Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ather Ali @ Munni Raja & Anr. vs Mohd.Shafi(Deceased)Through Ar ...
2024 Latest Caselaw 6975 Del

Citation : 2024 Latest Caselaw 6975 Del
Judgement Date : 28 October, 2024

Delhi High Court

Ather Ali @ Munni Raja & Anr. vs Mohd.Shafi(Deceased)Through Ar ... on 28 October, 2024

                          $~12
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                     Decision delivered on: 28.10.2024
                          +      RFA 665/2023
                                 ATHER ALI @ MUNNI RAJA & ANR.                        .....Appellants
                                                   Through:     Mr. Vijayant Sharma and Mr. Ajay
                                                                Pratap Singh, Advocate

                                                   versus

                                 MOHD.SHAFI (DECEASED) THROUGH AR MOHD.AKBAR
                                                                            .....Respondent
                                              Through: Mr. Gobind Malhotra and Mr.
                                                       Gurpreet Singh, Advocate
                                 CORAM:
                                    JUSTICE GIRISH KATHPALIA

                                                   O R D E R (ORAL)

CM APPL. 42627/2023 (Application filed on behalf of appellants for condonation of delay in filing the appeal)

1. By way of this application, the appellants seek condonation of delay of 1926 days in filing this appeal to challenge money decree, passed as application for leave to defend under Order XXXVII CPC was not filed. I have heard learned counsel for both sides.

2. The judgment and decree impugned in the present case being dated 11.04.2018, the period of limitation to file the appeal expired on 10.07.2018 but the present appeal was filed on 26.07.2023 i.e., with a delay of more than five years.

                          RFA 665/2023                                              Page 1 of 8 pages
                                                                                 GIRISH       Digitally signed by GIRISH KATHPALIA

DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb4835 d435f97626cacca, postalCode=110003, st=DELHI,

KATHPALIA serialNumber=D3E86796451EC45C07B5D15570996B40F80CBD2

Date: 2024.10.28 18:31:20 -07'00'

3. The application under consideration alleges that the respondent fraudulently obtained ex-parte decree under Order XXXVII CPC, so application under Order IX Rule 13 CPC was filed but that also was dismissed by the learned Trial Court. Today it is informed by both sides that the present appellant sought review of the order of dismissal of application under Order IX Rule 13 CPC, which review also was rejected and thereafter the said order was not challenged, so it has attained finality.

4. It would be apposite to extract the relevant pleadings from the delay condonation application, which is as follows:

"3. That the Appellants have also filed an application U/o XXXVII Rule 4 r/w Section 9 Rule I3 of CPC for setting aside the Ex- Parte Judgment and Decree dated 11.04.2018 before the Court of Ld. Additional District Judge which was dismissed by the Ld. Additional District Judge.

4. That just 5 days ago before the date fixed i.e.31.05.2019 before the Ld. Additional District Judge in the Execution proceedings bearing Ex. 466/2018, the Respondent's AR Mohd. Akbar alongwith 2-3 unknown persons visited at the rented accommodation of the Appellants and told the Appellants about the execution proceedings in the captioned matter before the Ld. Additional District Judge.

5. That thereafter the Appellants engaged the counsel immediately and appeared before the Ld. Additional District Judge and then the Appellants came to know about the passing of Ex-Parte Judgment by the Ld. Additional District Judge.

6. That thereafter the wife of Appellant no. l i.e. defendant no.2 was not well and suffering from pain due to stone in gall bladder and therefore the Appellants could not file the present application within time".

5. Today, during arguments on the delay condonation application, learned counsel for appellants submits additional explanation of delay, stating that since the appellant was in jail, he could not file the appeal within the prescribed period and that the summons under Order XXXVII CPC were not served on the appellant in accordance with law. On the other hand,

RFA 665/2023 Page 2 of 8 pages GIRISH Digitally signed by GIRISH KATHPALIA DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb4835 d435f97626cacca, postalCode=110003, st=DELHI,

KATHPALIA serialNumber=D3E86796451EC45C07B5D15570996B40F80CBD2E EE60402C487965FF801E26FA, cn=GIRISH KATHPALIA Date: 2024.10.28 18:31:08 -07'00'

Digitally Signed By:NEETU N NAIR Signing Date:28.10.2024 18:40:12 learned counsel for respondent discloses that by the time the appellant was arrested, limitation to file appeal had already expired and that the filing of true copy of plaint with the present appeal clearly shows that summons were served on the appellant and in any case, no such ground was taken by the appellant in his application under Order IX Rule 13 CPC.

6. The undisputed propositions of law, as culled out of various judicial precedents are as follows. The condonation of delay cannot be a matter of course and the same is a matter of discretion of the court to be exercised in a judicious manner. Unless the explanation furnished for the delay is wholly unacceptable or if no explanation whatsoever is offered or if the delay is inordinate and third party rights had become embedded during the interregnum, courts should lean in favour of condonation. Not the length of delay but the credibility of the explanation offered is the relevant factor where the delay is not inordinate. The expression "sufficient cause" used in Section 5 of the Limitation Act must receive liberal construction so as to advance substantial justice when no negligence or inaction or want of bonafides is imputable to a party. The sufficiency or otherwise of the cause set up by the applicant in such cases has to be tested by examining as to whether the applicant was prevented from filing the appeal within time by factors beyond his control.

6.1 In the case of Ramlal vs Rewa Coalfields Ltd., AIR 1962 SC 361, the Hon'ble Supreme Court of India observed thus :

"7. In construing Section 5(of the Limitation Act), it is relevant to bear in mind two important considerations. The first consideration

RFA 665/2023 Page 3 of 8 pages GIRISH Digitally signed by GIRISH KATHPALIA DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb4835d 435f97626cacca, postalCode=110003, st=DELHI,

KATHPALIA serialNumber=D3E86796451EC45C07B5D15570996B40F80CBD2EE

Date: 2024.10.28 18:30:53 -07'00'

that the expiration of the period of limitation prescribed for making an appeal gives rise to a right in favour of the decree holder to treat the decree as binding between the parties. In other words, when the period of limitation prescribed has expired, the decree holder has obtained a benefit under the law of limitation to treat the decree as beyond challenge and this legal right which has accrued to the decree holder by the lapse of time should not be light heartedly disturbed. The other consideration which cannot be ignored is that if sufficient cause for excusing delay is shown discretion is given to the court to condone delay and admit the appeal. This discretion has been deliberately conferred upon the court in order that judicial power and discretion in that behalf should be exercised to advance substantial justice."

(emphasis supplied)

6.2 In the case of Finolux Auto Pvt. Ltd. Vs Finolex Cables Ltd., 136(2007) DLT 585(DB), a Division Bench of this Court held thus :

"6. In this regard, we may refer to a decision of the Supreme Court in P.K. Ramachandran vs State of Kerala, IV(1997) CLT 95 (SC). In the said decision, the Supreme Court has held that unless and until a reasonable or satisfactory explanation is given, the inordinate delay should not be condoned. In para 6 of the judgment, the Supreme Court has laid down in the following manner :

"Law of Limitation may harshly affect a particular party but it has to be applied with all its rigour when the statute so prescribes and the Courts have no power to extend the period of limitation on equitable grounds. The discretion exercised by the High Court was, thus, neither proper nor judicious. The order condoning the delay cannot be sustained. This appeal, therefore, succeeds and the impugned order is set aside. Consequently, the application for condonation of delay filed in the High Court would stand rejected and the Miscellaneous First Appeal shall stand dismissed as barred by time. No costs."

(emphasis supplied)

6.3 In the case of Pundlilk Jalam Patil (dead) by LRs vs Executive Engineer Jalgaon Medium Project, (2008) 17 SCC 448, the Hon'ble Supreme Court of India held that basically the laws of limitation are founded on public policy and the courts have expressed atleast three different reasons

RFA 665/2023 Page 4 of 8 pages GIRISH Digitally signed by GIRISH KATHPALIA DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb48

KATHPALIA serialNumber=D3E86796451EC45C07B5D15570996B40F80CBD 2EEE60402C487965FF801E26FA, cn=GIRISH KATHPALIA Date: 2024.10.28 18:30:38 -07'00'

Digitally Signed By:NEETU N NAIR Signing Date:28.10.2024 18:40:12 supporting the existence of statutes of limitation, namely (i) that long dormant claims have more of cruelty than justice in them, (ii) that a defendant might have lost the evidence to dispute the stated claim, and (iii) that persons with good causes of action should pursue them with reasonable diligence. It was observed that the statutes of limitation are often called as statutes of peace in so far as an unlimited and perpetual threat of limitation creates insecurity and uncertainty which are essential for public order.

6.4 In the case of Lanka Venkateshwarlu vs State of Andhra Pradesh, (2011) 4 SCC 363, the Hon'ble Supreme Court of India observed thus :

"19. We have considered the submissions made by the learned counsel. At the outset, it needs to be stated that generally speaking, the courts in this country including this court adopt a liberal approach in considering the application for condonation of delay on the ground of sufficient cause under Section 5 of the Limitation Act".

The concepts of "liberal approach" and "reasonableness" in the exercise of discretion by the courts in condoning delay were considered by the Hon'ble Supreme Court of India in the case of Balwant Singh vs Jagdish Singh, (2010) 8 SCC 685, holding thus :

"25. We may state that even if the term "sufficient cause" has to receive liberal construction, it must squarely fall within the concept of reasonable time and proper conduct of the party concerned. The purpose of introducing liberal construction is normally to introduce the concept of "reasonableness" as it is understood in its general connotation.

26. The law of limitation is a substantive law and has definite consequences on the rights and obligations of party to arise. These principles should be adhered to and applied appropriately depending upon the facts and circumstances of a given case. Once a valuable right has accrued in favour of one party as a result of failure of the other party to explain the delay by showing sufficient cause and its own conduct, it will be unreasonable to take away that right on the

RFA 665/2023 Page 5 of 8 pages GIRISH Digitally signed by GIRISH KATHPALIA DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb48 35d435f97626cacca, postalCode=110003, st=DELHI,

serialNumber=D3E86796451EC45C07B5D15570996B40F80CB D2EEE60402C487965FF801E26FA, cn=GIRISH KATHPALIA Date: 2024.10.28 18:30:23 -07'00'

Digitally Signed By:NEETU N NAIR Signing Date:28.10.2024 18:40:12 mere asking of the applicant, particularly when the delay is directly a result of negligence, default or inaction of that party. Justice must be done to both parties equally. Then alone the ends of justice can be achieved. If a party has been thoroughly negligent in implementing its rights and remedies, it will be equally unfair to deprive the other party of a valuable right that has accrued to it in law as a result of his acting vigilantly.

27. ....

28. .... The concepts such as "liberal approach", "justice oriented approach" and "substantial justice" cannot be employed to jettison the substantial law of limitation. Especially in cases where the court concludes that there is no justification of the delay...."

(emphasis supplied)

6.5 In the expressions of this Court in the case of Shubhra Chit Fund Pvt. Ltd. vs Sudhir Kumar, 112 (2004) DLT 609, too much latitude and leniency will make provisions of the Limitation Act otiose, which approach must be eschewed by courts. In the case of Union of India vs C.L. Jain Woolen Mills Pvt. Ltd., 131 (2006) DLT 360, one of the arguments of the applicant Union of India seeking condonation of delay in filing the appeal was that the power to condone delay has been conferred to do substantial justice and the court should adopt a liberal approach and the delay resulting from official procedures should normally be condoned. This Court rejected the argument, placing reliance on the judgment in the case of P.K. Ramachandran and observed that although the provisions under Section 5 Limitation Act have to receive liberal construction, but the court cannot ignore the fact that where an appeal gets barred by time, a definite right accrues to the opposite party and such right should not be taken away in a routine manner without disclosure of good and a sufficient cause for condonation of delay.

                          RFA 665/2023                                                        Page 6 of 8 pages
                                                                                        GIRISH         Digitally signed by GIRISH KATHPALIA

DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb4835d435 f97626cacca, postalCode=110003, st=DELHI,

KATHPALIA serialNumber=D3E86796451EC45C07B5D15570996B40F80CBD2EEE60

Date: 2024.10.28 18:30:07 -07'00'

7. Falling back to the present case, as regards information about passing of the impugned judgment and decree dated 11.04.2018, according to the appellants' own case, they came to know about the same for the first time five days prior to the date fixed i.e. 31.05.2019 before the Execution Court. Despite that, they preferred the present appeal belatedly only on 26.07.2023. And there is no whisper of explanation for this four years period of delay.

8. So far as the illness of appellant no. 2 is concerned, the only submission advanced is that she was suffering from pain due to stone in gall bladder. No further details have been specified in the application, especially regarding the period of the alleged illness. No medical record also has been filed. However, from copy of order dated 02.05.2023 of the learned trial court (pdf 170 of paperbook), whereby application of the appellants under Order XXXVII Rule 4 read with Order IX Rule 13 CPC was dismissed, it appears that the alleged pain due to gall bladder stones occurred on 09.05.2019 only. Subsequent to 09.05.2019, there is not even a shred of any medical record of appellant no. 2 which could be cited as an explanation of delay in filing the appeal.

9. Coming to the grounds not pleaded in the application, but raised today during arguments, admittedly, the appellant no. 1 got arrested on 04.10.2018 whereas the period of limitation to file the appeal had already expired by 10.07.2018. That being so, arrest of appellant no. 1 cannot help the appellants on the issue of condonation of delay in filing the appeal. As regards service of summons also, admittedly the copy of plaint filed with the

RFA 665/2023 Page 7 of 8 pages GIRISH Digitally signed by GIRISH KATHPALIA DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb 4835d435f97626cacca, postalCode=110003, st=DELHI,

serialNumber=D3E86796451EC45C07B5D15570996B40F80C BD2EEE60402C487965FF801E26FA, cn=GIRISH KATHPALIA Date: 2024.10.28 18:29:53 -07'00'

Digitally Signed By:NEETU N NAIR Signing Date:28.10.2024 18:40:12 present appeal is not the Certified Copy but a "True Copy" and it is nobody's case that the said true copy of plaint was supplied to the appellant at some subsequent stage. That being so, it does not appear believable that the appellant was not served with summons of the suit.

10. I am not satisfied that the appellants were precluded from filing the appeal by any circumstance beyond their control. The appellants have failed to set up sufficient cause required to condone this inordinate delay of more than five years in filing the appeal. Therefore, the application under consideration is dismissed.

RFA 665/2023 & CM APPL. 42626/2023 (stay)

11. Consequently, the appeal is dismissed as time barred and the pending application stand disposed of. Digitally signed by GIRISH KATHPALIA

GIRISH DN: c=IN, o=HIGH COURT OF DELHI, ou=DELHI HIGH COURT, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45 569af3962c6fb4835d435f97626cacca,

KATHPALIA postalCode=110003, st=DELHI, serialNumber=D3E86796451EC45C07B5D155 70996B40F80CBD2EEE60402C487965FF801E 26FA, cn=GIRISH KATHPALIA Date: 2024.10.28 18:29:33 -07'00'

GIRISH KATHPALIA JUDGE OCTOBER 28, 2024/as Click here to check corrigendum, if any

RFA 665/2023 Page 8 of 8 pages

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter