Citation : 2021 Latest Caselaw 786 Mad
Judgement Date : 11 January, 2021
CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 11.01.2021
CORAM
THE HONOURABLE MR.JUSTICE T.RAJA
and
THE HONOURABLE MR.JUSTICE G.CHANDRASEKHARAN
CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
K.C.Hussain ... Petitioner
-vs-
1. The State of Tamil Nadu
rep. by the Collector of Nilgiris,
Collectorate, Ootacamund,
The Nilgiris.
2. Settlement Officer
(Gudalur Janmam Lands),
Gudalur, Gudalur Bazaar Post,
The Nilgiris.
3. The District Forest Officer,
Gudalur Division, Gudalur,
The Nilgiris.
4. The Tahsildar,
Taluk Office, Gudalur,
The Nilgiris.
5. The Joint Receiver,
T.N.Godavarman Thirumalpad,
Nilambur Kovilakam, Nilambur,
Malapuram District, Kerala State. ... Respondents
1/6
https://www.mhc.tn.gov.in/judis/
CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
Civil Miscellaneous Petition filed under Order 4 Rule 9 (4) of A.S.
Rules praying to condone the delay of 309 days in representation of
STA.SR.No.60460 of 2019.
For Petitioner : Mr.John Zachariah
For Respondents : ...
1 to 4
ORDER
The present Civil Miscellaneous Petition has been filed seeking to
condone the huge and unexplained delay of 309 days in representing the
STA.SR.No.60460 of 2019.
2. Mr.John Zachariah, learned Counsel appearing for the
petitioner would submit that after the Settlement Officer, Gudalur Janmam
Lands, Collectorate, Ootacamund, The Nilgiris, the 2nd respondent herein,
passed an order dated 30.05.2011 rejecting the request of the petitioner to
grant Ryotwari Patta under Section 9 of the Tamil Nadu Gudalur Janmam
Estates (Abolition and Conversion into Ryotwari) Act, 24/69 in respect of
O.S.No.40/1Cpt having an extent of 10 acres in O' Valley Village, Gudalur
https://www.mhc.tn.gov.in/judis/ CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
Taluk, The Nilgiris District under Section 12(1) of the Act, an appeal was
filed within time before the District Judge of Nilgiris and the Jenmam Estate
Abolition Tribunal at Ootacumund, The Nilgiris, who also after considering
the case of the petitioner, while confirming the order dated 30.05.2011
passed by the 2nd respondent Settlement Officer, dismissed the appeal filed
by the petitioner herein by the impugned judgment and decree dated
25.01.2019. Aggrieved thereby, the petitioner has been advised to file
further appeal before this Court. Accordingly, the present Statutory Appeal
was filed before this Court.
3. Learned Counsel for the petitioner would further submit that
after the dismissal of the appeal by the District Judge of Nilgiris and the
Jenmam Estate Abolition Tribunal at Ootacumund, The Nilgiris, a Statutory
Appeal has to be filed within 90 days. Accordingly, this
STA.SR.60460/2019 has been filed on 30.04.2019 before this Court, but the
same was returned by the Registry on 10.05.2019 which has to be
represented curing of the defects on or before 20.05.2019. However, since
the issue regarding the lands falling within the ambit of Section 17 of
Gudalur Jenmam Estates (Abolition and Conversion into Ryotwari) Act,
https://www.mhc.tn.gov.in/judis/ CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
1969 is being agitated by the Association in which the petitioner is also one
of the members before the Apex Court in W.P.(C ) No.202/1995 and the
issue was also pending before the Apex Court, it was felt that the orders
passed by the Apex Court would have a direct bearing on any appeal that
may be filed before this Court, therefore, the petitioner did not take any
steps to cure the defects and bring the matter for hearing before this Court.
In the meanwhile, 309 days in representing the appeal has occurred.
Therefore, the delay is neither willful nor wanton, but only due to the
aforesaid reason. Hence, the delay of 309 days in representing the appeal
before this Court may be condoned, it is pleaded. Learned Counsel would
also submit that if this Court feels that with any terms, the delay may be
condoned, the petitioner would also abide by the same.
4. But we are unable to find any sufficient cause to condone the
huge and unexplained delay of 309 days in representing the above appeal.
The reason being that if it is a simple or reasonable delay in representing the
appeal, this Court, in usual course always condones the delay. Delay in
representation is also equivalent to delay in filing appeal, therefore,
sufficient cause shall be given in the affidavit for condoning the delay. This
https://www.mhc.tn.gov.in/judis/ CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
Court also invariably by mere asking, condones the delay in representation,
if it is a reasonable delay of 100 days or even 200 days. But beyond limit,
we cannot condone any huge and unexplained delay. The Hon'ble Apex
Court in Municipal Council, Ahmednagar vs. Shah Hyder Baig [1999
Supp (5) SCR 197], held that the doctrine of ''delay defeats justice and
equity'' in the matter of grant of relief shall be borne in mind while
entertaining the application for delay, for, discretionary relief can be
provided to the deserving parties who do not sleep over their rights. Equity
favours a vigilant rather than an indolent citizen. This being the tenet of
law, condoning the huge delay of 309 days would cause prejustice to other
side. Therefore, in the present case, when no sufficient cause has been
shown to condone the huge and unexplained delay of 309 days in
representing the above appeal, we are not inclined to condone the long
delay.
5. In the result, the Civil Miscellaneous Petition fails and the
same is accordingly dismissed. Consequently, connected
STA.SR.No.60460 of 2019 is rejected.
(T.R.J.,) (G.C.S.J.,)
11.01.2021
https://www.mhc.tn.gov.in/judis/
CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
T.RAJA, J.
and G.CHANDRASEKHARAN,J.
tsi
CMP.No.13791 of 2020 in STA SR.No.60460 of 2019
11.01.2021
https://www.mhc.tn.gov.in/judis/
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!