not be served. Hence, ifi order to avoid such a situaV;ti:;*;;i’,T.
the Triai Caurt has that, Eiberty is to be given to
to put fourth their defence and if the ciocuments a.r.¢=2’v§A4f’va«;:2-.:§.x;feLc.3, 3
no hardship wilt be caused to the piai;:I§:tiff;,:.4T?1féa§.Tai’¥§vé6–..
appiication. Learnad Ciounsei ccsstgnéédihat, f’ac:fs * V
and circumstances, he interferenx:e’V’Vi5.:.§iez!l_ed féna
5. Having heard the Ietérfi-:d_ACiVou;§V$éi~~..f;sfthe parties and
perused the rewrdmin myV~+~.I i’eaM *:v–hg:.;fe’ ‘i::._’fi:–‘m’éteriaE error
and irregularity T::?iajlVv'(V’#r:5i:’i”c: in atiowing LA.
No.II. This Ccfist, (supra): faliowing
tha decisicivyz of .Ai;[Arié¥ie-g1::;_;?vA1*’«£3Ee«..SL§;:;r-arm Court reported in AIR
1954 sc 993’ h_as_heid ‘agr§ii’eQ§s
j. .. ‘fIn fi;ih é.~r’ fiiarés, Eince the Court poststhe
” A fsf j{.:dg:r§’ér$t,«««tf:ere can be nu applitzation
» fez’ __ advance the hearing fior any
._p5q:j’,6osé*~ cfighér than pronouncement of
jugigmfizzft; In that View cf the matter, the Trial
Cousflréightiy dismissed the appfication made
A V ” bggthé defendant and went on ta decide the
‘ ‘matter an the basis of the written statement
. V. ___5and decreed the suit cf the piairztfff. ”
\/g
has committed a material errar and irreguiarity, in
applying the decisien rendered in the case of
(supra). ” ” ‘
In the resuit, the writ ;3et:Eti&:§.~Aj1fAA»V
impugned order is set asktie, IV,.A_.’_ No§H f§~ied A’Tri}faé# “% V
Ccurt £5 heid as not mairztainé’E§i§:*and Vtan’Se$iue;’r:Et¥5; is
dismissed, subject to the 1. her§é’ih’Avésbove.
No costs.
RSV! *