High Court Punjab-Haryana High Court

Nathu Deen vs Bashir Ahmed And Another on 19 January, 2009

Punjab-Haryana High Court
Nathu Deen vs Bashir Ahmed And Another on 19 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.


                                                            CR NO.267/2009
                                                   Date of Decision:19.1.2009.

Nathu Deen
                                       ..........Petitioner.

               Versus

Bashir Ahmed and another.
                                    ..........Respondents.
CORAM:         HON'BLE MR.JUSTICE JASWANT SINGH.

Present:-      Mr.Ravinder Malik(Ravi)Advocate for the petitioner-
               defendant no.2.


JASWANT SINGH,J(Oral).

The petitioner-defendant no.2 has filed this revision petition

under Article 227 of the Constitution of India, praying for setting aside the

order dated 3.4.2008 (Annexure P/1) passed by learned Additional Civil

Judge (Senior Division) Jagadhari, whereby the defence of petitioner has

been ordered to be struck off on account of non-filing of written statement

and reply to the application under Order 39 Rules 1 and 2 CPC, despite last

opportunity.

It is stated that respondent no.1 Bashir Ahmed filed a suit for

possession regarding land measuring 8 marlas, allegedly in unauthorised

possession of the petitioner-defendant no.2 and for recovery of mesne

profits with a further prayer for decree of permanent injunction. The suit

was filed on 12.12.2007. It is submitted that petitioner-defendant no.2 is

semi-literate aged man of about 70 years and was unable to produce/submit

the necessary documents, required for preparation of the written statement,
CR NO.267/2009 2

to his counsel. It is further pointed out that after the passing of the

impugned order dated 3.4.2008 (Annexure P/1), petitioner-defendant no.2

had filed an application for recalling of the said order which has been

dismissed vide order dated 5.12.2008 (Annexure P/2), as being not

maintainable.

Learned counsel prays for one last opportunity for filing written

statement, which is necessary for effective adjudication of the case.

As far as the period prescribed for filing the written statement

under Order 8 Rule 1 CPC, is concerned, the same has been held to be

directory in nature by judgments of Hon’ble the Supreme Court in Kailash

v.Nankhu and others, 2005(2)RCR (Civil) 379(SC); and M/s R.N.Jadi &

Brothers and others v. Subhashchandra, 2007(2)RCR (Rent) 139: 2007

(3) RCR (Civil) 588: 2007(4) Raj 125 (SC); and of this Court in

Surender Singh and others v. Omvati and others, 2005(3) RCR (Civil)

786 (P&H). It has further been held therein that in exceptional

circumstances the Court can extend time beyond 90 days for filing written

statement so as to avoid injustice being caused to the parties.

After hearing the learned counsel for the petitioner-defendant

no.2, and keeping in view the aforesaid legal principles, this Court is of the

view that the petitioner on account of reasons given in the petition for non-

filing of the written statement in time, is entitled to one more opportunity

for filing his written statement, as no prejudice is going to be caused to the

other side. Furthermore, keeping in view the nature of the suit, filing of the

written statement would be essential for proper adjudication. It is quite
CR NO.267/2009 3

settled that the approach of the Courts should be towards final and

substantial determination of disputes between the parties, rather than

defeating them on hypertechnical grounds.

Accordingly, this revision petition is allowed. The impugned

order dated 3.4.2008 (Annexure P/1) is set aside and the petitioner-

defendant no.1 is granted one last opportunity to file his written statement,

within 15 days from the date of receipt of a copy of this order, subject to

payment of Rs.3000/- as costs to be paid to the plaintiff-respondent no.1.





19.1.2009.                                         (Jaswant Singh)
joshi                                                  Judge