Rajasthan High Court – Jodhpur
Satya Narain vs M/S Gulab Chand Bhanwar Lal on 2 September, 2008
1
S.B.CIVIL FIRST APPEAL NO.36/1988
(Satya Narain Vs. M/s Gulab Chand Bhanwarlal & ors.)
Date of Order :: 2nd September 2008
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr.Ramit Mehta for the appellant
....
Learned counsel for the defendant-appellant submits
that though the appellant has extended verbal information that
compromise has been arrived at between the parties but,
despite request, has not sent a written communication in that
regard.
Having examined the record of the case, this Court is
satisfied that the instant appeal is not required to be kept
pending any further and deserves to be dismissed.
This appeal has been preferred against the judgment
and decree dated 20.01.1988 as passed by the Additional
District Judge No.1, Udaipur in Civil Suit No.210/1983
whereby the suit as filed by the respondent No.1 firm with
respondents Nos.2 to 4 as its partners was decreed against
the defendants allowing a sum of Rs.17,953/- together with
interest on the principal amount at the rate of 1% per month
from the date of filing of the suit.
This appeal, preferred by the defendant No.4 in the suit,
was admitted for consideration on 20.05.1988. Though notices
2
in the stay application were also ordered to be issued but then,
on 11.05.1993, after hearing learned counsel for the parties,
this Court rejected the stay application with the observations
that if the amount under the decree had not been recovered,
the appellant would be free to deposit the same in the Court
and that could be paid to the decree-holders on their
furnishing solvent security for restitution, in case so required.
It appears that the matter came up for hearing before
the Court on 21.03.2007 and was adjourned for four weeks;
and then, was adjourned for another two weeks on
01.05.2007. However, on 17.05.2007, this Court noticed that
the counsel earlier representing the respondents had since
been elevated to the Bench and, none else being present for
the respondents, fresh notices were ordered to be issued to
them.
The reports were received on the notices so issued in
the manner that the respondents Nos.2 to 7 have expired
whereas notices meant for respondent No.1 were returned
unserved with the noting by the person to whom notices were
offered that the parties had already compromised the matter.
The matter was thereafter processed in the office for the
reason that fresh notices were not filed in relation to the
respondent No.1 and steps were not taken in relation to the
respondents Nos.2 to 7. In the said state of record, on
3
21.08.2008 this Court found that the appeal had already
abated qua the respondents Nos.2 to 7. As the counsel for
the appellant prayed for time to complete his instructions, the
matter was adjourned in the interest of justice but, looking to
the noting as made on the notices sent to the respondent
No.1, with last opportunity.
Fresh notices have not been filed in relation to the
respondent No.1 yet and, as noticed at the outset, counsel for
the appellant states having received oral communication that
the matter has since been compromised between the parties.
For the appellant having failed to take steps in relation
to the respondents Nos.2 to 7, the appeal has already abated
qua them and then, for the appellant having failed to take
steps for service of the respondent No.1, this appeal is
required to be dismissed against the respondent No.1 also
and is, therefore, required to be dismissed in toto.
Even otherwise, on merits too, there does not appear
any ground for the appellant to urge in this appeal. The
learned Trial Court, with reference to the evidence on record,
has found the commercial dealings between the parties and
has found that ultimately an amount of Rs.17,430.18 remained
due in the defendants. This appeal has essentially been
preferred with the submissions that the appellant-defendant
No.4 was unnecessarily entangled in the present case and
4
he was not the partner of the defendant No.1 firm. Issue No.6
was framed in that regard but the learned Trial Court has
noticed that no any evidence was adduced by the defendants
and also found from the document Ex.4 that the appellant had
been incharge of the affairs of the defendant No.1 firm.
Perusal of the judgment under appeal makes out that no
evidence was at all led on behalf of the defendants including
the appellant.
Taking into comprehension all the facts of the case and
the surrounding circumstances, this Court is clearly of opinion
that there is no justification to continue with this appeal any
further that remains bereft of merit; and so also for the reason
that the parties appear to have entered into a settlement; and
further for the reason that the appellant has failed to take
requisite steps.
For all the reasons aforesaid, this appeal is dismissed.
(DINESH MAHESHWARI),J.
MK