Delhi High Court
Ram Meher (Since Deceased) Through Lr vs Shri Mukesh & Anr on 28 August, 2025
$~105
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 28th, August, 2025
+ CM(M) 1658/2025 & CM APPL. 53988/2025
RAM MEHER (SINCE DECEASED) THROUGH LR .....Petitioner
Through: Ms. Mrinalini Sen, Ms. Aditi Saxena
Ms. Rima Rao, Ms. Nishtha Tyagi,
Ms. Gauri and Mr. Parth Sarathi,
Advocates
versus
SHRI MUKESH & ANR. .....Respondent
Through:
CORAM:
HON'BLE MR. JUSTICE MANOJ JAIN
J U D G M E N T (oral)
1. Petitioner has approached this Court again.
2. Earlier, one petition i.e. CM(M) 853/2025 was filed by him whereby he was seeking an opportunity to address oral arguments before the learned Trial Court in his suit which was at the stage of final arguments.
3. The aforesaid petition was disposed of by this Court on 06.05.2025 while directing the learned Trial Court to give one opportunity to him to address oral arguments. He was, simultaneously, permitted to file written arguments before the learned Trial Court.
4. The grievance in the present petition is to the effect that since his counsel, being unwell, could not appear on the date fixed for the final arguments, the learned Trial Court, while adopting a very strict and rigid view of the matter, and while noticing that one opportunity had been granted to him for final arguments, has closed his opportunity to address final Signature Not Verified Digitally Signed CM(M) 1658/2025 1 By:DINESH CHANDRA Signing Date:29.08.2025 17:20:30 arguments.
5. It is in the aforesaid backdrop that present petition has been filed seeking restoration of his opportunity to address oral arguments.
6. Impugned order, however, also records that the learned Trial Court has fixed up the matter today for pronouncement of judgment.
7. It has now been informed that the judgment could not be pronounced today as the file has been sent to the Office of learned Principal District & Sessions Judge (HQs), Central District, Tis Hazari Courts, Delhi in connection with some robkar received from said office and the next date is 19.09.2025.
8. When asked, learned counsel for petitioner submitted that they could not even submit written arguments.
9. Apparently, the petitioner is taking things casually and instead of advancing arguments in his own suit, he keeps rushing here.
10. Since judgment has yet not been pronounced, the present petition is disposed of with direction that the petitioner would submit written arguments before the learned Trial Court within ten days from today and learned Trial Court would be at liberty to give one final opportunity of advancing oral arguments to the petitioner on 19.09.2025 or on any other date as per convenience of its board.
11. It is, however, clarified that petitioner would not be entitled to any further opportunity on any ground whatsoever.
12. Pending application also stands disposed of.
(MANOJ JAIN) JUDGE AUGUST 28, 2025/dr/js Signature Not Verified Digitally Signed CM(M) 1658/2025 2 By:DINESH CHANDRA Signing Date:29.08.2025 17:20:30