High Court Kerala High Court

Reghunathan vs Dinesan on 8 June, 2010

Kerala High Court
Reghunathan vs Dinesan on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 178 of 2010()


1. REGHUNATHAN, AGED 54, S/O.GOVINDAN,
                      ...  Petitioner

                        Vs



1. DINESAN, S/O. BHARATHAN ACHARI,
                       ...       Respondent

2. SOMASEKHARAN NAIR,

3. GIREESAN, S/O. GOVINDAN,

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/06/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                 ----------------------------------------

                       C.R.P.No.178 of 2010

                  ---------------------------------------

                Dated this 08th day of June, 2010

                               ORDER

Plaintiff No.1 in O.S.No.478 of 1999 of the court of learned

Additional Munsiff-I, Thiruvananthapuram is the revision petitioner.

He along with respondent No.3 sued respondent Nos.1 and 2 for

declaration that the sale deed dated 23-09-1998 executed by him

and respondent No.3 is only a security for the loan transaction with

respondent Nos.1 and 2 and seeking re-conveyance of the property.

Since petitioner was in Gulf the case was being conducted by

respondent No.3 and it was dismissed for default on 03-07-2003.

Petitioner and respondent No.3 filed I.A.No.6944 of 2003 for

restoration of the suit which also ended in a dismissal on 28-10-

2003. Petitioner and respondent No.3, after about 4= years of

dismissal of I.A.No.6944 of 2003 preferred C.M.Appeal.No.59 of

2008 with I.A.No.2701 of 2008 to condone the delay in filing that

appeal. Learned District Judge was not impressed by the reason

stated by petitioner and respondent No.3 in seeking condonation of

delay, dismissed that application and consequently the appeal as

well. That judgment is under challenge in this revision petition.

Learned counsel for petitioner, placing reliance on the decision of

C.R.P.No.178 of 2010
: 2 :

the apex court in Collector, Land acquisition, Anantniag and

Another Vs. Mst. Katiji & Ors. (AIR 1987 SC 1353), N

Balakrishnan Vs. Krishnamurthy (AIR 1988 SC 3222) and

M.K Prasad Vs. P. Arumugan (AIR 2000(1) SC 2497) has

urged that appellate court was not correct in dismissing application

to condone the delay. According to the learned counsel facts and

circumstances of the case warranted indulgence of the court. It is

also contended by learned counsel that the reason stated by

learned District Judge in refusing to condone the delay is not

factually correct. Learned counsel submitted that stake involved in

the case is very high in that document which is sought to be set

aside is in respect of valuable property which according to

petitioner and respondent No.3 was executed merely as a security

for the loan availed by petitioner while he went abroad.

2. No doubt decisions on the point say that the courts

have to take a liberal approach while approaching the request for

condonation of delay. But as Section 5 of the Limitation Act (for

short, “the Act”) states, condonation of delay is possible only when

“sufficient cause” is shown and as the Supreme Court says in

Ramlal & Ors. Vs. Rewa Coalfields Ltd (AIR 1962 SC 361)

question of court exercising discretion in the matter arises only

when the party has shown sufficient cause. The word “sufficient”

means adequate, effective, sufficient quantity, enough and the

word “cause” means that which produces an effect, by or through

C.R.P.No.178 of 2010
: 3 :

which anything happens, a motive, an inducement etc. The Gujarat

High Court in Municipal Corporation of Ahamedabad Vs.

Voltas Ltd. (AIR 1995 Guj 29) has held that the expression

“sufficient cause” is not a question of principle but is a question of

fact to be decided depending on the facts and circumstances of

each case and that whether to condone the delay or not depends on

the facts and circumstances of the case involved as “sufficient

cause” depends only on the facts placed before court by the

applicant. The Supreme Court in Rajendar Singh & Ors. Vs.

Santa Singh & Ors. (AIR 1973 SC 2537) states that the object

of law of limitation is to prevent disturbance of what may have

been acquired in equity and justice by long enjoyment or what may

have been lost by party’s own inaction, negligence or laches. It is

stated, the law of limitation is in accordance with the maxim

“interest reipublicae ut sit finis litium” meaning that the interest of

the state requires that there should be an end to litigation (See

(1852)5 Moor Ind. App. 234). In R.B.Policies at Lloyd’s V.

Butler (1949(2) ALL.E.R 226) quoting Best, C.J. In A’ Court

Vs. Cross, (3 Bing. 332) it is stated that “long dormant claims

have often more of cruelty than of justice in them”. Question

whether delay has to be condoned has to be approached in the

backdrop of above legal position and taking into account the

factual situation emerging in the case. Here is a case where the

C.R.P.No.178 of 2010
: 4 :

registered sale deed which is impugned in the suit is dated 23-09-

1998 and of course the suit was filed in the year 1999 alleging that

it is executed only as a security. That suit was dismissed on 03-07-

03 after 4= years of institution of the suit. I.A.No.6944 of 2003 for

restoration of the suit itself was dismissed on 28-10-2003. It is 4=

years thereafter that the C.M.Appeal was filed challenging order

dated 28-10-2003. Reason stated is that respondent No.2 had

approached Advocate Asok Kumar who advised him to file a fresh

suit and accordingly parties were waiting for the counsel to

prepare a fresh suit and that resulted in the delay. Then they were

advised to file C.M.Appeal. Thereafter clerk of the counsel was

instructed to get copy of the order on I.A.No.6944 of 2003 and on

getting a copy of the same C.M.Appeal was filed. Learned District

Judge pointed out in the impugned judgment that though

explanation stated by petitioner and respondent No.3 for

condonation of delay is that they took advise from Advocate Asok

Kumar. Records revealed that a senior lawyer of the Bar Adv. T

Devasahayam was appearing for petitioner and respondent No.3 in

the suit in which case there was no occasion for petitioner and

respondent No.3 to have sought legal advise from Adv. Asok Kumar

who was a junior practicing with Advocate T Devasahayam.

Learned counsel has an explanation that Adv. Asok Kumar had set

up independent office and was conducting the case but, no such

explanation was offered before the learned District Judge. It is

C.R.P.No.178 of 2010
: 5 :

very difficult to think that for about 4= years even on the advise

given by the junior counsel petitioner and respondent No.3 were

waiting to get the new suit prepared by the counsel. For about 4=

years they did not move. It is not as if every wrong advise by

counsel justified the delay. Here is a case where there is a

registered assignment deed in favour of respondent Nos.1 and 2

which stated that they purchased the property for valid

consideration. About 4= years the suit was dismissed for default.

It is after another 4= years that dismissal of the application to set

aside the dismissal was challenged in appeal.

3. Having regard to the facts and circumstances of the

case I am not inclined to accept the argument of learned counsel

for petitioner that sufficient cause has been shown by petitioner

and respondent No.3 and that discretion of the court in the matter

ought to have been exercised in their favour. I am not persuaded

to think that there is any illegality or irregularity committed by

learned District Judge in dismissing the application to condone the

delay and consequently the appeal as well so that this court in

exercise of its supervisory power is required to interfere.

Resultantly revision petition fails and it is dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-