High Court Rajasthan High Court - Jodhpur

Ratan Chand & Anr vs State Bank Of India on 19 August, 2008

Rajasthan High Court – Jodhpur
Ratan Chand & Anr vs State Bank Of India on 19 August, 2008
                                       1

25              S.B. CIVIL FIRST APPEAL NO.59/1995.
                   Ratan Chand & Anr. Vs. State Bank of India
                                     .......
26              S.B. CIVIL FIRST APPEAL NO.61/1995.
                   Ratan Chand & Ors. Vs. State Bank of India
                                     .......


     Date of Order :: 19th August 2008.

           HON'BLE MR. JUSTICE DINESH MAHESHWARI

     Mr. J.K. Chanda, for the respondent.
                                  .....
     BY THE COURT:

These two appeals (CFA No.59/1995 and CFA

No.61/1995) being related to the same parties and having

common features, shall be governed by this common order.

These first appeals under Section 96 of the Code of Civil

Procedure have been preferred by the defendants-appellants

against the similar nature judgments and decrees dated

03.02.1995 as passed by the learned Additional District Judge

No.1, Jodhpur in respective civil suits for money recovery as

filed by the plaintiff-respondent ( CO No.120/1988 and CO

No.121/1988).

The suits aforesaid were filed by the plaintiff-respondent

against the appellants for recovery of money due in relation to

term loan (CO No.120/1988) and cash-credit facility (CO

No.121/1988) as extended to the defendant-appellant No.1

wherein the defendant-appellant No.2 stood as guarantor. The

learned Trial Court, after deciding the relevant issues in favour

of the plaintiff-Bank, proceeded to decree the suits and held

the plaintiff entitled to recover an amount of Rs. 1,00,665.05
2

together with interest @ 12.5% per annum in CO No.120/1988

and an amount of Rs.2,90,457/- together with interest @ 14%

per annum in CO No.121/1988; and in both the cases, the

defendants were allowed the facility of making payment of the

decreetal amount in monthly installments of Rs. 10,000/- each.

These appeals preferred by the defendants were

admitted for consideration on 24.07.1995. However, the stay

applications filed along with the appeals were rejected as not

pressed. After service of the respondent, when the matters

were placed before the Court on 24.01.2005, it was noticed

that the learned counsel appearing for the defendants-

appellants had expired and as nobody else appeared for the

appellants, notices were ordered to be issued to them for

making necessary arrangements for prosecution of these

appeals.

In compliance of the order aforesaid, repeated notices

were issued to both the appellants but were not served. Then,

on 01.05.2006, this Court directed issuance of fresh notices

and also observed that in case the notices are not served by

ordinary mode, the process server may be directed to effect

substituted service. Again, the notices were repeatedly issued

for the appellants.

In relation to the last notices sent for the appellant No.2,

the process server has visited the alternative address given

out to him and thereat, it has been reported that the said
3

appellant has since expired. So far the appellant No.1 is

concerned, his address has been given in the appeal as

under:-

“Ratanchand s/o Shri Bal Kishen
Proprietor M/S. Kubera Plastics and Chemicals
Industries, A-54, A-Sector, Pratapnagar,
Jodhpur.”

On the aforesaid address, the process server has made

repeated visits and it has been found that some other industry

was functional thereat and no alternative address of the

appellant No.1 was given out by anyone.

The net position obtainable is that so far the appellant

No.2 is concerned, these appeals stand abated for his having

reportedly expired and nobody having prayed for substitution.

So far the appellant No.1 is concerned, nobody is present on

his behalf to prosecute these appeal nor any alternative

address is available on the record.

In the aforesaid circumstances, this Court is clearly of

opinion that no useful purpose would be served by sending

repeated notices to the said appellant No.1; and having regard

to the subject matter of these appeals and the nature of the

decrees as passed by the learned Trial Court, it does not

appear appropriate to keep these appeals pending any further.

The appeals be consigned to record as such.

(DINESH MAHESHWARI), J.

Mohan/
4

S.B. CIVIL FIRST APPEAL NO.61/1995.

Ratan Chand & Ors. Vs. State Bank of India
…….

Date of Order :: 19th August 2008.

HON’BLE MR. JUSTICE DINESH MAHESHWARI

Mr. J.K. Chanda, for the respondent.

Vide common order made in S.B.Civil First Appeal

No.59/1995 Ratan Chand & Anr. Vs. State Bank of India.

(DINESH MAHESHWARI),J.