High Court Punjab-Haryana High Court

Paramjit Kaur vs Amarjit Singh @ Jeet Singh And … on 25 August, 2009

Punjab-Haryana High Court
Paramjit Kaur vs Amarjit Singh @ Jeet Singh And … on 25 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH




                                   Civil Revision No. 1168 of 2005
                                   Date of Decision : August 25, 2009



Paramjit Kaur
                                                         ....Petitioner
                               Versus

Amarjit Singh @ Jeet Singh and another
                                                     .....Respondents


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

Present :    Mr. B.S. Bhasaur, Advocate
             for the petitioner.

             Mr. P.S. Dhaliwal, Advocate
             for respondent No.1.

T.P.S. MANN, J.

Civil Suit No.110 dated 16.5.1998 was filed by Amarjit

Singh @ Jeet Singh, respondent No.1 herein, against Paramjit Kaur

and others. It was decreed ex parte on 20.5.1999. On 21.7.1999, an

application was filed by Paramjit Kaur, petitioner herein, and her

husband Surjit Singh, respondent No.2 herein, under Order IX Rule 13

of the Code of Civil Procedure for setting aside the ex parte decree

dated 20.5.1999 on the ground that they were never served in the suit

filed by Amarjit Singh nor they knew about the same. Reply to the

application was submitted by Amarjit Singh that the pendency of his

suit was well within the knowledge of the defendants. Moreover, the

application was time barred. Accordingly, he prayed for dismissal of

the application.

Civil Revision No. 1168 of 2005 -2-

On 20.8.1999, learned trial Court framed the following

issues:-

“1. Whether the application under Order IX Rule

13 C.P.C. is within time ? OPA.

2. Whether there are sufficient grounds to set

aside the ex parte judgment and decree

passed in Civil Suit No. 110 of 16.5.1998

decided on 20.5.1999 titled as ‘Amarjit Singh

Versus Paramjit and others’ ? OPA.

3. Relief.”

After hearing learned counsel for the parties and going

through the evidence, learned trial Court held that the pendency of the

civil suit filed by Amarjit Singh was in the knowledge of the defendants

on 5.6.1998 when Amarjit Singh filed reply to an application of Paramjit

Kaur under Order I Rule 10 of the Code in another suit bearing No.124

dated 19.5.1998 titled ‘Amarjit Singh Vs. Raj Singh and others’ wherein

he categorically disclosed that Civil Suit No.110 dated 16.5.1998 filed

by him was pending for 14.6.1998 and he had obtained a stay order

against the defendants. As the defendants knew about the pendency of

the suit, the application filed by them on 21.7.1999 for setting aside ex

parte decree dated 20.5.1999 was time barred. Accordingly, the

application under Order IX Rule 13 of the Code was dismissed.
Civil Revision No. 1168 of 2005 -3-

Aggrieved of the order passed by the learned trial Court,

both Paramjit Kaur-petitioner and her husband Surjit Singh-respondent

No.2 filed an appeal but the same was also dismissed by the lower

appellate Court on 16.11.2004. Still not satisfied, Paramjit Kaur is now

before this Court in a revision filed under Section 115 of the Code.

Learned counsel for the petitioner had submitted that

neither any summon nor any registered letter was served upon the

petitioner and her husband in Civil Suit No.110 dated 16.5.1998 filed by

Amarjit Singh. Inspite of the fact that Amarjit Singh knew that she and

her husband were residing at Kothey Ram Sar, near Drain Bridge, Baja

Khana Road, Barnala, he described them to be residents of Barnala in

the suit. It was done with the sole purpose of getting an ex parte decree

in his favour against the petitioner and her husband. The petitioner and

her husband learnt about the ex parte decree a day before they filed

the application under Order IX Rule 13 of the Code and then they

contacted their Pairokar asking him to obtain information regarding the

decree. After being informed about the passing of the decree on

20.5.1999, they applied for getting certified copy of the decree. Going

through the decree, the petitioner and her husband came to know that

Amarjit Singh had obtained the ex parte decree as a result, wherefore,

the earlier judgment and decree dated 23.10.1996 obtained by them

had been declared as null and void. Accordingly, it was prayed that the

revision be accepted, impugned judgments passed by the learned

Courts below be set aside and the application under Order IX Rule 13

of the Code be allowed.

Civil Revision No. 1168 of 2005 -4-

Learned counsel for contesting respondent No.1 had

argued that the petitioner and her husband Surjit Singh were aware of

the suit filed by him. Thrice, they refused to accept the registered

letters. They were served through publication in a daily newspaper on

31.10.1998 and when they did not appear on 3.11.1998, they were

proceeded against ex parte. Respondent No.1 had filed Civil Suit

No.124 dated 19.5.1998 against Raj Singh and others wherein Paramjit

Kaur-petitioner filed an application under Order I Rule 10 of the Code

so as to be impleaded as a party-defendant. In his reply dated 5.6.1998

to the said application, respondent No.1 had categorically mentioned

that he had filed the present suit, i.e. Civil Suit No.110 dated 6.5.1998

against the petitioner and her husband and wherein he had obtained a

stay order against them. As such, the petitioner and her husband were

well aware of the present suit and, therefore, it did not lie in their mouth

to now plead that they had no knowledge about the same. It was also

submitted that though the petitioner and her husband were claiming in

their application under Order IX Rule 13 of the Code that they were

residing at Kothey Ram Sar, near Drain Bridge, Baja Khana Road,

Barnala yet they were residents of Barnala and, therefore, described as

such in the present suit. Even, while filing their application under Order

IX Rule 13 of the Code, the petitioner had supported her averments by

filing an affidavit, wherein she mentioned herself to be resident of

Barnala. Again, in her application under Section 151 C.P.C. moved

before the learned trial Court for the stay of the operation of the ex

parte decree and also in the affidavit in support thereof, she described

herself to be resident of Barnala. As the petitioner and her husband

came to know on 5.6.1998 about the pendency of the suit when
Civil Revision No. 1168 of 2005 -5-

respondent No.1 had filed his reply to the application under Order I

Rule 10 of the Code, the application filed by them under Order IX Rule

13 of the Code on 21.7.1999 was time barred as the suit was decreed

ex parte on 20.5.1999. Therefore, learned lower Courts rightly declined

to grant any interference to the petitioner and her husband on their

application under Order IX Rule 13 of the Code.

The records of the case, which were requisitioned, have

been thoroughly examined.

While appearing as AW1, Smt. Paramjit Kaur-petitioner

described herself to be a resident of Barnala. She admitted that she

had filed an application under Order I Rule 10 of the Code through her

counsel but the same was dismissed. The said application dated

28.5.1998 has been brought on record by the plaintiff/contesting

respondent No.1 as Ex.R3 wherein Paramjit Kaur pleaded that she be

also impleaded as party-defendant in Civil Suit No.124 dated 19.5.1998

titled Amarjit Singh @ Jeet Singh v. Raj Singh and another. The

aforementioned application filed by the petitioner was replied by

respondent No.1 on 5.6.1998 wherein it was specifically mentioned by

him that he had also filed Civil Suit No.110 dated 16.5.1998 and

pending for 14.6.1998 and also obtained an order of stay against the

petitioner. The said reply is on the record as Annexure R2. The

application dated 28.5.1998 (Annexure R3) submitted by the petitioner

was dismissed by learned Civil Judge (Junior Division), Barnala on

15.6.1998 vide order Ex.R4. While ordering so, learned Judge

mentioned the factum of the pendency of the present suit, i.e. Civil Suit
Civil Revision No. 1168 of 2005 -6-

No.110 dated 16.5.1998. Relevant observations made regarding the

pendency of the present suit are reproduced as under :-

“In the revenue record, the applicant is not the
owner in possession. No khasra girdawari entered
to the name of applicant and no mutation has been
sanctioned to her name which has already been
challenged and the same is pending in the Court of
Shri Baljinder Singh, P.CS., Civil Judge (Junior
Division), Barnala, and he has also secured the
stay from the Court regarding the alienation, the
Photostat copy of the order dated 16.5.1998 has
been attached with this reply. The
respondent/plaintiff has prayed for dismissal of
application.

                  xxxx                      xxxx                 xxxx

                            xxxx                      xxxx


The alleged decree dated 23.10.1996 has already
been challenged in the Court of Shri Baljinder
Singh, P.C.S., Civil Judge (Junior Division),
Barnala. Due to this reason, the applicant Paramjit
Kaur is not necessary party in this case.”

From the above, it stands established that the petitioner

and her husband Surjit Singh had known on the basis of reply dated

5.6.1998 (Ex.R2) and order dated 15.6.1998 (Ex.R4) that

plaintiff/respondent No.1 had filed Civil Suit No.110 dated 16.5.1998.

Despite the same they did not take any steps to put in appearance

before the trial Court in the present suit.

Civil Revision No. 1168 of 2005 -7-

A perusal of ex parte judgment dated May 20, 1999

(Ex.R1) would reveal that the petitioner and her husband were served

in the suit on 31.10.1998 through publication in a daily newspaper.

Despite the same, they failed to put in appearance before the learned

trial Court and were resultantly, proceeded against ex parte.

Though, according to plaintiff/respondent No.1, the

petitioner and her husband were residents of Barnala yet they had

pleaded in their application under Order IX Rule 13 of the Code that

they were residing at Kothey Ram Sar, near Drain Bridge, Baja Khana

Road, Barnala. As mentioned above, the petitioner and her husband,

while filing their application did aver that they were residents of Kothey

Ram Sar and their said address was mentioned at the end of the

application also where they affixed their thumb impressions. However,

alongwith aforementioned application, the petitioner had sworn in an

affidavit wherein she mentioned herself to be resident of Barnala.

Similarly, in their application under Section 151 C.P.C. for staying the

operation of the ex parte decree dated 20.5.1999 and also the affidavit

sworn in support thereof they were described as residents of Barnala.

Anyhow, learned trial Court had agreed with the stand of the petitioner

and her husband that the complete and proper address of the petitioner

and her husband was not mentioned in the suit and they were simply

stated to be residents of Barnala, but once it is held that the petitioner

and her husband were aware of the pendency of the present suit, they

were required to file an application within a period of 30 days, but

instead they filed such an application only on 21.7.1999, which was

clearly time barred.

Civil Revision No. 1168 of 2005 -8-

In view of the above, no case is made out for interference

in the orders passed by the learned lower Courts while declining the

prayer of the petitioner and respondent No.2 for setting aside ex parte

decree. The revision is, accordingly, dismissed.





                                                   ( T.P.S. MANN )
August 25, 2009                                         JUDGE
satish




Whether to be referred to the Reporters : YES / NO