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 5, Cited by 68]

Supreme Court of India

Babbar Sewing Machine Co vs Trilok Nath Mahajan on 7 August, 1978

Equivalent citations: 1978 AIR 1436, 1979 SCR (1) 57, AIR 1978 SUPREME COURT 1436, 1978 U J (SC) 559, 1978 4 ALL LR 747, 1978 4 SCC 188, 1978 REV LR 542, 1978 BLJR 603

Author: A.P. Sen

Bench: A.P. Sen, Jaswant Singh, D.A. Desai

           PETITIONER:
BABBAR SEWING MACHINE CO.

	Vs.

RESPONDENT:
TRILOK NATH MAHAJAN

DATE OF JUDGMENT07/08/1978

BENCH:
SEN, A.P. (J)
BENCH:
SEN, A.P. (J)
SINGH, JASWANT
DESAI, D.A.

CITATION:
 1978 AIR 1436		  1979 SCR  (1)	 57
 1978 SCC  (4) 188
 CITATOR INFO :
 RF	    1989 SC 162	 (12)


ACT:
     Defence in	 a suit,  striking out of for non-compliance
With order  for discovery Civil Procedure Code 1908, (Act V)
order XI  rule 21  read With  Section 151, Scope of-Right to
cross examine, whether lost.



HEADNOTE:
     The plaintiff-respondent  claiming to be an assignee of
a debt	under a	 deed dated  27th April,  1965, filed a suit
against the  defendant-appellant for  recovery of  a certain
sum  alleged   to  be	due  to	 M  /s	Chitra	Multipurpose
Cooperative  Society,  the  assignor.  On  an  interlocutory
application moved  by the respondent under order XI rules 14
and 18	C.P.C. for  the	 production  of	 certain  documents,
despite the  objection by  the	appellant  the	Trial  Court
directed their	production. The	 appellant produced  all the
documents in  his possession on 7-2-67, but he was permitted
to take	 back The  account books as they were required to Be
produced before	 the Income Tax officer on that day with the
direction that	he should  produce them on 23-2-67. On 23-2-
67, when  the appellant appeared in the Court with his books
the trial  judge directed him to produce them on 16-3-67 and
in the	meanwhile allow	 their inspection  to the respondent
with three  days' notice.  The appellant accordingly sent a.
letter dt.  25-2-67 asking the respondent to take inspection
of the	account books  on 27-2-67  at 6 p.m. in the office d
his Counsel.  On his  failure to  do so,  the appellant sent
once again  a registered  letter  dt.  1-3-1967	 asking	 the
respondent to  inspect the records on 9-3-67 in his lawyer's
office between	7 p.m.	and 9 p.m. The respondent never sent
any  reply   to	 the  notice.  Nor,  did  he  avail  of	 the
opportunity of inspecting the account books at the office of
the appellant's lawyer on 9-3-67. On 16-3-67 the Trial Court
passed an order saying that the appellant should produce the
books  within	four  days   in	 the  Court  to	 enable	 the
respondent's counsel to inspect them before 29-3-67 i.e. the
date fixed  for evidence.  After the  examination  of  three
witnesses of  the respondent,  the  trial  Court  asked	 the
respondent's Counsel  to apply	under order  XI rule  21  to
strike out  the defence	 of the	 appellant. On	31-3-67	 the
respondent  filed   an	application  accordingly  which	 was
vehemently opposed  by the  appellant.	The  appellant	also
moved both  the	 District  Court  and  the  High  Court	 for
transfer of  the suit  to  some	 other	Court  of  competent
jurisdiction.  The   High  Court   declined  to	  interfere.
Thereupon  the	trial  Court  passed  an  order	 on  23-5-67
striking out  the defence  of the  appellant and  on 21-6-67
refused permission  to the  appellant's	 counsel  to  cross-
examine the  respondent's witnesses.  The revision  filed by
the appellant in the High Court was rejected on 14-8-1968.
     Allowing the appeal by special leave, the Court
^
     HELD: 1. The penalty imposed by order XI, rule 21 is of
a highly  penal nature	and ought only to be used in extreme
cases and  should in  no way  be imposed  unless there	is a
clear  failure	to  comply  with  the  obligations  laid  5-
520SCI/78
58
down therein.  The stringent provisions of order XI, rule 21
should be  applied only	 in extreme  eases  where  there  is
contumacy on  the part	of the defendant or a wilful attempt
to disregard  the order	 of the	 Court is established. [62E,
63E]
     2. The test laid down is whether the default is wilful.
In the case of the plaintiff, it entails in the dismissal of
the suit  and, therefore, an order of dismissal ought not to
be made	 under order  XI,  rule	 21,  unless  the  Court  is
satisfied that	the plaintiff  was wilfully  withholding the
documents which the defendant sought to discover. In such an
event, the plaintiff must take the consequence of having his
claim dismissed	 due to	 his default  i.e. by suppression of
information which  he was  bound to  give. In  the  case  of
defendant, he  is visited  with the penalty that his defence
is liable  to be  struck out  and to  be placed	 in the same
position as if he had not defended the suit. [63 B-D]
     3. The power for dismissal of a suit or striking out of
the defence  under order  XI, rule  21, should	be exercised
only where  the defaulting party fails to attend the hearing
or is  guilty of  prolonged or	inordinate  and	 inexcusable
delay which  any cause	substantial or	serious prejudice to
the opposite party. The rule must be worked with caution and
may be made use of as a last resort. [63D,E]
     Denvillier v.  Myers, (1883)  WN 58,  Banshi  Singh  v.
Palit Singh,  7 C.I.J.	295, Haigh,  L.R. (1886)  Ch.D. 478,
Twycroft v.  Grant, 1875  W.N. 201, Reg v. Senior, [1889](1)
QBD 283; quoted with approval.
     Khajah. Assenoolla	 Joo v. Khajah Abdool Aziz, I.L.R. 9
Cal. 923  and Allahabad	 Bank Ltd.  v. Ganpat  Rai, T.L.R. 1
Lah. 209; approved.
     4. It  is travesty	 of justice  that  the	trial  Court
should have,  in the  facts and	 circumstances of  the case,
passed an  order striking  out the  defence of the defendant
under order  XI, rule 21 and that the High Court should have
declined to set it aside. [62D-E]
     5.	 Applying   the	 principle   governing	the  Court's
exercise of  its discretion  under order XI, rule 21, in the
instant case, there was no wilful default on the part of the
defendant of  the Court's  order under	Order XI, rule 18(2)
for  the   production  of   documents  for  inspection,	 and
consequently, the order passed by the trial court on 23 May,
1967, striking	out the	 defence of  the defendant  must  be
vacated and  the trial	must proceed  afresh from  the stage
where the  defendant was not permitted to participate. [66C-
E]
     6. A  perusal of  order XI,  rule 21 shows that where a
defence is  to be  struck off in the circumstances mentioned
therein, the order would be that the defendant 'be placed in
the  same  position  as	 if  the  has  not  defended'.	This
indicates that	once the  defence is  struck off under order
XI, rule  21, the  position would be as if the defendant had
not defended  and accordingly  the suit	 would proceeds	 ex-
parte. If  the Court proceeds ex-parte against the defendant
under order  IX, rule  6(a), the defendant is still entitled
to cross-examine the witnesses examined by the plaintiff. If
the plaintiff  makes out a prima facie ease the court unable
pass a	decree for  the plaintiff. If the plaintiff fails to
make out  a prima  facie case,	the Court  may	dismiss	 the
plaintiff's suit.  Every Judge	in dealing  with an ex-parte
case has  to take  care that  the plaintiff's  case  is,  at
least, prima facie proved. [66E-G]
     Santram Singh v. Election Tribunal, [1955] (2) S.C.R. 1
referred to.
59



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2126 of 1968.

Appeal by Special Leave from the Judgment and order dated 14-8-1968 of the Punjab and Haryana High Court in Civil Revision No 430 of 1967 In person (C.K. Babbar) for the Appellant.

Harbans Singh for the Respondent.

The Judgment of the Court was delivered by SEN, J.- This appeal by special leave in directed against the order of the. Punjab and Haryana High Court dated 14 August, 1968 upholding an order of the trial court dated 23 May, 1967 striking out the defence of the defendant under order XI, rule 21 read with section 151 of the Civil Procedure Code, 1908 and directing that the defendant cannot be permitted to cross-examine the plaintiff's witnesses.

The suit out of which this appeal arises was brought by the respondent Trilok Nath Mahajan, as plaintiff, against the appellant-defendant M/s. Babbar Sewing Machine Co., on 9th March, 1966 for recovery of a certain sum alleged to be due to M/s. Chitra Multipurpose Co-operative Society (Jogyana) Ltd., Ludhiana which remained unpaid towards the price of sewing machines sold on credit from time to time, claiming to be an assignee under a deed dated 27 April, 1965. The transaction sued upon was of the year 1959, and the suit was obviously barred by limitation. The plaintiff however, pleaded that the defendant had acknowledged his liability by his letter dated 8 March, 1963 for Forwarding cheque No. 01194 dated 7 March, 1963 for Rs. 50 drawn on the Punjab National Bank Ltd., Yamunanagar. The defendant disputed the plaintiff's claim and pleaded, inter-alia, that he does not owe anything to the said society and as such the suit was not maintainable, that there was no privity of contract between the parties nor does any relationship of a creditor and debtor exists between them. He further pleaded that the suit was barred by limitation. He also pleaded that the trial court had no jurisdiction to try the suit.

On 11 November, 1966, the plaintiff moved an application under order XI, rules 14 and 18 for production and inspection of the following documents:

(a) Cash book, day book and ledger for the year 1-4-1959 to 31-3-1960 and 1-4-1960 to 31-3-1961. H
(b) Cash book and ledger for the years 1-4-1961 to 31-3-1966 60
(c) All the original bills issued in favour of the defendant by M/s. Chitra Multipurpose Cooperative Society Jogyana Ltd., including Bill No. 22 dated 13-5-1960, Bill No. 43 dated 2-8- 19607 Bill No. 49 dated 14-9-1960, Bill No. 53 dated 26-9-1960.
(d) Original letters written by the plaintiff to the defendant and letters addressed by M/s. Chitra Multipurpose Cooperative Society Jogyana Ltd., to defendant.
(e) Counterfoils of cheque book in use on 7-3- 1963.
(f) The original cheque No. 01194 dated 7-3-1963.
(g) Bank pass book from 1-4-1962 to 31-3-1964 with counterfoils of the cheque books with which the respondent (T.N. Mahajan) firm had an account.

Despite objection by the defendant, the trial court by its order dated 11 January, 1967, directed their production on 30 January, 1967 holding that they were relevant for the determination of the controversy between the parties.

On 30 January, 1967, when the suit came up for hearing, the court adjourned the suit to 7 February, 1967, for production of the documents. In compliance with the court's order, on 7 February, 1967, the defendant produced all the documents in his possession viz., account books for the years 1959-60 to 1965-65 but he was permitted by the trial court to' take back the account books as they were required to be produced before the Income Tax officer, Yamunanagar on that day, with the direction that he should produce the same on '23 February, 1967. On 23 February, 1967 the defendant appeared in the court with his books but the trial judge directed him to produce them on 16 March, 1967 and in the meanwhile allow their inspection to the plaintiff with three days' notice. The defendant accordingly sent a letter dated 25 February, 1967 asking the plaintiff to take inspection of the account books on 27 February, 1967. On 28 February, 1967, the plaintiff made an application that the defendant had not produced the documents for inspection but this was apparently wrong, as is evident from the registered notice dated 1 March, 1967, sent by the defendant to the following effect:

"After the last date of hearing on 23.2.1967 I wrote you a letter from Yamuna Nagar on 25.2.1967 informing you that I shall be present in the office of my counsel Sh. H. L. Soni on 27th February, 1967 at 6 p.m. for affording you the inspection of the documents. I reached at my counsel's office at the scheduled informed time but you did not turn up. I 61 kept waiting for you uptil 8.30 p.m. On that day. Later A I contacted your lawyer Shri S. R. Wadhera but he expressed his inability to contact you. Now I would be reaching Ludhiana again on the 9th March, 1967 and shall be available in my lawyer's Shri H. L. Soni's office from 7 p.m. to 9 p.m. and you will be free to inspect the documents at the afore-mentioned venue and during the above-noted time. Three days' clear notice is being given to you. Please be noted to this effect "

Admittedly, the plaintiff never sent any reply to the notice. Nor did he avail of the opportunity of inspecting the account books at the office of the defendant's lawyer on 9 March, 1967.

On 16 March, 1967 the trial court passed an order saying that the defendant should produce the books within four days in the court to enable the plaintiff's counsel to inspect them before 29 March, 1967 i.e.. the date fixed for evidence, failing which the defence of the defendant would be struck off. On 29 March, 1967 three witnesses of the plaintiff were examined. After the examination of these witnesses, the trial court asked the plaintiff's counsel that he should apply under order XI, rule 21 to strike out the defence of the defendant. On 31 March, 1967, the plaintiff accordingly made an application under C`order XI, rule 21 read with section 151 of the Code asserting that the defendant had failed to comply with the order of the court as regards production of documents inasmuch as he had not produced them for inspection.

The defendant opposed the application stating, that there was no failure on his part to produce the documents ordered. It was stated that all the documents as were capable of identification had been produced in the court. It was alleged that the plaintiff had already inspected the documents that were specifically set out in the application. It was also alleged that the plaintiff had not once but thrice or even four times inspected the documents to his entire satisfaction except that he was prevented from making fishing, roving and searching enquiries into the entries which had no relevance to the suit transaction. It was, therefore, urged that the striking out of the defence would not he warranted by law.

Feeling apprehensive that he would not get a fair trial at the hands of the trial Judge, the defendant applied to the District Judge, Ludhiana for the transfer of the suit on 10 April, 1967. While the District Judge was seized of the transfer application, the defendant moved the 62 High Court for transfer of the suit to some other court of competent jurisdiction. The High Court by its order dated 15 May, 1967 declined to interfere.

On 23 May, 1967, the trial court passed an order under order XI, rule 21 striking out the defence of the defendant stating that he was placed in the same position as if he had not defended the suit and adjourned the suit to 21 June, 1967, for examination of the remaining witnesses of the plaintiff. On 21 June, 1967, the court did not allow the defendant's counsel to cross-examine plaintiff's witnesses holding that in view of the fact that his defence has been struck off, he had no right to participate and, therefore, could not cross-examine the witnesses produced in the court. The defendant filed a revision before the High Court which was rejected on 14 August, 1968.

In this appeal, two questions are involved: firstly, whether the trial court was justified in striking out the defence of the defendant under order XI, rule 21 of the C.P.C., 1908, and secondly, whether the High Court was right in observing that in view of the clear language are of order XI, rule 21 the defendant cannot be permitted to cross examine the plaintiff's witnesses.

It is a travesty of justice that the trial court should have, in the facts and circumstances of the case, passed an order striking out the defence of the defendant under order XI, rule ''1 and that the High Court should have declined to set it aside. The penalty imposed by order XI. rule 21 is of highly penal nature, and ought only to be used in extreme cases, and should in no way be imposed unless there is a clear failure to comply with the obligations laid down in the rule.

Order XI, rule 21 of the Code of Civil Procedure reads:

"21. Where any party fails to comply with any order to answer interrogatories, or for discovery of inspection of documents, he shall, if a plaintiff, be liable to have his suit dismissed for want of prosecution, and, if a defendant, to have his defence; if any, struck out, and to be placed in the same position as if he had not defended. and the party interrogating or seeking discovery or inspection may apply to the Court for an order to that effect, and an order may be made accordingly."

Section 136 of the Code of Civil Procedure, 1882, corresponding to order XI, rule 21 of the C.P.C. 1908, was based upon order XXXI, rule 20, now replaced by order XXIV, rule 16 framed under the Judi-

63

cature Act. The practice of the English Courts is, and it has always A been, to make the order a conditional one, and to grant a little further time for compliance. In practice this provision is virtually obsolete(l).

Even assuming that in certain circumstances the provisions of order Xl, rule 21 must be strictly enforced, it does not follow that a Suit can be lightly thrown out or a defence struck out, without adequate reasons. The test laid down is whether the default is wilful. In the case of a plaintiff, it entails in the dismissal of the suit and, therefore, an order for dismissal ought not be made under order XT, rule 21, unless the court is satisfied that the plaintiff was willfully withholding information by refusing to answer interrogatories or by withholding the documents which he sought to discover. In such an event, the plaintiff must take the consequence of having his claim dismissed due to his default, i.e. by suppression of information which he was bound to give: Denvillier v. Myers.(2) In the case of the defendant, he is visited with the penalty that his defence is liable to be struck out and to be placed in the same position as if he had not defended the suit. The power for dismissal of a suit or striking out of the defence under order XI, rule 21, should be exercised only where the defaulting party fails to attend the hearing or is guilty of prolonged or inordinate and inexcusable delay which may cause substantial or serious prejudice to the opposite party.

It is well settled that the stringent provisions of order XI, rule 21 should be applied only in extreme cases, where there is contumacy on the part of the defendant or a wilful attempt to disregard the order of the court is established.

An order striking out the defence under order XI, rule 21 of the Code should, therefore, not be made unless there has been obstinacy or contumacy on the part of the defendant or wilful attempt to disregard the order of the court. The rule must be worked with caution, and may be made use of as a last resort: Mulla's C.P.C. 13th Ed. Vol. I, p. 581, Khajah Assenoolla Joo v. Khajah Abdool Aziz(3), Banshi Singh v. Palit Singh(4), Allahabad Bank Ltd. v. Ganpat Rai(5), Haigh v. Haigh(6) and Twycroft v. Grant(7).

(1) Halsbury's Laws of England, 4th Ed., Vol. 13. p. 32. (2) (1883) WN 58.
(3) I.L.R. 9 Cal. 923.
(4) 7 C.L.J. 29S.
(5) I.L.R. 11 Lah. 209.
(6) L.R. (1886) Ch. D. 478.
(7) 1875 W.N. 201.
64

In Haigh v Haigh (supra) Pearson J. observed:

"I have no hesitation in saying that I have the strongest disinclination, as I believe every other Judge has, that any case should be decided otherwise than upon its merits. But this order was introduced to prevent plaintiffs and defendants from delaying causes by their negligence or willfulness. So great was my anxiety to relieve this lady from the consequence of her wrong headedness if, by any possibility, I could on proper terms, that I hesitated to refuse to make the order asked for, and I have looked into all the cases I could find on the subject to see that the practice of the Court has been on this order. And I can find no case in the books where it has been applied, where a man knowingly and wilfully has allowed judgment to go by default."

In Twycroft v. Grant (supra) Lush J. interpreting corresponding order XXXI, rule 20 of the Judicature Act, held that he would only exercise the powers conferred by the rule in the last resort. In England, the party against whom such an order is made would, it seems, be entitled to come in and ask that the order might be set aside on showing sufficient grounds for such an application.

In Khajah Assenoolla Joo v. Khajah Abdool Aziz (supra), Pigot J. therefore made an order striking out the defence of the defendant under section 136 of the C.P.C. 1882 in consequence of non-compliance with the earlier order for production of certain documents, and at the same time mentioned that the party against whom the order was made might come in and seek to set it aside on showing sufficient grounds for the application.

It is settled law that the provisions of order XI, rule 21, should be applied only in extreme cases where obstinacy or contumacy on the part of the defendant or a wilful attempt to disregard the order of the court is established. As pointed out by Lord Russel C.J. in Reg. v. Senior (1) and affirmed by Cave L. C. in Tamboli v. G.l.P. Rail way(2), "wilfully" means that:

"the act is done deliberately and intentionally, not by accident or inadvertence, but so that the mind of the person who does the act goes with it."

In this case, there was no default, much less any wilful default, on the part of the defendant, to comply with any order of the court under order XI, rule 18(2). In obedience of the order of the court dated (1) [1899] (1) Q.B.D. 283.

(2) I.L.R. 52 Bom. 169 (P.C.).

65

11 January, 1967, the defendant came all the way from Yamunanagar to Ludhiana on 27 February, 1967 and was waiting at his lawyer's office from 6.00 p.m. to 8.30 p.m. when the plaintiff or his counsel did not turn up. Thereafter the defendant sent a registered notice dated I March, 1967 offering inspection of the documents at his lawyer's office on 9 March, 1967, but the plaintiff did not avail of the opportunity of inspecting the documents. The defendant had filed an affidavit that the rest of the documents were not in his possession and could not be produced. The account books for the years 1961.. 62, 1962-63 and 1963-64 had to be produced by the defendant before the Income Tax officer, Yamunanagar on 31 January, 1967, then 7 February, 1967 and 16 March, 1967. An affidavit to this effect was also filed. It is somewhat strange that the trial court should have fixed the dates which were the dates fixed by the Income Tax officer In view of the notice dated 1 March, 1967, there can be no doubt that the defendant had tried to comply with the order of the court by offering inspection on 27 February, 1967. There is no dispute that 27 February, 1967 was the date mutually agreed upon between the counsel for the parties. The only controversy is about the scheduled time. The time fixed according to the plaintiff's application dated 28 February, 1967 was 2.30 p.m. at his lawyer's office while that according to the defendant's notice dated 1 March, 1967 it was 6.3() p.m. in his lawyer's office. The plaintiff has not examined his counsel, S.R. Wadhera, nor is there any affidavit by Wadhera. From the material on record it is amply clear that the appointed scheduled time and place for inspection of the defendant's account books was 6.30 p.m. at his lawyer's office. The plaintiff was afforded another opportunity of inspection of the account books on 9 March, 1967 at the office of the defendant's lawyer from 7.0 p.m. to 9.0 p.m. In the circumstances, the trial court was not justified in holding that there WAS any non-compliance of its order under order XI, rule 18(2).

It is common ground that the account books for the years 195960 and 1960-61 were Lying in court. The suit transactions are of the year 1959. Nothing prevented the plaintiff from inspecting these books. As regards the account books for the years 1961-62 to 1964-65, they were required to be produced before the Income Tax Authorities at Yamunanagar on 20 March, 1967 and - on subsequent dates. It is not clear what relevance these books could have to the controversy between the parties unless the plaintiff wanted to find some entries to show that there was carry forward of the entries relating to the suit transaction in the account books for the years 1959-60 to the subsequent years So as to bring his claim within time. Apparently, there were no such entries in the account books for the years 1959-60 66 and 1960-61. As regards the bank pass book of the defendant's account with the Punjab National Bank Ltd., for the period 1 April, 1962 to 31 March, 1963 and 1 April, 1963 to 31 March, 1964 and the counterfoil of cheque No. 01194 dated 7 March, 1963, alleged to be drawn by the defendant in plaintiff's favour, the defendant has sworn an affidavit that he had no account with Punjab National Bank Ltd., Yamunanagar during that period nor he had issued any such cheque as alleged. In view of this, the order of the trial court dated 23 May, 1967, striking out the defence of the defendant was wholly unjustified .

The principle governing the court's exercise of its discretion under Order XI, rule 21, as already stated, is that it is only when the default is wilful and as a last resort that the court should dismiss the suit or strike out the defence, when the party is guilty of such contumacious conduct or there is a wilful attempt to disregard the order of the court that the trial of the suit is arrested. Applying this test, it is quite clear that there was no wilful default on the part of the defendant of the courts order under order XI, rule 18(2) for the production of documents for inspection, and consequently, the order passed by the trial court on 23 May, 1967, striking out the defence of the defendant must be vacated, and the trial must proceed afresh from the stage where the defendant was not permitted to participate.

It was further contended that the High Court was in error in observing that 'in view of the clear language of order X[, rule 21' the defendant has no right to cross- examine the plaintiff's witness. A persual of order XI, rule ,?1 shows that where a defence is to be struck off in the circumstances mentioned therein, the order would be that the defendant 'be placed in the same position as if he has not defended'. This indicates that once the defence is struck of under Order XI, rule 21, the position would be as if the defendant had not defendant and accordingly the suit would proceed ex-parte. In Sangram Singh v. Election Tribunal(l) it was held that if the court proceeds ex-parte against the defendant under order IX, rule 6(a), the defendant is still entitled to cross-examine the witnesses examined by the plaintiff. If the plaintiff makes out a prima facie case the court may pass a decree for the plaintiff. If the plaintiff fails to make out a prima facie case, the court may dismiss the plaintiff s suit. Every Judge in dealing with an ex-parte case has to take care that the plaintiff's case is, at least, prima facie proved. But, as we set aside the order under order XI, rule 21, this contention does not survive for our consideration. We, therefore, refrain from expressing any opinion on the question.

(1) [1955] (2) S.C.R. 1.

67

For the reasons given, the order passed by the trial court dated A 23 May, 1967 striking out the defence of the defendant under order XI, rule read with section 151 of the C.P.C., and its subsequent order dated 21 July, 1967 are both set aside and it is directed to proceed with the trial according to law. There shall be no order as to costs.

S.R.					     Appeal allowed.
68