High Court Punjab-Haryana High Court

Daljit Singh vs Romel Singh And Others on 25 March, 2009

Punjab-Haryana High Court
Daljit Singh vs Romel Singh And Others on 25 March, 2009
R.S.A. No. 2567 of 2007 (O&M)
                                                                          -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                              R.S.A. No. 2567 of 2007 (O&M)
                              Date of decision: 25.03.2009


Daljit Singh
                                                              ....appellant


                                  versus


Romel Singh and others
                                                           ....respondents

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

Present: - Mr. Munish Jolly, Advocate,
           for the appellant.

                              ***
VINOD K. SHARMA, J.

It may be noticed that this appeal is accompanied by an

application for condoning the delay of 220 days in refiling the appeal.

The only reason given for condoning the delay reads as under:

“That the accompanying appeal had been filed by the
appellant well within limitation. That appeal was
returned by the registry with certain objections and when
that appeal was refiled it was advised by the counsel for
the appeallant that though we had challenged the
judgment, which is consolidated one, yet we have to file
another appeal so that no technical objection be raised
against filing of that appeal.”

The ground taken for condonation of delay cannot be said to

be sufficient ground for condoning the delay of 220 days, especially

when the appellant is a practising advocate.
R.S.A. No. 2567 of 2007 (O&M)
-2-

Consequently, the application for condonation of delay in

filing the appeal is dismissed.

For the reasons, recorded in the order of even date passed in

R.S.A. No. 2564 of 2007 titled Daljit Singh Vs. Romel Singh and others,

this appeal is dismissed on merits as well as time barred.

(Vinod K. Sharma)
Judge
March 25, 2009
R.S.