ORDER
M.Y. Eqbal, J.
1. Heard the learned Counsel appearing for the parties.
This appeal is directed against the order dated 24.3.2002 passed by the Additional District Judge, Fast Track Court-III, Garhwa dismissing the petition filed by the plaintiffs-appellants under Order XLI, Rule 21 read with Section 151 of the Code of Civil Procedure for setting aside the ex parte decree and for re-hearing of the appeal.
2. The admitted facts are that Title Suit No. 10 of 1969 filed by the plaintiff-appellants was decreed by the Court of Munsif Garhwa. Against the aforesaid judgment and decree, the respondents herein, who were the appellants, filed Title Appeal No. 43 of 1989. The appeal was heard ex parte and by judgment and decree, the appeal was allowed and the judgment and decree passed by the trial Court was set aside. The appellants thereafter filed an application under Order XLI, Rule 21 of the Code of Civil Procedure for setting aside the ex parte decree and for re-hearing of the appeal. It is pertinent to mention here that the said application was not registered as Misc. Case, rather the lower appellate Court proceeded to dispose of the said application in continuation of the order-sheets of Title Appeal No. 43 of 1989.
3. Be that as it may, during pendency of the Misc. Case, one of the petitioners died and application for substitution was filed on 3.9.2002. The substitution petition was taken up for hearing by the Court of Appeal below and after hearing, in terms of order dated 12.12.2002, the petitioner of that case was directed to file affidavit in support of the substitution petition. In compliance of the direction, an affidavit was filed by the petitioner on 6.1.2003. Curiously enough, without disposing of the substitution application, the Court of Appeal below disposed of the Misc. Petition by passing the impugned order holding that the appellant was not prevented by sufficient cause from appearing when the appeal was called for hearing.
4. It is well settled that in appeals, the parties are represented through counsels who undertake to appear at the time of hearing. Parties to the appeals are supposed to be represented through lawyers on the date of hearing of the appeals. It was the specific case of the appellants that the lawyer, who was representing them, was an old and infirm lawyer who could not appear on the date when the appeal was heard.
5. Taking into consideration all these facts. I am of the opinion that for the ends of justice, it would be fit and proper to decide the appeal on merit after hearing both parties.
6. For the said reason, this appeal is allowed and the impugned order rejecting the Misc. Petition as also the ex parte decree passed in the aforesaid appeal is set aside. The matter is remitted back to the Court of Appeal below to hear the appeal on merits and dispose of the same in accordance with law.