2021 INSC 0637 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6315 OF 2021 ( ARISING OUT OF SPECIAL LEAVE PETITION (C) NO. 27874 OF 2018 ) DR. YASHWANTRAO BHASKARRAO DESHMUKH ...APPELLANT VERSUS RAGHUNATH KISAN SAINDANE    …RESPONDENT J U D G M E N T  J.K. MAHESHWARI, J. Leave granted. 2. This   appeal   arises   out   of   the   judgment   passed   on 7.8.2018 by the High Court of judicature of Bombay, Bench at Aurangabad on Civil Application No. 12143 of 2017 in Second Appeal   (ST)   No.   31286   of   2017   dismissing   the   application seeking   condonation   of   delay     and   the   appeal   as   barred   by limitation. 3. The   facts   leading   to   file   this   appeal   are   that   a   suit   for specific   performance   of   the   contract   was   filed   by   the 1 respondent   against   the   appellant   based   on   an   agreement   to sell   dated   18.2.1998   with   respect   to   an   agricultural   land bearing Gat No. 21/1, admeasuring 1.54 hectares, situated at Maouje Hingone Sim Tehsil Amalner.  The said suit was partly decreed  ex­parte by judgment dated 9.12.2002 in Special Civil Suit   No.   2   of   2001   by   Civil   Judge   (Sr.   Division),   Amalner directing recovery of  a sum of Rs. 61,000/­ along with interest @   6%   p.a.   from   the   appellant   (defendant   therein),   while   relief for specific performance of contract was denied. 4. Respondent preferred first  appeal before the High Court. The   appellant   was   duly   served     and     appeared     in   the   said matter through the counsel. However, due to enhancement of pecuniary   jurisdiction     of   the   District   Court,   the   said   appeal stood   transferred   from   the   High   Court   to   the   District   Court. Thereafter,   a fresh notice was issued to  the appellant, which was served through  paper  publication.   The appellant did not appear, and taken   pretext of non­service of the notice due to change of  his   address.    The  Ad­hoc  District  Judge­I, Amalner proceeding ex­parte, allowed the Regular Civil Appeal No. 31 of 2 2012   vide   judgment   dated   8.09.2015   and   granted   decree   of specific performance in favour of respondent (plaintiff therein). 5. Aggrieved by the judgment of the Ad­hoc District Judge­I, appellant   filed   second   appeal   before   the   High   Court   of judicature   of   Bombay,   Bench   at   Aurangabad     on   18.9.2017, inter   alia,   contending   that   the   judgment   passed   by   the   Ist Appellate   Court   came   to   his   knowledge   only     on   14.9.2017. There was   a delay of 650 days in filing the appeal.   However, explaining   the   delay   due   to   lack   of   knowledge   of   the   decision in the appeal, prayer for condonation was made. 6 . By the impugned judgment dated 07.08.2018, passed by the High Court in Second Appeal (ST) No. 31286 of 2017, the application  seeking  condonation  was  rejected,    observing  that the plea of non service of notice due to  change of address was not   acceptable.   It   was   also   observed   that   the   appellant   had himself   been   negligent   and   had   not   contacted   his   counsel engaged   in   the   lower   appellate   court.     The   High   Court, however,   observed   that     the   respondent,   who   had   been litigating     since   last   17   years,   ought   not     be   deprived   of   the 3 valuable right as accrued to him.  With these observations, the application   seeking   condonation   was   rejected,   dismissing   the second appeal, as time barred. 7 . Learned counsel  for the appellant has strenuously urged that the suit was filed for specific performance of  contract.  As per the defence   taken, it is   visible from the agreement   itself that it was not an agreement to sell but a money transaction, to   which   a   sum   of   Rs.   90,000/­   has   been   refunded   and   only sum of Rs. 51,000/­ was remaining. In addition, Rs. 10,000/­ paid later and endorsed therein.     The trial court decreed   the suit   partly,   for     refund   of   earnest   amount.     The   decree   of specific   performance   is   a   discretionary   relief,   as   specified under Section 16 of the Specific Relief Act.   However, without giving   an   opportunity   of   hearing   to   contest     the   claim,   the lower appellate court allowed the appeal of the respondent and passed   an   ex­parte     judgment   and   decree   of   specific performance.     Counsel   argued   that   the     dismissal   of   the second   appeal   on   the   ground   of   limitation   is   wholly unreasonable.    4 8 . In   support   of   the   contentions,   reliance   has   been   placed on   a   judgment   of   this   Court   in   the   case   of   Perumon Bhagvathyu   Devaswom   Perinadu   Village   vs.   Bhargavi Amma (dead) by LRS and Others  (2008)8SCC 321 to contend that   when   appeal   is   pending   in   the   appellate   court   where periodical   dates   are   not   being   given,   the   parties   cannot   be faulted with because the counsel informs the parties that they will   get   in   touch   as   and   when   the   case   is   listed   for   hearing. Considering   the   facts   of   the   case   in   which   the   notice   of   the appeal   sent   by   publication   is   not   allegedly   served   and   the documents   of   change   of   address   have   been   filed   by   the appellant   as   well   as   the   respondent,   which   are   on   record,   in such a situation, lenient view ought be taken. 9. Reliance is further  placed on the  judgment  of this Court in   N.   Mohan  vs.  R.  Madhu   2019(16)SCALE 602.   In the said case, considering the facts and circumstances of the case and in   the   interest   of   justice,   an   opportunity   was   granted   subject to deposit of the amount.   5 10. Reliance is further placed on the decision of this Court in Rohin Thapa vs. Rohit Dora  (2019) 7 SCC 359, wherein this Court   subject   to   direction     of   deposit   of   the   amount   of   the agreement   and   further   deposit   of     the   amount   of   the   stamp and   registration   fee,   directed   to   condone   the   delay   and   also set­aside the sale deed, executed by the Court.   Therefore, an opportunity   in   a   suit   of   specific   performance   to   the   appellant may   be   granted   condoning   the   delay   subject   to   imposition   of the conditions, as deemed fit. 11. Per   contra,   learned   counsel   representing   the   respondent contends   that   a   suit   for   specific   performance   of   contract   was filed long back and respondent is contesting the matter for the last   20   years.     In   the   said   suit   in   trial   court,   the   appellant remained ex­parte.  However, the suit was partly decreed.   On filing   a   first   appeal   before   the   High   Court,   notice   was   served and   the   appellant   was   represented   through   an   advocate. Later,  due to   enhancement   of  pecuniary  jurisdiction,  the  said appeal     stood   transferred   to   the   court   of   Ad­hoc   District Judge­I, Amalner, where from notice of the appeal was served 6 through   publication.   The   appellant   did   not   choose   to   appear before   the   Ist   Appellate   Court,   however   the   suit   seeking specific   performance   was   decreed.       The   appellant   remained ex­parte   and   on   filing   the   execution,   the   sale   deed   has   also been executed.   The appeal filed before the High Court by the appellant was barred by limitation of 650 days, which has not been   explained   showing   bona   fides.     In   such   a   case, interference by this Court is not warranted. 12 . Having   heard   learned   counsel   for   the   parties     and   on perusal   of   the   facts   of   the   case,   suit   seeking   specific performance   was   based   on   an   agreement   to   sell   dated 18.2.1998.     As   per   the   said   agreement   to   sell,   appellant   had agreed to sell  5 bighas of land for a consideration  at the rate of   Rs.   51000/­   per   bigha.     As   per   the   entries     on   the agreement   to   sell,  certain   amount   was  paid.  Later   on,   certain refund is also  recorded and  acknowledged thereon.    The Trial Court,   considering   the   same,   refused   to   grant   a   decree   of specific   performance   but   directed   for   refund   of     Rs.   61,000/­ with   interest.     The   said   decree   was   reversed   by   the   lower 7 Appellate   Court,   directing   specific   performance.     In   both   the courts,  the appellant remained ex­parte.   13 . The   appellant   filed   an   appeal   before   the   High   Court, which   has   been   dismissed   as   barred   by   limitation.     The   High Court, while dismissing the application seeking condonation of delay in filing second appeal observed that sufficient cause for delay has not been established.  The litigant, who is contesting the   matter,   cannot   be   negligent   and   it   would   be   unfair     to deprive   the   respondent,   litigating   for   the   last   17   years,   of   the valuable right that has accrued to him.  14 .   In   this   case,   the   appellant   has   also   produced   the documents   including   voters   list/aadhar   card   showing   his change   of   address   from   Amalner   to   Nashik.   On   the   other hand,   the   respondent     has   produced     the     voters’   list   of Amalner   itself     contending   that   the   name   of   appellant   is   still existing.     However,   in   such   a   situation   without   any   enquiry and   without   arriving   at   a   finding   disbelieving   the   explanation of   the   appellant,  the   High  Court   was  not  justified  in   rejecting the application for condonation of delay. 8 15 . As per the judgment of  Perumon Bhagvathy Devaswom (supra), the Court, while dealing with the issue of condonation of delay in respect of   matters pending at the appellate stage, has   clearly   observed     that     advocates   usually   inform   the litigants   who   are     to   be   in   contact.     Sometimes,   they   assure their   clients   that   will   give   information   to   them   as   and   when matter would be ripe for hearing. Considering   the   aforesaid aspect   and   taking   a   lenient   view,   we   are   of   the   considered opinion   that   the   High   Court   erred   in   dismissing   the   second appeal   solely   on   the   ground   of   limitation.     Therefore,   the impugned judgment and order of the High Court is set­aside.   16. A second appeal lies to the High Court if the High Court is   satisfied   that   a   substantial   question   of   law   is   involved.   We request   the   High   Court   to   take   up   the   second   appeal   for admission   as   expeditiously   as   possible,   preferably   within   one month,   and   if   the   second   appeal   is   admitted,   to   decide   and finally dispose of the same within a period of six months from the date of communication of this judgment and order.   9 17 . It   is   made   clear   here   that   any   of   the   observations   made hereinabove   would   not   be   treated   as   an   expression   on   the merits of second appeal and would not cause any impediment to the parties. 18. Appeal   is,   thus,   disposed   of   in   the   aforesaid   terms.     No order as to costs.     ……………………………J. [ INDIRA BANERJEE ] ……………………………J. [ J.K. MAHESHWARI ] NEW DELHI; OCTOBER 8, 2021. 10