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 2, Cited by 56]

Supreme Court - Daily Orders

Bharat Kalra vs Raj Kishan Chabra on 9 May, 2022

Bench: Hemant Gupta, V. Ramasubramanian

                                                           1

                                           IN THE SUPREME COURT OF INDIA
                                            CIVIL APPELLATE JURISDICTION



                                         CIVIL APPEAL NO.3788 OF 2022
                                            (@ SLP(C) No.63 of 2022)


     BHARAT KALRA                                                                  APPELLANT(S)

                                                         VERSUS

     RAJ KISHAN CHABRA                                                             RESPONDENT(S)



                                                        O R D E R

Leave granted.

The challenge in the present appeal is to an order passed by the High Court on 12.08.2021 whereby delay of 193 days in filing of the written statement was not condoned.

Admittedly, the suit for injunction filed by the plaintiff is not the one which is governed by the Commercial Court Act, 2015. Therefore, the time limit for filing of the written statement under Order VIII Rule 1 of CPC is not mandatory in view of the judgment of this Court reported as ‘Kailash V. Nankhu & Ors.’ reported in (2005) 4 SCC 480.

In view of the aforesaid judgment, we find that the delay Signature Not Verified in filing of the written statement could very well be Digitally signed by SWETA BALODI Date: 2022.05.10 17:10:26 IST Reason: compensated with costs but denying the benefit of filing of the written statement is unreasonable. 2 Consequently, we allow the present appeal. The order passed by the High Court is set aside. The written statement already filed is taken on record.

We do hope that the trial Court shall expedite the decision of the suit keeping in view the old age of the plaintiff.

Pending application(s), if any, also stand disposed of.

……………………………………………………J. [HEMANT GUPTA] ……………………………………………………J. [V. RAMASUBRAMANIAN] NEW DELHI;

9th MAY, 2022
                                   3

ITEM NO.30                 COURT NO.11                  SECTION XIV

                S U P R E M E C O U R T O F        I N D I A
                        RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C)       No(s).   63/2022

(Arising out of impugned final judgment and order dated 12-08-2021 in CMM No. 429/2021 passed by the High Court of Delhi at New Delhi) BHARAT KALRA Petitioner(s) VERSUS RAJ KISHAN CHABRA Respondent(s) (IA No. 698/2022 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Date : 09-05-2022 These matters were called on for hearing today. CORAM : HON'BLE MR. JUSTICE HEMANT GUPTA HON'BLE MR. JUSTICE V. RAMASUBRAMANIAN For Petitioner(s) Mr. Gaurav Kumar Dalal, Adv.

Mr. Pradeep Teotia, Adv.

Mr. Ashok Bannidinni, AOR For Respondent(s) Mr. Shrey Ashat, Adv.

Ms. Preetika Mishra, Adv.

Mr. Vikrant Mehta, Adv.

Mr. Sudhir Naagar, AOR UPON hearing the counsel the Court made the following O R D E R Leave granted.

The appeal is allowed in terms of the signed order. Pending application(s), if any, also stand disposed of. (SWETA BALODI) (RENU BALA GAMBHIR) COURT MASTER (SH) COURT MASTER (NSH) (Signed order is placed on the file)