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

Rameshwara Lingam vs Thankappan Pillai
2021 Latest Caselaw 2952 Mad

Citation : 2021 Latest Caselaw 2952 Mad
Judgement Date : 8 February, 2021

Madras High Court
Rameshwara Lingam vs Thankappan Pillai on 8 February, 2021
                                                                                C.M.P.(MD)No.915 of 2021


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 08.02.2021

                                                       CORAM

                               THE HONOURABLE MRS.JUSTICE J.NISHA BANU
                                          C.M.P(MD)No.915 of 2021
                                         in C.M.A(MD)SR.No.53948 of 2020

                      Rameshwara Lingam                                       ... Petitioner

                                                          Vs.

                      1.Thankappan pillai
                      2.Saraswathi Amma                                       ... Respondents

                      Prayer in C.M.P(MD)No.915 of 2021: This petition is filed under
                      Section 5 of the Limitation Act, to condone the delay of 3264 days for
                      filing civil revision petition against the fair and decreetal order passed by
                      the Subordinate Judge, Padmanabhapuram in E.A.No.353 of 2011 in
                      E.P.No.68 of 2008 in O.S.No.79 of 2007, dated 18.10.2011.


                      Prayer in C.M.A(MD)SR.No.53948 of 2020: This civil revision
                      petition filed under Section 115 of CPC., to call for the records relating
                      to fair and decreetal order passed by learned Subordinate Judge,
                      Padmanabhapuram in E.A.No.353 of 2011 in E.P.No.68 of 2008 in
                      O.S.No.79 of 2007, dated 18.10.2011 and set aside the same.


                                   For Petitioner      : Mr.A.Balakrishnan




http://www.judis.nic.in
                      1/4
                                                                                C.M.P.(MD)No.915 of 2021




                                                       ORDER

This Civil Miscellaneous Petition has been filed to condone the

delay of 3264 days in filing the above civil revision petition.

2.As regards the delay, the learned counsel for the petitioner would

state that he is illiterate and he did not know about the order passed in

obstruction petition and when the appeal in A.S.No.14 of 2012 was taken

up for hearing, the Appellate Court raised the plea of non challenging of

the order passed in obstruction petition and thereafter only he came to

know about the same. Thus, he would pray to condone the delay.

3.Heard the learned counsel for the petitioner and perused the

materials available on record.

4.The petitioner has stated in a routine manner that he is illiterate

and senior citizen. Gross negligence on the part of the counsel or the

litigant has to be taken note of while considering the delay.

5.It is seen that no acceptable reason has been adduced for

condoning the huge delay of 3264 days in filing the above civil revision http://www.judis.nic.in

C.M.P.(MD)No.915 of 2021

petition. Therefore, this Court is not inclined to condone the delay of

3264 days in filing the revision. By applying the principles laid down in

the Judgment reported in Esha Bhattacharjee v. Managing Committee

of Raghunathpur Nafar Academy & others, [2013 (5) CTC 547

(SC) : 2013 (5) LW 20], I am not inclined to condone the delay of 3264

days in filing the above revision.

6.Accordingly, this petition is dismissed. In view of the order

passed in CMP(MD)No.915 of 2021, the connected C.M.A.(MD)SR.

No.53948 of 2020 is rejected at the SR stage itself. No costs.

08.02.2021 Index : Yes/No Internet : Yes/No gns Note: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To

1. The Subordinate Court, Padmanabhapuram.

2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.

http://www.judis.nic.in

C.M.P.(MD)No.915 of 2021

J.NISHA BANU,J

gns

C.M.P(MD)No.915 of 2021 in C.M.A(MD).SR.No.53948 of 2020

08.02.2021

http://www.judis.nic.in

 
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