High Court Madras High Court

A. Perumal Raj vs B. Rajendran on 10 April, 2007

Madras High Court
A. Perumal Raj vs B. Rajendran on 10 April, 2007
       

  

  

 
 
 BEFORE THE  MADURAI BENCH OF MADRAS HIGH COURT

DATED: 10/04/2007

CORAM:
THE HONOURABLE MR.JUSTICE S.NAGAMUTHU

CRP.(PD) (MD) No.719 of 2005
and
C.M.P.(MD) No.5575 of 2005

A. Perumal Raj		... Petitioner
			
Vs

B. Rajendran		... Respondent
		

Prayer

Civil Revision Petition has been filed under Article 227 of the
Constitution of India to set aside the order dated 08.04.2005 made in I.A.No.954
of 2004 in O.S.No.88 of 2004 on the file of the District Munsif, Aruppukottai.


!For Petitioner	:	Mr.D. Nallathambi
	
^For Respondent	: 	Mr.M. Thilagar

			
:O R D E R

This Civil Revision Petition has been filed challenging the order dated
08.04.2005 made in I.A.No.954 of 2004 in O.S.No.88 of 2004 on the file of the
District Munsif, Aruppukottai.

2. Brief facts of the case are as follows:-

The petitioner is the defendant in O.S.No.88 of 2004 on the file of the
learned District Munsif, Aruppukottai and the respondent herein is the
plaintiff. The respondent has filed the above suit for recovery of money due
under a promissory note. The petitioner has filed a written statement denying
the execution of the promissory note. After framing of issues, the trial Court
has proceeded with the trial of the case. On the side of the plaintiff, it is
reported that two witnesses have been examined and on the side of the
petitioner/defendant, D.W.1 alone has been examined. At this stage, the
petitioner/defendant has filed I.A.No.954 of 2004 seeking permission to file
additional written statement. The respondent opposed the said application by
filing counter stating that the petition has been filed so belatedly and the
intention behind the petition is only to drag on the proceedings. When the suit
has been pending from the year 2002 onwards it is too late to file this I.A. at
this length of time. It has also been stated in the counter that the
allegations made in the additional written statement have got no relevance to
the issues involved in this Suit.

3. After hearing the learned counsel for both parties and after perusing
the records, the learned District Munsif by order dated 08.04.2005 has dismissed
the said I.A. It is the said order which is now under challenge in this Civil
Revision.

4. In paragraph 5 of the order of the learned District Munsif has
concluded that the I.A. deserves to be dismissed on the ground that the same has
been filed belatedly without assigning any reason as to why, it was not filed in
time. The learned District Munsif has further held that it is only with a view
to drag on the proceedings, the said I.A. has been filed. Regarding these
findings, the learned counsel for the petitioner would submit that in the
original written statement, it has been specifically pleaded that the suit
promissory note was not at all executed by the petitioner and would further
contend that the additional written statement is only to supplement the same by
pleading the circumstances under which the plaintiff has been forced to file the
suit by creating the promissory note. Therefore, the learned counsel for the
petitioner concluded his arguments saying that as per various judgments of the
Hon’ble Supreme Court and also by this Court including the one reported in
2006(5) C.T.C. Page 580 (Kaliathal Vs. Murugathal and Others), the lower Court
ought to have had liberal approach in granting the prayer for filing additional
written statement.

5. Per Contra, the learned counsel for the respondent would submit that
the suit has been pending from the year 2002 on wards and nothing prevented the
petitioner from filing detailed written statement before the commencement of the
trial. He would rely on the judgment of this Court reported in 2005(4) L.W. 482
(Chandru and others Vs. Ranganathan) he prays for dismisaal of the C.R.P.

6. I have considered the rival contentions made by the both the counsel.

7. As rightly pointed out, the lower Court has dismissed the I.A solely
on the ground that it has been filed belatedly and further holding that the said
move is only with a view to drag on the proceedings unnecessarily. Of course,
it is correct that there is unnecessary delay on the part of the petitioner to
file the additional written statement and also nothing prevented the petitioner
from filing the additional written statement atleast before recording of the
oral evidence. But on that score alone, the prayer of the petitioner to file
additional written statement cannot be denied in view of the judgment of this
Court reported in 2006(5) C.T.C.Page 580 (Supra cited) wherein the learned Judge
has relied on the judgments of the apex Court reported in 2006(2) C.T.C.Page 55
(Ahmed Meera V. S. Kumaraswamy), AIR 2006 SC 2832 (Baldev Singh V. Manohar
Singh) and also a judgment reported in AIR 1922 PC 249 (Ma Shwe Mya V. Maung MO
Hnaung.) In Paragraph 13 of the judgment, the learned Judge has held as follows:

Para 13. As already stated, the rustic people, who depend upon the advise of
the counsel appearing for them, cannot be faulted and that did not take due
diligence while filing their earlier written statement. Furthermore the
amendment, if allowed, that would avoid multiplicity of proceedings by filing
another Suit, which also avoid the conflicting judgments rendered by the Court
in a Suit filed by the respondents for declaration and the Suit to be filed by
the petitioner seeking same prayer in a subsequent Suit. Having regard to the
above said facts, this Court is of the considered view that the interest of
justice would be met if the petitioner is allowed to raise the pleas by paying
necessary fee. The necessary corollary would be the order of the Trial Court
non-suiting the petitioner on pedantic technicalities has to be set aside and
the same is set aside and the Revision is allowed. It is needless to say that
all the defence the respondents are having legally and factually can be agitated
before the Trial Court.

Similar are the facts in the case on hand also.

8. Applying the principles enumerated in the said judgment this Court has
to have a liberal approach while dealing with the prayer for permission to file
additional written statement. The learned counsel for respondent relies on
Paragraph 12 of the judgment, reported in 2005(4) L.W. Page 482 wherein this
Court has held as follows:

Para 12. The object of the law of pleadings is that the Court and the
respective parties, should fully know of the case before the parties go in for
trial, so that, the trial may proceed in that well defined channel. Now, by
putting forth new set of facts, after the plaintiff’s evidence is closed, the
Defendants are only attempting to divert the process of trial. If the
application is allowed, there would be no remedy to the plaintiff to adduce
proper evidence, thereby, meeting the defence plea set forth.

9. But in the case on hand facts are not similar. In the reported case, a
new set of facts were sought to be put forth after the plaintiffs evidence was
closed to divert the process of trial. But in the case on hand, no new plea is
taken and what is sought to be done is only to supplement the earlier written
statement by furnishing more details. Therefore it is not the case that the
respondent would be put to any prejudice if the petition is allowed. Even
during arguments, learned counsel for the respondent has not raised any question
of prejudice to the respondent if the additional written statement is allowed to
be filed. For all the above said reasons, by having liberal approach, the
learned District Munsif ought to have allowed the I.A. Thus the impugned order
deserves to be set aside and accordingly set aside. I.A.No.954 of 2004 stands
allowed.

10. On perusal of the records, it is made clear that the Original Suit was
filed before the Sub Court, Virudhunagar in O.S.No.2 of 2000 and later it was
transferred to Sub Court, Aruppukottai and re numbered as O.S.No.141 of 2001 and
still later it was transferred to the District Munsif Court, Aruppukottai and
renumbered as O.S.No.88 of 2004. Considering the fact that the suit has been
pending from the year 2000 onwards, it is obsoletely necessary to issue a
direction to the learned District Munsif, Aruppukottai to dispose off the suit
before the end of June 2007. The learned counsel for the petitioner undertakes
that the petitioner would co-operate for the disposal of the suit before the end
of June 2007. It is further made clear that if the respondent wants to recall
any witness for the purpose of adducing any witness or for
S.NAGAMUTHU,J.

ARUL
the purpose of cross-examination, he shall be given the opportunity. The trial
shall not be protracted at any cost beyond June 2007.

11. Since the suit has been pending from the year 2000 and this I.A was
filed only in the year of 2004, the respondent should be adequately compensated
by imposing appropriate cost on the petitioner. Considering the facts and
circumstances of the case, the petitioner is directed to pay Rs.1000/- towards
costs to the respondent within 15 days from the date of receipt of a copy of
this order.

12. With above directions, this Civil Revision Petition is allowed.
Connected C.M.P. is also closed.

To

The District Munsif Court,
Aruppukottai.