Citation : 2021 Latest Caselaw 2548 Raj/2
Judgement Date : 30 June, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Second Appeal No. 237/2020
1. State Of Raj., Through District Collector Bharatpur
2. Chief Executive Officer Of Case, Executive Engineer (Engi-
neering) Zila Parishard (Rural Development Cell Bharat-
pur District Bharatpur Rajasthan
----Appellants
Versus
1. Dinesh Chand S/o Ramswaroop, R/o Shrinagar, Tehsil
Bayana, District Bharatpur
2. Rambabu S/o Shibbo, R/o Village Farso, Tehsil Bayana,
District Bharatpur
----Respondents
For Appellant(s) : Dr. Ganesh Parihar (through video conference) For Respondent(s) : Mr. Mohit Khandelwal (through video conference)
HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA
Order
30/06/2021 By way of this Civil Second Appeal, appellants have
challenged the judgment and decree dated 27.01.2020 passed by
Additional District Judge No.1, Bharatpur in regular Civil Appeal
No. 86/2019, whereby learned Appellate Court dismissed the ap-
plication filed by the appellants under Section 5 of the Limitation
Act for condoning delay in preferring First Appeal and confirmed
the judgment and decree dated 18.01.2019 passed by Senior Civil
Judge-Cum-Additional Chief Judicial Magistrate No.4, Bharatpur in
Civil Suit No.26/2016, whereby suit for declaration and permanent
injunction was decreed.
(2 of 3)
Learned counsel for the appellants submitted that learned
First Appellate Court, in cursory manner without applying the
application of mind, dismissed the application filed by the
appellants under Section 5 of the Limitation Act. Learned counsel
for the appellants also submitted that Hon'ble Apex Court in the
case of S. Ganesharaju held that the expression "sufficient cause"
as appearing in Section of the Limitation Act has to be given a
liberal construction so as to advance substantial justice.
Learned counsel for the appellants also submitted that there
was no mala fide intention for delay in filing the appeal. So,
appeal filed by the appellants be allowed and the matter be
remanded to the learned Appellate Court for deciding the matter
afresh after hearing both the parties on merit.
Learned counsel for the respondents also does not seriously
oppose the arguments advanced by learned counsel for the
appellants and submits that time period for six months be given to
the learned Appellate Court for deciding the appeal on merit.
I have given the thoughtful consideration on the arguments
advanced by learned counsel for the appellants as well as learned
counsel for the respondents.
Learned Appellate Court has wrongly rejected the application
filed by learned counsel for the appellants for condoning the delay.
Learned Appellate Court has to decide the appeal on merit not to
dismiss on technical grounds. So, judgment and decree of the
learned Appellate Court being devoid of merit, is liable to be set
aside.
(3 of 3)
Appeal filed by the appellant is allowed. Judgment and
decree of the learned Appellate Court dated 27.01.2020 is set
aside. Learned Appellate Court is directed to decide the appeal on
merit after hearing both the parties preferably within six months.
Parties are directed to appear before the learned Appellate
Court on 20.07.2021.
Stay application also stands disposed of.
(NARENDRA SINGH DHADDHA),J
Seema/46
Powered by TCPDF (www.tcpdf.org)
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!