High Court Punjab-Haryana High Court

Om Parkash & Others vs Murari Lal & Others on 20 August, 2009

Punjab-Haryana High Court
Om Parkash & Others vs Murari Lal & Others on 20 August, 2009
C.R. No. 4704 of 2009                                                           1


IN THE PUNJAB AND HARYANA HIGH COURT AT
              CHANDIGARH

                                C.R. No. 4704 of 2009
                                Date of Decision : 20.8.2009

Om Parkash & others
                                                            .......... Petitioners
                                Versus

Murari Lal & others
                                                             ...... Respondents

CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA

Present :   Mr. R.D. Yadav, Advocate
            for the petitioners.

                   ****

VINOD K. SHARMA, J. (ORAL)

This revision petition is directed against the order dated

11.8.2009, passed by the learned Civil Judge ( Sr.Divn.), Rewari striking

out the defence of the petitioners, for not filing the written statement within

the period of 90 days as stipulated under Order 8 Rule 1 of the Code of

Civil Procedure.

The learned counsel for the petitioners contends, that in the

interest of justice the petitioners be granted one last opportunity for filing

written statement on payment of costs.

The learned trial Court has ordered to strike off the defence of

the petitioners for not filing the written statement within the stipulated

period of 90 days, by rejecting the request of the petitioners for adjournment

of the case, as the revenue record was awaited. In view of the fact, that the
C.R. No. 4704 of 2009 2

case was adjourned for notice to defendants No. 10 & 11 and grant of

further time was not likely to delay the proceedings it would have been

appropriate, that the learned trial Court should have accepted the request for

adjournment by imposing the cost to compensate the other party.

Without going into the merits of the case, and keeping in view

the fact, that the provisions of Order 8 Rule 1 C.P.C. are directory not

mandatory. Accordingly, the present revision is allowed, the impugned

order is set aside and the petitioners are granted one opportunity to file the

written statement, on the date to be fixed by the trial Court. However, this

shall be subject to payment of Rs. 5000/- ( Rupees five thousand only ) as

costs.

20.8.2009                                       ( VINOD K. SHARMA )
  'sp'                                               JUDGE