High Court Punjab-Haryana High Court

Mohinder Singh & Anr vs Mohinder Singh & Ors on 21 August, 2008

Punjab-Haryana High Court
Mohinder Singh & Anr vs Mohinder Singh & Ors on 21 August, 2008
CR No.1030 of 2005                                                     1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                      CR No.1030 of 2005

                                      Date of Decision: 21.8.2008



Mohinder Singh & Anr.                                  ..Petitioners

                        Vs.

Mohinder Singh & Ors.                                  ..Respondents




Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:    Mr.B.R.Mahajan, Advocate,
            for the petitioner.

            Mr.R.K.Joshi, Advocate,
            for respondent No.1.

                       ---
      1.    Whether Reporters of Local Newspapers may
            be allowed to see the judgment?

      2.     To be referred to the Reporters or not?

      3.     Whether the judgment should be reported in
             Digest?
                             ---


Vinod K.Sharma,J. (Oral)

This revision petition is directed against the order passed by

the learned courts below dismissing an application moved by the petitioners

under Order 9 Rule 13 read with Section 151 of the Code of Civil Procedure
CR No.1030 of 2005 2

for setting aside ex parte decree passed by in favour of the plaintiff-

respondent.

A suit titled as ‘Mohinder Singh Vs. Uttam Singh and others’

was decided by the court of learned Sub Judge II Class, Amritsar on

24.10.1985. Said judgment was ex parte.

The petitioner moved an application under Order 9 Rule 13 of

the Code on the ground that the petitioners were never served at any point

of time in those proceedings. It was the case of the petitioners that

summons were never served upon them and no registered covers were

tendered by the plaintiff-respondent. It was claimed that the plaintiff/

respondent in connivance with some of the officials of Process Serving

Agency managed to obtain a false report regarding their service with a view

to obtain ex parte judgment and decree against them. It was claimed that the

plaintiff-respondent also concealed material facts from the learned court for

getting the above said impugned decree at their back which is evident from

the fact that the plaintiff respondent did not get the decree executed till

9.10.1997 i.e. almost for a period of 12 years. During this long period the

decree was kept closely guarded secret and that is why the petitioners

never came to know about the same.

It was claimed by the petitioners that they have already set up

their factory at the disputed site and they are fulfiling their export

commitments by working therein for the last so many years. The petitioners

also raised loan from Punjab Financial Corporation. It was claimed that the

petitioners came to know about the said judgment and decree only on

22.8.1998 when they visited the court premises in connection with their
CR No.1030 of 2005 3

other cases and after making inquiries the application was immediately filed

on 29.8.1998. The petitioners also claimed that as per basic principle of law

rights of various parties should preferably be adjudicated on their merits

and technicalities of law should not come in the way of justice. It was also

claimed that the absence of the petitioners was neither intentional nor

willful and therefore, they should be allowed to defence the suit and ex

parte judgment and decree be set aside.

The application was supported by an affidavit.

The application was contested by the plaintiff-respondent, inter

alia, on the ground that the petition was not maintainable as the same was

barred by limitation. The allegations that the petitioners were not served

was also denied. It was claimed that both the petitioners and other

defendants were members of the same family who were duly served and did

not appear in the court despite service and therefore, they were rightly

proceeded ex parte. The contention that incorrect report was procured

with the connivance of Process Server was also denied. The respondent

plaintiff further claimed that the decree was well within the knowledge of

the petitioners in spite of which they kept on raising construction at the

spot simply by turning blind eye thereto. The averments that the petitioners

came to know about the said decree on 22.8.1998 was also denied.

The learned trial court on the pleadings of the parties framed

the following issues:-

“1. Whether the application is within limitation? OPA

2. Whether there are sufficient grounds to set aside ex

parte judgment and decree dated 24.10.85 passed by
CR No.1030 of 2005 4

court of Sh,.Naginderjit Singh,the then Sub Judge II

Class, Amritsar? OPA

3. Relief.

The petitioners in support of their petition examined

Harbhajan Singh, Record Keeper as AW 1 and Mohinder Singh petitioner

himself appeared as AW 3. Thereafter evidence was closed. In defence

plaintiff-respondent Mohinder appearing as RW 1 and also examined

Mohinder Singh son of Bawa Singh as RW 2 and thereafter evidence was

closed.

Learned trial court decided both the issues against the

petitioners and consequently dismissed the petition.

The appeal filed by the petitioners also stands dismissed by the

learned Additional District Judge, Amritsar.

Mr.B.R.Mahajan, learned counsel appearing on behalf of the

petitioners contended that Uttam Singh was owner of land measuring 202

Kanals by way of sale deed dated 23.1.1980. 12 kanals of land was sold to

defendants No.3 to 5 in the suit and by way of another sale deed of the

same date 7 kanals 15 marlas of land was sold to defendant No.6. After

about 5 years of the execution of the sale deed the plaintiff respondent son

of Uttam Singh filed a suit to challenge the said sale deeds by claiming that

Uttam Singh was addict and a gambler and the sale deeds were made by

him without legal necessity.

Learned counsel for the petitioners referred to the proceedings

of the case which show that the case was put up before the learned trial

court on 22.2.1985 wen notice was issued to the defendants for 22.3.1985.
CR No.1030 of 2005 5

Learned trial court on 22.3.1985 noticed that Registered Covers were not

issued due to deficiency of stamps. The plaintiff respondent was given 2

days’ time to make good the deficiency and the defendants thereafter were

ordered to be summoned for 3.5.1985 by way of registered covers. On

3.5.1985 it was noticed that A,.D were not received back and the case was

adjourned to 21.5.1985. On 21.5.1985 it was noticed that Tara Singh and

Mohinder Singh defendants No.6 and 5 were served but they were absent

and they were ordered to be proceeded ex parte. It was further observed that

registered covers for the other defendants were not received back and the

case was adjourned to 11.6.1985. On 11.6.1985 it was noticed that

Registered Covers were not received back and as the period of one month

had expired and accordingly their service was presumed. They were also

proceeded ex parte.

Ex parte proceedings were recorded and decree was passed on

24.10.1985.

The plaintiff respondent took no steps for execution of the said

decree for almost 12 years and then before 15 days prior to 12 years filed an

execution application for executing ex parte decree.

Learned counsel for the petitioners vehemently contended that

in the present case it has been proved on record that the petitioners were not

served for the reason that there was no material on record to show the

service except for the report of Ahlmad which was based on no material,

whatsoever.

Learned trial court in the impugned judgment recorded a

positive finding that the court could not find any material on record on the
CR No.1030 of 2005 6

basis of which the report was made by Ahlmad. However, came to the

conclusion that it could not find any material on the basis of which the

report was submitted by the Ahlmad. However, failed to interfere with the

order on the ground that his predecessor had accepted the said report and

thus, the court had formed a subjective satisfaction about service.

The contention of Mr.B.R.Mahajan, learned counsel for the

petitioners, therefore, was that in view of this finding no other conclusion

but to hold that the petitioners were not served could have been arrived as

there was absolutely no material except the report of the Ahlmad which was

also based on no material. Learned counsel for the petitioners further

referred to the statement made by the plaintiff respondent wherein in cross-

examination he admitted that it is correct that the defendants-judgment

debtors resided at the address of Kala Name Shah, Dhab Wasti Ram from

1965 to 1985.

The contention of the learned counsel for the petitioners

therefore, is that in view of the admission made by the plaintiff it could

safely be said that in the present case there was no service on the petitioners

and the presumption that the petitioners stood served at the factory premises

therefore, could not be drawn as admittedly registered covers or A.Ds were

not received back nor any postal receipt showing despatch of Register

Cover placed on record.

Learned counsel for the petitioners further challenged the

findings on issue No.2 on the plea that the petitioners had led evidence to

show that the petitioners got knowledge of the ex parte decree only on

22.8.1998 and the present application was moved 7 days thereafter,
CR No.1030 of 2005 7

therefore it was within limitation.

I find force in the contentions raised by the learned counsel for

the petitioners.

As per provisions to Order 5 Rule 19-A mode of service by

registered post is in addition to the service of summonsin the ordinary

course. It may be noticed that in the present case no steps were taken to

serve the petitioners by ordinary means and straightway the service was

ordered by way of substituted service. This court in the case of M/s Dooars

Transport Ltd. Vs. M/s Rattan Chand Harjas Rai Pvt. Ltd. & Anr.,

2006 (4) RCR (Civil) 449 has been pleased to lay down as under:-

“2. The facts which are not in dispute are that the suit for

recovery was filed on 19.4.1989 and on the same date notice

was issued for 28.7.1989. Though the order passed on

19.4.1989 shows that the Court has mentioned that the service

would be effected on filing of process fee, summons forms,

copies of plaint as well as registered A.D.Covers. However, it

is not in dispute that summons were sent only through

registered covers and even though there was no proof of

service on presumption of service ex parte proceedings were

taken against the petitioner and ex parte decree was passed on

29.10.1990. It was only on 22.3.1991 that the petitioner came

to know about the decree when Baillif approached them for the

execution of the same and on that very day the application was

moved for setting aside ex parte decree. However, learned

courts below by treating that defendants were served on the
CR No.1030 of 2005 8

basis of presumption of service rejected the application. It is

not in dispute that in the year 1989 the court was bound to

serve the defendant in pursuance of Order 5 Rule 19-A of the

Code of Civil Procedure (for short the Code) which provided

that resort by registered post could be taken simultaneously

with personal service.

3. In the present case, there is clear violation of

Order 5 Rule 19-A of the Code which was held to be

mandatory by this Court in the case of Smt.Parmilesh Vs.

Vinod Kumar 1997 (1) PLR 178. Para 10 of the judgment

reads as under:

” From the trial Court’s record, it is evident that in the

matrimonial case on 3.1.1994 it was ordered that fresh

process fee with her correct address be submitted by

husband. There was no order that the notice be sent by

registered post. From that record it is evident that on

24.1.1994 the husband paid process fee with registered

cover; no order was obtained from the matrimonial Court

and notices were sent by registered post to the respondent;

no ordinary process was issued. Order 5 Rule 19-A provides

that “the Court shall, in addition to, and simultaneously with,

the issue of summons for service in the manner provided in

Rules 9 to 19 (both inclusive), also direct the summons to be

served by registered post, acknowledgment due….” Thus, it

is obvious that the notices sent by registered post were sent
CR No.1030 of 2005 9

against the aforementioned provision without obtaining the

order from the matrimonial Court. Provisions of this Rule

19-A are mandatory. Legislature in its wisdom has cast a

duty on the Court to issue summons by ordinary process also

when he orders service through registered post. Non-

compliance of this rule is not a mere irregularity. As I have

mentioned above in this case notice was sent by registered

post without obtaining order from the Court to that effect.

That given an linking of the intention of the husband. Thus,

the report of the postman should not have been relied on by

the learned District Judge. Further there is oath against oath.

The appellant has stated on oath that no notice was even

tendered to her. She never refused to accept any notice. It is

apparent that the husband managed to get the notice sent by

registered post through the Clerk of the Court. It is not

impossible for such a husband to get the endorsement of

refusal made by a postman on such a registered letter. No

doubt, postman has been examined by him, but under the

afore-mentioned circumstances, the District Judge should

not have relied on his oath. Thus, in my considered view, it

is apparent on record that the appellant was not served in

accordance with law.”

4. Similar view has also been taken by Hon’ble

Patna High Court in case Union of India Vs. Sri Laxmi

Oil Mills, AIR 1984 Patna 252, wherein it was held as
CR No.1030 of 2005 10

under in para No.5:

“It may be mentioned here that the learned court

below directed for service of summons by registered

post, even without issuing summons for service in the

manner provided in Rules 9 to 19 of Order 5 of the

Code. It must be noted that the mode of service by

registered post is only in addition to the service of

summons in the ordinary course. The Courts are,

therefore, required to simultaneously sent notices in

the ordinary course and by registered post. In the

circumstances of the case we find that the learned

court below did not take any step for issue of

summons in the ordinary course, i.e. in the manner

provided in Rules 9 to 19 of Order 5 of the Code. The

procedure thus adopted by the court below in issuing

summons by registered post in absence of the

summons in ordinary course was wrongly adopted.

Besides this, the proviso to Order 5, Rule 19-A (2)

provides that the declaration referred to in this sub-

rule shall be made notwithstanding the fact that

acknowledgment having been lost or mislaid or for

any other reason, has not been received by the Court

within thirty days from the date of the issue of the

summons.”

In view of the settled proposition of law, the impugned
CR No.1030 of 2005 11

order cannot be sustained. Accordingly, the revision petition is

accepted and the impugned orders are set aside and the

petitioner herein is allowed to contest the suit by filing written

statement.”

Mr.R.K.Joshi, leaned counsel appearing on behalf of the

respondent, however, contended that there was no necessity to send process

by ordinary means as the court could summon the defendants only by way

of registered post. Learned counsel for the respondent further contended

that if registered letter is properly addressed and prepaid and no

acknowledgment is received back within 30 days of the date of issue of the

summons the court can declare due service of summons.

In support of this contention reliance was placed on the

judgment of this court in the case of M/s Mankoo Industrial Corporation,

Ludhiana Vs. M/s Supreme Industries, Ludhiana (1987-2) P.L.R. 158,

wherein this court was pleased to hold as under:-

“3. I do not find any force in these submissions. The receipt

from the post office regarding the summonses sent by registered

post is on the file of the trial Court as noticed by the learned

Additional District Judge. It shows that the summonses were

sent by registered post on 18.11.1981. It is with a view to avoid

undue delay in the service of summonses that proviso to rule

19-A ibid provides that where the summonses were properly

addressed, pre-paid and duly sent by registered post

acknowledgment due, the Court ma declare that the summonses

had been duly served on the defendant notwithstanding the fact
CR No.1030 of 2005 12

that the acknowledgment had been lost or mislaid or for any

other reason had not been received by the Court within 30 days

from the date of the issue of summonses. This requirement of

the statute having been complied with, the Court was well

within its jurisdiction to declare due service of summonses on

the defendant-petitioner.”

However, judgment referred to above does not support the case

of the petitioners. In the case of M/s Mankoo Industrial Corporation,

Ludhiana Vs. M/s Supreme Industries, Ludhiana (supra) besides

service of registered covers service was also ordered by ordinary means.

Furthermore, it may be noticed that there was sufficient

evidence on record to show that registered covers were sent at the correct

address as receipt showing dispatch of registered covers was proved on

record.

In the present case, there is absolutely no material, whatsoever,

to show the dispatch of registered covers and the service has been

presumed to merely on the basis of report of the Ahlmad then there was no

other material on record to form such opinion.

Thus, in view of the law laid down by this court in the case of

M/s Dooars Transport Ltd. Vs. M/s Rattan Chand Harjas Rai Pvt. Ltd.

& Anr. it has to be held that the petitioners were not served and thus, there

was sufficient ground for setting aside ex parte judgment and decree dated

2.10.1985.

The finding of the learned courts below on issue No.1 also

cannot be sustained as limitation is to start from the date of knowledge.
CR No.1030 of 2005 13

Learned courts below were wrong in coming to the conclusion that fake date

was mentioned by the petitioners. The conduct of the plaintiff-respondent in

not executing the decree for 12 years only shows that the said decree was

kept as guarded secret, therefore, there was no reason to disbelieve the

evidence led by the petitioners with regard to the date knowledge. Thus, the

finding on issue No.1 by the learned courts below also deserve to be set

aside.

Learned counsel for the respondent placed reliance on the

judgment of Hon’ble Supreme Court in the case of Shri M.L.Sethi Vs.

R.P.Kapur AIR 1972 SC 2379 to contend that in exercise of revisional

power it is not open to the court to interfere with the concurrent finding

recorded by the learned courts below. Hon’ble Supreme Court in the said

case has been pleased to lay down asunder:-

” The provisions of S.115 of the Code have been examined

by judicial decisions on several occasions. While exercising its

jurisdiction under S.115, it is not competent to the High Court

to correct errors of fact however gross they may be, or even

errors of law, unless the said errors have relation to the

jurisdiction of the Court to try the dispute itself. As clauses (a)

(b) and (c) of S.115 indicate, it is only incases where the

subordinate Court has exercised a jurisdiction not vested in it

by law, or has failed to exercise a jurisdiction so vested, or has

acted in the exercise of its jurisdiction illegally or with material

irregularity that the revision jurisdiction of the High Court can

be properly invoked. It is conceivable that points of law may
CR No.1030 of 2005 14

arise in proceedings instituted before subordinate courts which

are related to questions of jurisdiction. It is well settled that a

plea of limitation or a plea of res judicata is a plea of law which

concerns the jurisdiction of the court which tries the

proceedings. A finding on these pleas in favour of the party

raising them would oust the jurisdiction of the court and so an

erroneous decision on these pleas can be said to be concerned

with questions of jurisdiction which fall within the purview of

S.115 of the Code. But an erroneous decision on a question of

law reached by the subordinate court which has no relation to

questions of jurisdiction of that court, cannot be corrected by

the High Court under S.115.”

This authority is also of no help to the petitioners as in the

present case the finding recorded by the learned courts below are perverse

and based on no evidence, whatsoever.

Learned trial court noticed that except for the report of Ahlmad

there was no material on record to show service. Service effected was also

not in consonance with the provisions of Order 5 Rule 19-A of the Code

and thus, when the findings recorded by the courts below are perverse and

based on evidence it is always open to this court to interfere with such

finding in exercise of revisional jurisdiction.

Lastly, it was contended by the learned counsel for the

respondent that in view of the proviso to Order 9 Rule 13 of the Code ex

parte decree cannot be set aside merely on the ground of irregularity of

service of summons.

CR No.1030 of 2005 15

However, this plea also cannot be accepted as it is provided that

irregularity in service is to be ignored if the court is satisfied that party had

notice of the date of hearing and had sufficient time to appear and contest

the claim of the plaintiff.

In the present case there has been no service on the defendants

and therefore, the proviso to Order 9 Rule 13 of the Code is also of no help

to the respondent.

For the reasons stated above this revision is allowed. Order

passed by the courts below are set aside and the application moved by the

petitioners for setting aside ex parte judgment and decree stands allowed.

The parties through their counsel are directed to appear before

the learned trial court on 20.9.2008 for further proceedings in the case.

21.8. 2008                                    (Vinod K.Sharma)
rp                                                 Judge