Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. True Wall Specialties Pvt.Ltd vs M/S Agravanshi Aluminium Ltd
2026 Latest Caselaw 294 Tel

Citation : 2026 Latest Caselaw 294 Tel
Judgement Date : 2 April, 2026

[Cites 18, Cited by 0]

Telangana High Court

M/S. True Wall Specialties Pvt.Ltd vs M/S Agravanshi Aluminium Ltd on 2 April, 2026

THE HIGH COURT FOR THE STATE OF TELANGANA AT HYDERABAD

           THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO
             CIVIL REVISION PETITION NO.2246 OF 2022
                             Dated: 02.04.2026
Between:

M/s.True Wall Specialties Pvt.Ltd
Having its office at 182/1, Retiwala Compound,
Cadel Road, Mahim, (West) Mumbai,
Represented by its Authorized Signatory
Mr.Harpreeth Singh Marwah
                                                 ... Petitioner/Defendant
                                     And
M/s.Agravanshi Aluminium Ltd.
Having its office at 1-8-32/59,
Agarvanshi House, Bapubagh,
Minister Road, Secunderabad
Represented by its Manager Marketing, Mr.Kapil.D
                                                 ... Respondent / Plaintiff



                                    ORDER

1. This Memorandum of Civil Revision Petition is filed under Section 115

of CPC assailing the order passed by the learned XXVII Additional Chief

Judge, City Civil Court, Secunderabad, I.A.No.1502 of 2018 in O.S.No.229

of 2014, dated 11.07.2022.

2. Petitioner is the petitioner - defendant and respondent is the

respondent - plaintiff in I.A.No.1502 of 2018 in O.S.No.229 of 2014. The

BRMR,J

parties will be hereinafter referred to as petitioner - defendant and

respondent - plaintiff.

3. Learned counsel for the petitioner - defendant submits that the

impugned order is contrary to the settled legal principles and failed to

appreciate the genuine cause explained, which would certainly constitute

sufficient cause for condoning the delay. On account of misperception on

the part of the petitioner - defendant's employees, the employer cannot be

made to suffer and be denied of an opportunity to contest the matter on

merits. The learned Trial Court committed error apparent on the face of

the record by relying upon the facts that transpired much prior to the date

of passing to the decree and the reasons assigned are wholly unwarranted,

order lacks valid reasons. The learned Trial Court failed to understand

that the primary function of the Courts are to adjudicate the dispute

between the parties to advance substantial justice, the impugned order

passed by the learned Trial Court is without due consideration of facts in

proper perspective and is against the settled legal maxim "audi alteram

partem". Counsel to substantiate his contention has relied on the

decisions in the cases of (i) N.Balakrishnan Vs. M.Krishnamurthy 1, (ii)

Lekh Raj Vs. Muni Lal and Others 2, (iii) Assistant Commissioner,

Commercial Tax Department, Works Contract and Leasing, Kota Vs.

(1998) 7 SCC 123

(2001) 2 SCC 762

BRMR,J

Shukla and Brothers 3, (iv) A.V.Papayya Sastry and Others Vs. Government

of Andhra Pradesh and Others 4, (v) Sanjay Kumar Singh Vs. State of

Jharkhand 5, (vi) Mohamed Ali Vs. V.Jaya and Others 6, (vii) Ashok Kumar

Vs. New India Assurance Company Limited 7, (viii) Dwarika Prasad (D),

through LRs Vs. Prithvi Raj Singh 8, (ix) Meenakshisundaram Textiles Vs.

Valliammal Textiles Limited 9, (x) Dhapu Bai and Others Vs. Kundu Mg

(Joint Venture), Delhi and Another 10, (xi) M/s.Cadila Healthcare Limited

Vs. Dr.Abburi Ramaiah and another 11.

4. Learned counsel for the respondent - plaintiff submits that petitioner

- defendant has not shown any bona fide reasons to condone the delay of

180 days to set aside the ex-parte judgment and decree. The learned Trial

Court has assigned cogent reasons and rightly dismissed the delay

application. Counsel to substantiate his contention has relied on the

decisions in the cases of (i) Desh Raj Vs. Balkishan (dead) Through

Proposed Legal representative MS Rohini 12, (ii) Yashpal Jain Vs. Sushila

Devi and Others 13, (iii) Thirunagalingam Vs. Lingeswaran and another 14,

(2010) 4 SCC 785

(2007) 4 SCC 221

(2022) 7 SCC 247

(2022) 10 SCC 477

2023 INSC 659

2024 SCC OnLine SC 3828

MANU/TN/1715/2011

2023 SCC OnLine MP 6880

COMCA.No.31 of 2023, dated 16.10.2023 in the High Court for the State of Telangana,

(2020) 2 SCC 708

2023 SCC OnLine SC 1377

2025 SCC OnLine SC 1093

BRMR,J

(iv) Sivella Yadaiah Vs. V.Pruthvi 15, (v) M/s.Telangana State Industrial

Development Corporation Limited Vs. Sri Mark Raj Kumar and another 16.

5. Learned counsel for the petitioner - defendant has filed his written

submissions and counsel for the respondent - plaintiff has filed synopsis.

6. Respondent - plaintiff has filed suit for recovery of money of

Rs.26,36,263/- against the petitioner - defendant with interest at the rate

of 18% per annum and with a direction to the defendant to pay an amount

of Rs.96,339/- towards sales tax at the rate of 3% for non production of C-

Form.

7. Petitioner - defendant remained ex-parte before the learned Trial

Court thereby an ex-parte decree came to be passed on 22.12.2017 for an

amount of Rs.26,36,263/- with subsequent interest on the principal sum

of Rs.18,32,305/- at the rate of 12% per annum from the date of filing the

suit till the date of decree and thereafter at the rate of 6% per annum till

realization and further directed the petitioner - defendant to pay cost of the

suit i.e., Rs.29,932/-.

8.1 Petitioner - defendant has filed I.A.No.1502 of 2018 in O.S.No.229 of

2014 under Section 5 of the Limitation Act, 1963 r/w Section 151 of CPC

2020 (6) ALD 432 (TS)

I.A.No.1 of 2025 In/And COMCA.No.1 of 2025, dated 25.07.2025, of the High Court for the State of Telangana, Hyderabad.

BRMR,J

to condone the delay of 180 days in filing the petition seeking to set aside

the ex-parte decree dated 22.12.2017.

8.2 Affidavit is sworn by Sri. Guru C Dixit representing as CFO of the

petitioner - defendant, they engaged counsel on behalf of the Company. He

left the company in the month of August, 2015 and he informed the same

to the field officer regard the suit proceedings. Unfortunately the field

officer could not intimate the same to the company, he also left. Therefore,

the company could not observe the suit proceedings nor had

communication with the counsel. Suit proceedings are posted from time to

time. He recently joined the company and he came to know from the

company officers that the suit is decreed on 22.12.2017 as the petitioner -

defendant was set ex-parte on 14.10.2015 for non filing of written

statement. Petitioner - defendant has valid grounds to succeed in the suit,

if interlocutory application is not allowed irreparable loss would be caused

and the petitioner - defendant will be denied of valid opportunity and

prayed to condone the delay of 180 days.

9. Respondent - plaintiff remained ex-parte in I.A.No.1502 of 2018.

10. The learned Trial Court observed in the impugned order that the

petitioner - defendant failed to explain the delay properly to the

satisfaction of the Court and dismissed the petition.

BRMR,J

11. Learned counsel for the petitioner has filed I.A.No.1 of 2025 in

CRP.No.2246 of 2022 seeking leave of the Court to receive the documents

i.e., certified copy of reply affidavit filed by M/s True Wall Specialties

Private Limited in vide C.P.IB.No.362 of 2021, certified copy of Emails,

certified copy of Payment Voucher No.1741, certified copy of standard

Chartered Bank Account showing the transaction, certified copy of letter of

Credit (LC) dated 25.06.2012, certified copy of the letter issued by

Mr.Guru Dixit and certified copy of the proforma invoice No.03/2012 dated

09.04.2012. The affidavit goes to show that the petitioner - defendant has

paid the entire amount to the respondent - plaintiff.

12. Counter is filed by the respondent - plaintiff contending that the

documents filed along with I.A.No.1 of 2025 are not relevant for

adjudicating the CRP.

13. In Sanjay Kumar Singh5, the Supreme Court held that where the

additional evidence sought to be adduced removes cloud of doubt over the

case and the evidence has a direct and important bearing on the main

issue in the suit and interest on justice clearly renders it imperative then it

may be allowed to be permitted on record.

14. CRP is arising out of the dismissal of an application i.e., I.A.No.1502

of 2018 in O.S.No.229 of 2014 filed under Section 5 of the Limitation Act,

the documents which are filed along with the aforesaid I.A are letter of

credits, payment voucher, proforma invoice. The only point to be

BRMR,J

considered in the CRP is: whether the petitioner - defendant has made out

any case to condone the delay which the learned Trial Court has

dismissed. The documents are not helpful to the case of the petitioner -

defendant. Hence, they are not relevant to the CRP and IA is dismissed.

15.1 Learned counsel for the petitioner - defendant submits that the

suit in O.S.No.229 of 2014 was dismissed for default on 23.08.2016 and

later it was restored by an order in I.A.No.1421 of 2016. The learned Trial

Court has not issued notice to the petitioner - defendant after its

restoration and relied on the decision in the case of Dr.Abburi Ramaiah11.

15.2 In Dr.Abburi Ramaiah11 the Division Bench of this Court has set

aside the order passed by the learned Trial Court as no fresh notice is

issued to the party therein after the restoration of the suit.

15.3 Coming to the case on hand, learned Trial Court observed in

internal page No.4 of the order that "notice was ordered to the defendant

[petitioner herein] and notice was duly served upon the petitioner -

defendant who is the respondent in I.A.No.1421 of 2016" and the

Company remained ex-parte, thereby the aforesaid I.A. came to be allowed

and suit was restored and the petitioner - defendant is even having

knowledge about the restoration of the suit but he again kept silent. There

is no material on record to show that after the suit is restored the learned

Trial Court has once again issued notice to the petitioner - defendant but

it is observed in the order that the petitioner-defendant is having

BRMR,J

knowledge about the restoration of the suit. Hence the decision cited by

the learned counsel for the petitioner - defendant stated supra is not

applicable to the case on hand.

16. It is the contention of the learned counsel for the petitioner -

defendant that prior to filing the suit itself the Company has paid the

entire amount but the respondent - plaintiff suppressing the said fact has

obtained ex-parte decree. This Court is not venturing into the merits of the

ex-parte decree passed by the learned Trial Court on 22.12.2017.

Furthermore it is not the case of the petitioner - defendant in I.A.No.1502

of 2018 that the company has paid the entire amount.

Decisions cited by the petitioner's counsel:

17.1 In N.Balakrishnan1, the Supreme Court held that in deciding the

application under Section 5 of the Limitation Act, the words 'sufficient

cause' should receive a liberal construction so as to advance substantial

justice.

17.2 In Lekh Raj2, the Supreme Court held that "in case of

subsequent event or fact having bearing on the issues or relief in a suit or

proceeding, which any party seeks to bring on record, the Court should

not shut its door".

17.3 In Shukla, the Supreme Court observed that "the doctrine of

audi alteram partem has three basic essentials. Firstly, a person against

BRMR,J

whom an order is required to be passed or whose rights are likely to be

affected adversely must be granted an opportunity of being heard.

Secondly, the authority concerned should provide a fair and transparent

procedure and lastly, the authority concerned must apply its mind and

dispose of the matter by a reasoned or speaking order. This has been

uniformly applied by courts in India and abroad."

17.4 In A.V.Papayya Sastry4, the Supreme Court held that "once it is

established that the order was obtained by a successful party by practicing

or playing fraud, it is vitiated.

17.5 In Mohamed Ali6, the point fell for consideration before the

Supreme Court is whether directly revision application before the High

Court under Article 227 of the Constitution of India against the refusal to

set aside the ex-parte decree under Order IX Rule 13 of CPC can be said to

be maintainable or not. The Supreme Court held that the High Court

ought not to have entertained revision petition under Article 227 of the

Constitution of India against the ex-parte judgment and decree passed by

the learned Trial Court in view of a specific remedy of appeal as provided

under the CPC itself.

17.6 In Ashok Kumar7, the Supreme Court held that for the fault of

the advocate, the complainant cannot be made to suffer.

BRMR,J

17.7 In Dwarika Prasad8 the Supreme Court held that Courts should

not shut out cases on mere technicalities but rather afford opportunity to

both sides and thrash out the matter on merits.

17.8 In Meenakhisundaram Textiles9, the Madras High Court held

that "in the event the defendant is set ex-parte, the Court should be extra

careful in such case and it should consider the pleadings and evidence

and arrive at a finding as to whether the plaintiff has made out a case for a

decree."

17.9 In Dhapu Bai10, the High Court of Madhya Pradesh has held that

"though the defendant was ex-parte before the learned Trial Court and he

has also not filed the written statement but it is well settled that plaintiff

has to prove his own case and cannot take advantage of the weakness of

the defence. The failure of defendants to establish their case would not

enable the plaintiff to a decree".

Decisions cited by the respondent's counsel:

18.1 In Desh Raj12 the Supreme Court dealt with Order VIII Rule 1 of

CPC [power to condone delay in filing written statement beyond the

prescribed period of 90 days] .

18.2 In Yashpal Jain13 the Supreme Court has issued directions to all

Courts at District and Taluka levels shall ensure proper execution of the

summons and in a time bound manner as prescribed under Order V Rule

BRMR,J

(2) of CPC and shall ensure that written statement is filed within the

prescribed limit namely as prescribed under Order VIII Rule 1 and

preferably within 30 days and to assign reasons in writing as to why the

time limit is being extended beyond 30 days as indicated under Proviso to

Sub-Rule (1) of Order VIII of CPC.

18.3 In Thirunagalingam14, the Supreme Court held that while

considering the plea for condonation of delay, the first and foremost duty

of the court is to first ascertain the bona fides of the explanation offered by

the party seeking condonation rather than starting with the merits of the

main matter.

18.4 Sivella Yadaiah15 the High Court for the State of Telangana was

dealing with Order VIII Rule - 1 - right to file written statement.

18.5 In Sri Mark Raj Kumar16, this High Court held that 'the appellant

only gives sporadic dates which randomly pop-up in a timeline from

February, 2023 to December, 2024. There is no attempt to explain or

account for the long blanks in-between these dates.

19. On perusal of the affidavit in I.A.No.1502 of 2018 which goes to show

that Sri Guru C Dixit left the company in the month of August 2015 and

he has entrusted the matter to the field officer, the field officer has also left

the company without intimation and thereafter he has recently joined the

company and he came to know from the company officers, that the suit is

BRMR,J

decreed on 22.12.2017. The affidavit is bereft of material particulars such

as when the deponent has joined the company and when he came to know

about the passing of the ex-parte decree by the learned Trial Court.

Furthermore the affidavit is silent that when they made copy application,

when the copy application was ready and when it is delivered to the party.

The delay which is mentioned in I.A.No.1502 of 2008 is 180 days and the

delay of dates are also not mentioned in the affidavit except stating that

there is a delay of 180 days in filing the petition to set aside the ex-parte

decree dated 22.12.2017.

20. In Shivamma (Dead) by LRs Vs. Karnataka Housing Board and

Others 17, the Supreme Court observed at paragraph Nos. 39 and 40,

which reads as under:

"39. Thus, we have no hesitation in saying that both the expressions, by a necessary implication indicate that the phrase "within such period"

signifies that the period covered therein extends to not only the original period within which, the appeal or the application, as the case may be, should have been filed, if not for the delay, but also the period taken in addition to the prescribed period of limitation for filing such appeal or application, as the case may be.

40. As such, under Section 5 of the Limitation Act, for the purpose of seeking condonation of delay in filing of an appeal or application, as the case may be, beyond the stipulated period of limitation, the delay in the filing has to be explained by demonstrating the existence of a "sufficient cause" that resulted in such delay for both the prescribed period of limitation as-well as the period after the expiry of limitation, up to actual date of filing of such appeal or application, as the case may be, or to put

2025 LiveLaw (SC) 899

BRMR,J

it simply, explanation has to be given for the entire duration from the date when the clock of limitation began to tick, up until the date of actual filing, for seeking condonation of delay by recourse to Section 5 of the Limitation Act."

21. In the above said decision the Supreme Court held that the delay

in filing has to be explained by demonstrating the existence of a sufficient

cause that resulted in the said delay for both the prescribed period of

limitation as well as period after the expiry of the limitation, up to actual

date of filing of such appeal or application and explanation has to be given

for entire duration from the date when the clock of limitation begins to tick

up until date of actual filing.

22. Decisions cited by the learned counsel for the petitioner - defendant

stated supra from paragraph Nos.17.1 to 17.9 are distinguishable from the

facts of the present case and thus the ratio of those cases would not apply

in the present case.

23. The decisions cited by the learned counsel for the respondent -

plaintiff at paragraph Nos.18.3 and 18.5 are applicable to the case on

hand and rest of the decisions are not applicable as the facts differs.

24. The affidavit is bereft of material particulars as stated supra, at

paragraph No.19. The learned Trial Court has passed a reasoned order

exercising its discretion while dismissing the application filed under

Section 5 of the Limitation Act. The petitioner - defendant has not made

BRMR,J

out any case to interfere with the orders passed by the learned Trial Court

and CRP is liable to be dismissed and is accordingly dismissed.

25. CRP.No.2246 of 2022 is dismissed. There shall be no order as to

costs.

Interim orders, if any, shall stand vacated. Miscellaneous petitions

pending, if any, shall stand closed.

_____________________________________ JUSTICE B.R.MADHUSUDHAN RAO 02.04.2026

Dua

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter