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 4]

Punjab-Haryana High Court

State Bank Of India vs Avtar Singh Saih And Ors. on 31 January, 1986

Equivalent citations: AIR1986P&H381, AIR 1986 PUNJAB AND HARYANA 381, (1986) 2 LANDLR 343, 1986 REVLR 254, (1986) 89 PUN LR 321

ORDER

1. This petition is directed against the order of the trial court dated 14-10-1985, whereby the plaintiff has been directed under O. 6, R. 5, C.P.C., to file a break-up of his claim in suit, showing the amount of the principal and the interest before the defendant could file his written statement.

2. A preliminary objection has been raised on behalf of the defendant-respondent that no revision petition under S. 115, C.P.C., is maintainable against an order passed under O. 6, R. 5, C.P.C. In support of his contention, learned counsel relied on M/s Ralyaram Melaram v. Kaluram Agarwala, AIR 1950 Cal 149, wherein it was held that "a wrong decision upon the question whether in the circumstances certain particulars should be ordered or not has nothing whatsoever to do with jurisdiction and cannot be revised under S. 115."

3. After hearing the learned counsel for the parties on the preliminary objection I do not find that no revision petition is competent against the impugned order. In the precedent referred to above, the question was whether the loan was a commercial loan or not. As regard the present case, the Bank had been directed to file a break-up of its claim in the suit, showing the amount of the principal and the interest which, according to the plaintiff Bank, was not possible. Thus, the questions is if the impugned order is such which could not be easily complied with, whether such an order is liable to be revised under S. 115, C.P.C., or not. It is not disputed that if the said order is not complied with, the trial court can either stay the proceeding in the suit, or the plaint may be rejected, or even the suit can be dismissed. Under the circumstances, it could not be successfully argued that no revision petition is competent against the impugned order, although ordinarily this Court would not entertain petitions against orders passed under O. 6, R. 5, C.P.C., unless grave injustice is shown to have been caused by the impugned order.

4. The present suit was filed on 13-10-1984. Surprisingly enough, the defendant could not be served in the ordinary course, and ultimately he was served through publication dated 13th June, 1985. On 23rd July, 1985, he took time to file the written statement: Again on 6-8-1985, he was given more time to file the written statement. On 20-8-1985, he moved the present application under O. 6, R. 5, C.P.C., to which detailed reply dated 12-9-1985, was filed on behalf of the Bank. Thus, the conduct of the defendant appears to be to delay the proceedings in one way or the other. Under these circumstances, the application could not be termed as bona fide. Moreover, as observed earlier, in the reply filed on behalf of the Bank to the said application, necessary details were given as to enable the defendant to file his Written Statement. The amounts sought to be realized by the Bank from the defendant were given from time to time in the notices issued by it, and, therefore, there was no occasion for the trial court to direct the Bank to file a break-up of its claim, showing the amount of the principal and the interest, particularly in view of the detailed reply filed on its behalf wherein it was stated that the principal amount found due not only means the principal amount but also the amount due on interest which has become part of the principal. In this view of the matter, the petitioners succeed and the impugned order is set aside. The defendant is directed to file the written statement on or or before 12-2-1986.

5. The parties, through counsel, are directed to appear in the trial court on the aforesaid date.

6. Petition allowed.