Allahabad High Court High Court

Ram Raj And Others vs Additional District Judge And … on 8 July, 2010

Allahabad High Court
Ram Raj And Others vs Additional District Judge And … on 8 July, 2010
Court No. - 4

Case :- WRIT - C No. - 38714 of 2010

Petitioner :- Ram Raj And Others
Respondent :- Additional District Judge And Another
Petitioner Counsel :- Shambhavi Nandan

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioners.

Suit   filed   by   the   plaintiff­respondent   was   dismissed   in   default   on 
21.4.2004. An application under Order IX Rule 9 C.P.C. was moved 
on   8.7.2004   along   with   an   application   under   Section   5   of   the 
Limitation   Act.   The   grounds   set   out   in   the   application   is   that   on 
account of old age and illness, he could not appear on the date fixed. 
Trial   court   vide   order   dated   18.4.2009   dismissed   the   delay 
condonation application on the ground that the cause shown was not 
sufficient. Plaintiff­respondent went up in revision. Revisional court 
finding that the plaintiff­respondent was 86 years old person and was 
suffering from respiratory problem and in such circumstances, cause 
shown was sufficient, allowed the revision. 

From a perusal of the record, it appears that no illegality has been 
committed by the revisional court which may warrant interference in 
the impugned order. 

The petition stands dismissed.

Order Date :- 8.7.2010
nd