High Court Punjab-Haryana High Court

Rekha vs Bimla Devi on 12 May, 2009

Punjab-Haryana High Court
Rekha vs Bimla Devi on 12 May, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                         C.R. No. 280 of 2005
                                  Date of decision : May 12, 2009
Rekha
                                                   Petitioner

                       Versus

Bimla Devi
                                                   Respondent

CORAM : HON'BLE MR. JUSTICE A.N. JINDAL

Present:     None

A.N. JINDAL, J. (ORAL)

The respondents could not be served as such their

service is dispensed with for the time being. The trial Court vide

impugned order dated 1.11.2003 has refused the defendant to

entertain the written statement having been filed after stipulated

period of 90 days from the date of the service of notice upon him.

Respondent was served through Munadi and he put in

appearance on 13.11.2002 and was to file the written statement by

5.1.2003. However, application filed by him on 19.5.2003 for

entertaining the written statement was declined on 1.11.2003. The

defendant has duly explained for non filing the written statement in

time. Anyway his claim could not be thrown away on account of

delay in filing written statement, however, inconvenience caused to

the plaintiff could be compensated with costs.

Consequently, this petition is accepted, the impugned

order is set aside and it is directed that now written statement would

be filed by the defendant subject to payment of Rs. 2000/- as costs.

This order is passed in the absence of the respondent in

order to avoid inconvenience which may be suffered by her to travel
C.R. No. 280 of 2005 2

a long journey from Ferozepur to Chandigarh and to avoid

unnecessary harassment.



                                           (A.N.JINDAL)
12.05.2009                                   JUDGE
reena