High Court Punjab-Haryana High Court

Smt. Kiran Devi vs Smt. Sukhdai And Others on 11 May, 2009

Punjab-Haryana High Court
Smt. Kiran Devi vs Smt. Sukhdai And Others on 11 May, 2009
R.S.A.No.2225 of 2000                    -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                              R.S.A.No.2225 of 2000 (O&M)

                              Date of Decision : 11.5.2009


Smt. Kiran Devi


                                               ....Appellant
              Versus


Smt. Sukhdai and others

                                               ...Respondents


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr.R.A.Sheoran, Advocate
          for the appellant.

          Mr.Sudhir Mittal, Advocate
          for respondents No.1 to 4.
                  ...

MAHESH GROVER, J.

This appeal has been filed with a delay of 921 days and

the explanation which has been given by the appellant is that she was

never in the know of the proceedings before the learned trial Court

and therefore was unaware of the decree which was passed against

her on 27.3.2003 against which the appeal preferred by the

respondents No.1 to 4 was accepted. It is the case of the appellant that

she was never served before the first appellate Court and therefore

continued to be in dark about the proceedings. The report of the

process server is reported as under :-

“On reaching the village Juglan a copy of the
R.S.A.No.2225 of 2000 -2-

summon was served to Krishan Kumar son of Chandgi

Ram and on enquiry it was found that Smt.Kiran Devi

widow of Umed Singh had left the village since last many

months and not residing in this village….”

Despite this report, the learned first appellate Court passed

the following order and proceeded against the appellant ex-parte :-

“Power of attorney by Sh.S.S.Verma, Advocate is

filed on behalf of respondents No.1,4, and 5. Notice on

respondents No.2 & 3 received back duly served but they

failed to appear. After giving last call at 1.15 p.m.

respondents No.2 & 3 are proceeded ex parte. Lower court

file is not received. Let it be awaited for 2.9.2003.”

The learned first appellate Court thereafter passed the

impugned order in the absence of the appellant.

It is contended by the learned counsel for the appellant

that the impugned order is unsustainable in the eyes of law as the

appellant was never served in the proceedings and therefore she was

deprived of the opportunity of hearing. It is also her case that the

present delay of 921 days primarily occurred for the reason that she

was never aware of the proceedings before the first appellate Court

which has resulted in adverse decree against her.

On the other hand, learned counsel for respondents No.1

to 4 has contended that the appellant was proceeded against ex-parte

even before the trial Court also on 13.3.2003 and an order to this

effect was passed by the trial Court when the appellant after filing the

written statement did not participate in the proceedings. He then
R.S.A.No.2225 of 2000 -3-

contended that in view of this fact the present proceedings are

malicious and have been filed only to defeat the rights of the

respondents and that the appellant is not serious in contesting the

proceedings.

I have heard the learned counsel for the parties and have

perused the impugned orders.

The report of the process server and the consequent order

passed by the first appellate Court has not been disputed by the

learned counsel for respondents No.1 to 4. Therefore, the finding

recorded to this effect is that the appellant was not served in the

appeal. The principles of natural justice would require that she be

heard before the matter is adjudicated upon. It is the settled principle

of law that no adverse order can be passed against a person without

affording him opportunity of hearing. The rule of audi alteram

partem is abundantly clear. Therefore, the matter has to be remanded

back for decision afresh.

The question of law that arises for consideration of this

Court is “as to whether any adverse order can be passed against a

person without affording him an opportunity of hearing and whether

the complete misreading of the report of process server would result

in grave miscarriage of justice to the appellant?”

In view of the above, this Court is of the opinion that the

principles of natural justice have been grossly violated and the

question of law has to be answered in the affirmative in favour of the

appellant to hold that an adverse order passed without hearing a

person resulted in the violation of principle of audi alteram partem
R.S.A.No.2225 of 2000 -4-

and caused miscarriage of justice. The matter is thus remanded back

to the first appellate Court for decision afresh after ensuring that all

the parties to the proceedings are adequately heard.

Before parting with the order, this Court has noticed that

the conduct of the appellant is not above board. She has participated

in the proceedings before the trial Court and thereafter defaulted

without any sufficient cause and was proceeded against ex-parte on

13.3.2003. This lends credence to the contention of the learned

counsel for respondents No.1 to 4 that the appellant is interested in

only defeating his rights and not serious in pursuing the proceedings.

In the opinion of this Court, the conduct of the appellant demonstrates

that she has merely wasted the time of Court by not seriously

pursuing her case when she was served before the trial Court. In this

view of the matter it is deemed appropriate to burden the appellant

with a cost of Rs.10,000/- out of which Rs.5,000/- shall be given to

the respondents and Rs.5,000/- to be deposited before the State Legal

Services Authority, Haryana.

Disposed of.

11.5.2009                                     (MAHESH GROVER)
                                                 JUDGE
dss