Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 11]

Supreme Court of India

Sushila Narahari & Ors vs Nandakumar & Anr on 8 July, 1996

Equivalent citations: JT 1996 (6), 727 1996 SCALE (5)494, AIRONLINE 1996 SC 390, (1996) 3 ICC 852, (1996) 3 REC CIV R 246, (1996) 2 REN CR 309, (1996) 3 RAJ LW 151, 1996 (5) SCC 529, (1996) 3 CUR CC 196, (1997) 3 LAND LR 397, (1997) 1 CIV LJ 15, (1996) 3 PUN LR 162, (1996) 6 JT 727, (1997) 1 MAH LR 421, (1997) 2 REN CJ 95, 1996 SCFBRC 513, (1996) 1 MAD LW 13, (1996) 1 ICC 755, (1996) 114 PUN LR 98, 1996 ALL CJ 2 1306, 1996 HRR 387, (1997) 3 LANDLR 409, 1996 PUNJ LJ 367, (1996) 6 JT 727 (SC), (2006) 110 FACLR 548, (2006) 2 GCD 1597 (SC), (2006) 2 UPLBEC 2003, (2006) 3 ESC 292, (2006) 3 LABLJ 320, (2006) 3 PAT LJR 380, (2006) 3 SCT 472, (2006) 4 LAB LN 186, (2006) 4 SERVLR 742, (2006) 5 ALLMR 46, (2006) 5 SCJ 474, (2006) 5 SUPREME 137, (2006) 6 SCALE 408, 2006 (9) SCC 132, 2006 ALL CJ 3 1734, 2006 LABLR 887, (2007) 1 SERVLJ 63

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
SUSHILA NARAHARI & ORS.

	Vs.

RESPONDENT:
NANDAKUMAR & ANR.

DATE OF JUDGMENT:	08/07/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
G.B. PATTANAIK (J)

CITATION:
 JT 1996 (6)   727	  1996 SCALE  (5)494


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

We have heard learned counsel on both sides. This special leave arises against the order of the learned single Judge of the High Court made on February 14, 1994 in CRP No.306/94. The suit for specific performance of agreement dated January 29, 1986 for the sale of 4840 sq. ft.of land in Madras city, laid by the respondent, was decreted ex-parte. The appellants had filed an application to set aside the ex-parte decree which was dismissed by the trial Court and confirmed by the High Court in revision. Thus, this appeal by special leave.

A reading of the facts leaves us with no doubt that the advocate has derelicted his duty to inform the client by registered post if there was any non-cooperation on behalf of the appellants. Consequently, when the suit had come up for trial, he has withdrawn his vakalatnama without notice to the respondents. The trial Court set the appellants exparte and decreed the suit for specific performance. The application for condonation of delay of 40 days was filed. The Court refused to condone the delay. In view of the above, we find that she is well justified in filing the application with the delay. The delay is accordingly condoned. The ex-parte decree is set aside. The trial Court is directed to give opportunity to the appellants to cross- examine the witness examined by the respondents of the suit and also adduce evidence on her behalf. The trial Court is further directed to dispose of the matter as expeditiously as possible, preferably within one year from the date of receipt of the copy of the order.

The appeal is allowed. No costs.