-: 1 :-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
APPEAL NO.392 OF 2008
In
NOTICE OF MOTION NO.2905 OF 2008
In
SUIT NO.2746 OF 1992
Mont Blanc Properties and Industries
Ltd., a company incorporated under
the Indian Companies Act, 1956,
having its registered office at
Dady Seth Hill, August Kranti Marg,
Bombay--400 026. : Appellants
(Orig.Defendants)
V/s.
1. Mont Blanc Co-operative Housing
Society Ltd., having its registered
office at Mont Blanc, Dady Seth Hill,
August Kranti Marg, Bombay 26.
2. Srichand Girdharidas Narang,
of Bombay, Indian inhabitants,
residing at Flat No.12, Mont Blanc,
Dady Seth Hill, August Kranti Marg,
Bombay-26. : Respondents
(Orig.Plaintiffs)
...
Mr.Janak Dwarkadas, Senior Advocate, with Mr.Chetan
Kapadia and Mr.Sanjay Kotak i/b. M/s.P.K.Shroff & Co., for
the appellants.
Mr.Cyrus Ardeshir i/b. M/s.Hariani & Co., for the
respondents.
...
CORAM : SWATANTER KUMAR, C.J.&
S.A. BOBDE, J.
Date of Reserving ): 30.09.2008
the Judgement. )
Date of Pronouncing ): 23.10.2008
the Judgement. )
JUDGEMENT (Per S.A.Bobde,J.)
::: Downloaded on – 09/06/2013 14:01:05 :::
-: 2 :-
1. This is an appeal against the rejection of a Notice of
Motion which has resulted in the suit being proceeded
without Written Statement against the appellants-
defendants.
2. The appellants took out a Notice of Motion to have the
order dated 17.6.2008 set aside and taking the Written
Statement on record. On 26.6.1998 the Court passed an
order directing that if the Written Statement is not
filed, the suit should appear for ex parte decree. On
17.6.2008, the learned Judge noted that the Written
Statement was not filed and, hence, ordered that the suit
should
learned
be proceeded
ig without Written Statement.
Judge trying the suit has declined to condone the
The
delay of 3683 days in filing the Written Statement. The
learned Judge has observed that on 11.12.1997 the suit was
transferred to the list of undefended suits and no efforts
have been made by the defendants to have this order set
aside and even though an order was made directing that
Written Statement may be accepted within two weeks from
the date when the matter was on board on 26.6.1998, the
defendants did not avail of the time and failed to file
the Written Statement. When the matter came up again on
board on 17.6.2008, the Court passed an order that the
suit should proceed without a Written Statement in the
presence of the Advocate. That order was interpreted by
the defendants as an order granting time to the defendants
::: Downloaded on – 09/06/2013 14:01:05 :::
-: 3 :-
to file Written Statement. Accordingly, the defendants
declared the Written Statement on 1.7.2008 and,
thereafter, filed the Written Statement. Apart from the
alleged misinterpretation of the order of 17.6.2008,
according to the defendants, they did not file the Written
Statement for all this time because there were various
litigations between the parties and they were trying to
settle the matter. The talks of settlement failed
sometime in 2003. The learned trial Judge has rejected
the permission to file the Written Statement on the ground
that the defendants failed to file the Written Statement
prior to December 1997; that they did not challenge the
order dated 11.12.1997, did not file the Written Statement
as per the order dated 26.6.1998 after talks of settlement
failed. It cannot be said that the learned trial Judge
has not taken correctly appreciating the failure of the
defendants to file Written Statement. However, it appears
that though the defendants had an opportunity of filing
the Written Statement within two weeks of 26.6.1998, the
matter, in fact, did not come up for hearing for a long
time i.e. till 17.6.2008. It was not as if the failure
of the defendants to file the Written Statement has
obstructed the Court from proceeding to decide the suit by
passing an ex parte decree sometime in the year 1998
itself or even soon thereafter. While it is true that the
defendants ought to have taken adequate steps to file the
Written Statement within the time stipulated by the Court,
::: Downloaded on – 09/06/2013 14:01:05 :::
-: 4 :-
it is difficult to ignore the reality that the matter did
not come up on board for a long time thereafter.
3. In Saga Department Stores Limited v. Falak Home
Developers Pvt. Ltd. (2008 Vol. 110 (7) Bom.L.R. 2370)
this Court has held as follows:-
“6. The expression “Justice of the case
may require” is equivalent to “in theinterest of justice” or “ends of Justice”.
Thus, the paramount consideration under the
scheme of the rules is to achieve justice
rather than frustrate rights of the parties
on technical ground, particularly when therights of the other party can be protected
by such terms as may appear in the opinion
of the Court to be just and proper. TheHigh Court, Original Side Rules, which will
prevail and take precedence over the
provisions of the Civil Procedure Code,
also indicate that the provisions under theRules are not as stringent as the
provisions of the Code in regard to the
defaults. The scheme of the High Court,
Original Side Rules is that where the
written statement is not filed as
contemplated under Rule 74, the course isnot provided that a decree will follow as a
natural consequence or automatically. TheCourt is still to fix the suit as
undefended and then pass such Orders as it
may deem fit and proper in the facts of the
case including requiring the Plaintiff to
prove his claim. This may result inpassing of a Judgement and a decree but
even before that stage, the Defendant has
been given liberty to take out a notice of
motion for permission to file written
statement and taking such other pleas in
the suit which can be allowed by the Courtsubject to such terms and conditions as may
be deemed fit and proper in terms of Rule
91 of the said Rules. Interestingly, the
provisions of Rule 265 are in addition to
and not in derogation to the relevant
provisions contained in Rules 88 to 91.
::: Downloaded on – 09/06/2013 14:01:05 :::
-: 5 :-
Rule 226, in fact, completely dilutes the
impact of specified period provided under
the rules where the parties by consent in
writing can enlarge the time for amending
or filing pleadings or of filing any
delivery of documents. This could be done
without application to the Court or even
the Judge in chambers. It is apparent thatthe period indicated in these rules is
directory and not mandatory. It is
directory even to the extent of providingdifferent options to the Court and the
parties can even get liberty to enlarge the
time fixed by consent.”
Thereafter, this Court, inter alia, concluded as
follows:-
(1) The paramount consideration under the
scheme of the rules is to achieve justice
rather than frustrate rights of the partieson technical ground, particularly when the
rights of the other party can be protected
by such terms as may appear in the opinion
of the court to be just and proper.
(2) The extension of time is a matter in
the discretion of the Court and could be
granted for justifiable reasons recorded in
writing.”
4. Having regard to the observations made by this Court
and in the circumstances of the present case, we find
that denying the defendants an opportunity to file
Written Statement would frustrate the rights of the
parties, rather than achieve justice. As indicated
earlier, the circumstances would have been quite
different if the Court intended to pass a decree in
favour of the plaintiffs after calling upon the
plaintiffs to prove their claim.
::: Downloaded on – 09/06/2013 14:01:05 :::
-: 6 :-
5. In this case, even though the matter was on board for
filing Written Statement as early as 26.6.1998 when the
Court granted two weeks’ time for the purpose and even
though the Court passed an order directing that the suit
should proceed ex parte, no such proceedings took place.
It appears that, in fact, no order for proceeding ex
parte under rule 89 of the Bombay High Court (Original
Side) Rules, hereinafter referred to as the “Rules”, was
made till 17.6.2008. It is also relevant to note that
the plaintiffs did not take out any application for issue
of a Notice of Motion for a judgement for want of Written
Statement at any time after 26.6.1998 as provided by rule
90 of the Rules.
6. In the circumstances of the case, we are of opinion,
that denying an opportunity to the defendants to file the
Written Statement would frustrate their rights. However,
we cannot be oblivious of their negligence in not filing
the Written Statement within the time stipulated by law
and by the Court. In the circumstances of the case, we
consider it appropriate to permit them to file Written
Statement, however, on payment of costs in the sum of
Rs.50,000/- (Rupees Fifty Thousand only) to the
plaintiffs. Order accordingly.
7. The appeal stands disposed of in the aforesaid terms.
::: Downloaded on – 09/06/2013 14:01:05 :::
-: 7 :-
CHIEF JUSTICE
S.A. BOBDE, J.
::: Downloaded on – 09/06/2013 14:01:05 :::