High Court Punjab-Haryana High Court

Ved Parkash vs Shiv Chand And Others on 21 July, 2009

Punjab-Haryana High Court
Ved Parkash vs Shiv Chand And Others on 21 July, 2009
R.S.A No. 2809 of 2008                                             ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                      R.S.A No. 2809 of 2008
                                      Date of decision : July 21, 2009


Ved Parkash,

                                            ...... Appellant (s)

                          v.

Shiv Chand and others,
                                            ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Rajiv Kataria, Advocate
for the appellant.

Mr. J.S.Cooner, Advocate
for the respondents.

***

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 the Digest ?

***

AJAY TEWARI, J (Oral)

This appeal has been filed against concurrent judgments of the

Courts below. The trial Court dismissed the suit of the plaintiff/appellant

under Order 17 Rule 3 of the CPC for failure to lead evidence despite

having availed six opportunities. The lower appellate Court dismissed the

appeal.

Counsel for the appellant has raised the following questions:-

” i) Can the court close the evidence under Order 17

Rule 3 of the CPC without resorting to the provisions of
R.S.A No. 2809 of 2008 ::2::

Higher cost, which can also include punitive cost in the

discretion of the Court ?

ii) Can the Court close the evidence under Order 17

Rule 3 after the grant of three opportunities inspite the

fact that such closure of evidence will result in grave

injustice to the party ?

In support of the first question, counsel for the appellant has

relied upon Salem Advocate Bar Association, Tamil Nadu v. Union of

India, AIR 2005 SC 3353 wherein the Hon’ble Supreme Court held as

follows :-

“……….Even in cases which may not strictly within the

category of circumstances beyond the control of a party,

the Court by resorting to the provision of higher cost

which can also include punitive cost in the discretion of

the Court, adjournment beyond three can be granted

having regard to the injustice that may result on refusal

thereof, with reference to peculiar facts of a case. We

may, however, add that grant of any adjournment let

alone first, second or third adjournment is not a right of a

party. The grant of adjournment by a court has to be on a

party showing special and extraordinary circumstances.

It cannot be in routine. While considering prayer for

grant of adjournment, it is necessary to keep in mind the

legislative intent to restrict grant of adjournments.”

In this view of the matter, I put it to learned counsel for the

appellant if the appellant is ready to pay Rs.50,000/- as costs to the
R.S.A No. 2809 of 2008 ::3::

respondents. Counsel for the appellant has agreed that the appellant shall

pay Rs.50,000/- to the respondents. Counsel for the respondents has also

not seriously disputed that the amount of Rs.50,000/- as costs would be

adequate.

In the circumstances, this appeal is allowed and the judgments

and decrees of the Courts below are set aside. The matter is remanded back

to the trial Court. The parties are directed to appear before the trial Court

on 4.8.2009 on which date the appellant shall deposit Rs.50,000/-. On such

a deposit being made, the trial Court shall grant two effective opportunities

to the appellant to lead his entire evidence at his own responsibility.

However, if the costs are not paid, this appeal shall be deemed to have been

dismissed.

As the main appeal has since been disposed of, all the pending

civil miscellaneous applications, if any, also stand disposed of.

                                          ( AJAY TEWARI             )
July 21, 2009.                                 JUDGE
`kk'