IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.4046 of 2008
Date of decision: 24.2.2009
Bhola Singh
...Petitioner
Versus
Santokh Singh ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: None for the petitioner
Mr. Kuldeep V. Singh Ahluwalia, Advocate for the respondent.
S.D.ANAND, J.
The learned Trial Court, vide impugned order, disallowed a
plea put forward by the defendant-petitioner for setting aside of the exparte
order. However, the learned Trial Court “allowed the defendant-petitioner
to join the proceedings at this stage.”
Though none has entered appearance on behalf of the
petitioner to assist this Court, it is apparent that the impugned order has to
be invalidated. In the present case, the defendant-petitioner had denied
having ever refused to accept the service. The Trial Court did not record
the testimony of concerned Postman. Infact, the learned Trial Court did not
even frame an issue with regard to sufficiency or otherwise of the ground
for setting aside of the impugned exparte order.
In the light of the foregoing discussion, the petition shall stand
allowed. The impugned order shall stand set aside. The plea for setting
aside exparte proceedings shall stand allowed subject to payment of
Rs.3000/- as costs. The respondent, through his learned counsel, is
directed to appear before the learned Trial Court on 9.3.2009. It will be for
the learned Trial Court to secure the presence of defendant-petitioner
before proceeding with the trial.
February 24, 2009 (S.D.Anand) Pka Judge