Citation : 2024 Latest Caselaw 10483 HP
Judgement Date : 29 July, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
CMP(M) No. 427 of 2023 in C.R. No. 108 of 2024 Decided on 29.07.2024.
.
_________________________________________________________________
Vijaya Gupta & Ors. ....Petitioners
Versus Kamal Kumar Gupta & Ors .... Respondents ____________________________________________________________ Coram
Ms. Justice Jyotsna Rewal Dua
lWhether approved for reporting?
_________________________________________________________________
For the petitioners: Mr.Tara Singh Chauhan, Advocate.
For the respondents: Mr. G.R.Palsra, Advocate, for respondents No.1, 2, 3(b) and 3(C) Remaining respondents proceeded
against ex-parte on 12.06.2023.
Jyotsna Rewal Dua, Judge
CMP(M) N. 427 of 2023
The applicants seek condonation of delay in
moving the Civil Revision Petition.
2. The order impugned was passed by the learned
First Appellate Court on 18.12.2021. As per the averments
made in the application, copy of order was applied on
l Whether reporters of Local Papers may be allowed to see the judgment? Yes
27.12.2021; The same was received by the applicants on
01.01.2022; However, the Civil Revision Petition was
instituted on 21.11. 2022. There is delay of 176 days in the
.
institution of the Civil Revision Petition.
3. The reasons for delay assigned by the applicants
as canvassed by their learned counsel are that :- Petitioners
No.2 and 3 were not directly pursuing the case; The case was
being pursued by their mother Smt. Vijaya Gupta-petitioner
No.1; Petitioner No.1 was residing r with her son (petitioner
No.2) at the relevant time at the place of his posting; On
account of an accidental fall, petitioner No.1 suffered serious
injuries on her neck and backbone; Consequently, petitioner
No.1 continued to remain with her son at his place of posting;
COVID-19 Pandemic was there during the period in question
and movements were also restricted. On account of aforesaid
reasons, delay had occurred in instituting the Civil Revision
Petition.
4. On being put to notice, only respondents No.1, 2,
3(b) and 3(c) appeared and opposed the application. The
remaining respondents were proceeded against ex-parte. The
appearing respondents denied the averments made by the
applicants in the application. The pleaded fact that petitioner
No.1 suffered a fall and consequent injuries was also denied.
According to the appearing respondents, benefit of COVID-19
.
Pandemic cannot be availed by the applicants as limitation
extended by the Hon'ble Apex Court on account of COVID-19
Pandemic ended on 01.03.2022. Learned counsel for the
appearing respondents submitted that no cogent reason has
been assigned by the applicants for not instituting the Civil
Revision Petition after expiry of the extended limitation
provided in view of COVID-19 Pandemic.
5. Having heard learned counsel on both sides and
on considering the case file, in particular, the order passed by
the learned First Appellate Court on 18.12.2021, which is
impugned in the main petition, I am inclined to condone the
delay in instituting the Civil Revision Petition.
Learned counsel for the appearing respondents
has not refuted that it was petitioner No.1, who was pursuing
the case. Petitioner No.1 is around 67 years of age. The
order impugned in the Civil Revision Petition was pronounced
on 18.12.2021. Admittedly, the period in question
corresponded with the COVID-19 Pandemic duration.
Hon'ble Apex Court in its order dated 10.01.2022 passed in
Suo Motu Writ Petition (C) No.3 of 2020, has held as under:-
"5. Taking into consideration the arguments advanced by
.
learned | counsel and the impact of the surge of the virus
on public health and adversities faced by litigants in the prevailing conditions, we deem it appropriate to dispose of
the M.A. No. 21 of 2022 with the following directions:
(I) The order dated 23.03.2020 is restored and in continuation of the subsequent orders dated
08.03.2021, 27.04.2021 and 23.09.2021, it is directed that the period from 15.03.2020 till 28.02.2022 shall stand excluded for the purposes r of limitation as may be prescribed under any
general or special laws in respect of all judicial or quasi- judicial proceedings.
(II) Consequently, the balance period of limitation remaining as on 03.10.2021, if any, shall become
available with effect from 01.03.2022. III. In cases where the limitation would have expired during the period between 15.03.2020 till
28.02.2022. notwithstanding the actual balance
period of limitation remaining, all persons shall have a limitation period of 90 days from 01.03.2022. In the event the actual balance period
of limitation remaining, with effect from 01.03.2022 is greater than 90 days, that longer period shall apply.
IV. It is further clarified that the period from 15.03.2020 till 28.02.2022 shall also stand excluded in computing the periods prescribed under Sections 23 (4) and 29A of the Arbitration and Conciliation Act, 1996, Section 12A of the
Commercial Courts Act, 2015 and provisos (b) and
(c) of Section 138 of the Negotiable Instruments Act, 1881 and any other laws, which prescribe period(s) of limitation for instituting proceedings, outer limits
.
(within which the court or tribunal can condone
delay) and termination of proceedings."
In view of Clause (III) of above order, the
limitation period in the instant case would have lapsed 90
days after 01.03.2022.
It will also be appropriate to refer to Sheo Raj
Singh (deceased) through legal representatives and
others Vs. Union of India and another 1, whereunder
following principles were culled out pertaining to applying law
of limitation:-
"35. We find that the High Court in the present case
assigned the following reasons in support of its order:
35.1 The law of limitation was founded on public policy, and that some lapse on the part of a litigant, by itself, would not be sufficient to deny condonation of delay
as the same could cause miscarriage of justice. 35.2 The expression sufficient cause is elastic enough for courts to do substantial justice. Further, when substantial justice and technical considerations are pitted against one another, the former would prevail.
(2023)10 SCC 531
35.3 It is upon the courts to consider the sufficiency of cause shown for the delay, and the length of delay is not always decisive while exercising discretion in such matters if the delay is properly explained. Further, the
.
merits of a claim were also to be considered when
deciding such applications for condonation of delay. 35.4 Further, a distinction should be drawn between inordinate unexplained delay and explained delay,
where in the present case, the first respondent had sufficiently explained the delay on account of negligence on part of the government functionaries and
the government counsel on record before the Reference Court.
35.5. The officer responsible for the negligence would be liable to suffer and not public interest through the
State. The High Court felt inclined to take a pragmatic
view since the negligence therein did not border on callousness."
Taking into consideration the facts of the case,
the period in question falling during COVID-19 Pandemic
also, considering the fact that petitioner No.1 is stated to
have suffered injuries on account of a sudden fall and for that
reason had been dependent upon her son and residing with
him, in the interest of justice, it is deemed appropriate to
condone the delay in filing the Civil Revision Petition.
Accordingly, the application is allowed. Delay in
instituting the Civil Revision Petition is condoned, however
subject to costs of Rs. 15,000/-, to be paid by the applicants
to each of respondents No.1,2 and 3 or through them to their
legal representatives.
.
6. With the consent of learned counsel for the
parties, matter is heard.
6(i) Grievance of the petitioners is to the order dated
18.12.2021, whereby petitioners' application under Section 5
of Limitation Act was dismissed.
6(ii) Petitioners were the plaintiffs before the learned
Trial Court. Civil Suit for declaration, permanent prohibitory
and mandatory injunction was instituted by them against the
respondents. Vide judgment and decree dated 16.12.2019,
learned Trial Court dismissed the civil suit.
6(iii) Petitioners preferred first appeal against the
aforesaid judgment and decree dated 26.02.2020. The appeal
was barred 68 days. Hence, alongwith the appeal, an
application for condoning the delay of 68 days was also
moved.
6(iv) Learned First Appellate Court declined to condone
the delay and dismissed the application on 18.12.2021.
7. Learned counsel for the petitioners contended that
the period of delay in instituting the appeal before the
learned First Appellate Court is covered by the order passed
by the Hon'ble Apex Court in Suo Motu Writ Petition (C) No.3 of
.
2020 (In Re:- Cognizance for Extension of Limitation). This
position has been fairly conceded by learned counsel for the
respondents. In view of above submission of learned counsel
for the parties, it is not necessary to go into the merits of the
reasons assigned by the learned First Appellate Court for
dismissing the application. Learned First Appellate Court did
not consider the fact that limitation for the period in
question had already been covered by the Hon'ble Apex
Court in Suo Motu Writ Petition (C) No.3 of 2020 (In Re:-
Cognizance for Extension of Limitation. Hence, it has to be
held that the order dated 18.12.2021, dismissing petitioner's
application, seeking condonation of delay, is not in
consonance with law. Accordingly, the Civil Revision Petition
is allowed. Impugned order dated18.12.2021 passed by the
learned Frist Appellate Court is set aside. Delay in moving the
appeal is condoned in light of the order passed by the Hon'ble
Apex Court referred to above.
The parties through their learned counsel are
directed to appear before the learned Frist Appellate Court on
20.08.2024, when the costs, as directed above, shall be paid
by the petitioners to defendants No.1 to 3 in equal shares.
.
The pending miscellaneous application(s), if any,
also stand disposed of.
Jyotsna Rewal Dua Judge
July 29, 2024 R.Atal
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!