Delhi High Court High Court

Om Prakash vs Vipin Kumar Gupta on 25 January, 2010

Delhi High Court
Om Prakash vs Vipin Kumar Gupta on 25 January, 2010
Author: Aruna Suresh
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+                            RSA 14/2010

                                          Date of Decision: January 25, 2010

       OM PRAKASH                                   ..... Appellant
                             Through:        Mr. Harish Chand Sharma,
                                             Advocate along with Appellant in
                                             person

                                    versus

       VIPIN KUMAR GUPTA                ..... Respondent
                     Through:  Nemo.
       %
       CORAM:
       HON'BLE MS. JUSTICE ARUNA SURESH

     (1)       Whether reporters of local paper may be
              allowed to see the judgment?

     (2) To be referred to the reporter or not?

     (3) Whether the judgment should be reported
         in the Digest ?

                               JUDGMENT

ARUNA SURESH, J. (Oral)

CM APPL.1395/2010 (exemption)

Exemption allowed subject to all just exceptions

Application stands disposed of.

RSA 14/2010 and CM APPL.1394/2010 (stay)

1. Respondent Vipin Kumar Gupta as Proprietor of M/s. Jeevan Tours

RSA 14/2010 Page 1 of 4
& Travels filed a suit bearing No.66/2009 under the provisions of

Order 37 CPC for recovery of Rs.65,000/- in February, 2009.

Application of the appellant for leave to defend was dismissed by the

trial court and a decree was passed in favour of the Respondent vide

judgment and decree dated 01.07.2009. The said judgment and

decree was challenged by the appellant in RCA No.59/2009. The

said appeal was dismissed by the appellate court with the

observation that the same was barred by period of limitation.

Aggrieved by the said order of the appellate court, the second appeal

has been preferred.

2. Mr. Harish Chand Sharma, learned counsel for the appellant has

submitted that the appellate court did not appreciate the reasons for

delay in filing the appeal and also failed to consider the challenge to

the judgment and decree of the trial court on merits and, therefore,

substantial question of law is required to be formulated in this case.

3. I find no force in the submissions of the learned counsel for the

appellant. The Appellate Court keeping in mind the provisions

contained under Section 9 and 12 of the Limitation Act and while

giving correct interpretation to the same, concluded that the appeal

RSA 14/2010 Page 2 of 4
was barred by period of limitation and he accordingly dismissed the

appeal.

4. Period of limitation for filing an appeal before the District Judge/

Additional District Judge, as the case may be, is 30 days from the

date of the pronouncement of the judgment. However, the day on

which the judgment is pronounced is to be excluded while

computing the period of limitation.

5. Appeal was filed by the appellant on 18.8.2009. Appellant applied

for certified copy of the judgment and decree of the trial court on 1 st

August, 2009. After excluding the day of the pronouncement of the

judgment, 30 days period for filing an appeal expired on 31.07.2009.

Appellant, therefore, applied for certified copy after the expiry of

period of limitation. Once the period of limitation started running

against him, by virtue of Section 9 of the Limitation Act, nothing

could stop running of period of the limitation against the appellant.

Since appellant applied for certified copy of the judgment and decree

after the expiry of limitation, any time taken for obtaining the

certified copy is of no consequence for computing the period of

limitation of 30 days against the appellant.

RSA 14/2010 Page 3 of 4

6. Even one days delay, under the circumstances, was fatal to the

appellant. Besides, no reason had been assigned in the application for

condonation of delay in filing an application for certified copy of the

impugned judgment and decree. The only ground made out in the

application was knowledge of the appellant about the judgment and

decree of the court. The appellate court noted that counsel for the

appellant was present in the court when the judgment was

pronounced. Therefore, appellant had the knowledge of the

judgment and decree on 1st July, 2009 itself.

7. Under these circumstances, I find no infirmity or illegality in the

order of the appellate court in appreciation of the provisions

contained under Section 9 and 12 of the Limitation Act. No

substantial question of law is required to be formulated in view of

the settled principle of law.

8. Hence, appeal being without merits is hereby dismissed.

(ARUNA SURESH)
JUDGE
JANUARY 25, 2010
vk

RSA 14/2010 Page 4 of 4