High Court Rajasthan High Court - Jodhpur

Nathuram vs Arvind Kumar & Ors on 28 July, 2008

Rajasthan High Court – Jodhpur
Nathuram vs Arvind Kumar & Ors on 28 July, 2008


S.B. Civil Second Appeal No.3647/2004 (DR-J).

Date of Order : July 28, 2008

HON’BLE DR. JUSTICE VINEET KOTHARI

Mr. C.S. Rajpurohit for the appellant.

Heard learned counsel.

The learned counsel submitted that since the appellant had

gone out of station and was not informed timely about the decision

of the first appeal the delay in filing the second appeal arose. The

delay in question is of 583 days. Respondents have filed reply to

the application under Section 5, Limitation Act denying the

averments made in the application.

In the said reply, it has been submitted that the defendant

appellant was not prosecuting the first appeal and, therefore, there

is no good reason to condone such huge delay in filing the second

appeal.

Upon perusal of the averments made in the application filed

under Section 5, Limitation Act, this Court is satisfied that no

proper reason is made out by the appellant for condonation of the

delay. Even though liberal approach is taken it does not mean

that the delay has to be condoned as a matter of right. Unless

cogent reasons are made out before the Court such leniency may,

on the other hand, seriously prejudice the rights of the other party

and put a premium on the lethargy and delay caused by the

appellants in approaching the Court.

Even otherwise, scope of the second appeal is much

narrowed down after amendment in the Civil Procedure Code and

only on a substantial question of law this second appeal can be
maintained.

Having heard the learned counsel, this Court does not find

any good ground made out for condonation of the delay. The

application for condonation of delay under Section 5, Limitation Act

is rejected.

Consequently, the appeal is also dismissed.

(Dr. Vineet Kothari) J.

Ojha, a.