Civil Revision No. 6262 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 6262 of 2008
Date of decision: 22.05.2009.
Jagdish Kaushal and others ...Petitioners
Versus
Central Bank of India ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Parveen K. Kateria, Advocate for the petitioner
Mr. Alok Jagga, Advocate for the respondent
*****
S.D.ANAND, J.
The petitioner-defendant applied for the setting aside of
the exparte proceedings in the year 2003. There was an averment,
in the course thereof, that he refrained from appearing in the case as
parties had come to terms and he was given to understand that he
need not appear because the suit would be got dismissed as
withdrawn. In that very context, the averment is to the effect that he
had been depositing various amounts thereafter in terms of the
compromise.
The respondent-Central Bank of India did not dispute the
deposit of various amounts at different points of time but disputed
that there was any agreement that the suit shall be got dismissed as
withdrawn. The learned Trial Court, without calling upon the parties
Civil Revision No. 6262 of 2008 -2-
****
to adduce evidence in support of their respective pleas, proceeded to
decline the defendant-petitioner’s plea (for the setting aside of
exparte proceedings) vide impugned order dated 6.10.2008-
Annexure P-1.
In the scheme of things conceptualised under the Civil
Procedure Code, a party raising a plea of the indicated category
ought to get an opportunity to establish it. Likewise, the party
opposite ought to get an opportunity as well to adduce evidence to
the contrary. In this case, no opportunity at all was granted to the
parties.
In the light of the foregoing discussion, the petition shall
stand allowed. The impugned order shall stand set aside. The
parties, through their learned counsel, are directed to appear before
the learned Trial Court on 2.6.2009. The learned Trial Court shall
dispose of the plea filed by the defendant-petitioner afresh within a
period of six months with effect from 2.6.2009.
May 22, 2009 (S.D.Anand) Pka Judge `