High Court Karnataka High Court

The Senior Divisional Manager vs M/S Hindustan Aeronautics Ltd on 2 December, 2010

Karnataka High Court
The Senior Divisional Manager vs M/S Hindustan Aeronautics Ltd on 2 December, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF DECEMBER, 2010  
BEFORE

THE HON'BLE MR. JUSTICE A.NMENUGOPALA.€§,C'3a'x[EII?X: , 3

WRIT PETITION NO.11096/2010   

BETWEEN:
1 THE SENIOR DIVISIONAL MANAGE"R.,,._""

UNITED INDIA INSURANCECO. L_;TD.,  ., , 
DIVISIONAL OFFICE-III,  --  
CLASSIC BUILDING, NO.24, V
RICHMOND ROAD,  . 
BANGALORE~56QD?3.S.'*-. '

2 THE BRANCHg'MAN.AC3E'F{  _ ~_  
UNITED INDIAVINiSL»I_RANCE._CO_; LTD, 
DIVESIOIXEAL.QF'FICE¥I;§fI_,   
CLASSIC; BUILDING, r~::O,2.4,*«..,_ .
RICHMOND RD/\.D,~.j--.,_ =    '
BANGALO'RE-560 O25'.,_f._  "

 - '- I »-- ...PETITIONERS

(BYSRI M.U,;fROO.NACHA,T..ADv.) 

M/S HAIIIIIDU-STJA-ABA EVRON_A'UTICS LTD.,

 " AEROSRACEDIvISI--O1N,>
' V.__TR'A|\1SPORT.__DEPA'RT.MENT,
*I;>_.B.I;IO.75O2,.  '
~ -I\I'§-w__THIT>RASAN__DRA POST,
,3A'Nri3A.;_ORE~56OO75

 'RERRES_EN_TE'D BY ITS SENIOR MANAGER (P B A) -T,

 '>.f.S.F<I.VELL%MU'RUGA¥\I.S.

 .T,v_(TBI¥fvI/-S;*TRSBG LAW FIRM 8L SRI TRAJARAM, ADVS.)

 RESPONDENT

3. Along with the application, learned counsel who___ has

entered appearance for the petitioners has fiiejd»..:’j’4–th’=e’

memorandum of facts, wherein it is stated that, signed

statement having been delivered to him on..4.._7.O9;,.Vt’o” it

to file the same in the Court, on account of the~mispla’ci:ng,Vo:§i_i”thVéi..

case fiie in the Advocates Association,’ the sta’te.ment
could not be filed in time and__soon apft.<;;i;:,-,.:t_h~e_Vfi|e.'Was,._tra.ced i.e.,
on 8.9.09, the written statem'enét.w'a.$ been stated
that, the delay in filing'-t_he W'r'iti:.e.n¥ account of

the mispiacing of_t.he.ééfiiejand':.not__int.eti.tio'nal.m;There is nothing

on record to ijioluwbt' memorandum of facts
accompanyinothe«'.app,lica~t;ijo,n'_~..q,…i\'».'.:' .

4. ,(7°’lSid4e”i'”f’V§i’~.theA°.»fa’c.ts and circumstances of the
pr:ésVei1.t and”-t.he sltafement made in the memorandum of

facts’a_,ccom’pa:nv,ino application for condoning the delay in

ififiiing the .__vvritte.n:flstatement, I am unable to hold that, the

«pfet«i.tioners arepnot entitled to file written statement even after

the period mentioned in the proviso to O 8 R: of

. In? catena of decisions of the Apex C urt, particularly, in

9%’

As a result, the application for condoning the deiay stands

aiiowed and the written statement filed by the petitior”.e’r’s_:”i-5′

directed to be accepted and consequent

impugned order stands set aside.

The Trial Court to proceed withthe thee’:-“ing ofe’.t.i1ev”suit”.3nd

decide the same with utmost exped’i”t’i.o:n at any._e’veVai1t,.’:yvithin a
period of six months from th’fe~~..date’d’o’ftsupp’Ii’yr._of a of this

order to it.

NO ….