Rajasthan High Court – Jodhpur
Rajdhani Marmo & Tiles Pvt.Ltd.& … vs Kimbar Lay Engineer Pvt.Ltd on 1 April, 2010
CMA-324/09-Shri Rajdhani Marmo & Tiles Pvt.Ltd.& Ors.Vs. Kimbar Lay Engineers Pvt. Ltd.
Judgment dt.1.4.10
1/2
S.B. CIVIL MISC. APPEAL NO.324/2009
Shri Rajdhani Marmo and Tiles Pvt. Ltd. & Ors.
Vs.
Kimbar Lay Engineers Pvt. Ltd.
Date of judgment : 1st April, 2010
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. B.L. Choudhary for the appellants.
Mr. Nikhil Dungawat for the respondent.
-------
1. Heard learned counsels.
2. This appeal is directed against the order dated
14.11.2007 whereby the learned court below rejected the defendant's
application under Order 9 Rule 13 C.P.C. for setting aside the ex-
parte decree passed against them.
3. Learned counsel for the appellant-defendants that the
notices on the limited company registered under the Companies Act
were required to be served on the Managing Director or the Secretary
of the Company as per Order 29 Rule 2 C.P.C. and therefore, the
service on the accountant Chunni Lal could not be treated as
sufficient and therefore, the ex-parte order deserves to be set aside.
4. On the other hand learned counsel for the respondent-
plaintiff Mr. Nikhil Dungawat submits that the service of the
summons was duly effected on the defendant company, therefore, the
CMA-324/09-Shri Rajdhani Marmo & Tiles Pvt.Ltd.& Ors.Vs. Kimbar Lay Engineers Pvt. Ltd.
Judgment dt.1.4.10
2/2
rejection of application under Order 9 Rule 13 C.P.C. is justified.
5. Having heard learned counsels and upon perusal of the
reasons given in the impugned order dated 26.11.2008 passed by the
learned court below, this Court is satisfied that the summons of the
suit by the learned trial court were not properly served on the
prescribed authority in accordance with the Order 29 Rule 2 C.P.C.
for limited Company registered under the Companies Act, the
prescribed officer for accepting such service is any Director or
Managing Director of the Company or Secretary or duly authorized
officer of the Company. It is not the case of the respondent-plaintiff
that the said accountant Chunni Lal was the prescribed officer of the
said Company to accept such summon. Therefore, service on the said
Accountant cannot be treated as sufficient.
6. Consequently, this appeal is allowed and the impugned
order dated 26.11.2008 as well as the ex-parte decree dated
14.11.2007 is set aside and the parties are directed to appear before
the learned trial court afresh in the first instance on 3rd May, 2010. In
view of the time lapsed, the learned trial court is requested to expedite
the trial. No costs.
[ DR. VINEET KOTHARI ], J.
item No.55
babulal/