High Court Punjab-Haryana High Court

Kuljeet Singh vs Haily Sharma on 14 December, 2009

Punjab-Haryana High Court
Kuljeet Singh vs Haily Sharma on 14 December, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA
                AT CHANDIGARH

                                         Civil Revision No. 5502 of 2009
                                   Date of Decision : December 14, 2009

Kuljeet Singh
                                                             ....Petitioner
                                  Versus
Haily Sharma
                                                          .....Respondent

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :    Mr. P.S.Rana, Advocate

             Mr. R.K.Gupta, Advocate

T.P.S. MANN, J.

Order passed by Additional Civil Judge (Senior Division),

Karnal, on 1.9.2009 while dismissing the application of the defendant-

petitioner under Section 8 of the Arbitration and Conciliation Act, 1996

and refusing to refer the matter to the Arbitrator, has been challenged by

him by filing the present revision under Article 227 of the Constitution

of India.

The plaintiff-respondent, while claiming to be an equal

partner with the defendant-petitioner in M/s Maha Laxmi Enterprises,

filed a suit for rendition of accounts. The said suit was filed in

September 2000. More than seven years later, the defendant filed

application dated 26.4.2008 for rejection of the plaint or in the

alternative for referring the matter to the Arbitrator.
C.R. No. 5502 of 2009 -2-

It is not in dispute that after the notice of the suit was

issued, the defendant-petitioner appeared before the trial Court. The

suit was adjourned to 12.12.2000 for filing of written statement.

However, the defendant failed to file his written statement despite

availing a number of opportunities and vide order dated 10.12.2001 his

defence was struck off. It was followed by the defendant filing an

application before the trial Court for recalling the order of striking off

the defence, which was also dismissed on 17.11.2003. The defendant

then moved this Court by filing Civil Revision No. 6019 of 2003, which

was dismissed on 20.1.2004. The defendant then filed another revision,

i.e., Civil Revision No. 477 of 2004, for assailing the initial order dated

10.12.2001 passed by the trial Court while striking off his defence. The

subsequent revision was disposed of on 29.1.2004 whereby he was

granted an opportunity to file written statement on 10.2.2004, subject to

payment of costs of Rs.2,000/-. The written statement was duly filed.

Even a rejoinder was filed by the plaintiff to the said written statement.

The plaintiff then filed an application, i.e., C.M. No. 15817-CII of 2007

in the subsequent revision, which was disposed of in terms of order

dated 22.2.2008 whereby the earlier order dated 29.1.2004 passed in the

said revision granting opportunity to the defendant to file his written

statement, subject to costs, was recalled and the revision itself was

dismissed. Lateron, the defendant-petitioner filed the application in

question under Section 8 of the Arbitration and Conciliation Act, 1996
C.R. No. 5502 of 2009 -3-

and under Order VII Rule 11 read with Section 151 C.P.C., before the

trial Court with a prayer that either the plaint be rejected or the matter be

referred to the Arbitrator.

In case the defendant-petitioner was interested in getting

the matter referred to the Arbitrator, he was required to file application

under Section 8 of the Arbitration and Conciliation Act within a

reasonable time of his appearance in the suit, which he did not do so.

Instead, he started seeking time for filing his written statement as if he

wanted to contest the suit itself. He availed of a number of

opportunities for filing his written statement. While granting more time

to the defendant for filing his written statement even costs were imposed

but despite the same, he failed to file his written statement. Left with no

other option, the trial Court struck off his defence. He then filed an

application for recalling the said order but his application was dismissed

by the trial Court. He knocked the doors of this Court by filing a

revision against the order passed by the trial Court whereby his prayer

for recalling the order of striking off his defence, was declined. The

said revision was dismissed by this Court. The petitioner then filed

another revision for challenging the earlier order passed by the trial

Court while striking off his defence. This revision was disposed of on

29.1.2004 and he was granted an opportunity to file his written

statement, which he did file. The plaintiff then challenged the order

dated 29.1.2004 by filing C.M. No. 15817-CII of 2007, which was
C.R. No. 5502 of 2009 -4-

accepted by this Court on 22.2.2008 and the order dated 29.1.2004

passed in the subsequent revision and permitting the defendant to file

his written statement was recalled and the revision was dismissed. It is

at this stage that the defendant-petitioner thought of getting the matter

referred to the Arbitrator by filing application dated 26.4.2008 before

the trial Court. Once the defendant started seeking time before the trial

Court for filing his written statement and failing to do so for a period of

more than one year he precluded himself from asserting before the Court

that the matter be referred to Arbitrator. Moreover, even after allowing

of his second revision on 29.1.2004 although the said order was lateron

recalled and the revision was dismissed on 22.2.2008, the defendant did

file his written statement before the trial Court. Now after the passing

of the order dated 22.2.2008 by this Court, the written statement filed by

him cannot be considered by the trial Court and finding no other option

with him, he came up with the application in question under Section 8

of the Arbitration and Conciliation Act and under Order VII Rule 11

read with Section 151 C.P.C.

In view of the above, no ground for interference in the

impugned order is made out. The revision is, therefore, dismissed.





                                             ( T.P.S. MANN )
December 14, 2009                                  JUDGE
ajay-1