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

Shantanu Prakash vs Doris Chug Gim Lian & Ors
2025 Latest Caselaw 1876 Del

Citation : 2025 Latest Caselaw 1876 Del
Judgement Date : 14 August, 2025

Delhi High Court

Shantanu Prakash vs Doris Chug Gim Lian & Ors on 14 August, 2025

                          $~
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                     Judgment reserved on: 29.07.2025
                                                                Judgment delivered on: 14.08.2025
                          +      FAO(OS) 39/2025, CM APPL. 18092/2025 (Stay) & CM.
                                 APPL. 18093/2025 (Ex.)

                                 SHANTANU PRAKASH                                      .....Appellant
                                             Through:                Mr. Gautam Narayan, Senior
                                                                     Advocates with Ms. Bani
                                                                     Dikshit, Mr. Uddhav Khanna &
                                                                     Ms. Disha Joshi, Advocates.
                                                       versus

                                 DORIS CHUG GIM LIAN & ORS.                         .....Respondents
                                                       Through:      Ms. Vasudha Sharma and Ms.
                                                                     Saumya Sinha, Advocates for
                                                                     R-1 & R-2.

                          +      FAO(OS) 40/2025 & CM APPL. 18993/2025 (Stay)

                                 PRAMOD THATOI                                          .....Appellant
                                                       Through:      Mr. Dhruva Vig & Mr. Ishaan
                                                                     Karki, Advocates.
                                                       versus
                                 DORIS CHUNG GIM LIAN & ORS.         .....Respondents
                                              Through: Ms. Vasudha Sharma and Ms.
                                                        Saumya Sinha, Advocates for
                                                        R-1 & R-2.
                                 CORAM:
                                 HON'BLE MR. JUSTICE ANIL KSHETARPAL
                                 HON'BLE MR. JUSTICE HARISH VAIDYANATHAN
                                 SHANKAR

                          %                            JUDGEMENT






                           HARISH VAIDYANATHAN SHANKAR J.

1. The present Appeals are filed against the common Judgment of the learned Single Judge dated 23.01.2025 in O.A. No. 226/2024 & O.A. No. 227/2024 in CS (OS) No. 655/2017.

2. By the said judgment, the learned Single Judge adjudicated upon the aspect of whether the delay in filing the Written Statement beyond the maximum prescribed period of 120 days, as stipulated under Rule 4 of Chapter VII of the Delhi High Court (Original Side) Rules, 20181, can be condoned. The said judgment was rendered in challenges raised by the Appellants herein before the learned Single Judge from the reasoned order dated 05.11.2024 passed by the learned Joint Registrar.

3. Since the learned counsel for the Appellant has contended that the issue raised herein is primarily a question of law, this Court does not deem it necessary to set out the factual matrix of the entire dispute, except to the extent relevant for the purpose of adjudicating the present lis.

CONTENTIONS OF THE APPELLANT:

4. The learned Senior Counsel for the Appellant would rely upon the following points in support of the challenge mounted herein.

A. The learned Senior Counsel submits that the entire suit, instituted under Section 92 of the Code of Civil Procedure, 1908, is malafide and a mere camouflage. He contends that there exists a chequered history between the parties herein and

High Court Rules.

considering the nature of the dispute, the institution of the suit itself lacks bonafides.

B. The learned Senior Counsel further submits that the aspects relating to the historical background, are extremely essential for the purpose of adjudicating the issues raised in the suit and, therefore, equity would demand that the Appellants herein be permitted to set out its defence, and that the closure of the same through the impugned judgment would result in undue prejudice and is not in the interest of fair and just adjudication. In support of this contention, the learned Senior Counsel relies upon the judgment of the Co-ordinate Bench of this Court in Esha Gupta v. Rohit Vig2, and particularly paragraphs 7, 8 and 10 which are set forth as follows:

"7. It must be noticed at this stage that the Appellant has also referred to certain instructions given by her to her lawyers regarding the preparation of the written statement. She has inter alia averred that "due to one inadvertent reason or the other, the written statement could not be filed." However, the Court does not wish to examine this aspect of the matter but would confine itself to examining whether the reasons given by the Appellant/Defendant herein are sufficient for the Court to condone the delay.

8. What weighs with the Court in addition to the documents produced adduced and submissions made, is that her proposed written statement is ready. A copy thereof has been enclosed as Annexure A-16 to the present appeal. In other words, if the present appeal was to be allowed, the Appellant/Defendant is in a position to file her written statement, as she proposes, straightaway, without seeking any further time. The second factor that weighs with the Court is that given the nature of the suit, it would be in fact be in the interest of the Plaintiff to know as to what the stand of the Defendant is, rather than a situation where there is no written statement at all.

2020 SCC OnLine Del 2702.

Thirdly, in the circumstances, the impugned order was passed just five days after the expiry of the deadline to file the written statement, and before the filing of the present appeal, i.e. by 19th December, 2019, the Appellant/Defendant was ready with the proposed written statement. Therefore, the bonafides of the Appellant/Defendant, as far as her willingness to file the written statement is concerned, are evident. The Court, therefore, refrains from expressing any opinion on the truthfulness or otherwise of the other assertions of the Appellant.

***

10. In the peculiar facts referred to above, and without expressing any view on the correctness or otherwise of the assertions of the Appellant/Defendant, vis-à-vis, the conduct of her counsel, this Court considers it appropriate to put the Appellant/Defendant to terms while permitting her to file the proposed written statement, as enclosed with the present appeal as Annexure A-16."

(emphasis supplied)

C. Learned Senior Counsel for the Appellants specifically refers to Paragraph 8 of the judgment and submits that, given the nature of the underlying suit, it would be in the interest of justice to condone the delay in the filing of the Written Statements. D. The further point that is canvassed by the learned Senior Counsel is with respect to the prevailing ambiguity of the legal provisions and the manner in which the provisions were to be applied.

E. The learned Senior Counsel further draws our attention to various judgments rendered by this Court over time, particularly the judgment in Amarendra Dhari Singh v. R.C. Nursery Private Limited 3 , and in particular paragraphs 23 to 26, to contend that the earlier view of this Court has been to allow such delay to be condoned. In support of this, the learned Senior

2023 SCC OnLine Del 84.

Counsel particularly refers to and relies upon paragraphs 23 to 26 of the judgment, which are set forth as follows:

"23. A reading of the above provision would show that the written statement shall not be taken on record, unless filed within 30 days of the date of service of summons or within the time provided by the Rules, the CPC or the Commercial Courts Act, as applicable. Therefore, the time prescribed by the CPC, wherever applicable, is made expressly applicable to the filing of the written statement.

24. Rule 4 of the Rules, though in the opening part thereof states that the Court may extend the time for filing the written statement by a further period not exceeding 90 days, „but not thereafter‟, further goes on to state that in case, no written statement is filed within the extended time also, the Registrar „may‟ pass orders for closing the right to file the written statement. It is settled principle of law that the word „may‟ is not a word of compulsion; it is an enabling word and implies discretion unless it is coupled with a duty or the circumstances of its use otherwise warrants. The use of word „may‟ in Rule 4 is to confer a discretion in the Registrar in a given case not to close the right of the defendant to file the written statement even though the same has not been filed within the extended time. The discretion that was left in the Court under Order VIII Rule 1 read with Order VIII Rule 10 of the CPC as applicable to non-commercial suits, has been continued by the Rules.

25. It is to be kept in mind that the High Court of Delhi, at the time of notifying the Rules in 2018, had the benefit of the CPC as applicable to non-commercial suits as also the special provisions applicable to Commercial Suits under the Commercial Courts Act, 2015. The High Court would have been well aware of the interpretation placed by the Courts on these provisions, laying special emphasis on the words used therein. The High Court did not choose the language of the Commercial Courts Act. This shows the intent of the High Court, in its Rule making power, not to foreclose the discretion vested in the Court/Registrar to condone the delay even beyond 120 days of the service of summons if sufficient cause is shown for such non-filing. It is settled law that use of same language in a later statute as was used in an earlier one in pari materia is suggestive of the intention of the legislature that the language so used in the later statute is used in the same sense as in the earlier one, and change of language in a later statute in

pari materia is suggestive that change of interpretation is intended.

26. Applying the above principle, it must be held that the High Court, not having adopted the language of the Commercial Courts Act, but of the CPC as applicable to non-commercial suits, did not intend the Court to be completely denuded of its power to condone the delay in filing of the written statement beyond 120 days of the service of the summons."

F. He would also refer to the judgment of the coordinate bench of this court in Jamaluddin v. Nawabuddin 4 and in particular paragraph 6 thereof, which reads as follows:

"6. Further, it is also pertinent to observe that the Hon'ble Apex Court in the recent decision of Bharat Kalra v. Raj Kishan Chabra reported as 2022 SCC OnLine SC 613 has also inter alia observed, that the delay in filing the written statement can be condoned, subject to compensating the plaintiff with costs. The relevant portion of the ratio is extracted hereinbelow:--

"1. Leave granted.

2. The challenge in the present appeal is to an order passed by the High Court on 12.08.2021 whereby delay of 193 days in filing of the written statement was not condoned.

3. Admittedly, the suit for injunction filed by the plaintiff is not the one which is governed by the Commercial Court Act, 2015. Therefore, the time limit for filing of the written statement under Order VIII Rule 1 of CPC is not mandatory in view of the judgment of this Court reported as „Kailash v. Nankhu‟ reported in (2005) 4 SCC 480.

4. In view of the aforesaid judgment, we find that the delay in filing of the written statement could very well be compensated with costs but denying the benefit of filing of the written statement is unreasonable.

5. Consequently, we allow the present appeal. The order passed by the High Court is set aside. The written statement already filed is taken on record.

6. We do hope that the trial Court shall expedite the decision of thesuit keeping in view the old age of the plaintiff.

2023 SCC OnLine Del 974.

7. Pending application(s), if any, also stand disposed of.""

He would submit that paragraph 6 of the said judgment permits the delayed filing of the written statement upon payment of costs, and the Appellant herein is willing to do the same in the present case. However, he would candidly submit that the said judgment does not consider the specific provisions, namely, Rules 4 and 5 of the High Court Rules.

G. He would thereafter refer to and rely upon the judgment of the coordinate bench of this court in Vikrant Khanna vs. Amita Lamba5, specifically paragraph 23, wherein this Court observed that there existed an uncertainty regarding the interpretation of Rule 4, Chapter VII of the High Court Rules, and the same could only be resolved through the judgment of this Court in Manhar Sabarwal vs. High Court of Delhi6. The relevant excerpt from Vikrant Khanna (supra) is as follows:

"23. There was some uncertainty in relation to the interpretation of Rule 4, Chapter VII of the DHC Original Side Rules, as also the fact that it was finally in October 2022, that the issue relating to filing of documents by the Plaintiff, finally came to a close.............."

(Emphasis supplied)

By the aforesaid judgments, the learned Senior Counsel would seek to trace the history of the "uncertainty in the position of law" with respect to the issue of condonation of delay in the filing of the Written Statement beyond the period of 120 days.

2024 SCC OnLine Del 6661.

2024 SCC OnLine Del 5945.

H. He would, thus, contend that given this uncertainty of law that existed during the relevant period, the Appellant should be shown leniency by this Court, and the delay in filing the Written Statement should, therefore, be condoned. I. However, he would also seek to distinguish the present position of law, by highlighting instances where such condonation has been permitted, and, in particular, refers to the judgment of the learned Single Judge in Bharat Singh vs. Karan Singh7. J. Learned Senior Counsel would further submit that the Respondent herein had allowed the suit to remain dormant during the period when such uncertainty prevailed and, suddenly woke up to file an application sometime in 2022, thereby reviving the same. He would thus submit that the period of time when the issue remained dormant was now resulting in a situation where the interpretation of the rules has left him at the proverbial "short end of the stick".

K. He would thereafter seek to reiterate the proposition, which was expressly rejected in the judgment of Charu Agarwal v. Alok Kalia & Ors.8, with respect to the alleged distinction between Rules 4 and 5 of the High Court Rules, wherein this Court has held that no such distinction exists between Rules 4 and 5. The impugned judgment, in fact, at paragraph 10 thereof, has extracted the relevant portion, which is reproduced herein for the sake of convenience:

"10. However, the co-ordinate Bench of this Court in Charu Agarwal (supra) after noticing the conclusion in

2025 SCC OnLine Del 691.

2023 SCC OnLine Del 1238.

Amarendra Dhari Singh (supra) has held that the principle propounded by this Court in Ram Sarup Lugani (supra) was a binding principle and has held as under:

"28. As would be apparent from the aforesaid conclusions which stand recorded in Amarendra Dhari Singh, the learned Judge appears to have taken the view that notwithstanding the usage of the expression "but not thereafter" in Rule 4, the penultimate part of that Rule, and which in the opinion of the learned Judge conferred a discretion upon the Registrar to either close the right to file a written statement or to grant further time, clearly appeared to suggest that the said power of condonation would still be available notwithstanding the maximum period as prescribed in that Rule having lapsed. While seeking to explain the decision in Ram Sarup Lugani, the learned Judge held that the difference between the language of Rule 4 and 5 would be crucial and decisive and thus the Registrar being empowered to extend time beyond the maximum prescribed notwithstanding the use of the expression "but not thereafter". It becomes significant to recall here that a submission was in fact addressed before the Division Bench that the stipulation of the matter being placed before the Court after the maximum period had expired in terms of Rule 5 would appear to suggest that the prescription of time in that provision was not inviolable. The said contention was soundly rejected by the Division Bench in light of the peremptory language employed in the Rule.

29. Similarly, the decision in Harjyot Singh was sought to be explained with the learned Judge observing that the Court had failed to notice the distinction in the language employed in Rules 4 and 5 and that it had not noticed the judgment of the Court in Esha Gupta. Suffice it to note at this juncture that the decision in Esha Gupta rested principally on Order VIII and the decisions rendered in the context of that provision. However, that analogy as would be evident from the preceding parts of this decision, had been stoutly negated in Ram Sarup Lugani which had come to be delivered after the judgment in Esha Gupta. Additionally, it may be noted that the decision in Esha Gupta had in any case failed to consider the earlier decisions of the Court and which had categorically held that the principles underlying Order VIII could not have been imputed to construe the Rules of the Court.

30. The learned Judge further observed that this Court

while framing the Rules consciously chose not to adopt the language as employed in the Commercial Courts Act, 201515. This, according to the learned Judge, would be indicative of the intent to preserve the discretion which stands vested in the Registrar notwithstanding the maximum period of 120 days having expired. Suffice it to state that those provisions do not employ the phrase "but not thereafter" at all.

***

35. It must with due respect be observed that neither Order VIII as originally standing in the Code nor its provisions as adopted by the 2015 Act employ the phase "but not thereafter". The said expression stands enshrined in both Rules 4 and 5 of 2018 Rules. It was the adoption of the aforesaid phrase which was understood by the Division Bench in Ram Sarup Lugani to be of critical and vital significance. The Court is further constrained to observe that once the Division Bench had on an extensive review of Rule 5 come to conclude that the usage of the expression was indicative of a terminal point having been constructed, it would have been impermissible to take a contrary view. Ram Sarup Lugani had tested the provisions of Rule 5 based on a textual interpretation, the adoption of a special period of limitation, the recognition of the Order VIII principles not being applicable and even the inherent power not being liable to be invoked in light of the emphatic language of the provision itself. Ram Sarup Lugani had also noticed the earlier Division Bench judgments in DDA v. K.R. Builders Pvt. Ltd.18, HTIL Corporation B.V v. Ajay Kohli19 as well as in Print Pak Machinery Ltd. v. Jay Kay Papers Converters20. all of which had consistently upheld and recognised the primacy of the Rules over the provisions of the Code. The Court in Ram Sarup Lugani had also duly noticed the judgment of the Supreme Court in Desh Raj. The former decision thus constituted a binding precedent on the scope of the Rules, the mandatory nature of the timelines prescribed thereunder and that neither Order VIII nor the inherent powers of the Court being liable to be invoked to extend the period of limitation as stipulated in Rule 5.

36. While the aforesaid discussion would have been sufficient to lay the controversy at rest, since Amarendra Dhari Singh also proceeds on a perceived distinction between Rules 4 and 5, the Court deems it apposite to observe as follows. As was noticed in the preceding parts of this decision, both Rules employ the phrase "but not

thereafter". Both the phrases "not exceeding" and "but not thereafter" must clearly be accorded due weight and consideration. This was an aspect which was duly noticed in Ram SarupLugani.

37. Regard must also be had to the fact that while the penultimate part of Rule 4 is not replicated in Rule 5, that too would be of little significance when one holistically reads Rule 4. It becomes pertinent to note that the obligation to file a written statement in 30 days is originally placed by Rule 2 falling in Chapter VII. Rule 4 deals with the extension of time for filing a written statement. As is manifest from a plain reading of that provision, it confers a power on the Court to condone the delay that may have been caused and a written statement having not being filed within 30 days if it be satisfied that the Defendant was prevented by sufficient cause and for exceptional and unavoidable reasons to file the same within the prescribed period. Rule 4 then and upon such satisfaction being arrived at empowers the Court to extend the time for filing a written statement by a further period not exceeding 90 days but not thereafter.

38. The penultimate part of Rule 4 talks of the power of the Registrar to close the right of a Defendant to file a written statement if it be found that the same has not been tendered within the extended time. The use of the phrase "extended time" cannot possibly run beyond the maximum period of 120 days. In any case, the said provision as made in Rule 4 cannot possibly be countenanced or interpreted to recognise the Registrar being empowered to additionally extend time beyond the period of 120 days. The reliance which has been placed on various decisions noticed above and delivered in the context of Order VIII as found in the Code would have to be duly understood bearing in mind what had been held by the earlier Division Benches of our Court in K.R. Builders Pvt. Ltd., HTIL Corporation as well as in Print Pak. The said judgments had consistently held that the Rules as adopted by the Court would clearly prevail over and above those which may find place in the Code. All the four decisions noticed above, had been rendered prior in point of time to Esha Gupta and had neither been noticed nor considered in the said judgment. Ram Sarup Lugani while relying on the aforenoted decisions, had drawn sustenance from those decisions in support of its ultimate conclusion that Order VIII and the principles underlying the same would

not apply to Rule 5.

39. The Court also deems it necessary to observe that the Rules directly fell for consideration of the Division Bench in Ram Sarup Lugani as well as the learned Judges who authored Gautum Gambhir and Harjyot Singh. The facial distinction between Rules 4 and 5 which appears to have weighed with the Court in Amarendra Dhari Singh would, in any case, not justify taking a contrary view. The Court notes that both Gautum Gambhir and Harjyot Singh were decisions rendered directly in the context of Rules 4 and 5 as enshrined in Chapter VII. This Court thus finds itself unable to accord an interpretation upon Rule 4 or 5 which would run contrary to what had been held in the earlier decisions and which necessarily bind this Court.

40. In conclusion, this Court is of the considered opinion that Gautam Gambhir, Ram Sarup Lugani and Harjyot Singh are binding precedents on the scope of Rules 4 and 5 as falling in Chapter VII of the Rules. The mere fact that the argument of a perceived discretion vesting in the Registrar in Rule 4 was not specifically raised or addressed would not justify the judgment of the Division Bench being either ignored or doubted. The Court has already noticed the issues that arise out of the judgment of the Division Bench in Esha Gupta. The earlier decisions of the Division Benches of the Court in K.R. Builders, HTIL Corporation, and Print Pak do not appear to have been cited for the consideration of the Bench. Ram Sarup Lugani was a judgment which came to be rendered upon an exhaustive analysis of the earlier precedents rendered in the context of the Rules and the Code, the peremptory language in which Rule 5 stood couched, of how the creation of a special rule relating to limitation would exclude the permissibility of condonation or extensions being granted. While the order of the Division Bench in Tushar Bansal was based on a concession that was made, the judgment in Jamaluddin came to be pronounced with neither side having drawn the attention of the Court to the decision in Ram Sarup Lugani. The said decision proceeded on the principles which underlie Order VIII of the Code and the judgments of the Supreme Court in Kailash and Bharat Kalra rendered in the context of that provision. The Court notes that the adoption of Order VIII principles already stood negated by the earlier Division Benches in K.R. Builders, HTIL Corporation, Ajay Kohli and Print Pak. Those decisions too do not appear to have

been cited for the consideration of the Court in Jamaluddin.

41. The Court thus comes to conclude that the principles enunciated in Ram Sarup Lugani would continue to bind and govern the interpretation liable to be accorded to the Rules. The Court has firstly found that there exists no distinction between Rules 4 and 5 which may be countenanced in law as justifying Rule 4 being interpreted or understood differently. In any case the binding decisions rendered on the subject constrain the Court to desist from treading down this path. The Court, bound by the rule of precedent, is of the considered opinion that such a review or reconsideration would be impermissible in law. Since the Court has found that both coordinate Bench as well as Benches of a larger coram have conclusively settled all issues that stand raised, no reference is also warranted.

(emphasis supplied)"

CONTENTIONS OF THE RESPONDENTS:

5. Per contra, the learned counsel for the Respondents submits as follows:

A. Learned counsel for the Respondents would commence the arguments by submitting that the Appellants herein have been actively participating in other ongoing litigations. In support of this contention, learned counsel for the Respondents would submit a list of dates to demonstrate that, even in the present suit, the Appellant has been continuously appearing, and there has been no impediment preventing them from filing the Written Statements within the prescribed time. B. Learned counsel for the Respondents, with respect to the proposition concerning the alleged uncertainty in law, would submit that, in fact, no such uncertainty exists as claimed by the Appellants. In support of this submission, the learned counsel

would refer to an earlier judgment of this Court, delivered by the learned Single Judge in Harjot Singh vs. Manpreet Kaur9, wherein it washeld that such delay cannot be condoned. C. Additionally, the learned counsel for the Respondents would seek to distinguish the judgment in Vikrant Khanna (supra), wherein the delay was condoned, by asserting that the circumstances of that case were peculiar, and would rely upon paragraph 23 of the said judgment to support this distinction.The relevant extract of paragraph 23 of Vikrant Khanna (supra) is as follows:

"23. .........Under such circumstances and peculiar facts, the Court has perused the impugned order of the ld. Single Judge, and does not wish to interfere in the same as the ld.

Single Judge has considered all the orders passed by the ld. Joint Registrar granting repeated extensions for filing written statement and has imposed heavy costs on the Defendant/Respondent for having filed the written statement beyond prescribed time."

(emphasis supplied) D. Learned counsel for the Respondents would thereafter state that given the existing position of law, the delay cannot be condoned and relies upon the judgments of this Court in Amit Tara (supra), Delhi Gymkhana Club (supra) and in particular Manhar Sabharwal (supra).

E. Learned counsel for the Respondents further places reliance on the judgment of the Hon'ble Supreme Court in Modula India vs. Kamakshya Singh Deo10, to assert that the mere rejection of a written statement does not render a party entirely defenceless. Learned counsel for the Respondents would submit that such

2021 SCC OnLine Del 2629.

(1988) 4 SCC 619.

non filing would not be prejudicial especially since it is neither going to be an ex-parte proceedings nor does the same preclude the Appellants from cross-examining witnesses.

REJOINDER:

6. The learned Senior Counsel for the Appellant, in rejoinder, would submit that-

A. There is now clarity in respect to the law as of 2024 and reiterates his submission that the Appellants have been prejudiced by the fact that the matter remained in limbo since 2019, and submits that the consequences should not be as strict due to an event that was not in its control.

B. He would further emphasize that the suit is tainted with falsehood and would, therefore, necessarily require a defence through the filing of a Written Statement.

C. He submits that, given the nature of the dispute and the issues raised therein, the mere fact that the Appellant may have the benefit of cross-examination, the same would not suffice. D. He would also seek to rely upon the application for condonation of delay, wherein at paragraph 2, it has been stated that the plaint and documents filed were voluminous, and that the documents were of fair vintage. Additionally, he submits that more than a thousand e-mails were exchanged between the parties, contributing to a delay on the part of the Appellant in reviewing the various documents and filing the Written Statement. Further, the learned Senior Counsel would submit that due to Covid-19 pandemic, the offices of the Appellants

were shut, and the functioning of the Appellants company was significantly limited.

ANALYSIS:

7. We have heard learned counsel for the parties and also perused the record, including the documents and judicial precedents relied upon in support of their respective contentions.

8. Upon careful consideration, we find no infirmity in the judgment rendered by the learned Single Judge. The current position of law is that there is no provision for the condonation of delay in filing the Written Statement beyond the prescribed period. The same is the result of the judgment of the coordinate bench in Manhar Sabharwal (supra), Amit Tara (supra) as well as Delhi Gymkhana Club (supra).

9. The judgment in Manhar Sabharwal (supra) has conclusively settled the ambiguity regarding the interpretation of Rules 4 and 5 of the High Court Rules. Consequently, the law as it presently stands, clearly militates against the case presented by the Appellant.

10. Accepting the Appellant's contention would mean applying a judgment interpreting a statutory provision prospectively, which, it is settled, is not permissible, unless specifically ordered, as otherwise, judgments apply retrospectively.

11. We now advert to the aspect of the suit being in the nature of a camouflage and also that of the chequered history as between the parties therein.

12. We are of the opinion that the said aspect is not pertinent for the purpose of determining what is clearly a pure question of law, and in respect of which no equitable consideration can be given.

13. We are also in agreement with the contention of the Respondents that the Appellants were clearly not precluded from participating in the proceedings and had, in fact, been actively pursuing their remedies in the suit as well as in other proceedings before this Court. The Appellant has been ably represented by numerous counsel throughout the proceedings.

14. The contentions raised in the application for condonation of delay, in support of the Written Statement, stating that the Appellant was constrained by prevailing Covid-19 conditions and the necessity for the Appellant to personally go through the documents, which were voluminous is also, in our opinion, not very convincing. We are also of the opinion that it is not the case that the Appellant herein lacked resources or support, given the presence of highly qualified lawyers, which is self-evident from various proceedings before this Court, and not a satisfactory explanation for the delay.

15. In view of the aforesaid facts, circumstances and the settled position of law, we are of the considered opinion that the present appeal is devoid of merit and liable to be dismissed.

16. Accordingly, the present appeals, along with pending application(s), if any, are disposed of in the aforesaid terms.

ANIL KSHETARPAL (JUDGE)

HARISH VAIDYANATHAN SHANKAR (JUDGE) AUGUST 14, 2025/v/kr/ds

 
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