Allahabad High Court High Court

Birbal vs Ram Ratan And Others on 30 July, 2010

Allahabad High Court
Birbal vs Ram Ratan And Others on 30 July, 2010
Court No. - 4

Case :- WRIT - C No. - 44476 of 2010

Petitioner :- Birbal
Respondent :- Ram Ratan And Others

Petitioner Counsel :- C.K. Rai
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Undisputed facts are that suit was filed by the plaintiff­petitioner on 

17.07.1999. Defendant­respondent no. 2 filed his written statement 

along with a counter claim on 04.04.2000. Thereafter, issues were 

framed and the evidence of the parties was over and the case was 

in   the   midst   of   arguments   when   the   plaintiff­petitioner   filed   an 

application along with a written statement to the counter claim. The 

trial court vide order dated 05.09.2008 rejected the application on 

the   ground  that   the   written   statement  to   the   counter  claim  has 

been   filed   beyond   the   period   prescribed   by   Order   VIII   Rule   1 

C.P.C. and there is no explanation for this inordinate delay. The 

plaintiff­petitioner   went   up   in   revision,   which   has   also   been 

dismissed. 

Both the courts below have rightly rejected the written statement 

filed by the plaintiff­petitioner to the counter claim as there was 

hardly any reason or occasion for accepting the same after the 

period prescribed under Order VIII Rule 1 C.P.C. was over. 

In view of above facts and discussions, there is  no illegality or 

infirmity reflected from the impugned order, which may warrant any 

interference by this Court.

Writ petition, accordingly, fails and stands dismissed in limine.

30.07.2010
VKS/ WP 44476/10