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 2, Cited by 20]

Supreme Court of India

Kundan Singh(Dead) & Anr vs Salinder Kaur & Ors on 30 July, 2010

Bench: Deepak Verma, Dalveer Bhandari

                                                         1

                            IN THE SUPREME COURT OF INDIA

                            CIVIL APPELLATE JURISDICTION

                          CIVIL APPEAL NO.6125 OF 2010
                     (Arising out of SLP(C)No.1225 of 2005)

KUNDAN SINGH (DEAD) & ANR.                                ... APPELLANT(S)

                  VERSUS

SALINDER KAUR & ORS.                                      ... RESPONDENT(S)

                                         O R D E R

Delay condoned in filing Substitution Application and refiling the Special Leave Petition.

Substitution application is allowed. Leave granted.

This appeal is directed against the judgment dated 26.05.2004 delivered in Regular Second Appeal No.3137 of 1986 by the High Court of Punjab and Haryana at Chandigarh. The short grievance which has been articulated by learned senior counsel for the appellant that the learned Single Judge allowed the Second Appeal without formulating the substantial question of law, which is the basic requirement of Section 100 of the Code of Civil Procedure. This Court, in a series of judgments have categorically observed that the High Courts would not be justified in entertaining the Second Appeal without formulating substantial question of law.

Learned counsel placed reliance on the judgment of this Court in Koppisetty Venkatratnam (D) through LRs Vs. Pamarti Venkayamma, (2009) 4 SCC p.244 in this regard. In this view of the matter, we are constrained to set aside the impugned judgment and remit the case to the High Court. The High Court is requested to 2 decide the appeal expeditiously in accordance with law.

The Civil Appeal is, accordingly, disposed of. No costs.

...................J. (DALVEER BHANDARI) ...................J. (DEEPAK VERMA) NEW DELHI;

30TH JULY, 2010