High Court Punjab-Haryana High Court

President vs Avtar Singh on 23 March, 2009

Punjab-Haryana High Court
President vs Avtar Singh on 23 March, 2009
C.R. No. 1325 of 2009                    1

         In the High Court for the States of Punjab and Haryana at Chandigarh
                                   ...

C.R. No. 1325 of 2009

Date of decision: March 23,2009

President, Bank of Baroda Coop. House Building Society
and another ..Petitioners

Versus

Avtar Singh ..Respondent

Coram: Hon’ble Mr.Justice Rakesh Kumar Garg

Present: Ms.Sharmila Sharma , Advocate
for the petitioner.

Rakesh Kumar Garg,J.(Oral)

By way of the present revision petition, the petitioners have

challenged the order dated 12.12.2008 passed by the Civll Judge (Senior

Division), Chandigarh, whereby request of the petitioner granting him an

opportunity to file written statement has been rejected and defence of the

petitioners for filing of written statement has been struck off.

Learned counsel for the petitioner states that provisions of Order 8

Rule 1 are not mandatory. She has further stated that in fact the written

statement is ready and the same can be filed,if one opportunity is given and no

prejudice shall be caused to the plaintiff-respondent as the case is at the initial

stage.

Learned counsel has further stated at the bar that on 18.3.2009,

the case was fixed for plaintiff’s evidence and no evidence was led on that date

and thus, the plaintiff-respondent can be compensated by way of costs.

After hearing learned counsel for the petitioner and keeping in view

the facts and circumstances of the present case and in the interest of justice,

this revision petition is disposed of with a direction that the defendants shall be

permitted to file written statement subject to payment of Rs. 2000/- as costs by
C.R. No. 1325 of 2009 2

the trial Court within one week from today. It is however, made clear that in case

the petitioner fails to file the written statement or to pay the costs within the

aforesaid period, this revision petition shall be deemed to have been dismissed.

March 23, 2009                              (RAKESH KUMAR GARG)
         nk                                         JUDGE