High Court Punjab-Haryana High Court

Pritam Singh vs Krisha on 15 November, 2009

Punjab-Haryana High Court
Pritam Singh vs Krisha on 15 November, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB
         AND HARYANA AT CHANDIGARH.
                       C.R. No. 5969 of 2009. [O&M]
                       Date of Decision: 10th November, 2009.

Pritam Singh                 Petitioner
                             through
                             Mr. Naveen Daryal, Advocate
           Versus
Krisha                       Respondent

through
Mr. Sanjiv Gupta, Advocate.

CORAM:

HON’BLE MR. JUSTICE SURYA KANT.

1. Whether Reporters of local papers 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?

SURYA KANT, J. [ORAL)
This Revision Petition is directed by the defendant against

the order dated 19.8.2009 passed by the Civil Judge [Senior

Division], Karnal whereby an application moved by the petitioner –

defendant to set aside the ex-parte proceedings dated 27.4.2005,

has been dismissed.

The respondent – plaintiff has filed a suit for possession

by way of specific performance of the agreement to sell dated

30.7.2003 against the petitioner – defendant. Upon receiving notice,

the petitioner appeared and filed his written statement. Thereafter, as

he claims, the matter was compromised in the village and the

respondent – plaintiff had given an undertaking to withdraw the suit.

However, he did not honour the undertaking, though the petitioner

remained under a bona-fide impression as if the suit had been

withdrawn and he did not appear before the Civil Court. He was

accordingly proceeded against ex-parte on 27.4.2005. As soon as

the petitioner – defendant came to know, he applied for setting aside

the ex-parte proceedings dated 27.4.2005 but his application has
been dismissed by the trial Court.

Heard learned counsel for the parties and perused the

record.

Though the suit is pending from last over five years,

nevertheless the plaintiff’s evidence is yet to start. Since the

petitioner – defendant has already filed the written statement, no

serious prejudice shall be caused to the respondent – plaintiff in case

the petitioner is allowed to join the proceedings as no evidence has

been produced by the respondent – plaintiff so far. Only some issues

might have to be re-framed by the trial Court.

For the reasons afore-stated, the revision petition is

allowed; the impugned order dated 19.8.2009 is set aside and the

application moved by the petitioner – defendant to set aside the ex-

parte proceedings is accepted and consequently the order dated

27.4.2005 is also set aside, however, subject to payment of costs of

Rs.3000/- to the respondent – plaintiff.

Disposed of. Dasti.



November 10, 2009.                         ( SURYA KANT )
dinesh                                         JUDGE