IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 3532 of 2009
DATE OF DECISION : 10.11.2009
Mahipal Singh and another
.... PETITIONERS
Versus
Tej Pal and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. N.D. Achint, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J.
The defendants have filed the instant revision petition under
Article 227 of the Constitution of India for setting aside the order dated
23.3.2009, passed by Additional District Judge, Gurgaon, whereby their
application under Section 5 of the Limitation Act, 1963 for condoning the
delay of 402 days in filing the first appeal against the judgment and decree
dated 28.7.2005 passed against them, has been dismissed.
I have heard learned counsel for the petitioners and have gone
through the impugned order.
Undisputedly, the suit for declaration with consequential relief
of permanent injunction filed by the plaintiffs-respondents No.1 and 2 was
decreed by the trial court on 28.7.2005, whereas the defendants-petitioners
CR No. 3532 of 2009 -2-
filed appeal before the first appellate court on 6.10.2006 i.e. after a delay of
402 days. In the application for condonation of delay, it was pleaded that the
defendants-petitioners were not aware of the judgment and decree dated
28.7.2005, passed against them, as their counsel did not inform them about
the same. It has been stated that they came to know about said decision only
on 17.9.2006 in the village from the plaintiffs-respondents, where they were
declaring that they have won the case. This plea taken by the defendants-
petitioners in their application for condonation of delay has been found to
be false and accordingly, the first appellate court has dismissed the
application for condonation of delay.
As a matter of fact, it has been found that after passing the
judgment and decree dated 28.7.2005 in their favour, the plaintiffs-
respondents filed execution of the judgment and decree. In the said
execution, the defendants-petitioners were served. After receiving notice,
they appeared before the Executing Court on 26.10.2005 through their
counsel and ultimately, the said execution application was disposed of being
satisfied on 18.11.2006. In view of the fact that the defendants-petitioners
were served in the execution application and they had appeared in the same,
the first appellate court has rightly come to the conclusion that the
defendants-petitioners were very much aware of the judgment and decree
against them. In spite of that, they did not file appeal immediately thereafter.
Normally, the courts take a liberal view in condoning the delay, but in the
instant case, when the defendants-petitioners were taking false plea in
CR No. 3532 of 2009 -3-
explaining the delay, in that situation, I am not inclined to take a liberal
view in their favour.
Dismissed.
November 10, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE