CR No.1013 of 2009 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CR No.1013 of 2009 (O&M)
Decided on :25.11.2009
Jugraj Singh & others ... Petitioners
versus
Smt. Manjit Kaur ... Respondent
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. S.K.Arora, Advocate
for the petitioners.
Mr. B.S.Bhalla, Advocate
for respondent.
****
1.Whether Reporters of local newspapers may be allowed to see
the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?
AJAY TEWARI, J. (ORAL)
This revision petition has been filed against the order
of the ld. Lower Appellate Court as well as of the Trial Court
declining application under order 9 Rule 13.
The case set up is that the matter is fixed for
13.11.2001 and it was only on that date the applicant (defendant
in the main suit) did not appear and immediately thereafter on
01.12.2001, he was declared ex parte and the suit was decreed;
and within a period of three months the application for setting
aside the ex parte judgment had been filed. It is further prayed
that decretal amount has already been deposited and in fact the
CR No.1013 of 2009 (O&M) -2-
same has been withdrawn by the respondent. Learned counsel
has argued that keeping in mind the protracted limitation and the
fact that petitioner-defendant had appeared on each and every
date (as has been found by the Courts below themselves) it was
not a case where the application under Order 9 Rule 13 should
have been dismissed. Learned counsel for the respondent has on
the other hand defended the order saying that the conduct of the
petitioner reveals that he was aware of the fact that the case was
fixed for 13.11.2001 and that there was no justification shown for
his absence.
In my opinion, in the circumstances of the present
case, it would be in the interest of justice if the ex parte
judgment is set aside and the applicant is permitted to contest
the suit. There is no doubt that the petitioner was aware of the
date fixed but his absence could not be held so culpable so as to
disentitle him even from defending the suit.
In this view of the matter, the impugned order is set
aside. The application under Order 9 Rule 13 is allowed. The
judgment and decree dt. 01.12.2001 is also set aside and the ld.
Trial Court is directed to decide the case as per law.
Parties through their counsel are directed to appear
before the ld. Trial Court on 30.11.2009. It is made clear that
this order would operate only if the petitioner pays cost of
Rs.10,000/- in favour of respondent by way of bank draft to be
handed over on the date fixed. In case this payment is not
made, this petition would stand dismissed without further
CR No.1013 of 2009 (O&M) -3-
reference to this court.
With these observations, this petition is disposed of.
Since the main case has been decided, all the pending
civil miscellaneous applications, if any, stand disposed of.
November 25, 2009 (AJAY TEWARI) sonia JUDGE