High Court Patna High Court - Orders

Ram Tanuk Rai &Amp; Ors vs Smt.Sarobar Devi &Amp; Ors on 31 August, 2010

Patna High Court – Orders
Ram Tanuk Rai &Amp; Ors vs Smt.Sarobar Devi &Amp; Ors on 31 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.2192 of 2009
                        RAM TANUK RAI & ORS .
                                   Versus
                       SMT.SAROBAR DEVI & ORS .
                         Ref: I.A. No.6784 of 2010
                                 -----------

05. 31.08.2010 I.A. No. 6784 of 2010 is a petition under

Section 5 of the Limitation Act, wherein prayer has

been made for condoning the delay of four years and

five months in filing of this restoration application

under instant M.J.C. No. 2192 of 2009. The said

restoration application No. 2192 of 2009 has been

filed for restoration of F.A. No. 270 of 1973, which

stood dismissed by this Court on 27.01.2005, as a

result of having been found incompetent due to its’

dismissal against respondent Nos. 11(c ) and 11(a) on

account of non-compliance of peremptory order

No.106 therein. There has been a delay of four years

and five months in the filing of this restoration

application under M.J.C. No.2192 of 2009. For

condoning the delay this I.A. No.6784 of 2010 has

been filed. As to the grounds as set forth in this I.A.

it is mentioned that the petitioner/appellant had no

knowledge about the dismissal of the said F.A. No.
2

270 of 1973 and that after the disposal of the said

F.A. when the respondent took copy of the order and

started disposing of the property of their share, the

petitioner/appellant came to know about the

restoration application and thereafter he came to the

Court, contacted his lawyer and after verifying the

records learnt about the dismissal of the said F.A.

No.270 of 1973 and that thereafter he file the

restoration application.

Learned counsel for the petitioner/appellant

submits that the petitioner/appellant had no

knowledge of the disposal of F.A. No.270 of 1973

and he could not file the restoration application

within time.

Thus, from the averment of the

petitioner/appellant in the very I.A. itself, it appears

that the petitioner being appellant in the said F.A.

was quite negligent in prosecuting his appeal and that

even the respondents were vigilant so that they

obtained the copy of the dismissal order but the

petitioner being the appellant did not take care of his
3

appeal. The appellant was also not fully vigilant in

prosecuting his First Appeal, as a result of which it

stood dismissed due to non-compliance of the

peremptory order No.106 therein. It appears that

petitioner was also negligent and there appears to be

a grave laches on his part in filing this restoration

application and the delay is not being reasonably

explained. In the result, I do not find any reason to

allow I.A. No.6784 of 2010; hence, the I.A. is

dismissed. As a result of the dismissal of the I.A. the

restoration application under M.J.C. No.2192 of 2009

also stands dismissed as time barred.

(C.M. Prasad, J.)

Mkr.