Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurcharan Singh Vs. Surjit Singh (D) through LRs [November 22, 2013]
2013 Latest Caselaw 806 SC

Citation : 2013 Latest Caselaw 806 SC
Judgement Date : Nov/2013

    

Gurcharan Singh Vs. Surjit Singh (D) through LRS

[Special Leave Petition (C) No.7735 of 2010]

O R D E R

K.S. Radhakrishnan, J.

1. We are of the view that this case raises no substantial questions of law and we are in concurrence with the concurrent decisions rendered by the Courts below. The suit was instituted for performance of an agreement to sell dated 16.3.1993. It was contested by the defendant after filing a written statement. All the parties were given opportunities to lead their evidence. Before the trial Court, during the recording of their evidence, the defendants absented themselves and did not appear in the Court on 19.4.1996, though the case was called several times.

Under such circumstances, they were preceded against ex-parte. The suit was decreed on 24.4.1996. The original defendant died on 20.11.1996. The LRs preferred an application for setting aside ex-parte decree. Both the Courts on facts found no reason to set aside the same. In our view, cogent reasons have been stated for holding so. We, therefore, find no reason to entertain the Special Leave Petition since no question of law arises for consideration. The Special Leave Petition is, accordingly, dismissed.

.....................J. (K.S. Radhakrishnan)

.....................J. (A.K. Sikri)

New Delhi

November 22, 2013

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 : MAIMS

 
 
Latestlaws Newsletter