High Court Punjab-Haryana High Court

Rajbir vs Jagdish on 7 September, 2009

Punjab-Haryana High Court
Rajbir vs Jagdish on 7 September, 2009
Civil Revision No. 5087 of 2009 (O&M)
                                                                          -1-

         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                  Civil Revision No. 5087 of 2009 (O&M)
                                  Date of decision: 07.09.2009

Rajbir
                                                              ....Petitioner

                     Versus


Jagdish
                                                            ....Respondent


CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: -Ms. Avnish Mandla, Advocate,
          for the petitioner.

                     *****

VINOD K. SHARMA, J (ORAL)

CM No. 21160-CII of 2009

Allowed. The applicant-appellant is exempted from filing

certified copies of Annexures P-1 to P-3 and is permitted to place on

record the true typed copies thereof.

CR No. 5087 & CM No. 21161-CI of 2009

This revision petition is directed against the order dated

23.3.2009, passed by the learned District Judge, Jhajjar, allowing an

application moved under Section 5 of the Limitation Act, for condoning

the delay in filing the appeal.

The petitioner filed a suit for specific performance of

agreement dated 29.09.2004, which was decreed on 19.11.2007.

It was the pleaded case of the defendant/respondent, that

after the passing of the decree, he obtained certified copy immediately

and handed it over to his counsel for filing the appeal. The amount of

stamp papers and miscellaneous expenses was also paid. It is further

averred in the application, that he was kept under a wrong impression
Civil Revision No. 5087 of 2009 (O&M)
-2-

by the counsel, as he was told that the appeal stood filed. However, it

was only on 11.8.2008, that the respondent came to know that the

appeal had not been filed.

The application was contested by pleading that the

plaintiff/petitioner had concealed the material facts from the Court, and

that the sale deed under decree already stood executed and, therefore,

no sufficient cause is shown for condoning the delay of 252 days. Other

pleas to non-suit the plaintiff/petitioner were also taken.

The learned District Judge, on appreciation of evidence and

specially, keeping in view the fact, that the application filed by the

defendant/respondent was supported by an affidavit, whereas no

affidavit was filed by the plaintiff/petitioner to rebut the averments made

in the application and allowed the application.

The learned counsel appearing on behalf of the petitioner

contends, that the learned Court below was not justified in condoning

the delay, as no sufficient cause was shown to condone the delay of

252 days.

This contention of the learned counsel for the petitioner

cannot be accepted. It is well settled law, that the party cannot be

allowed to suffer for the fault on the part of the counsel. Furthermore,

the averments made in the application were supported by an affidavit,

which were not rebutted by the petitioner. Therefore, no fault can be

found with the impugned order in accepting the averments made by the

defendant/respondent for condoning the delay.

No merit.

Dismissed.

(Vinod K. Sharma)
Judge
September 07, 2009
R.S.