High Court Punjab-Haryana High Court

Kranti Arora vs Sachdeva And Sons Rice Mills Ltd on 17 August, 2009

Punjab-Haryana High Court
Kranti Arora vs Sachdeva And Sons Rice Mills Ltd on 17 August, 2009
Civil Revision No. 4586 of 2009 (O&M)                        1



      In the High Court of Punjab and Haryana at Chandigarh


                         Civil Revision No. 4586 of 2009 (O&M)
                         Date of decision: 17.8.2009



Kranti Arora
                                                         ......petitioner

                         Versus


Sachdeva and sons Rice Mills Ltd.

                                                       .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr.H.S.Lalli, Advocate.
             for the petitioner.

                  ****


SABINA, J.

Vide this revision petition, filed under Article 227 of the

Constitution of India, the petitioner has challenged the order dated

1.8.2009 passed by the Additional Civil Judge (Sr.Division),

Amritsar .

Plaintiff-respondent filed a suit for recovery of

Rs.14,89,119.10 paise against petitioner Kranti Arora. The said suit

was dismissed under Order 9 Rule 8 of the Code of Civil Procedure

(‘CPC’ for short) vide order dated 3.11.2004 (Annexure P-1).
Civil Revision No. 4586 of 2009 (O&M) 2

Thereafter, the plaintiff moved an application for restoration of the

suit. Vide the impugned order dated 1.8.2009 (Annexure P-5), the

application was allowed. Hence, the present revision petition.

Learned counsel for the petitioner has submitted that the

plaintiff had failed to establish that his absence for such a long period

was bona fide. The plaintiff had failed to lead his evidence despite

sufficient opportunities and on 3.11.2004 none appeared on behalf of

the plaintiff and the counsel for the plaintiff also pleaded no

instructions on behalf of the plaintiff. The plea taken by the plaintiff

that he could not appear before the Court as he had suffered with a

serious accident was not duly proved on record.

After hearing learned counsel for the petitioner, I am of

the opinion that there is no ground for interference by this Court.

The suit of the plaintiff was dismissed on 3.11.2004 under

Order 9 Rule 8 CPC. On that date, the counsel for the plaintiff made

a statement that he had no instructions to appear on behalf of the

plaintiff. In the application for restoration, plaintiff pleaded that he

had met with a serious accident on 1.11.2004, while he was going

from Gaziabad to Delhi and then to Amritsar. His car was badly

damaged. Learned trial Court believed the explanation furnished by

the plaintiff and allowed the application for restoration subject to

payment of Rs.1,000/- as costs. The suit was restored to its original

number. Since the application for restoration has been allowed,
Civil Revision No. 4586 of 2009 (O&M) 3

now the dispute between the parties would be disposed of on merits.

Hence, no ground for interference is made out.

Accordingly, this petition is dismissed. However, the trial Court is

directed to dispose of the suit expeditiously.

(SABINA)
JUDGE

August 17, 2009
anita