Supreme Court of India

State Of Gujarat vs Sayed Mohd. Baquir El Edross on 1 September, 1981

Supreme Court of India
State Of Gujarat vs Sayed Mohd. Baquir El Edross on 1 September, 1981
Equivalent citations: 1981 AIR 1921, 1982 SCR (1) 551
Author: A Koshal
Bench: Koshal, A.D.
           PETITIONER:
STATE OF GUJARAT

	Vs.

RESPONDENT:
SAYED MOHD. BAQUIR EL EDROSS

DATE OF JUDGMENT01/09/1981

BENCH:
KOSHAL, A.D.
BENCH:
KOSHAL, A.D.
ERADI, V. BALAKRISHNA (J)
MISRA, R.B. (J)

CITATION:
 1981 AIR 1921		  1982 SCR  (1) 551
 1981 SCC  (4)	 1	  1981 SCALE  (3)1793


ACT:
     Civil Procedure  Code, order XXII read with Article 121
of the	Limitation Art,	 1963-Survival of right to sue-Legal
representatives of deceased respondent not brought on record
by  appellant-State   within  prescribed  time	limit-Appeal
abates.



HEADNOTE:
     Dismissing the appeal by special leave, the Court
^
     HELD: The	abatement stands  in the  way of  the appeal
being heard on merits. In the instant case, (a) on the death
of the	sole respondent	 to the	 appeal	 the  right  to	 sue
survived to  his Legal	representatives; (b)  no application
having been  made within  90 days  of the  death. the appeal
abated on  the 11th  of March,	1979 and  an application for
having the  abatement set  aside could have been made within
the period of 60 days following that date, under Article 121
of the Limitation Act; and (c) the application actually made
to set	aside the  abatement was  time barred  by more	than
three months  and a  half. The	clerk of the learned counsel
for the	 appellant was served with a copy of the application
dated 23rd February, 1979 on that date itself and no reason,
good, bad or indifferent is assigned for the failure of that
counsel right  from the	 20th February,	 1979  to  the	29th
August, 1979  either for having the legal representatives of
the deceased  brought  on  the	record	or  for	 having	 the
abatement set  aside after it had taken place. His knowledge
of the	death of  the respondent  must be  attributed to the
appellant State	 also and  his negligence  in not moving the
Court in  time must  be deemed	to be that of the appellant.
[652 E-H, 653 A, B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 353 of 1

969.
From the judgment and decree dated the 19th/20th July,
1965 of the High Court of Gujarat at Ahmedabad in First
Appeal No. 584 of 1960.

M.N. phadke, S. C. Patel and R.N. Poddar for the
appellant.

552

D.V. Patel, R.A. Shraff, Gopal Subramaniam and D.P.
Mohanty for the respondent.

The order of the Court was delivered by
KOSHAL, J. The sole respondent in this appeal died on
the 10th December, 1978. He was also arraigned as an
appellant in the connected appeal (Civil Appeal No. 2132 of
1977) in which an application was made on the 20th February
1979 stating the factum and the date of the demise. A copy
of that application was delivered on the date last mentioned
to the clerk of learned counsel for the appellant State,
who, however, took no step to move the Court for having the
legal representatives of the deceased respondent brought on
the record in the present appeal till the 29th August, ]979
when an application was made for that purpose, but without
being accompanied by any affidavit containing averments as
to why the inordinate delay in filing the application should
be condoned. An affidavit of the type just mentioned was
filed in Court on 4th March, 198().

It is common ground between the parties that on the
death of the sole respondent to the appeal the right to sue
survived to his legal representatives. No application having
been made within 90 days of the death, the appeal abated on
the 11th March. 1979 and an application for having the
abatement set aside could have been made within the period
of 60 days following that date. (Article 121 of the
Limitation Act). The application actually made in that
behalf was thus time-barred by more than 3 months and a
half. Mr. Phadke, learned counsel for the appellant does not
dispute this proposition. He urges. however, that the delay
in making the application last mentioned should be condoned
and the abatement of the appeal set aside. No sufficient
cause, however, for the condonation of the delay is made out
from any material on the record. As pointed out earlier, the
clerk of the learned counsel for the appellant was served
with a copy of the application dated 23rd February, 1979 on
that date itself and no reason, good, bad or indifferent is
assigned for the failure of that counsel right from the 20th
February, 1979 to the 29th August, 1979 to move the Court
till the 29th August, 1979 either for having the legal
representatives of the deceased brought on the record or for
having the abatement set aside after it had taken place. His
knowledge of the death of the respondent must be attributed
to the appellant State
553
also and his negligence in not moving the Court in time must
be deemed to be that of the appellant.

Mr. Phadke also contended that he had a strong case for
the acceptance of the appeal on merits and that the same
should be regarded as a very good reason for the condonation
of the delay. The contention is wholly without substance.
The abatement stands in the way of the appeal being heard on
merits which cannot, therefore, be looked into.

No grounds for the condonation of the delay having been
made out we refuse to set aside the abatement. The appeal is
accordingly dismissed.

S.R.					    Appeal dismissed
554