Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Sharma vs Mother Dairy Fruit & Vegetables Pvt Ltd
2024 Latest Caselaw 1458 Del

Citation : 2024 Latest Caselaw 1458 Del
Judgement Date : 21 February, 2024

Delhi High Court

Rakesh Kumar Sharma vs Mother Dairy Fruit & Vegetables Pvt Ltd on 21 February, 2024

Author: C. Hari Shankar

Bench: C. Hari Shankar

                  $~13
                  *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +         RSA 94/2019
                            RAKESH KUMAR SHARMA                   .... Appellant
                                        Through: Ms. K. Kiran, Advocate.

                                                versus

                            MOTHER DAIRY FRUIT & VEGETABLES PVT LTD
                                                                    ..... Respondent
                                         Through: Mr.      Raj    Birbal,     Senior
                                         Advocate with Ms. Raavi Birbal, Advocate.
                            CORAM:
                            HON'BLE MR. JUSTICE C. HARI SHANKAR

                                                JUDGMENT (ORAL)

% 21.02.2024

1. This is a truly peculiar case.

2. The impugned order dated 28 November 2018 has been passed by the learned Additional District Judge (the learned ADJ) in RCA No. 35/2016 (Mother Dairy Fruit & Vegetables (P) Ltd. v. Rakesh Kumar Sharma) ("Mother Dairy", hereinafter). The judgment of the learned ADJ was in favour of Mother Dairy and against Rakesh Kumar Sharma.

3. The present appeal purports to challenge the said judgment. Rakesh Kumar Sharma has been arrayed as the appellant in this appeal.

4. Only, Rakesh Kumar Sharma incidentally went missing on 27 September 2018, even before the impugned judgment was reserved by the learned ADJ.

5. Rakesh Kumar Sharma has, admittedly, never even had an opportunity to see the impugned judgment, much less take a conscious decision to appeal against it.

6. He, therefore, is admittedly completely unaware of this appeal, filed in his name and on his behalf.

7. The present appeal, needless to say, is not signed by Rakesh Kumar Sharma, as he went missing before the impugned judgment was passed. Nor is it accompanied by any Vakalatnama authorising the learned Counsel Ms. Kiran, who has filed the present appeal, to prosecute this matter.

8. The appeal, and all accompanying affidavits and documents, bear the signature only of Ms. Kiran.

9. Ms. Kiran relies on a Vakalatnama signed by Rakesh Kumar Sharma, at the stage when the matter was pending before the learned Trial Court, authorising her to represent him in appellate proceedings before the High Court as well.

10. The fact remains, however, that Rakesh Kumar Sharma went missing even prior to passing of the judgment. The present appeal has, therefore, not been filed on instructions given by Rakesh Kumar

Sharma.

11. Ms. Kiran submits that, as she is the sister of Rakesh Kumar Sharma, she is certain that, had he been available after the impugned judgment dated 28 November 2018 had been passed, and he had an occasion to see the impugned judgment, he would certainly have desired to file the present appeal.

12. To a query from the Court as to how Ms. Kiran can be sure that her brother, had he been there to see the impugned decision when it was rendered, would have desired to appeal against it, her response is, "I know he would. Who wouldn't?"

13. This intricate exercise of psychoanalysis of Rakesh Kumar Sharma, undertaken in absentia (as Rakesh Kumar Sharma went missing even before the impugned judgment was passed), cannot authorize the filing of the present appeal on behalf of a person who has never even seen the impugned order, much less taken a decision to file an appeal against it, or instructed its filing.

14. Such a practice, if allowed, can lead to catastrophic consequences. On the pretext that the unsuccessful party before the Court below is not available, or traceable, any third party can file an appeal, on behalf of the missing unsuccessful party, behind his back and without his knowledge, and, needless to say, without any authorization from him whatsoever. The rights of the unsuccessful party can, thereby, be seriously prejudiced, and may, in a given case, even lead to irreparable harm.

15. At the end of the day, an appeal can be filed, on behalf of a litigant, only if he wants it to be filed, and by a person whom he authorizes in that regard.

16. The present appeal is, therefore, completely incompetent. It is, accordingly, dismissed.

CM APPL. 20500/2019, CM APPL. 37837/2022 and CM APPL.

17. These applications do not survive for consideration and stand disposed of.

C.HARI SHANKAR, J FEBRUARY 21, 2024/ssc

Click here to check corrigendum, if any

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter