21.
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Judgment 21 July, 2010
+ RFA 190/2009
SYNCOM FORMULATIONS ..... Appellant
Through : Mr. Sachin Gupta and Mr. Shashi P. Ojha,
Advs.
versus
SAS PHARAMECUTICALS ..... Respondent
Through : Mr. Rajeev Kumar, Adv.
CORAM:
HON'BLE MR. JUSTICE G.S.SISTANI
1. Whether reporters of local papers may be allowed
to see the Judgment ? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the
Digest? Yes
CM NO.81496/2009.
1. This is an application filed by the appellant under Section 5 of the
Limitation Act seeking condonation of delay of 806 days in filing the
present appeal.
2. Learned counsel for the appellant submits that the judgment and
decree was passed on 24.11.2006, however, the decree was drawn up
only on 25.5.2007. Counsel further submits that delay in filing the
appeal was caused on account of the fact that after passing of the
judgment and decree the appellant sought advice from various
counsels in Indore and Delhi about the merit and the grounds of the
appeal. The appellant thereafter approached the present counsel for
preparing appeal in the month of March, 2007.
3. It is further contended by counsel for the appellant that the case of the
appellant was being handled by the present law firm, which has senior
associate lawyers, who interact and receive instructions independently
from the clients and one such counsel was interacting with the present
appellant. The said counsel had prepared the first draft of the appeal in
the month of April, 2004, which was sent to the appellant for their
approval. The associate lawyer, who was handling the matter, in his
email dated 31.7.2007 had written to the appellant that the appeal is
being filed and, thus, the appellant was under the impression that
appeal had been filed, admitted and the same would come up for
hearing in its normal course.
4. Learned counsel for the appellant submits that the counsel who had
drafted the appeal left the services of the law firm, without giving
status report and without handing over the matters, which were being
handled by him and, thus, the filing of appeal escaped the attention
and was not filed within the period of limitation. Counsel further
submits that in April, 2009, when the appellant received execution
papers, the appellant contacted the law firm to find out the present
status of the appeal and it was learnt that the appeal had never been
filed. Counsel also submits that non-filing of the appeal within the
period of limitation was on account of inadvertence and it was neither
intentional nor deliberate and in case delay is not condoned, it would
result in a meritorious matter being thrown out at the very threshold
and cause of justice would be defeated.
5. Learned counsel for the appellant relies upon Ram Nath Sao vs.
Gobardhan Sao, reported at (2002) 3 SCC 195, in support of the
aforesaid plea which has been raised. Counsel for the appellant
submits that in the case of Ram Nath Sao (supra), the Apex Court
while considering various judgments of the Supreme Court had
condoned the delay in a partition suit, which has been decreed by the
trial court and thereafter four appellants had died during the pendency
of the first appeal before the High Court. The court had taken into
consideration that the appellants were rustic villagers and illiterate.
6. Learned counsel for the appellant submits that a liberal view should be
taken in this matter and delay should be condoned.
7. The present application has been vehemently opposed by counsel for
the respondent on the ground that the present application is extremely
casual in nature, devoid of material particulars and the appellant has
suppressed the fact that the appellant company had knowledge of the
judgment as an application under Order 39 Rule 2(A) CPC was filed
during the course of the suit and the same was pending even after
passing of the judgment. Counsel further submits that show cause
notices were issued to the Director of the appellant company on
24.11.2006 and 12.12.2006. The appellant was well aware of the
passing of the judgment and decree. Counsel also submits that perusal
of the appeal itself would show that the appeal was prepared on
4.4.2009 when the affidavit was duly attested, however, the appeal
was filed after 51 days on 26.5.2009. Counsel for the appellant has,
however, submitted that although the appeal was ready but the same
could not have been filed as they were awaiting the cartons which were
not available.
8. It is contended by counsel for the respondent that in the application it
is nowhere stated that as to when the counsel had left the services of
the law firm and even otherwise the story is concocted and not reliable.
It is further contended that the appellant has failed to show sufficient
cause for condoning the delay.
9. Learned counsel for the respondent has placed reliance in the case of
Love Kumar Sethi Vs. M/s Deluxe Stores & Ors., reported at 145
(2007) DLT 275 (DB), wherein the delay of 146 days were not
condoned as the appellant had failed to provide the necessary
documents in support of the grounds for delay. The Division Bench has
held that the appellant has not satisfied the Court regarding there
being sufficient cause as the facts must inspire confidence. Counsel
further relies in the case of Ramey vs. M.C.D., reported at 134 (2006)
DLT 106 (DB), wherein delay was not condoned and it was held as
under:
4. Learned Counsel for the appellant has drawn our attention to two
judgments of the Supreme Court, namely, Collector, Land
Acquisition, Anantnag and Anr. v. Mst. Kastiji and Ors.,
reported as AIR 1987 SC 1353 and Balakrishnan v. M.
Krishnamoorthy reported as VII (1998) SLT 334 = IV (1998) CLT
63 (SC) = 1998 (7) SCC 123 wherein it has been held that the court
should adopt a liberal approach while disposing of applications for
condensation of delay and that the word “sufficient cause” under
Section 5 of the Act should receive a liberal construction so as to
advance the cause of substantial justice.5. We have perused the aforementioned judgments. There is no doubt
that it is settled law that as against a technical and pedantic
approach of throwing out a party on grounds of delay and laches,
ends of justice are better met by rendering a decision on merits.6. At the same time, we would also like to refer to a judgment of the
Supreme Court in the case of Salil Dutta v. T.M. and M.C.
Private Ltd. reported as JT 1993 (4) SC 528, wherein, while
distinguishing the decision in Rafiq and Anr. v. Munshilal and
Anr. reported as AIR 1981 SC 1400, it was observed as below:The advocate is the agent of the party. His acts and
statements, made within the limits of authority given to him,
are the acts and statements of the principal i.e. the party who
engaged him. It is true that in certain situations, the Court
may, in the interest of justice, set aside a dismissal order or an
ex- parte decree notwithstanding the negligence and/or
misdemeanour of the advocate where it finds that the client
was an innocent litigant but there is no such absolute rule that
a party can disown its advocate at any time and seek relief. No
such absolute immunity can be recognised. Such an absolute
rule would make the working of the system extremely difficult.
The observations made in Rafiq must be understood in the
facts and circumstances of that case and cannot be understood
as an absolute proposition.
7. In the light of the above and in the facts and circumstances of
the present case, we are not persuaded to exercise our power
of condensation of delay in favor of the appellant. We are not
inclined to condone the delay of 1203 days in filing the present
appeal as the appellant has failed to furnish any satisfactory
Explanation in his application warranting condensation of
delay. On the contrary, his application does not inspire any
confidence. Admittedly, no complaint has been filed against
the Advocate who was allegedly not diligent in pursuing the
litigation on behalf of the appellant. Putting the entire blame
upon the Advocate and trying to portray as if the appellant was
illiterate and poor and hence totally unaware of the nature and
significance of the pending proceedings, is quite unacceptable,
particularly in view of the fact that the appellant has entered
into a contract worth Rs. 20 lacs with the MCD and is,
therefore, not only business savvy and worldly wise, but quite
capable of taking care of his commercial interests. He is not a
rustic ignorant villager hailing from the backwaters who has no
knowledge of the legal proceedings and the court procedures.
10. I have heard counsel for the parties, who have taken me through the
application and reply thereto. The basic facts are not in dispute that
the judgment and decree was passed on 24.11.2006. Present appeal
has been filed on 26.5.2009 after a delay of 806 days.
11. In the case of P.K. Ramachandran Vs. State of Kerala & Anr.
(1997) 7 SCC 556, the Supreme Court has held that an essential pre-
requisite of exercising discretion to condone the delay is that the Court
must record its satisfaction that the explanation for delay was either
reasonable or satisfactory.
12. Reading of the application for condonation of delay would show that
after passing of the judgment and decree the appellant, which is a
limited company, had sought the advice from various counsels in
Indore as well as Delhi from 24.11.2006 uptill March, 2007. Thereafter
the present counsel was engaged to file an appeal. It has been strongly
urged before this Court that the appellant was mislead by the email
dated 31.7.2007 sent by the associate lawyer wherein it was stated
that appeal is being filed. It has been submitted that the email created
an impression in the mind of the appellant that no further action was to
be taken by them. I find no force in this submission of counsel for the
appellant in view of the fact that the appellant is a limited company
having the benefit of a trained legal department. It is not
understandable, how the appeal would have been filed without the
court fee, signatures and affidavit of the appellant. There is no
plausible or reasonable explanation as to why the appellant was not
vigilant and why the appellant did not pursue the matter with his
counsel rrom July, 2007, till April, 2009. As per the application after the
impugned judgment and decree was passed on 24.11.2006 the
appellant spent time in seeking advice from various counsels in Indore
and Delhi about the merit and the grounds of the appeal and it is only
in the month of March, 2007 that the appellant approached the counsel
for preparing the appeal. The period of limitation expired in February,
2007, thus as per the own showing of the appellant they approached
their counsel after the expiry of period of limitation. The reading of the
application would show the callous and negligent attitude of the
appellant, which would disentitle the appellant from seeking
discretionary relief of condonation of delay.
13. The judgment sought to be relied upon by counsel for the appellant are
not applicable to the facts of this case, as the case of Ram Nath Sao
(supra) was decided taking into consideration that the appellants were
rustic villagers and illiterate while in this case the position is entirely
different.
14. While dealing with an application for condonation of delay under
Section 5 of the Limitation Act, the Court must bear in mind two
important considerations. Firstly, the expiration of limitation for filing
an appeal gives rise to a legal right to a decree-holder to treat the
decree as binding between the parties and this right should not be
lightly disturbed. Second, if sufficient cause is shown for condonation of
delay, the delay should be condoned. It has been repeatedly held by
the Supreme Court of India that the words “sufficient cause” should
receive a liberal construction so as to advance substantial justice. In
the same breath, it has been held that the discretion should be
exercised. When there is no negligence or inaction nor want of bona
fides imputable to the appellant the Court must be satisfied that there
was due diligence on the part of the appellant.
15. The facts of this case are to be considered on the touchstone of the
broad principles which have been laid down by the Supreme Court of
India while considering the present application for condonation of
delay. The conduct of the appellant in the present case shows total
callousness and negligence. The appellant, which is a company, has
been absolutely negligent in pursuing its matter. The application itself
would show that almost four months’ time was taken to seek advice.
Further I find the explanation unsatisfactory that the files were
misplaced from January to December, 2008. Even after the files were
traced in the month of January, the affidavit and the appeal were
signed on 4.5.2009 while the same was filed on 26.5.2009 after 51
days. Even, at this stage, the appellant did not seem to be in any hurry
to file the appeal. The explanation rendered that the appeal could not
be filed as the cartons were not available is also without any merit and
does not inspire confidence. In these circumstances the Court is unable
to satisfy itself that delay was caused due to sufficient reasons.
Accordingly the application is dismissed.
RFA No.190/2009 & CM No.8147/2009.
16. In view of the fact that delay has not been condoned, appeal and CM
No.8147/2009 stand dismissed.
G.S. SISTANI, J.
July 21, 2010
‘msr’