Rajasthan High Court – Jodhpur
Lrs.Of Shanker Singh vs Bhanwar Lal & Ors on 4 November, 2009
!! 1 !!
S.B. CIVIL MISC. APPEAL NO.1249/2008
(LRs of late Shankar Singh Vs. Bhanwar Lal & Anr.)
Date of order :: 04.11.2009
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.N.R. Choudhary, for the appellants.
Mr.Himansu Shrimali, for the respondents.
Heard learned counsel for the parties and
perused the impugned order.
The application filed by the appellants
for bringing them on record as appellants due to
death of original appellant was dismissed by the
learned trial court on the ground that application
was filed after delay of 248 days and no
reasonable explanation have been furnished by the
appellants before the trial court for filing
application after delay of 248 days.
Learned counsel for the appellants
submits that as per adjudication made by the
Hon'ble Supreme Court and Rajasthan High Court
reported in AIR 2004 SC 4346 (K.Rudrappa v.
Shivappa) and RLW 2005 (1) Raj. 270 (Mohan Devi @
Mohini Devi (Smt.) vs. LRS of Himmat Lal Menaria)
respectively, the delay was to be condoned by the
trial court for the purpose of allowing
application filed by the appellants for impleading
!! 2 !!
them as appellants.
For the reasons mentioned in this appeal,
I am of the opinion that the order or learned
trial court is not justified. The delay was to be
condoned upon the reasons furnished by the
appellants before the appellate court, but it has
not been done, which is not proper.
In this view of the matter, the impugned
order dated 12th August, 2008 is hereby set aside
and the application filed by the appellants before
the Additional District & Sessions Judge, Barmer
for impleading them as appellants is allowed and
matter is remitted to the appellate court for
deciding the appeal on merits. However, the
appellants No.1/2 to 1/4 are directed to pay the
cost of Rs.1500/- to the respondents.
With the above observations/directions,
this misc. appeal is disposed of.
(GOPAL KRISHAN VYAS),J.
A.K. Chouhan/-