High Court Rajasthan High Court - Jodhpur

Smt.Snehlata vs Charbhuja Finvest Pvt.Ltd on 24 September, 2008

Rajasthan High Court – Jodhpur
Smt.Snehlata vs Charbhuja Finvest Pvt.Ltd on 24 September, 2008
                                                           SBCMA No.521/2008
                                    Snehlata Vs. Shree Charbhuja Finvest Pvt. Ltd.

                                1

                SBCMA No.521/2008
 Snehlata Vs. Shree Charbhuja Finvest Pvt. Ltd.

DATE OF ORDER : - 24.9.2008


           HON'BLE MR. PRAKASH TATIA, J.

Mr. Manish Pitaliya, for the appellant.

Heard learned counsel for the appellant.

The decree was passed by the trial court in civil

original suit no.44/2006 on 25th May, 2006 after service of

summons upon the defendant-appellant. The appellant

submitted application for setting aside of the ex-parte

decree dated 25th May, 2006 by filing application under

Order 9 Rule 7 and 13 CPC on 27th Nov., 2007 i.e., after

more than one year. The appellant submitted an

application under Section 5 of the Limitation Act.

The trial court after considering the detail facts as

given in the applications by the appellant held that the

appellant failed to show sufficient cause for his non-

appearance as well as failed to show sufficient cause for not

moving the application for setting aside the ex-parte decree
SBCMA No.521/2008
Snehlata Vs. Shree Charbhuja Finvest Pvt. Ltd.

2

in time and, therefore, rejected the appellant’s application

filed under Order 9 Rule 7 and 13 CPC.

After going through the reasons, I do not find any

illegality in the impugned order dated 3.1.2008 passed by

the court below. There is no merit in this appeal and the

same is hereby dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-