under challenge and a lot of time is consumed at various stages of litigation apart from the cost."
"24. What colour the expression "sufficient cause" would get in the factual matrix of a given case would largely depend on bona fide nature of the explanation. If the court finds that there has been no negligence on the part of the applicant and the cause shown for the delay does not lack bona fides, then it may condone the delay. If, on the other hand, the explanation given by the applicant is found to be concocted or he is thoroughly negligent in prosecuting his cause, then it would be a legitimate exercise of discretion not to condone the delay."
7. Applying the aforesaid principles to the case in hand, I do not find that
the explanations offered by the Applicants for condonation of delay in filing
this instant petition are genuine and as such, the same deserve to be
rejected.
8. The application for condonation of delay in filing the instant petition is
accordingly rejected. Consequently, the M.C.C. is dismissed. No order as to
costs.
Sd/-
(Sanjay S. Agrawal) Judge
Anjani
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!