IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 15m day of September, 2009
BEFORE
THE HON'BLE MRJUSTICE ASHOK B. Hlméjiaxtéisjnl 3
WRIT PETITION No.2-4816 0:f._20Ci3_,. §(:{1v1--.C1i='c1 " 7
BETWEEN:
AA. EI1terpn'ses_..
A Partnership . . E'
Having its plate Q_f-- b"u's'iI1_f:ess.j[*~~.. K
At Sri Sadananda»-P:l;aza E . A' '
52/1, 1 st"F1co_1f,"j;17t5:fCross9
10th Main, Ma11es?.awg;fam' « -.
Bangalore.-_56O 055' _ ' __
Represer1te'd__b'y_its Partner '' " b E' ' "
Mr. s.s._ Ashe}; - _ N' "Fetitmflez
. . A q Ujwaia M/s Kuzmr 8: Kumar, Advocate )
Tektranix {India Pvt. Ltd
'a Comp.su1"y'Vregistered under
Q ' ~ . __t1'1¢=: Compariies Act.
' haVineg._.its R6.-gd.Office at
'I'e§<V'I,'oy2§-'er, Hayes Road
.._V -. jBangal0re--560 025
% _Rep?resented by its
to any reiief in these proceedings. I"-Ie submits that at no point
of time the petitioner made any submission to the
that the written statement is being filed.
7. I have gone through 1:he_irnpugn_e'd"'ord_er'fi.£x,No..v'3' "
and the affidavit filed in support ctr1.A;n.c§.3;neg._"riie 'st{ra_ =a:.:_a
substance of the said affidavit.__ is that vtlierehavebetengii»
numerous transactions between the parties' hereinfii the same
are spread over six to sever'. ye'ars;_and»thattherefore it took lot
of time for the .petitioner».._t'o 'fii1%r1ish._ documents and
informatiorivddtov 'its:ev5.1_¢ar.%'fied preparing the written
statement. 0
8'. it My pernsadl of the impugned order and the
vltohjecfioxris respondent to the 1.A.No.3 reveals the
follo zviiig se’q10’1’encev’o’f events:
~ V”D;Jate Event
.1 is , r_’i3.(3’7.2007 Service of summons on the petitioner
” 25.07.2007 Filing of vakalath
27.08.2007 Case posted for filing of written
statement
REM
08.10.2007
Adjourned for filing of written statement.
Petitioner’s learned Advocategwas not
Present. – ti ”
04.01.2008
Petitioners learned __Advoeate “riot
present. Adjourned. Trial. Courttimarkis in_
the order sheet the «
statement is’riot–fi1ed__ .. it —
30.01.2008
Plaintiffs (respondentis )..eViden:eet 2-. A
11–3w2008
Respondent files’ * affidavit . evidence’ valonsg
with IA. for production of
docume_r_1ts.. _
09.04.2008
‘B_’o’r a1fgu.me11t:’Petitioner files an LA.
No.2,: for’ the order dated
sieeldng the permission
of the Court/tho Cross examine P.W–l
o5fo6.:j2:”QVos””
– ‘ F§£.’ifi1ing. *objections to I.A.No.2
10
2s.~o§;:2oo’e-
I.A.No.2 are filed
11
16.’o7.20o-3 ‘
12
-14.08.2008.”
] .. all these dates the petitioner’s side
13, ..
failed to argue
’17.o9.:2″oo8_
‘.”3o.’i..o.2oo8
Presiding Officer on leave
‘ A16’ _
“».Q3..12.2’Q08
1.A.No.2 was dismissed imposing the cost
of Rs.5,000-O0. The matter was posted
for final arguments
A 17
‘ _:~o.01.2oo9
I.A.No.3 is filed seeking leave of the
Court to file written statement
833.
Awrfitten
tactics, delaying the disposal of
causing inconvenience to the plaintiffs_;- r.~
the petitioners approaching the y in
quick relief and aLf;’o”*the
inconvenience of the coiirif faced
frequent prayers for – ,_acijoilrnrnents ~ ‘
object is to expedite tliaiieafing
scuttle the same. Whiile_delatyed..may
amount tojusvtic-er”deri1Ted_,’ hurried may
in some cases arnou.nt bilried. ”
12. ci{u’ri”” in para 25 of its
decision in nof_a:nd:§Brothers (supra) heid that
the pouter of’exte-nsri_ori >7fl’)’I7’~.l_:;:i.Ii’1f3″ for filing the written statement
can be eXer’ci_sertIV on3.y”‘for»–a’dequate reasons and in the rare and
_ excepijjiovnal circvmstances. Paragraph 25 of the said decision
extracted herein:
dispensation that makes Order 8,
directory, leaving it to the Courts to
‘extend the time indiscriminately would tend
lotto defeat the object sought to be achieved by
the amendments to the Code. It is therefore,
85%;
.__ksp/,–__i ”
as well. Should that state of affairs conflnyé
for all times?” it i
13. Not finding any adequate'”c’)r–sufficient:’i*ea.aoni-2 for
the inordinate deiay of about two ‘the,
statement and that too the the”
petitioner’s side on several dates–wbefOi’eeA.the “Tria1..éourt, the
affidavit filed in support out any case for
taking a liberal pf tiling the written
statement, I in This petition is
dismissed. «i
Sd/-3
JUDGE