Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Chandra Son Of Parma vs Harphool Son Of Kalua ...
2024 Latest Caselaw 1583 Raj/2

Citation : 2024 Latest Caselaw 1583 Raj/2
Judgement Date : 6 March, 2024

Rajasthan High Court

Ram Chandra Son Of Parma vs Harphool Son Of Kalua ... on 6 March, 2024

Author: Mahendar Kumar Goyal

Bench: Mahendar Kumar Goyal

[2024:RJ-JP:11557]
[2024:RJ-JP:11583]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                 S.B. Civil Writ Petition No. 18808/2022

1.       Ram Chandra Son Of Parma, Resident Of Village Pachgav,
         Tehsil And District Dholpur (Rajasthan) Died During Suit.
1/1.     Keshar Devi Wife Of Late Ram Chandra
1/2.     Kailashi Son Of Late Ram Chandra
1/3.     Banti Son Of Late Ram Chandra
1/4.     Bhikam Singh Son Of Late Ram Chandra
1/5.     Shiv Singh Son Of Late Ram Chandra,
         All are Resident Of Village Pachgav, Tehsil And District
         Dholpur (Rajasthan).
1/6.     Kaila Devi Daughter Of Late Ram Chandra, Wife Of
         Narayan Singh, Resident Of Bagcholi Khaar, Tehsil And
         District Dholpur (Rajasthan).
1/7.     Omwati Daughter Of Ram Chandra, Wife Of Shiv Dayal,
         Resident Of Ondela, Tehsil And District Dholpur
         (Rajasthan).
                                                          ----Plaintiff-Petitioners
                                     Versus
1.       Harphool Son Of Kalua, Aged About 54 Years, Resident Of
         Village Pachgav, Tehsil And District Dholpur (Rajasthan).
2.       Rama Devi Wife Of Krishan Murari, Aged About 36 Years,
         Resident Of Village Pachgav, Tehsil And District Dholpur
         (Rajasthan).
                                           ----Defendants-Respondents

Connected with S.B. Civil Writ Petition No. 18812/2022

1. Ram Chandra Son Of Parma, Resident Of Village Pachgav, Tehsil And District Dholpur (Rajasthan) Died During Suit.

1/1. Keshar Devi Wife Of Late Ram Chandra 1/2. Kailashi Son Of Late Ram Chandra 1/3. Banti Son Of Late Ram Chandra 1/4. Bhikam Singh Son Of Late Ram Chandra 1/5. Shiv Singh Son Of Late Ram Chandra, All are Resident Of Village Pachgav, Tehsil And District Dholpur (Rajasthan).

1/6. Kaila Devi Daughter Of Late Ram Chandra, Wife Of Narayan Singh, Resident Of Bagcholi Khaar, Tehsil And District Dholpur (Rajasthan).

1/7. Omwati Daughter Of Ram Chandra, Wife Of Shiv Dayal, Resident Of Ondela, Tehsil And District Dholpur (Rajasthan).

[2024:RJ-JP:11557] (2 of 4) [CW-18808/2022]

----Plaintiff-Petitioners Versus

1. Harphool Son Of Kalua, Aged About 54 Years, Resident Of Village Pachgav, Tehsil And District Dholpur (Rajasthan).

2. Rama Devi Wife Of Krishan Murari, Aged About 36 Years, Resident Of Village Pachgav, Tehsil And District Dholpur (Rajasthan).

                                                ----Defendats-Respondents


For Petitioner(s)         :     Mr. Dheeraj Singhal
For Respondent(s)         :



HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL

Judgment / Order

06/03/2024

Since, the issue involved in both the writ petitions is

common, they are being tagged.

S.B. CWP No.18808/2022:-

This writ petition under Article 227 of the Constitution of

India has been filed by the petitioners/plaintiffs (for short "the

plaintiffs") assailing the legality and validity of the order dated

04.08.2022 passed by the learned Civil Judge, Dholpur

(Rajasthan) (for brevity "the learned trial Court") whereby, the

application No.13/2019 filed by the them under Section 151 CPC

read with Order 9 Rule 9 CPC has been dismissed.

The relevant facts in brief are that the predecessor-in-

interest of the petitioners-Shri Ram Chandra (hereinafter referred

to as "the plaintiff") filed a suit for specific performance against

the respondents/defendants (for short "the defendants") which

came to be dismissed in default by the learned trial Court vide

order dated 17.02.2010. An application filed by the plaintiff under

[2024:RJ-JP:11557] (3 of 4) [CW-18808/2022]

Order 9 Rule 9 CPC also came to be dismissed in default vide

order dated 12.05.2011. Thereafter, the plaintiff filed the instant

application as stated hereinabove which has been dismissed by

the learned trial Court vide order dated 04.08.2022.

Assailing the order, learned counsel for the plaintiffs submits

that the petitioners are very poor persons and were not informed

by their counsel about dismissal of their application under Order 9

Rule 9 CPC in time. He submits that in view of the well settled

legal principle that a litigant should not suffer on account of

negligence on the part of his/her counsel, the order impugned

deserves to be quashed and set aside. He, therefore, prays that

the writ petition be allowed, the order dated 04.08.2022 be

quashed and set aside and the application filed by them under

Section 151 read with Order 9 Rule 9 CPC be allowed.

Heard. Considered.

While dismissing the application, the learned trial Court has

held that initially, the suit was dismissed in default on 24.05.2007;

however, on an application filed by the plaintiff under Order 9 Rule

9 CPC, it was restored on 08.02.2008. Thereafter, it was again

dismissed in default on 17.02.2010; however, the petitioners filed

yet another application under Order 9 Rule 9 CPC which also came

to be dismissed in default on 12.05.2011. Thereafter, after lapse

of more than six years, another application came to be filed by the

petitioners under Section 151 read with Order 9 Rule 9 CPC on

18.07.2017 without furnishing any specific explanation for such an

inordinate delay in filing the application. The learned trial Court

further observed that no reason was assigned by the petitioners

as to why they did not contact their counsel for such a long

[2024:RJ-JP:11557] (4 of 4) [CW-18808/2022]

period. This Court has also gone through the subject application

filed by the petitioners and finds it to be bereft of any averment as

to why the petitioners did not contact their counsel for a period of

more than six years. The material on record also reflects that the

petitioners have not deposited the deficit stamp duty on the

subject agreement as assessed by the DIG, Stamp, Bharatpur as

is fairly admitted by the learned counsel for the petitioners before

this Court also that the same has not been deposited till date. It is

trite law that law comes to an aid to a vigilant litigant and not to

an indolent person. In the present case, the plaintiffs have been in

gross negligence in pursuing the proceeding throughout before the

learned trial Court and in view thereof, in the considered opinion

of this Court, the learned trial Court did not err in dismissing the

application filed by them.

This Court finds no reason under its limited supervisory

jurisdiction to interfere with the well reasoned order passed by the

learned trial Court based on appreciation of material on record in

its exercise of its judicious discretion.

Resultantly, this writ petition is dismissed being devoid of

merit.

S.B. CWP No.18812/2022:-

In view of the aforesaid order, learned counsel for the

petitioners/plaintiffs does not press this civil writ petition.

The civil writ petition is dismissed accordingly.

(MAHENDAR KUMAR GOYAL),J

Manish/106-107

Powered by TCPDF (www.tcpdf.org)

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter