High Court Punjab-Haryana High Court

Punjab Financial Corporation vs Lt. Col. S.K.Bhatia (Retd.) And … on 9 September, 2008

Punjab-Haryana High Court
Punjab Financial Corporation vs Lt. Col. S.K.Bhatia (Retd.) And … on 9 September, 2008
Civil Revision No.3594 of 2007                         -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH
                                        Civil Revision No.3594 of 2007
                                   Date of decision: September 09, 2008

Punjab Financial Corporation

                                                       .....PETITIONER
Versus


Lt. Col. S.K.Bhatia (Retd.) and another

                                                    .....RESPONDENTS


CORAM:      HON'BLE MR JUSTICE T.P.S.MANN

PRESENT: Mr Vikas Mohan Gupta, Advocate
         for the petitioner.

            Respondent No.1 in person as self and
            on behalf of respondent No.2, as its Proprietor.


T.P.S.MANN, J.

Suit for declaration was filed by the respondents that the

mortgage deeds executed by them to secure term loan, Soft Seeds

Capital Assistance (Interest Free Loan) and another loan were illegal and

result of fraud and mis-representation, besides being contrary to

SEMFEX Scheme. After issuance of notice, the defendant-Corporation,

petitioner herein, filed a written statement, followed by a replication by

the respondents. Issues were framed on 5.2.2007, whereafter suit was

postponed for recording evidence of the plaintiffs-respondents on

2.3.2007. On the said date, the respondents did not produce any

evidence, but filed an application for a direction that certain documents

be produced by the defendant-petitioner. The documents sought to be

produced were date-wise disbursement of actual amount of loan,

including over sum, date-wise amount of recoveries i.e. repayment of
Civil Revision No.3594 of 2007 -2-

loan by the plaintiff and SEMFEX Scheme prevalent in 1991-92, when

the loan was applied by the plaintiffs and sanctioned by the defendant

under the SEMFEX Scheme. The petitioner was required to file reply.

On the adjourned date, the petitioner did not file any reply and the matter

was adjourned to 23.3.2007, when position still remained the same.

Learned trial Court once again adjourned the matter to 29.3.2008 on the

request made by the petitioner for filing the reply, but it was made

subject to payment of Rs.200/- as costs. Even this time again, no reply

was filed, nor the costs paid. The case was adjourned to 9.4.2007,

subject to payment of Rs.200/- as costs, over and above the costs

imposed on the earlier date. On 9.4.2007, the petitioner again could not

file the reply and learned trial Court passed the impugned order by

striking off its defence. The defendant is before this Court by filing a

revision under Article 227 of the Constitution of India to challenge the

impugned order.

Learned counsel for the petitioner submitted that the

application was filed by the plaintiffs-respondents for a direction to the

defendant-petitioner to produce the aforementioned documents, but reply

to the said application could not be filed within time for the reason that

there was movement of various records of the defendant Corporation

between its head office at Chandigarh and district office at Jalandhar.

Consequently, neither the reply could be prepared, nor the documents

sought for could be made available. In fact, the documents were first to

be received at its Amritsar office, then to be verified at its Chandigarh

office and only thereafter, reply could be submitted as to whether the

documents were to be produced or not. It is also submitted that
Civil Revision No.3594 of 2007 -3-

defendant-petitioner had already submitted its written statement and on

account of default in not filing the reply to the application filed by the

plaintiffs-respondents, its defence could not be struck off. Moreover, in

view of the provisions of Section 35-B of the Code of Civil Procedure,

the plaintiffs-respondents could have been compensated with another

costs in case there was any delay on the part of the defendant-petitioner

in filing the reply.

It has been submitted on behalf of the respondents that

several opportunities had been granted to the defendant-petitioner to file

reply to the application of the plaintiffs. Neither the reply was filed, nor

the costs were paid. Under these circumstances, learned trial Court was

justified in striking off the defence of the defendant-petitioner.

I have heard learned counsel for the petitioner and also

respondent No.1 in person for himself and on behalf of respondent No.2,

as its Proprietor and perused the impugned order.

As has been claimed by the petitioner, the documents which

were required to be produced on its behalf were first to be received at

Amritsar office of the Corporation, which were to be verified and

checked at its Chandigarh office. Only then any reply could be submitted

by the petitioner to the application as to whether the documents in

question were to be filed or not. Moreover, there was movement of

various records of the defendant Corporation between its head office and

district office. At the same time, the petitioner had been taking undue

adjournments to file its reply to the application of the respondents. For

the first time, the application in question was filed by the respondents on
Civil Revision No.3594 of 2007 -4-

2.3.2007. The matter was adjourned by learned trial Court to 12.3. 2007

for filing reply on behalf of the defendant Corporation. On 12.3.2007,

hearing was adjourned to 23.3.2007, when position remained the same.

However, request for adjournment made on behalf of the petitioner was

accepted and the matter was adjourned to 29.3.2007 for filing the reply,

but subject to payment of Rs.200/- as costs. It was further ordered that no

further opportunity was to be granted. In spite of all this, even on

29.3.2007, no reply was filed. Once again, learned trial Court adjourned

the matter to 9.4.2007 by imposing additional costs of Rs.200/-. Even on

9.4.2007, the things remained where they were. It was on that account

that learned trial Court did not grant any further opportunity to the

petitioner to file any reply. For the aforementioned default, the defence

of the petitioner could not have been struck off as it had already filed its

written statement. At the most, substantial costs could have been

imposed upon the petitioner so as to compensate the respondents. On

three/four different occasions when the petitioner did not file its reply,

the calendar moved only for four weeks or so. It was not that a number of

months had passed since the filing of the application by the respondents

for a direction to the petitioner to produce certain documents.

It may not be out of place to mention here that on 15.1.2008,

this Court directed the petitioner to place on record the statement of

account showing the amount of various loans which had been repaid,

besides the outstanding amount. In pursuance of the directions, the

petitioner brought on record statement of account position and statements

pertaining to three different loan accounts of the respondents as

Annexures P-2 to P-5, which were taken on record on 20.2.2008. Out of
Civil Revision No.3594 of 2007 -5-

the three documents, the production of which was sought by the

respondents from the petitioner by filing an application on 2.3.2007, the

petitioner has made available two of them in the shape of Annexures P-2

to P-5.

In view of the above, this Court is of the opinion that the

order passed by learned trial Court for striking off the defence of the

petitioner was not called for. Instead, further time could have been given

to the petitioner to file its reply to the application of the respondents for

production of documents.

Resultantly, the revision is allowed. Impugned order passed

by learned trial Court striking off the defence of the petitioner is set aside

and learned trial Court is directed to grant another opportunity to the

petitioner Corporation for filing its reply, subject to payment of

Rs.15,000/- as costs.

As the proceedings before learned trial Court were stayed by

this Court on 24.7.2007, when notice of motion was issued, the parties

are directed to put in appearance before learned trial Court through their

counsel/in person on 1.10.2008.

September 09, 2008                                   (T.P.S.MANN)
Pds.                                                     JUDGE