* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Reserve: July 28, 2009
Date of Order: August 07, 2009
+ IA 990/2009 in OMP 553/2006
% 07.08.2009
Municipal Corporation of Delhi ...Petitioner
Through: Mr.Anshuman Jain, Advocate
Versus
M/s Radhey Shyam & Anr. ...Respondents
Through: Mr. Raman Kapur and Mr. Honey Taneja, Advocates
JUSTICE SHIV NARAYAN DHINGRA
1. Whether reporters of local papers may be allowed to see the judgment?
2. To be referred to the reporter or not?
3. Whether judgment should be reported in Digest?
ORDER
1. This application under Section 151 CPC has been made by the
applicant/petitioner for restoration of the petition which was dismissed in
default on 15th July 2008, as none appeared for the petitioner on 31st March
2008 and 15th July 2008, i.e. on two dates of hearing.
2. A perusal of record would show that prior to 31st March 2008, counsel
for petitioner was Mr. Nitin Monga who was putting appearance up to 31st
March 2008 but he did not appear thereafter. The Petitioner changed the
counsel and after that present counsel had been appearing regularly. It is
stated in the application that the petitioner did not receive intimation with
respect to the directions given by the Court for filing rejoinder nor the
petitioner was aware that petitioner was not being represented by the
counsel on last two dates. A prayer is made that the present petition be
OMP 553/2006 MCD v.M/s Radhey Shyam & Anr. Page 1 Of 2
restored since huge financial implications were involved. An unconditional
apology was tendered by petitioner for non filing of rejoinder and non
representation.
3. It is apparent from the record that the petitioner has been prosecuting
the case diligently before 31st March 2008 but after that it seems that the
earlier counsel, who was removed by the petitioner, had become careless and
he neither appeared in the Court nor informed the petitioner about his
reasons for non appearance nor made any arrangement for appearance in the
Court on his behalf.
4. Keeping in view the above facts and circumstances, I allow this
application for restoration of the petition subject to costs of Rs.5,000/- which
may be paid within four weeks to the respondent.
5. The application stands disposed of.
OMP 553/2006
List this petition for arguments and disposal in the category of “finals”
at its own turn. Rejoinder be filed by the petitioner within 8 weeks, after
payment of costs.
August 07, 2009 SHIV NARAYAN DHINGRA J. rd OMP 553/2006 MCD v.M/s Radhey Shyam & Anr. Page 2 Of 2