High Court Punjab-Haryana High Court

M/S Sant Feed Industries & Another vs Manohar Lal on 9 March, 2009

Punjab-Haryana High Court
M/S Sant Feed Industries & Another vs Manohar Lal on 9 March, 2009
R.S.A. No.824 of 2009 (O&M)                       -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH

                             R.S.A. No.824 of 2009 (O&M)

                             Date of Decision : 9.3.2009

M/s Sant Feed Industries & another

                                              ....Appellants
              Versus


Manohar Lal

                                              ...Respondent

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr.P.S.Jammu, Advocate
          for the appellants.

MAHESH GROVER, J.

C.M.No.3011-C of 2009

For the reasons mentioned in the application, the same is

allowed and the case is preponed to today.

C.M.No.2355-CII of 2009

Delay of 3 days in re-filing the appeal is condoned.

R.S.A. No.824 of 2009

The plaintiff/respondent filed a suit for recovery on the

basis of pronote under the provisions of Order 37 of the Code of Civil

Procedure. The appellants, who were defendants, moved an

application for leave to defend within the stipulated period and the

same was allowed subject to their furnishing adequate security. The

appellants failed to furnish the same within the time frame granted by

the learned trial Court leaving the Court with no other option but to

proceed with the case by treating the application for leave to defend
R.S.A. No.824 of 2009 (O&M) -2-

as withdrawn.

The suit was ultimately decreed as the evidence produced

before the learned trial Court pointed to the validity of the pronote.

In appeal, the findings of the learned trial Court were

affirmed.

The learned counsel for the appellants has assailed the

aforesaid findings to contend that the appellants were precluded from

furnishing the security pursuant to the orders passed on the

application for leave to defend as the appellant No.2 was residing

abroad.

After hearing the learned counsel for the appellants, I am

of the opinion that the plea as raised by the learned counsel for the

appellants is totally misplaced. The suit was concededly filed under

the provisions of Order 37 of the Code of Civil Procedure in which an

application for leave to defend was moved. The said application was

allowed subject to furnishing of security which was not deposited by

the appellants. The reason given for not depositing the security is that

the appellant No.2 was residing abroad. I am afraid such an excuse

cannot be accepted at this belated stage. If the appellant No.2 was

residing abroad, it was for him to make some arrangement to

prosecute the case effectively, which was not done. The learned trial

Court even otherwise on the basis of evidence before it concluded

regarding the validity of the pronote and its execution by the

appellants. The said findings were affirmed by the first Appellate

Court. In this view of the matter, when pure questions of fact have

been determined by the Courts below and no substantial question of
R.S.A. No.824 of 2009 (O&M) -3-

law arises for the determination of this Court, the appeal being totally

devoid of any merit is dismissed.

9.3.2009                                  (MAHESH GROVER)
                                              JUDGE

dss