IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 2602 of 2008
Date of Decision : August 28, 2009
Kamal Jeet Kaur
....Petitioner
Versus
Jaswant Singh and another
.....Respondents
CORAM : HON'BLE MR. JUSTICE T.P.S. MANN
Present : Mr. Sunil Chadha, Advocate
for the petitioner.
Ms. Balvinder Kaur, Advocate
for respondent No.2.
T.P.S. MANN, J. (Oral)
The present revision has been filed by defendant-Kamal Jeet Kaur
with a prayer for setting aside the order dated 31.1.2008 passed by the
Additional Civil Judge (Senior Division), Kapurthala, whereby her application
dated 16.7.2004 filed for reviewing/recalling the order dated 21.10.2003 was
dismissed.
A civil suit was filed by Jaswant Singh-respondent No.1 for
confirmation of possession by way of specific performance of agreement to
sell dated 17.6.2002 in respect of land measuring 4 kanals out of total land
measuring 32 kanals 2 marlas situated in village Mand Dhakran, or, in the
alternative, for the recovery of Rs.1,50,000/- alongwith interest. The
petitioner was served in the said suit for 10.9.2003. She engaged the services
of a Counsel for defending her in the suit and her Counsel filed the memo of
C.R. No. 2602 of 2008 -2-
appearance also. The case was then adjourned for filing of written statement
and power of attorney. On 21.10.2003, the learned trial Court struck off the
defence of the petitioner on account of her failure to file her written statement.
According to the petitioner, she was never served in the suit nor
had any knowledge about the same. It was only on 27.5.2004 when she was
present in the Court complex at Kapurthala that she learnt about the pendency
of the suit. At that time, she was standing outside the Court and hearing the
call of the case whereby her name was called out. Accordingly, she filed an
application dated 16.7.2004 before the learned trial Court for
recalling/reviewing the order dated 21.10.2003. As mentioned above, her said
application was dismissed by the learned trial Court on 31.1.2008, which
order has been impugned in the present revision.
Upon notice, only respondent No.2 has put in appearance through
its counsel. However, respondent No.1 has chosen not to appear, despite the
office report that she accepted the summons but refused to sign the report,
therefore, she was deemed to be served.
On the last date of hearing, learned counsel for the petitioner had
prayed for a short adjournment so as to obtain instructions from his clientess
about the facts mentioned in para 3 of the impugned order about the due
service of the petitioner for 10.9.2003 and her signatures appearing on the
summons in the main file. Learned counsel for the petitioner states that the
petitioner did inspect the file of the learned trial Court and identified her
signatures appearing on the summons vide which she was served for
10.9.2003.
C.R. No. 2602 of 2008 -3-
Learned counsel for the petitioner submits that the sole plaintiff-
respondent No.1 has not chosen to oppose the present revision filed by the
petitioner wherein the latter is seeking permission to file her written statement
to the suit filed by respondent No.1. The trial of the case has not made any
significant progress so far although issues stand settled. The petitioner is
willing to compensate the plaintiff-respondent adequately for the delay caused
in the trial of the suit.
Without expressing anything on the merits of the case or even
regarding the signatures of the defendant-petitioner in the suit filed by the
plaintiff-respondent but keeping in view the interest of justice requiring the
grant of opportunity to all the parties to the suit to put across their respective
cases, the present revision is disposed of by directing the trial Court to grant
one more opportunity to the defendant-petitioner for filing her written
statement, subject to payment of Rs.10,000/- as costs. Out of the said costs,
Rs.5,000/- shall be deposited with the District Legal Services Authority,
Kapurthala, while the remaining costs be paid to the plaintiff-respondent.
( T.P.S. MANN )
August 28, 2009 JUDGE
ajay-1