Civil Revision No.633 of 2009 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.633 of 2009
Date of decision: 1.04.2009.
Smt. Sona and others
.....Petitioners
Versus
Sham Lal
...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Manjeet Singh, Advocate for the petitioners
Mr. Gourav Jain, Advocate for
Mr. Amit Jain, Advocate for the respondents.
*****
S.D.ANAND, J.
The learned Trial Court passed an exparte decree against
the defendants-petitioners on 15.3.2002. A plea filed by the
defendants-petitioners under Order 9 Rule 13 C.P.C., for setting
aside of the impugned decree, was negatived by the learned Trial
Court vide order dated 24.12.2007 (Annexure P-3). Apart from the
finding on merits, the learned Trial Court recorded that the
application was time barred. It held that though the defendant-
petitioner-applicant had been able to prove that he remained ill upto
to the period 8.6.2002, there was nothing on record to prove that he
remained ill or disabled, in any manner (from filing the plea for
Civil Revision No.633 of 2009 -2-
****
setting aside of the exparte decree which (plea) ultimately filed on
10.8.2002. In a finding of affirmative character, the learned Ist
Appellate court upheld the finding in toto including the finding on
point of limitation.
In the face of the concurrent finding of fact to the effect
that the defendants had not been able to adduce any evidence to
explain the delay with effect from 9.6.2002 to 10.8.2002, I called
upon the learned counsel for the defendants-petitioners to indicate if
that finding is factually incorrect or if there is any other evidence on
record where from it could be culled out that the defendant-petitioner
was suffering from any type of disability on account of which he had
to compulsively refrain from filing the plea under Order 9 Rule 13
C.P.C. till 10.8.2002. (It is common ground that the plea
aforementioned came to be filed on 10.8.2002).
Learned counsel very fairly informs that he is not in a
position to invite the attention of this Court to any material obtaining
on the file which could suggest that there is any factually inaccuracy
in the impugned finding of fact. He also states that the defendant-
petitioner had not been able to place on record any evidence to
explain the delay from 9.6.2002 onwards upto 10.8.2002. He,
however, argues that equity must out weigh the law because the
plaintiff had obtained the decree on the basis of a forged agreement
and the subject of the suit involved land worth a substantial amount.
The plea raised is completely denuded of merit. Each
day’s delay in the relevant behalf has to be explained by the party.
Civil Revision No.633 of 2009 -3-
****
Infact, some bit of indulgence is allowable to be shown in the case of
litigants were involved in impersonal litigation. e.g., the Government
or the instrumentalities of the Government. That indulgence is not
allowable to be shown in the case of the private litigants. They have
to explain each day’s delay in the relevant behalf. The defendant-
petitioner has not been able to find any legal lacuna in the impugned
order (of the trial Court and also the learned Ist Appellate Court).
In the light of the fore-going discussion, the petition is
held to be denuded of merit and is ordered to be dismissed.
April 01, 2009 (S.D.Anand) Pka Judge