High Court Punjab-Haryana High Court

Didar Singh vs Nirmal Singh And Others on 28 November, 2008

Punjab-Haryana High Court
Didar Singh vs Nirmal Singh And Others on 28 November, 2008
CR No. 6570 of 2008                  1

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                           CR No.6570 of 2008
                          Decided on : 28-11-2008

Didar Singh
                                                  ....Petitioner

                              VERSUS

Nirmal Singh and others
                                                  ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Vineet Chaudhary, Advocate for the petitioner.

MAHESH GROVER, J

This revision petition is directed against the order of the

Additional District Judge, Ambala dated 1st October, 2008 by which an

application under Section 5 of the Limitation Act preferred by the

respondent was allowed. Petitioner Didar Singh instituted a suit for

possession of the land by way of specific performance of the agreement to

sell dated 22.3.90 against Bhag Singh, his wife Gurmail Kaur and minor son

Nirmal Singh praying for a direction that the defendants in the suit be

directed to execute the sale deed in his favour. The gift deed in favour of

Gurmail Kaur and Nirmal Singh was also challenged by way of civil suit

no.60 of 14.2.1990. The suit was contested by the defendants to contend

that the gift deed was perfectly valid and the agreement to sell was denied.

The Trial Court decided all the issues in favour of the respondents and

decreed the suit in the year 1999 against which an appeal was preferred by

the present respondent Nirmal Singh, the minor son of Bhag Singh who

preferred the appeal through his paternal uncle for setting aside the decree.
CR No. 6570 of 2008 2

Alongwith appeal an application under Section 5 of the Limitation Act was

filed. The Appellate Court partly accepted the appeal vide its order dated

12.4.2002 and passed a decree for recovery of Rs. 20,000/- alongwith

interest at the rate of 9% per annum from the date of execution of the said

agreement in favour of the present petitioner and against the respondent.

The application under Section 5 of the Limitation Act remained un-

answered. In Regular Second Appeal no. 2711 of 2002 this Court vide its

order dated 17.8.2007 remitted the matter back to the Appellate Authority to

decide the application under Section 5 of the Limitation Act and thereafter

proceeded to determine the controversy.

Pursuant to the above, the said application has now being decided

vide impugned order dated 1.10.2008. Learned counsel for the petitioner

contended that the appeal was filed after an inordinate delay of 942 days

and, therefore, there was no sufficient reason for the Appellant Authority to

have condoned the delay. That apart it was contended that minor Nirmal

Singh had attained the age of majority in the year 2003 and there is no

cogent explanation why the application has been accepted now in the year

2008. Further it was contended that the minor was always represented by

his father who was watching his interest and therefore, no prejudice was

caused to him and consequently application under Section 5 of the

Limitation Act could not have been decided in his favour.

I have heard learned counsel for the petitioner.

Concededly when the Appellate Authority passed the order on

12.4.2002, the respondent was a minor. The matter was remanded back

under the orders of this Court. Therefore, the Appellate Authority was

under a bounden duty to decide the application under Section 5 of the
CR No. 6570 of 2008 3

Limitation Act as it existed on that particular date when it was filed.

Respondent being a minor was entitled for the protection of the Court as

well. No such application apparently had been moved for appointment of

Court Guardian. His plea that his father was not prosecuting his case was

further borne out from the fact that his father Bhag Singh neither led any

evidence and rather permitted an ex parte order to come into existence

against him.

In this view of the matter, impugned order cannot be said to be

suffering from any infirmity as the Court has given reasons for the

condonation of delay.

No merit.

Dismissed.

November 28 , 2008                                (Mahesh Grover)
rekha                                               Judge