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 3, Cited by 6]

Supreme Court of India

Ajay Gupta vs Raju @ Rajendra Singh Yadav on 5 July, 2016

Equivalent citations: (2016) 3 UC 2159, AIR 2016 SUPREME COURT 3284, 2016 (14) SCC 314, 2016 (3) AJR 714, AIR 2016 SC (CIVIL) 2200, (2016) 4 CAL HN 117, (2016) 3 CIVILCOURTC 722, (2016) 5 ALLMR 443 (SC), (2016) 4 ICC 571, (2016) 4 JCR 200 (SC), (2016) 4 CIVLJ 185, (2016) 2 CLR 387 (SC), (2016) 5 MAD LW 172, (2016) 118 ALL LR 200, (2016) 4 ALL WC 4049, (2016) 2 ORISSA LR 592, (2016) 6 SCALE 728, (2016) 3 CURCC 79, (2016) 3 RECCRIR 917, (2016) 3 PAT LJR 266, (2017) 1 PUN LR 9, (2016) 165 ALLINDCAS 154 (SC), (2015) 4 CIVILCOURTC 824, (2015) 223 DLT 235, (2016) 3 RECCIVR 923, (2016) 5 ANDHLD 9, 2016 (164) AIC (SOC) 4 (DEL), (2016) 5 BOM CR 142

Bench: Rohinton Fali Nariman, Kurian Joseph

            

                        IN THE SUPREME COURT OF INDIA



                        CIVIL APPELLATE JURISDICTION



                      CIVIL APPEAL NO.   5862   OF 2016
                (Arising out of S.L.P.(C) No. 27853 of 2012)


AJAY GUPTA                                   ...  APPELLANT (S)

                                   VERSUS

RAJU @ RAJENDRA SINGH YADAV            ... RESPONDENT (S)



                           J  U  D  G  M  E  N  T

KURIAN, J.:

Leave granted.

The impugned judgment on limitation to file a suit gives an interesting reading on reasoning:

“Learned trial court has vide impugned order, disposed the application filed under Order 7 Rule 11 by the defendant on the ground that 01.01.2011 was non-working Saturday, therefore the Suit was filed on 03.01.2011 is within limitation. Although, there is no bar for filing of Suit on non- working Saturday but if the Suit is not filed on non-working Saturday under the assumption that it is non-working Saturday then the mistake of non- filing is a bonafide mistake, so the mistake is taken as bonafide mistake.” It is not in dispute that the last date for filing the suit was 31.12.2010, the last day of winter vacation for court. 01.01.2011 was a Saturday, and even according to the High Court, it is non-working Saturday for the Judges for enabling them to write judgments and regular hearing of cases is not heard on a non-working Saturday. Obviously, it was not a holiday for the Registry and there is no question of any confusion, though such confusion also cannot save limitation to file a suit.

Section 4 of The Limitation Act, 1963 (hereinafter referred to as ‘the Act’), dealing with “Expiry of prescribed period when court is closed”, no doubt, applies to suits as well, and in case the prescribed period for any suit, appeal or application expires on a day when the court is closed, the suit, appeal or application may be instituted, preferred or made on the day when the court reopens.

The explanation under Section 4 of the Act also makes it clear that:

“Explanation.-A court shall be deemed to be closed on any day within the meaning of this section if during any part of its normal working hours it remains closed on that day.” There is no case for anybody that even for part of the day, the Registry was closed. But Section 5 of the Act which deals with “Extension of prescribed period in certain cases”, applies only to appeals or applications and not to suits. Therefore, no court or tribunal can extend the period of limitation for filing a suit. Even if any cause, beyond the control of the plaintiff is shown also, the only extension is what is permitted under Section 4 of the Act, the period coming under court holiday.
Thus, both the trial court and the High Court have gravely gone wrong on the first principles on the law of Limitation. Therefore, the impugned order is set aside. The application filed by the appellant under Order VII Rule 11 of The Code of Civil Procedure, 1908 is allowed. Recovery Suit No. 1/2011 on the file of the ADJ, Gwalior, Madhya Pradesh is dismissed.
The appeal is allowed as above. There shall be no order as to costs.
........................................J. (KURIAN JOSEPH) ......………………………………J. (ROHINTON FALI NARIMAN) New Delhi;
July 5, 2016.
-----------------------
REPORTABLE
-----------------------
4