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 1, Cited by 14]

Supreme Court - Daily Orders

Lingeswaran vs Thirunagalingam on 25 February, 2022

Bench: M.R. Shah, B.V. Nagarathna

                                                      1

                                       IN THE SUPREME COURT OF INDIA
                                   EXTRA-ORDINARY APPELLATE JURISDICTION

     PETITION(S) FOR SPECIAL LEAVE TO APPEAL (C) NOS.2054-2055/2022


     LINGESWARAN ETC.                                            …PETITIONERS

                                        VERSUS

     THIRUNAGALINGAM                                             …RESPONDENT




                                                  ORDER

1. Feeling aggrieved and dissatisfied with the impugned judgment and order dated 09.11.2021 passed by the High Court of Judicature at Madras, Bench at Madurai in C.R.P. (MD) Nos. 1688 & 1689 of 2019, by which the High Court has set aside the order passed by the learned trial Court condoning the huge delay of 467 days in preferring the application for setting aside the ex-parte decree, the original defendants have preferred the present special leave petitions.

2. We have heard Mr. K.V. Vijayakumar, learned counsel appearing on behalf of the petitioners at length.

3. Signature Not Verified We have gone through the impugned judgment and order passed Digitally signed by R Natarajan Date: 2022.02.28 by the High Court as well as the order passed by the learned trial Court 17:00:22 IST Reason: by which the learned trial Court condoned the huge delay of 467 days. 2

4. Having gone through the order passed by the learned trial Court, even the learned trial Court also specifically observed that, in the absence of material evidence, it cannot be said that the delay has been explained. The trial Court has also observed that the Court feels that there are no merits in the application. Still the trial Court condoned the delay by observing that an opportunity of fair trial should be given to both the parties to put-forth their case on merits. The trial Court also observed that, on allowing the application for condonation of delay, no prejudice will be caused to the plaintiff and, therefore, the delay can be condoned by compensating the plaintiff by way of heavy costs. The said order has been set aside by the High Court by the impugned judgment and order.

5. We are in complete agreement with the view taken by the High Court. Once it was found even by the learned trial Court that delay has not been properly explained and even there are no merits in the application for condonation of delay, thereafter, the matter should rest there and the condonation of delay application was required to be dismissed. The approach adopted by the learned trial Court that, even after finding that, in absence of any material evidence it cannot be said that the delay has been explained and that there are no merits in the application, still to condone the delay would be giving a premium to a 3 person who fails to explain the delay and who is guilty of delay and laches. At this stage, the decision of this Court in the case of Popat Bahiru Goverdhane v. Land Acquisition Officer, reported in (2013) 10 SCC 765 is required to be referred to. In the said decision, it is observed and held that the law of limitation may harshly affect a particular party but it has to be applied with all its rigour when the statute so prescribes. The Court has no power to extend the period of limitation on equitable grounds. The statutory provision may cause hardship or inconvenience to a particular party but the Court has no choice but to enforce it giving full effect to the same.

5.1 In the case of Maniben Devraj Shah v. Municipal Corporation of Brihan Mumbai, (2012) 5 SCC 157, in paragraph 14, it is observed and held as under:

“The law of limitation is founded on public policy. The limitation Act, 1963 has not been enacted with the object of destroying the rights of the parties but to ensure that they approach the court for vindication of their rights without unreasonable delay. The idea underlying the concept of limitation is that every remedy should remain alive only till the expiry of the period fixed by the legislature. At the same time, the courts are empowered to condone the delay provided that sufficient cause is shown by the applicant for not availing the remedy within the prescribed period of limitation.”

6. In view of the above and for the reasons stated above, we are in complete agreement with the view taken by the High Court. The Special 4 Leave Petitions stand dismissed.

Pending application, if any, also stands disposed of.



                                        ………………………………….J.
                                        [M.R. SHAH]


NEW DELHI;                              …………………………………J.
FEBRUARY 25, 2022.                      [B.V. NAGARATHNA]
                                    5

ITEM NO.15      Court 12 (Video Conferencing)             SECTION XII
                S U P R E M E C O U R T O F       I N D I A
                        RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C)      No(s).   2054-2055/2022

(Arising out of impugned final judgment and order dated 09-11-2021 in CRPMD No. 1688/2019 09-11-2021 in CRPMD No. 1689/2019 passed by the High Court Of Judicature At Madras At Madurai) LINGESWARAN ETC. Petitioner(s) VERSUS THIRUNAGALINGAM Respondent(s) (FOR ADMISSION and I.R. and IA No.18737/2022-EXEMPTION FROM FILING O.T.) Date : 25-02-2022 These petitions were called on for hearing today. CORAM : HON'BLE MR. JUSTICE M.R. SHAH HON'BLE MRS. JUSTICE B.V. NAGARATHNA For Petitioner(s) Mr. K.V. Sriwas Narayanan, Adv.

Mr. K.V. Vijayakumar, AOR For Respondent(s) UPON hearing the counsel the Court made the following O R D E R The Special Leave Petitions stand dismissed in terms of the signed order.

(R. NATARAJAN)                                  (NISHA TRIPATHI)
ASTT. REGISTRAR-cum-PS                           BRANCH OFFICER
               (Signed order is placed on the file)