High Court Patna High Court - Orders

Harishankar Sing vs Ramchandra Singh& Ors on 13 July, 2011

Patna High Court – Orders
Harishankar Sing vs Ramchandra Singh& Ors on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  SA No.72 of 1984
                                  Harishankar Sing
                                        Versus
                               Ramchandra Singh& Ors
                                      -----------

64 13-7-2011 The learned counsel appearing on behalf of the

appellant is present,and presses I.A.No. 5319 of 2010.

Nobody appears on behalf of the respondents although the

copy of I.A.No. 5319 of 2010 and the copy of the

supplementary affidavit filed on 11-7-2011 have been served

upon the learned counsel appearing for the respondents.

The substitution petition has been filed stating

therein that appellant no.1(b), Raj Nandan Singh, died on 13-

3-2010 leaving behind his heirs and legal representatives, as

mentioned in paragraph no.1 of the petition. It has also been

stated in the petition that it is being filed within time and the

heirs and legal representatives of the deceased have appeared

through Vakalatnama.

The aforesaid I.A. No. 5319 of 2010 was placed

with the Office note that the petition was out of time. From

the perusal of the petition(I.A.No. 5319/10) it appears that the

date of filing of this petition had been mentioned as 23-6-

2010 although from the petition itself it also appears that the

affidavit had been sworn on 21-6-2010.

2

By the order dated 27-6-2011, in view of the

submission by the learned counsel for the appellants

regarding filing of the petition on 21-6-2010, the Office was

directed to verify the fact as to when I.A. No. 5319 of 2010

was filed. It is relevant to take notice that the learned counsel

for the appellants had produced a computer originated chart

of daily interlocutory filing of this Court wherein I.A.No.

5319 of 2010 had been shown to have been filed on 21-6-

2010. The Office has again reported that this I.A.No. 5319 of

2010 had been filed on 23-6-2010 and has pointed out that

there is delay of 101 days after the death of appellant no.1(b).

A supplementary affidavit has been filed on behalf

of the appellants stating that the Court was closed for summer

vacation from 22 -5-2010 to 20-6-2010 and, therefore, the

substitution petition(I.A.No. 5319/10) was filed on the

opening day i.e., 21-6-2010 because the limitation expired

during the vacation period. The photo copy of the computer

originated chart of daily interlocutory filing of Patna High

Court has also been annexed as Annexure-1 to the

supplementary affidavit. A perusal of the chart shows that

there is a clear mention of filing of I.A.No. 5319 of 2010 in

S.A.No. 72 of 1984. That aforesaid statement of fact has not
3

been denied by the respondents by filing counter-

affidavit/reply.

In view of the facts stated above, it is held that

I.A.No. 5319 of 2010 had been filed on 21-6-2010, and as

such the substitution petition(I.A.No. 5319/10) is not barred

by limitation.

As noticed above, appellant no.1(b), Raj Nandan

Singh, died on 13-3-2010 leaving behind his heirs and legal

representatives mentioned in paragraph no.1 of the

substitution petition. Let the name of deceased appellant

no.1(b) be expunged from the records of this memo of appeal

and substituted by his heirs and legal representatives, as

mentioned above. It may be noted that all the heirs and legal

representatives aforesaid have appeared in this appeal by

filing Vakalatnama.

I.A. No. 5319 of 2010 is, accordingly, allowed.

( V. Nath, J.)
roy