High Court Punjab-Haryana High Court

State Of Madhya Pardesh & Others vs Amar Singh And Another on 13 February, 2009

Punjab-Haryana High Court
State Of Madhya Pardesh & Others vs Amar Singh And Another on 13 February, 2009
R.S.A. No. 3456 of 2008                                                 -1-


IN THE PUNJAB AND HARYANA HIGH COURT AT
              CHANDIGARH

                                R.S.A. No. 3456 of 2008 (O&M)
                                Date of Decision : 13.2.2009

State of Madhya Pardesh & others
                                                            .......... Appellants
                                Versus

Amar Singh and another
                                                            ...... Respondents

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

Present :     Mr. S.S. Brar, Advocate for
              Mr. P.S. Thiara, Advocate
              for the appellants.

                     ****

VINOD K. SHARMA, J. (ORAL)

C.M. No. 10275-C of2008

This is an application under Section 5 of the Limitation Act for

condoning the delay of 535 days in filing the appeal.

In support of condonation of delay the plea taken is that the

certified copy of the judgment and decree was misplaced. Thereafter, time

was taken in correspondence, with the counsel from time to time and on

receipt of certified copy the appeal was filed.

It was noticed that as no explanation for long delay was

forthcoming therefore an opportunity was given to the applicant-appellant

to file a better affidavit.

An affidavit dated 27.1.2009 has been filed wherein again it has

been repeated that though the letter received by the office from the counsel
R.S.A. No. 3456 of 2008 -2-

showed that it was accompanied by the judgments and decree of the learned

Courts below but in fact there was no such judgment and decree found with

the said letter. The counsel was requested again to look into the matter. It

has been averred in the affidavit that the second copy of judgment and

decree was received on 3.11.2007.

However, the appeal was filed in this Court only on 1.10.2008.

There is no explanation, whatsoever, for delay of 11 months in filing the

appeal. The application for condonation of delay does not make out any

case for condoning the delay of 535 days.

Consequently, this application is dismissed.

R.S.A. No. 3456 of 2008

Dismissed as time barred.

13.2.2009                                      ( VINOD K. SHARMA )
  'sp'                                              JUDGE