Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 12]

Punjab-Haryana High Court

Bharat Rajput vs Amrik Singh Aulakh & Others on 3 March, 2014

Author: Rajiv Narain Raina

Bench: Rajiv Narain Raina

                     CR NO. 1556 of 2014 (O&M)                                               :1:


                                         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                                                         CHANDIGARH


                                                                          CR NO. 1556 of 2014 (O&M)

                                                                          Date of Decision: 3.3.2014

                     Bharat Rajput                                                     ..... Petitioner

                                                             Versus

                     Amrik Singh Aulakh & Others                                       ..... Respondents


                     CORAM:-                 HON'BLE MR. JUSTICE RAJIV NARAIN RAINA


                     Present :              Mr.Ranjodh Singh Sidhu, Advocate for the petitioner

                                            1. To be referred to the Reporters or not? Yes.
                                            2. Whether the judgment should be reported in the Digest? Yes.

                     RAJIV NARAIN RAINA, J. (Oral)

The suit was filed in the year 2008. The petitioner is defendant in the suit (for short 'defendant'). The plaintiff took many years to conclude his evidence, which continued till 11.9.2013 when it was closed by statement of the counsel. The defendant had been given twelve opportunities to produce his evidence, between October, 2013 to February, 2014. His evidence has been closed by impugned order dated 12.2.2014 passed by the learned Additional Civil Judge (Senior Division), Gurdaspur.

Two reasons have been recorded for closing evidence; one, that costs imposed by court on the defendants on a previous date of hearing was not paid, the second reason given is that the case falls in the Action Plan List 2013-2014 which demands old cases to be decided by 31st December, 2013. I have already commented on the Action Plan Cases and of the judicious application of the directives issued by this Court and its justification carefully used from case to Khan Md. Firoz 2014.03.10 15:16 case without trial courts being overawed by it. In CR No.968 of 2014, Rajiv I attest to the accuracy and integrity of this document punjab and haryana high court chandigarh CR NO. 1556 of 2014 (O&M) :2: Suri vs. Trust Bagichi Nathan and others decided on 7.2.2014, I observed as follows:-

"....Action Plans set by this Court on its administrative side are aimed at dispensing justice tempered with speedy disposal. Such Action Plans are not aimed to be obsessively followed by the trial court to reduce will nilly old cases in a drive of reduction of old pending cases initiated by this Court for good and useful purpose. The only reason assigned by the learned trial court to close evidence is based on administrative directions issued by this Court to the subordinate judiciary. The learned trial court ought to have weighed the interest of both the parties and the cause of justice. The plaintiff took almost six years to conclude its evidence on 12.9.2013. The defendant on his part though took 9 dates within a span of two months and was able to examine two witnesses during the said period, yet the adjournment sought by the defendant cannot be said to be justified, but closing further evidence is quite another matter. If one applies the test of counter balance, then this Court is of the opinion that the impugned order deserves to be set aside in order to avoid miscarriage of justice. The three official witnesses and one private witness could have been examined by the Court over whom the defendant could have no control to produce. In case, they do not appear on summons issued, then appropriate steps could have been taken by the trial court to secure their presence. In view of the nature of the order proposed to be passed, I do not think that there would be any use in putting the plaintiff to notice since this Court is convinced that for the reason stated in the impugned order, it should not be allowed to stand...."

Again in CR No.1171 of 2014, Nirmal Singh vs. Inderjit Singh and others decided on 17.2.2014, I spoke:-

"....Though the conduct of the petitioner cannot be complimented, nor the order of the learned Civil Judge (Jr.Division), Bathinda can be castigated, yet interest of justice may require interference by this Court against an order which cannot be faulted except that trial court should not be obsessed by Action Plan set by this Court and should always remain alive to exercise its discretion judiciously and to carefully balance the interest of both the sides in order to secure the ends of justice. Action Plans set by this Court on its administrative side are to be followed and respected as an overarching scheme of speedy disposal of cases, but it is not intended that the plan should be used to thwart justice. If the impugned order is set aside to permit the petitioner to conclude his entire evidence, no prejudice would be caused to the defendants-respondents, and therefore, I do not see Khan Md. Firoz 2014.03.10 15:16 I attest to the accuracy and integrity any reason to issue notice to the opposite party, as they can of this document punjab and haryana high court chandigarh CR NO. 1556 of 2014 (O&M) :3: be compensated by payment of costs."

Though the defendant cannot be patted on his back for successfully taking twelve dates, but I feel compelled to relent to interference after considering inter alia the submission of the learned counsel that the petitioner hails from Uttar Pradesh and his witnesses have to come from far off places in the State of U.P. It was mostly for this reason that he was unable to lead his evidence effectively within a comparatively short period of time granted by Court as compared to the long drawn out period taken by the plaintiffs to conclude their evidence. I am of the view that interference may be deservedly called for in this case to save it from being sacrificed at the alter of administrative dispensation of the High Court in its justified policy to first deal with old cases burdening the dockets of our courts to scale down pendency, for which purpose the well intended policy has been formulated for the guidance of the subordinate judiciary in their everyday business of the court. The foundation of all jurisprudence is to ensure speedy disposal of cases and interlocutory applications in order to bring litigation to an end in a reasonable and time bound manner. While I interfere in this case I do not see any pressing reason to issue notice to the opposite party in order to perform an empty formality of affording hearing before judgment and delaying the matter further, as they can be adequately compensated by payment of costs and if this course is adopted it would not cause any prejudice to the plaintiffs by such departure.

In order to balance out the interests of both the parties equitably, to occasion least injustice to the defendant and to avert miscarriage of justice, I allow this petition and set aside the order dated 12.2.2014 passed by the Additional Civil Judge (Senior Division), Gurdaspur. The trial court would give an effective opportunity to the defendant to lead his evidence within a Khan Md. Firoz 2014.03.10 15:16 I attest to the accuracy and integrity of this document punjab and haryana high court chandigarh CR NO. 1556 of 2014 (O&M) :4: reasonable period of time which is left to the discretion of the trial court. Let the time span be say a reasonable period of two months from the date the matter is taken up before the trial court for further orders fixing date/s of production of witnesses. This order would, however, remain subject to the payment of costs of Rs.2000/- to be paid to the plaintiffs on the next date of hearing.

Since a number of cases involving Action Plan 2013-14 are coming up before this Court in Civil Revisions against interlocutory orders, and that this fact is found recorded in numerous cases as furnishing ground itself in closing evidence the Registrar General of this Court is directed to circulate a copy of this order to all the District and Sessions Judges of Punjab, Haryana and U.T., Chandigarh for the attention of the trial courts for their guidance while dealing with Action Plan Cases and lists formulated accordingly for their speedy disposal. Each court is advised to carefully weigh the scales of justice to temper speedy trials without causing undeserving injury to any party before it. Where trial Courts find litigating parties resorting to delaying tactics and devious means aimed at prolonging trials without any just cause or legal justification, then to deal with such people with an iron hand including imposition of heavy costs that appear to hurt pockets. It should be made known to the litigating public at once that where last opportunities are granted by court to do acts and things towards steps in the proceedings such orders should be vigorously enforced. There is nothing like 'last opportunity' in the Code of Civil Procedure, 1908 or last opportunity given many times over or last final opportunity, ultimate opportunity and penultimate opportunity. This is endless compassion. Therefore, there is greater need for the trial judge to consciously and carefully weigh all attending circumstances in a given case to secure the ends of justice before the first such order is issued. There is no place for losing Khan Md. Firoz 2014.03.10 15:16 temper here or reacting. All this largely falls in the domain of discretion I attest to the accuracy and integrity of this document punjab and haryana high court chandigarh CR NO. 1556 of 2014 (O&M) :5: exercised judiciously from case to case. I am sorry to observe that the liberality and disinterested generosity of courts has been misused over many decades by both litigant and counsel. The Court can no longer stand mute spectator to unjustified adjournments in fear and submission to any extra legal pressure tactics or intimidation applied in courtrooms by anyone and it should boldly conduct the business of the Court dispassionately, disinterestedly, courteously and firmly. Such people should be warned at the earliest and then day in and day out that the High Court supports its judicial officers and protects them in passing firm and tough orders during the life of a suit and it's well known milestones before the suit matures for final hearing.

However, much would depend on the wisdom and experience of each court tried and tested in each case before it on its daily board. And in that we have faith. But no court is justified in putting such a thing as Action Plan 2013- 2014 on the order sheet as justification or one of the operative reasons which has led to the impugned order. This would unnecessarily fuel suspicion of injustice in the minds of the litigating public with eyebrows needlessly raised apart from fanning further litigation adding to the dockets of this Court oftentimes compelling interference. Interlocutory applications should be dealt with on merits. It does well to remember the words of Lord Hewart from Rex v Sussex Justices; Ex parte McCarthy: "... it is not merely of some importance but is of fundamental importance, that justice should not only be done, but should manifestly and undoubtedly be seen to be done."

(RAJIV NARAIN RAINA) JUDGE 3.3.2014 MFK Khan Md. Firoz 2014.03.10 15:16 I attest to the accuracy and integrity of this document punjab and haryana high court chandigarh