High Court Karnataka High Court

A.A.Enterprises vs Tektronix(India) Pvt. Ltd., on 15 September, 2009

Karnataka High Court
A.A.Enterprises vs Tektronix(India) Pvt. Ltd., on 15 September, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 15m day of September, 2009 

BEFORE

THE HON'BLE MRJUSTICE ASHOK B. Hlméjiaxtéisjnl 3

WRIT PETITION No.2-4816 0:f._20Ci3_,. §(:{1v1--.C1i='c1 "    7

BETWEEN:

AA. EI1terpn'ses_..   

A Partnership   . . E' 
Having its plate Q_f-- b"u's'iI1_f:ess.j[*~~.. K 
At Sri Sadananda»-P:l;aza E . A' '
52/1, 1 st"F1co_1f,"j;17t5:fCross9 
10th Main, Ma11es?.awg;fam' «   -.
Bangalore.-_56O 055'  _ '  __
Represer1te'd__b'y_its Partner '' " b E' ' "
Mr. s.s._ Ashe}; - _    N' "Fetitmflez

.  . A q   Ujwaia M/s Kuzmr 8: Kumar, Advocate )

Tektranix {India Pvt. Ltd
 'a Comp.su1"y'Vregistered under
 Q ' ~ . __t1'1¢=: Compariies Act.
 ' haVineg._.its R6.-gd.Office at
 'I'e§<V'I,'oy2§-'er, Hayes Road
.._V -. jBangal0re--560 025
%  _Rep?resented by its



 

to any reiief in these proceedings. I"-Ie submits that at no point
of time the petitioner made any submission to the 

that the written statement is being filed.

7. I have gone through 1:he_irnpugn_e'd"'ord_er'fi.£x,No..v'3' "

and the affidavit filed in support ctr1.A;n.c§.3;neg._"riie 'st{ra_ =a:.:_a

substance of the said affidavit.__ is that vtlierehavebetengii»

numerous transactions between the parties' hereinfii the same
are spread over six to sever'. ye'ars;_and»thattherefore it took lot

of time for the .petitioner».._t'o 'fii1%r1ish._  documents and

informatiorivddtov 'its:ev5.1_¢ar.%'fied preparing the written
statement.  0
8'.  it My pernsadl of the impugned order and the

vltohjecfioxris  respondent to the 1.A.No.3 reveals the

follo zviiig se’q10’1’encev’o’f events:

~ V”D;Jate Event
.1 is , r_’i3.(3’7.2007 Service of summons on the petitioner
” 25.07.2007 Filing of vakalath

27.08.2007 Case posted for filing of written
statement

REM

08.10.2007

Adjourned for filing of written statement.
Petitioner’s learned Advocategwas not
Present. – ti ”

04.01.2008

Petitioners learned __Advoeate “riot
present. Adjourned. Trial. Courttimarkis in_
the order sheet the «
statement is’riot–fi1ed__ .. it —

30.01.2008

Plaintiffs (respondentis )..eViden:eet 2-. A

11–3w2008

Respondent files’ * affidavit . evidence’ valonsg
with IA. for production of

docume_r_1ts.. _

09.04.2008

‘B_’o’r a1fgu.me11t:’Petitioner files an LA.
No.2,: for’ the order dated

sieeldng the permission

of the Court/tho Cross examine P.W–l

o5fo6.:j2:”QVos””

– ‘ F§£.’ifi1ing. *objections to I.A.No.2

10

2s.~o§;:2oo’e-

I.A.No.2 are filed

11

16.’o7.20o-3 ‘

12

-14.08.2008.”

] .. all these dates the petitioner’s side

13, ..

failed to argue

’17.o9.:2″oo8_

‘.”3o.’i..o.2oo8

Presiding Officer on leave

‘ A16’ _

“».Q3..12.2’Q08

1.A.No.2 was dismissed imposing the cost
of Rs.5,000-O0. The matter was posted

for final arguments

A 17

‘ _:~o.01.2oo9

I.A.No.3 is filed seeking leave of the

Court to file written statement

833.

Awrfitten

tactics, delaying the disposal of
causing inconvenience to the plaintiffs_;- r.~
the petitioners approaching the y in
quick relief and aLf;’o”*the
inconvenience of the coiirif faced
frequent prayers for – ,_acijoilrnrnents ~ ‘
object is to expedite tliaiieafing
scuttle the same. Whiile_delatyed..may
amount tojusvtic-er”deri1Ted_,’ hurried may

in some cases arnou.nt bilried. ”

12. ci{u’ri”” in para 25 of its
decision in nof_a:nd:§Brothers (supra) heid that
the pouter of’exte-nsri_ori >7fl’)’I7’~.l_:;:i.Ii’1f3″ for filing the written statement

can be eXer’ci_sertIV on3.y”‘for»–a’dequate reasons and in the rare and

_ excepijjiovnal circvmstances. Paragraph 25 of the said decision

extracted herein:

dispensation that makes Order 8,
directory, leaving it to the Courts to
‘extend the time indiscriminately would tend
lotto defeat the object sought to be achieved by

the amendments to the Code. It is therefore,

85%;

.__ksp/,–__i ”

as well. Should that state of affairs conflnyé
for all times?” it i

13. Not finding any adequate'”c’)r–sufficient:’i*ea.aoni-2 for

the inordinate deiay of about two ‘the,

statement and that too the the”

petitioner’s side on several dates–wbefOi’eeA.the “Tria1..éourt, the
affidavit filed in support out any case for
taking a liberal pf tiling the written
statement, I in This petition is
dismissed. «i

Sd/-3
JUDGE