Rajasthan High Court – Jodhpur
Bach Raj vs Raj.Plastic Industries on 6 November, 2008
1
1
S.B. CIVIL FIRST APPEAL NO.8/1988
(Bachh Raj Vs. Rajasthan Plastic Industries)
Date of Order :: 6th November 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
None present.
This first appeal filed in the year 1988 remained pending
for preparation of paper-book and was placed on board by the
office as directed. On 07.07.2008, though learned counsel
appearing for the appellant moved an application seeking
dispensing with preparation of paper-book but while scanning
though the record, it was noticed that parts B,C and D of the
original record had already been weeded out. Learned counsel
for appellant was, therefore, directed to place on record the
copies of the oral and documentary evidence.
However, on 03.09.2008, learned counsel Mr. G. R.
Singhvi, who had been appearing for the appellant pleaded no
instructions. Looking to the subject matter of the appeal and
the terms of the impugned judgment and decree dated
16.01.1987, it appeared appropriate to hear the learned
counsel for the respondent bank before deciding as to whether
a notice should be sent to the appellant or not? As nobody
appeared for the respondent bank, the matter was adjourned
to 25.09.2008. Nobody appeared for the respondent bank on
2
25.09.2008 either; and the matter was, again, adjourned for
four weeks.
Today also, nobody is present for the respondent bank.
In the facts and circumstances of the case, the record
as available has been perused. It is made out that the
appellant herein was joined in the suit for money recovery as
filed by the respondent bank in his capacity as a guarantor in
relation to the loan said to have been advanced to the
defendants Nos. 1 and 2 by the respondent bank. By the
impugned judgment and decree dated 16.01.1987, the learned
Trial Court essentially decreed the suit for recovery of the due
amount against the defendants Nos. 1 and 2 i.e., the principal
debtors; and also directed the defendants Nos. 1 and 2 to
make deposit of the amount and thereupon the residential
property of the defendant No.2, having been placed in
equitable mortgage with the bank, was to be released; and
upon their failure to do so, the plaintiff bank was given the
liberty to apply for final decree and to recover amount from the
property so placed in mortgage by the defendant No.2 and
then, to recover the amount from the pledged goods and
hypothecated machinery; and the liability of the defendants
Nos. 3 to 5 was confined to an amount of Rs. 1,21,500/-.
Though no other material is available on record but
there is an endorsement on the order-sheets of the record
3
received from the Trial Court whereby certain documents
including the original title deeds were returned by the Trial
Court on 18.05.1993.
Having regard to the overall facts and circumstances of
the case, and the nature of the decree as passed by the
learned Trial Court, there does not appear any necessity of
issuing notices to the appellant in this case, if he has chosen
not to extend further instructions to his counsel.
Since nobody else is present for the appellant, the
appeal is dismissed for want of prosecution.
(DINESH MAHESHWARI), J.
s.soni