High Court Madhya Pradesh High Court

State Of M.P. vs Jalim Gadariya And Anr. on 29 October, 2002

Madhya Pradesh High Court
State Of M.P. vs Jalim Gadariya And Anr. on 29 October, 2002
Equivalent citations: 2003 (1) MPHT 388
Author: S Khare
Bench: S Khare


ORDER

S.P. Khare, J.

1. This is a revision by the appellant-State of Madhya Pradesh against the order by which its appeal has been dismissed as barred by limitation.

2. Plaintiff Jalim instituted Civil Suit No. 22-A of 1993 in the Court of III Civil Judge, Class-I, Chhatarpur for declaration of title to certain lands which were recorded in the revenue records as belonging to the State. The suit was filed against two defendants Maha Prasad and the State of Madhya Pradesh. It proceeded ex parte. The case of the State is that the summons was not served upon it. Defendant No. 1 Maha Prasad did not contest the claim of the plaintiff rather admitted it. The ex parte decree was passed on 30-6-1993.

The appeal against that decree was filed by the State on 7-2-1994. The SDO filed an affidavit in support of the application under Section 5 of the Limitation Act, 1963 that the summons were not served and he had no knowledge of the suit or the decree. He came to know about the decree when the Patwari informed him about this decree.

3. The Appellate Court has held that there is not sufficient ground for condonation for the delay of 190 days in filing the appeal from the date of the decree.

4. After hearing the learned Counsel for both the sides this Court is of the opinion that the delay ought to have been condoned. The SDO in his affidavit swears that he had no knowledge of the decree and it is still to be inquired into whether the summons of the suit were duly served upon the authorised officer of the State. The Appellate Court has taken a very technical and pedantic view of the matter. The Appellate Court should have closely examined how the land which is recorded in the name of the State is being claimed by the plaintiff. The plea of adverse possession against the State cannot be accepted lightly unless there is definite evidence on that count and all the ingredients of adverse possession are proved. This was a case which should have been decided on merits by the Appellate Court, It should not have been thrown out on the technical ground of limitation.

5. The Supreme Court has held in State of Haryana v. Chandra Mani, AIR 1996 SC 1623 that Section 5 of the Limitation Act gives power to the Court to admit the ap