Allahabad High Court High Court

Smt. Sumitra Jain & Others vs Sri Rajnish Kumar & Others on 2 April, 2010

Allahabad High Court
Smt. Sumitra Jain & Others vs Sri Rajnish Kumar & Others on 2 April, 2010
                                                                             Court No.7




                  Civil Misc. Writ Petition No.11806 of 2007

        Smt. Sumitra Jain & others vs. Sri Rajnish Kumar & others.


                                        .............


Hon'ble Devendra Pratap Singh,J.

1. Respondent   no.1  is  represented   by  Sri  K.L.Grover  and  Sri  Ramesh 
Singh. The service on the other respondents is sufficient as is evident from 
the   affidavit   filed   on   12th  of   February   2009   but   no   one   has   entered 
appearance on their behalf. However, their interest is common with that of 
respondent no.1 who is contesting the case.

2. Heard learned counsel for the petitioner and Sri Ramesh Singh for 
the respondents. 

3. This petition is directed against an order dated 23rd of January 2007 
passed in a revision setting aside the order of the trial court dated 26th of 
August 2006 rejecting an application for condonation of delay.

4. Brief facts are that the landlord petitioner instituted a Small Causes 
Court Suit no.25 of 1994 against the respondent tenant claiming arrears of 
rent   and   eviction.   After   filing     written   statement,   the   tenants   absented 
themselves and therefore an order for exparte hearing was passed on 11th of 
February 2003 whereafter the suit was decreed on 31st  August 2003. The 
landlord put the decree in execution through execution case no.27 of 2004 
where registered notices were served on the respondents in January 2005 
whereafter   an   application   under   Order   9   Rule   13   C.P.C.   alongwith   an 
application for condonation of delay was filed  on 19th January 2006. After 
contest the Court refused to condone the delay vide order dated 26.8.2006 
which was subjected to challenge in revision which has been allowed by the 
impugned order and the issue on condonation of delay has been remanded 
for reconsideration.

5. It is urged on behalf of the petitioner that the revisional court erred 
in allowing the revision on the facts of this case without even setting aside 
the findings recorded so far as the service of summons in the execution case 
2

are concerned.

6. It is no doubt true that the Courts generally lean in favour of giving 
hearing to the parties and liberal in condoning delay,  but it is also correct 
that there should be some reasonable ground and truthfulness in support of 
a plea for recall of an exparte order or for condoning the delay. Invariably 
the background of the case offers a good barometer in such cases.

7. The eviction suit was filed on 4th of March 1994 with the allegation 
that the tenants were in arrears of rent from Ist of March 1987. After filing 
of the written statement, the tenants firstly absented themselves leading to 
the passing of an order of exparte hearing on Ist of March 2001 but the 
application for recall was made after about 11 months and the order was 
recalled   on   11th  of   April   2002.   But   yet   again,   subsequently,   the   tenants 
absented   on   four   consecutive   dates   leading   to   the   passing     of   another 
exparte order on 11th  of February 2003 and the exparte decree on 31st  of 
March   2003.   It   appears   that   either   the   tenants   were   oblivious   of   the 
message that an old proverb “once bitten twice shy” conveys or in fact their 
disappearance from the proceedings was justified and grounds given were 
truthful.

8. The Court, to verify the truthfulness of the grounds for absence is 
purposely ignoring plea of wife’s illness, death of son and the misleading 
attitude of the brother, but presently is confining itself only to the facts 
which stand proved on the record.

9. In the recall and condonation applications, the tenants have stated 
that they came to know about the exparte decree and execution on 18th of 
January   2006   and   immediately   on   the   next   date   they   filed   the   two 
applications. The petitioner in his objection denied it and added that the 
registered   summons   in  the   execution   case   was  served  on  the  tenants   in 
January   2005.   The   trial   court,   which   also   happens   to   be   the   executing 
court, after examining the records of the execution case, found as a matter 
of fact that the notices in the execution case were duly served upon them in 
January   2005.   Neither   in   the   two   applications   nor   in   the   grounds   of 
revision or even  in the counter affidavit filed before this Court, the tenants 
have   disclosed   the   source   of   knowledge   about   the   exparte   decree   or 
execution proceedings. There is not even a wishper how they came to know 
3

about it on 18th  of January 2006. In fact they did not even challenge the 
findings of the trial court on this aspect in the grounds of revision. These 
facts which are proven on the record totally blast their truthfulness. Should 
the Court lean in their favour?

10. More than 26 years have expired since the filing of the suit, should 
the Court force the plaintiffs to wait for eternity or till his death so that a 
recalcitrant tenant has an opportunity which he himself floundered ? Sense 
of justice says, yes, but only when he is truthfull, because justice invariably 
has to be   even handed. It has to lean against falsehood and in favour of 
truth.

11. It is obvious that the averment that they came to know about the 
exparte decree and the filing of the execution case on 18.1.2006 is based on 
falsehood. Justice to be even handed will have to lean against it. 

12. Let us now examine the judgment of remand.

13. The revisional court has not set aside the finding that the execution 
notices were served on the tenants but only on the ground that there was a 
bald denial of the tenant, it has remanded the issue with the comment that 
it was subject to evidence I Firstly, all the evidence was there on the record. 
Secondly,   the   tenants   did   not   challenge   this   finding   in   the   grounds   of 
revision   nor   they   set   up   any   plea   that   the   address     was   wrong,   the 
endorsement was false etc. etc. Even before this Court, there is only a bald 
denial. At the cost of repetition, it may be reiterated that throughout the 
case of the petitioner landlords was that the tenants were duly served with 
registered AD notices in the execution case and so also is the case in the 
present writ petition. It is stated in paragraph 21 that both the respondent 
nos. 1 and 2 were duly served and the postal receipts were also filed, the 
paragraph runs as under :

“That  the trial  court also  recorded the findings  that  both the  
applicants had knowledge in as much as both of them were duly served  
in   execution   case   no.27/2004   in   the   month   of   January   2005.   The  
photostat copy of postal receipts served upon the respondent no.1 and 2  
are   being   filed   herewith   and   marked   as  Annexure   7  to   this   writ  
petition.”

14. The respondents in their reply have conveniently been vague as they 
have   been   throughout   the   proceedings.   They   have   replied   to   the   said 
4

paragraph in the following paragraph 19 of the counter affidavit filed in 
this Court :

“That   in   reply   to   the   contents   of   paragraph   21   of   the   writ  
petition it is submitted that the findings recorded by the trial court are  
perverse   and   against   the   material   on   record.   It   is   also   denied   that  
respondents   had   knowledge   and   they   were   duly   served   in   execution  
case.”

15. The Court after commenting upon the fact that so far as service in the 
execution case is concerned, that could be decided on the basis of evidence 
but it goes on to hold that so far as illness of the wife and son’s death is 
concerned,   it   is   proved   from   the   record   and   therefore   he   allowed   the 
revision   on   the   ground   that   the   trial   court   has   not   considered   the 
documentary   evidence   on   record   while   passing   the   order.   However, 
nothing has been disclosed in the two applications about the nature of the 
illness of his wife or the exact period when she was so ill that he could not 
prosecute his case before the Court. Further, admittedly the son died only 
after the exparte decree but again the cause and nature of his death and the 
exact   date   of   his   death   was   never   disclosed   nor   it   is   mentioned   in   the 
revisional order and in the two applications. 

16. For the reasons above, this petition succeeds and is allowed and the 
order   dated   23.1.2007   is   quashed   and   the   order   of   the   trial   court   is 
restored.

17. In the circumstances of the case, no order as to cost.

Dated: 02.4.2010.

PKG/