Delhi High Court High Court

J.P.N.Singh vs Nbcc Ltd. on 15 September, 2009

Delhi High Court
J.P.N.Singh vs Nbcc Ltd. on 15 September, 2009
Author: Shiv Narayan Dhingra
               * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                   Date of Reserve: 7.9.2009
                                                         Date of Order: 15th September, 2009

IA No. 2319/2006 in CS(OS) No. 884A/2003
%                                                                              15.09.2009

         J.P.N.Singh                                  ... Plaintiff/Petitioner
                                    Through: Mr. J.P.Sengh, Sr. Advocate with
                                    Mr. Sumeet Batra, Advocate

                  Versus


         National Building Construction
         Corporation Ltd                  ... Defendant/Respondent
                         Through: Ms. Poonam


JUSTICE SHIV NARAYAN DHINGRA

1. Whether reporters of local papers may be allowed to see the
judgment?

2. To be referred to the reporter or not?

3. Whether judgment should be reported in Digest?

ORDER

The applicant/respondent had moved an application under Section

30 of Arbitration Act, 1940 being IA No. 14/2004. This application was

dismissed on 6.1.2006 by this Court for non-prosecution as none had been

appearing before the Joint Registrar on the last three dates of hearings and the

award was made a rule of Court in CS(OS) No. 884A/2003. The applicant

thereafter moved an application being IA No. 2319/2006 under Order 9 Rule 13

IA No. 2319/2006 in CS(OS) No. 884A/2003 J.P.N.Singh v. NBCC Ltd. Page 1 of 4
CPC. Notice of this application was ordered to be served on 27.2.2006 to the

non-applicant subject to deposit of costs of Rs.10,000/- returnable for 15th May,

2006. On 15.5.2006, the Counsel for both the parties were present and Counsel

for the respondent/applicant was put to notice that in case she wanted the

application to be allowed, she should proceed with the matter on merits. The

Counsel stated that she was not ready to argue the matter on merits and finding

that costs imposed vide order dated 27.2.2006 was also not deposited, the Court

passed following order:

“I see no reason to restore the matter when the respondent
is not willing to argue the mater on merits and has not even
complied with the Order for either process fee or deposit of
costs.

List on 11.8.2006″

2. Simultaneously, the applicant/respondent had moved an application

being IA No. 2320/2006 for stay of execution. The Court vide order dated

15.5.2006 rejected the application.

3. It is obvious from the above order passed by the Court that the

application made by the applicant under Order 9 Rule 13 CPC stood dismissed

on 15.52006. The applicant thereafter moved an application under Order 47

Rule 1 CPC being IA No. 6679/2006 for review of order dated 15.5.2006. In this

application for review the Counsel stated that on 15.5.2006, the Court

dismissed/rejected the IA No. 2320/06 for stay of execution and issued notice to

the Counsel for the petitioner for 11.8.2006 in IA no. 2319/2006, application for

IA No. 2319/2006 in CS(OS) No. 884A/2003 J.P.N.Singh v. NBCC Ltd. Page 2 of 4
restoration. In fact, this statement made in the review application was totally

contrary to order dated 15.5.2006. The review application was disposed of vide

order dated 16.11.2006 and the Court observed that there was no error apparent

on the face of the record for review of order dated 15.5.2006. The Court

however observed that in case the defendant seeks an interim relief, nothing

precluded the learned Judge hearing IA No. 2319/2006 for considering the prayer

made by the defendant.

4. It seems that due to misrepresentation made by the Counsel for the

review applicant, that application IA no. 2319/2006 was still surviving, the Court

passed this order without actually verifying the record that application IA No.

2319/2006 already stood dismissed. The order dated 15.5.2006 shows that

application IA No. 2319/2006 was rejected however, date of 11.8.2006 was given

inadvertently in the case although nothing survived in the case because both the

applications stood dismissed. IA No. 2319/2006 was again wrongly listed before

the Court on 1.12.2006. It was again dismissed for non-prosecution because

none appeared for the respondent/applicant. Thereafter, an application under

Order 9 Rule 9 CPC was made for restoration on IA No. 2319/2006 as if IA No.

2319/2006 was surviving. During the hearing of this application, it seems it was

not brought to the notice of the Judge that the application IA no. 2319/2006 had

already been dismissed and by no order it had been revived. The Court

therefore passed an order that a sum of Rs.5,00,000/- be deposited by

IA No. 2319/2006 in CS(OS) No. 884A/2003 J.P.N.Singh v. NBCC Ltd. Page 3 of 4
respondent/applicant and on depositing a sum of Rs.5,00,000/- further

proceedings in the execution shall remain stayed. In the meantime

claimant/petitioner expired and the matter proceeded for substitution of his LRs.

The matter was again taken up on 27.5.2009 when the LRs of deceased

petitioner were brought on record and the application under Order 9 Rule 9 CPC

for restoration of application IA No. 2319/2006 was also allowed and it was

recorded that application IA no. 2319/2006 shall stand revived. However, the

order dated 15.5.2006 shows that this application was dismissed and the order

dated 15.5.2006 was not recalled by any subsequent order. I, therefore consider

that this application (IA No. 2319/2006) under Order 9 Rule 13 CPC already

stands dismissed and it cannot be heard again on merits.

September 15, 2009                                           SHIV NARAYAN DHINGRA, J.
vn




IA No. 2319/2006 in CS(OS) No. 884A/2003   J.P.N.Singh v. NBCC Ltd.         Page 4 of 4