IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CR No.1230 of 2009
Date of decision: 5.3.2009
Bhalla Ram ......Petitioner
Versus
M/s Sawan Traders (India) ......Respondent
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Raj Kapoor Malik, Advocate for the petitioner.
* * *
Rakesh Kumar Garg, J.(Oral)
This revision petition has been filed by the defendant
challenging order dated 5.2.2009 passed by the Civil Judge (Sr. Division)
Kaithal, whereby the request of the petitioner granting him further
adjournment to file written statement has been rejected and resultantly, his
defence has been struck off.
In this case, the petitioner put in appearance on 6.11.2008 and
thereafter, he moved an application for supplying him copy of the statement
of accounts which was supplied to him on 5.2.2009 itself. In these
circumstances, the petitioner had sought some more time to file the written
statement. However, the trial Court found that the petitioner had tried to
avoid service upon him and there was no justification for granting him
adjournment as there was sufficient material on record to file written
statement.
I have heard learned counsel for the petitioner.
It is well settled that the provisions of Order 8 rule 1 of the
CPC do not specifically take away the power of the Court to take written
statement on record filed beyond the fixed period of 90 days and the
Court can accept written statement even after the aforesaid stipulated
CR No.1230 of 2009 -2-
period.
Thus, without going into the merits of the petition, in the
interest of justice, I feel it appropriate that one more opportunity should be
granted to the petitioner to file written statement subject to payment of
Rs.2,000/- as costs. Thus, order striking off his defence is set aside. The
petitioner shall file his written statement on or before 23.3.2009. It is made
clear that the payment of costs shall be condition precedent for allowing the
petitioner to file the written statement. It is also made clear that the
petitioner shall not ask for any other document at this stage so as to enable
him to file the written statement.
The revision petition is disposed of.
March 5, 2009 (RAKESH KUMAR GARG) ps JUDGE