Citation : 2021 Latest Caselaw 4092 Mad
Judgement Date : 17 February, 2021
C.R.P(MD).No.225 of 2021
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 17.02.2021
CORAM
THE HONOURABLE MRS.JUSTICE J.NISHA BANU
C.R.P(MD).No.225 of 2021
and
C.M.P(MD).No.1350 of 2021
S.Mohammad Hanifa ... Petitioner/ Petitioner/Appellant
Vs.
Ramar ... Respondent /Respondent/Respondent
PRAYER:- This Civil Revision Petition has been filed under Section 115 of
C.P.C, to set aside the fair and decreetal order passed in I.A.No.83 of 2018 in
unregistered appeal suit dated 08.08.2019 on the file of the Sub Court,
Tirunelveli by allowing this Civil Revision Petition.
For petitioner : Mr.H.Arumugam
ORDER
This Civil Revision Petition has been filed to set aside the fair and
decreetal order passed in I.A.No.83 of 2018 in unregistered appeal suit dated
08.08.2019 on the file of the Sub Court, Tirunelveli by allowing this Civil
Revision Petition.
http://www.judis.nic.in C.R.P(MD).No.225 of 2021
2.The case of the petitioner is that the petitioner has filed the suit in
O.S.No.72 of 2011 on the file of the I Additional District Munsif, Tirunelveli,
for permanent injunction restraining the respondent from interfering with his
peaceful possession in the suit property where the respondent filed a written
statement. The said suit was dismissed on 24.10.2013. The petitioner
obtained the copy of the Judgment and Decree on 11.01.2018. Since the
Judgment and Decree has been passed on 24.10.2013 itself, an appeal should
have been filed within 23.11.2013. However, due to knee problem, the
petitioner could not move about and has took Ayurvedic Medicine in a
private hospital at Kumaragam in Kerala. Due to that, the petitioner was
unable to file an appeal within time, for which, there was a delay of 1326
days in filing the appeal. Hence, the petitioner filed an Interlocutory
Application in I.A.No.83 of 2018 to condone the delay of 1326 days in filing
the Appeal. After hearing the case, the learned Judge has dismissed the said
application, against which, the petitioner has filed the present Civil Revision
Petition.
3.Heard the learned counsel for the petitioner and perused the
materials available on record.
http://www.judis.nic.in C.R.P(MD).No.225 of 2021
4.Perusal of record shows that the petitioner has filed the suit in
O.S.No.72 of 2011 against the respondent for permanent injunction, after
hearing the case, the suit was dismissed. Thereafter, the petitioner filed an
Interlocutory Application in I.A.No.83 of 2018 with a delay of 1362 days in
filing the appeal, in which, the petitioner has stated that he was suffering
from Knee problem and took treatment at Kerala and therefore, he was not
aware of the Judgment and Decree passed in the main suit. Only recently he
contacted his Advocate and came to know about the dismissal of the suit and
thereafter, he filed copy application and obtained copies belatedly, due to
that, there was a delay of 1362 days in filing the appeal. The learned Judge
finding that the petitioner has not even filed a single piece of evidence to
prove that he took treatment at Kumaragam in Kerala. Therefore, the
petitioner has not come before this Court with clean hands and only within
an intention to drag on the proceedings, the petitioner has filed the petition
belatedly and no acceptable reason has been stated by the petitioner for the
delay of 1362 days in filing the appeal, therefore, the learned Judge has
rightly dismissed the said application in I.A.No.83 of 2018 to condone the
delay which does not warrant any interference from this Court.
http://www.judis.nic.in C.R.P(MD).No.225 of 2021
5.Accordingly, this Civil Revision Petition is dismissed. No costs.
Consequently, connected miscellaneous petition is closed.
17.02.2021
Index :Yes/No Internet:Yes/No msa 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 Judge, Tirunelveli
2.The Record Keeper, V.R. Section, Madurai Bench of Madras High Court, Madurai.
http://www.judis.nic.in C.R.P(MD).No.225 of 2021
J.NISHA BANU,J.
msa
C.R.P(MD).No.225 of 2021 and C.M.P(MD).No.1350 of 2021
17.02.2021
http://www.judis.nic.in
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!