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 10, Cited by 4]

Delhi High Court

Smt. Prem Lata And Ors. vs Shri Rajender Soni on 8 December, 2005

Equivalent citations: 126(2006)DLT168

Author: Swatanter Kumar

Bench: Swatanter Kumar

JUDGMENT
 

Swatanter Kumar, J.
 

1. By this order, I would dispose of two applications, one filed by the plaintiffs under Order VIII Rule 10 of the Code of Civil Procedure (hereinafter referred to as 'the Code) being IA No. 5981/2004 as the defendant did not file the written statement within the time granted for that purpose under the Code and/or by the orders of the court, while the other application being IA 1103/2005 filed by the defendant under Section 151 of the Code read with Section 5 of the Limitation Act praying for condensation of delay in filing the written statement in pursuance to the order of the court dated 7.4.2004 and for taking the written statement filed on record.

2. The plaintiffs filed a suit for partition, rendition of accounts, declaration, permanent and mandatory injunction. The plaintiffs and the defendant are relations and the prayer in the present suit relates to passing of a decree for partition holding and declaring that the plaintiffs and the defendant are owners of the entire estate of late Sh. O.P. Soni to the extent of 1/5th share and for passing of a decree in relation to property No. A-8/22, DLF City, Ph.I, Gurgaon.

3. The defendant was served in the suit and vide order dated 7.4.2004, he was granted two weeks' time to file written statement. Vide order dated 6th August, 2004, further time was granted to the defendant to file the written statement during the course of the week and replication was to be filed within four weeks thereafter. An application under Order VIII Rule 10 of the Code being IA 5981/2004 was filed on which notice was issued to the defendant vide order dated 14.9.2004 Vide order dated 3rd May, 2005, the defendant was directed to file an affidavit giving complete information in relation to the questions which have been referred to in that order. The written statement in the case was filed on 1st October, 2004 to which till date no replication has been filed.

4. The limited question that the court is required to consider in the facts and circumstances of the case is that whether the delay in filing the written statement in terms of the order dated 7.4.2004 and an extension granted by a subsequent order for that purpose, should be condoned or not.

5. In the application for condensation of delay, the defendant has stated that on 6.8.2004, the counsel for the defendant sought further time to file the written statement which was granted but the written statement could not be filed within the time granted by the court as the information required for the purposes of filing a proper written statement even related to the year 1978 onwards. This information could be collected with great difficulty. Certain documents including the relinquishment deed executed by plaintiff Nos. 2 to 4 and the answering defendant in favor of plaintiff No. 1 had to be looked into along with form 34 and the amounts which were paid for obtaining the income tax clearance in accordance with law. This all exercise took some time and the written statement was thereafter filed on 1st October, 2004 It is stated that there is no intentional delay in filing the written statement as well as the defendant has acted bonafidely and has no intention to delay the suit as such the delay in filing the written statement may be condoned. In the reply filed to this application, these averments have been denied and it has been stated in the application filed by the plaintiffs under Order VIII Rule 10 of the Code that once the written statement was not filed within the time allowed by the court, the plaintiffs would be entitled to a decree and no reason much less an exceptional circumstance has been stated by the defendant for condensation of delay.

6. Learned counsel appearing for the plaintiffs while relying upon the judgments of the Supreme Court in the cases of Shaikh Salim Haji Abdul Khayumsab (Mr.) v. Mr. Kumar and Ors. 2005 X AD (SC) 125, Rani Kusum (Smt.) v. Kanchan Devi (Smt.) and Ors. and Salem Advocate Bar Association, T.N. v. Union of India contended that even if the provisions of Order VIII Rule 10 and 1 are treated to be directory, still the averments made in the application under reply do not, in any way, constitute an exceptional case for grant of relief of condensation of delay to the applicant.

7. On the other hand, the learned counsel appearing for the defendant also while relying upon the judgment of the Supreme Court in case of Shaikh Salim Haji Abdul Khayumsab (supra) contended that Order VIII Rule 1 is procedural and is not a substantive law. It intends to curb the mischief of unscrupulous defendants adopting dilatory tactics, delaying the disposal of case causing inconvenience to the court and the parties. The object is to expedite the hearing and not to scuttle the same.

8. At this stage, reference can usefully be made to a recent judgment of this court (IA Nos. 11417/2003, 568/2004, 2573/2005 and 2696/2005 in CS(OS) 501/2002 decided on November 24, 2005) where the court discussed the recent judgments of the Supreme Court as well as judgment of this court and while condoning the delay in filing the written statement, the court held as under:-

At this stage it will be appropriate to refer to a recent judgment of this Court in the case of Indradhanush T.V. Pvt. Ltd. v. National Film Development Corporation (IA 6065/2005 IN CS (OS) No. 232/2004) decided on 8th September, 2005 where the Court after relying upon the judgments of the Supreme Court in the case of Smt. Rani Kusum Vs. Smt. Kanchan Devi and Ors. and Kailash Vs. Nanhku and Ors. held as under :-
In terms of provisions of Order 8 Rule 1 the defendant has to present a written statement of its defense within 30 days from the date of service of summons on him. Under the proviso to the said Rule , if the defendant fails to file the written statement within the granted time, he shall be allowed to file the same on such other day as may be specified by the Court for the reasons to be recorded in writing but shall not be later than 90 days from the date of service. Consequences of default are spelled out by the legislature in Rule 10 of the same order, which reads as under :-
10. Procedure when party fails to present written statement called for by Court.- Where any party from whom a written statement is required under Rule 1 or Rule 9 fails to present the same within the time permitted or fixed by the Court, as the case may be, the Court shall pronounce judgment against him, or make such order in relation to the suit as it thinks fit and on the pronouncement of such judgment a decree shall be drawn up. The legislative intent behind the above provisions is to ensure expeditious disposal of the suit by adherence to the provisions of the Code. Once there is a default on the part of the defendant of Rule 1 as well as the time allowable under the proviso of the said order is lapsed, the consequences thereof have been provided in Rule 10, where the Court has to apply its mind to the facts and circumstances of each case and keeping in view the settled principles of law decide whether the Court would pronounce a judgment against the defendant or it may make such orders in relation to the suit as it thinks fit. If the Court pronounces a judgment, a decree shall follow. The power of the Court, thus, is dissected into two clear compartments and inevitable consequences in every case that default on the part of the defendant would necessarily result in passing the decree in favor of the plaintiff. What course of action the Court would adopt would depend upon the facts and circumstances of each case. Where the case of the plaintiff is so very clear on the basis of the averments made in the plaint supported by such documents as are filed by the plaintiff that it would be just, fair and equitable to pass a decree as no further proof thereof may be necessary in the opinion of the court, it may take recourse to the first action while in other cases it may direct the plaintiff to prove the case or even on account of special circumstances granted to the defendant time to file written statement subject to such terms and conditions as the Court may deem fit and proper in the circumstances of the case. The law of procedure provided a methodology, which should be adopted by the Court while determining the rights of the plaintiff to lis. Some of the provisions of the procedure would be mandatory while others would be directory. Whether the provisions of Order 8 Rule s 1 and 10 of the Code are directory/regulatory or are mandatory is no more res integra and has been squarely answered by the Supreme Court in the case of Kailash Vs. Nanhku and Ors. where the Supreme Court considered at great length the historical background of introduction of the amended provisions of Order 8 in the Code and their effect. It was held by the Court :-
41. Considering the object and purpose behind enacting Rule 1 of Order 8 in the present form and the context in which the provision is placed, we are of the opinion that the provision has to be construed as directory and not mandatory. In exceptional situations, the court may extend the time for filing the written statement through the period of 30 days and 90 days, referred to in the provision, has expired. However, we may not be misunderstood as nullifying the entire force and impact the entire life and vigour of the provision. The delaying tactics adopted by the defendants in law courts are now proverbial as they do stand to gain by delay. This is more so in election disputes because by delaying the trial of election petition, the successful candidate may succeed in enjoying the substantial part, if not in its entirety, the term for which he was elected even though he may lose the battle at the end. Therefore, the judge trying the case must handle the prayer for adjournment with firmness. The defendant seeking extension of time beyond the limits laid down by the provision may not ordinarily be shown indulgence.
42. Ordinarily, the time schedule prescribed by Order 8 Rule 1 has to be honoured. The defendant should be vigilant. No sooner the writ of summons is served on him he should take steps for drafting his defense and filing the written statement on the appointed date of hearing without waiting for the arrival of the date appointed in the summons for his appearance in the Court. The extension of time sought for by the defendant from the Court whether within 30 days or 90 days, as the case may be, should not be granted just as a matter of routine and merely for the asking, more so, when the period of 90 days has expired. The extension can be only by way of an exception and for reasons assigned by the defendant and also recorded in writing by the court to its satisfaction. It must be spelled out that a departure from the time schedule prescribed by Order 8 Rule 1 of the Code was being allowed to be beyond the control of the defendant and such extension was required in the interest of justice, and grave injustice would be occasioned if the time was not extended.
43. A prayer seeking time beyond 90 days for filing the written statement ought to be made in writing. In its judicial discretion exercised on well- settled parameters, the court may indeed put the defendants on terms including imposition of compensatory costs and may also insist on an affidavit, medical certificate or other documentary evidence (depending on the facts and circumstances of a given case) being annexed with the application seeking extension of time so as to convince the court that the prayer was founded on grounds which do exist.
44. The extension of time shall be only by way of exception and for reasons to be recorded in writing, howsoever brief they may be, by the court. In no case, shall the defendant be permitted to seek extension of time when the court is satisfied that it is a case of laxity or gross negligence on the part of the defendant or his counsel. The court may impose costs for dual purpose: (i) to deter the defendant from seeking any extension of time just for the asking, and (ii) to compensate the plaintiff for the delay and inconvenience caused to him.
45. However, no straitjacket formula can be laid down except that the observance of time schedule contemplated by Order 8 Rule 1 shall be the Rule and departure there from an exception, made for satisfactory reasons only. We hold that Order 8 Rule 1, though couched in mandatory form, is directory being a provision in the domain of processual law.

Still in a more recent judgment again the Supreme Court in the case of Smt. Rani Kusum Vs. Smt. Kanchan Devi and Ors. JT 2005 (7) 409 discussed the principles governing provisions of Order 8 in the above regard with some elaboration and held as under :-

Next, there must be ever present to the mind the fact that our laws of procedure are grounded on a principle of natural justice which requires that men should not be condemned unheard, that decision should not be reached behind their backs, that proceedings that affect their lives and property should not continue in their absence and that they should not be precluded from participating in them. Of course, there must be exceptions and where they are clearly defined they must be given effect to. But taken by and large, and subject to that proviso, our laws of procedure should be construed, wherever that is reasonably possible, in the light of that principle.
In Topline Shoes Ltd. v. Corporation Bank , the question for consideration was whether the State Consumer Disputes Redressal Commission could grant time to the respondent to file reply beyond total period of 45 days in view of Section 13(2) of the Consumer Protection Act, 1986. It was held that the intention to provide time frame to file reply is really made to expedite the hearing of such matters and avoid unnecessary adjournments. It was noticed that no penal consequences had been prescribed if the reply is not filed in the prescribed time. The provision was held to be directory. It was observed that the provision is more by way of procedure to achieve the object of speedy disposal of the case.
The use of the word `shall' in Order VIII Rule 1 by itself is not conclusive to determine whether the provision is mandatory or directory. We have to ascertain the object which is required to be served by this provision and its design and context in which it is enacted. The use of the word `shall' is ordinarily indicative of mandatory nature of the provision but having regard to the context in which it is used or having regard to the intention of the legislation, the same can be construed as directory. The Rule in question has to advance the cause of justice and not to defeat it. Construction of the Rule or procedure which promotes justice and prevents miscarriage has to be preferred. The Rule s or procedure are handmaid of justice and not its mistress. In the present context, the strict interpretation would defeat justice.
In construing this provision, support can also be had from Order VIII Rule 10 which provides that where any party from whom a written statement is required under Rule 1 or Rule 9, fails to present the same within the time permitted or fixed by the Court, the Court shall pronounce judgment against him, or make such other order in relation to the suit as it thinks fit. On failure to file written statement under this provision, the Court has been given the discretion either to pronounce judgment against the defendant or make such other order in relation to suit as it thinks fit. In the context of the provision, despite use of the word `shall', the court has been given the discretion to pronounce or not to pronounce the judgment against the defendant even if written statement is not filed and instead pass such order as it may think fit in relation to the suit. In construing the provision of Order VIII Rule 1 and Rule 10, the doctrine of harmonious construction is required to be applied. The effect would be that under Rule 10 of Order VIII, the court in its discretion would have power to allow the defendant to file written statement even after expiry of period of 90 days provided in Order VIII Rule 1. There is no restriction in Order VIII Rule 10 that after expiry of ninety days, further time cannot be granted. The Court has wide power to `make such order in relation to the suit as it thinks fit'. Clearly, therefore, the provision of Order VIII Rule 1 providing for upper limit of 90 days to file written statement is directory. Having said so, we wish to make it clear that the order extending time to file written statement cannot be made in routine. The time can be extended only in exceptionally hard cases. While extending time, it has to be borne in mind that the legislature has fixed the upper time limit of 90 days. The discretion of the Court to extend the time shall not be so frequently and routinely exercised so as to nullify the period fixed by Order VIII Rule 1.
18. The Bench in para 54 after considering the Committee's report has observed as follows:
Having regard to the constitutional obligation to provide fair, quick and speedy justice, we direct the Central Government to examine the aforesaid suggestions and submit a report on this Court within four months.
19. After elaborating the purpose for introduction of Order VIII Rule 1, this Court in Kailash's case (supra) at paragraph 45 observed that no straightjacket formula can be laid down except that observance of time schedule contemplated by Order VIII Rule 1 shall be the Rule and departure there from an exception, made for satisfactory reasons only. The conclusions have been summed up in Para 46. The relevant portion reads as follows:
(iv) the purpose of providing the time schedule for filing the written staement under Order VIII Rule 1 CPC is to expedite and not to scuttle the hearing. The provision spells out a disability on the defendant. It does not impose an embargo on the power of the Court to extend the time. Though the language of the proviso to Rule 1 Order VIII CPC is couched in negative form, it does not specify any penal consequences flowing from the non-compliance. The provision being in the domain of the procedural law,it has to be held directory and not mandatory. The power of the Court to extend time for filing the written statement beyond the time schedule provided by Order VIII Rule 1 CPC is not completely taken away.
(v) Though Order VIII Rule 1 CPC is a part of procedural law and hence directory, keeping in view the need for expeditious trial of civil cases which persuaded Parliament to enact the provisions in its present form, it is held that ordinarily the time schedule contained in the provision is to be followed as a Rule and departure there from would be by way of exception. A prayer for extension of time made by the defendant shall not be granted just as a matter of routine and merely for asking, more so when the period of 90 days has expired. Extension of time may be allowed by way of an exception, for reasons to be assigned by the defendant and also be placed on record in writing, howsoever briefly, by the court on its being satisfied. Extension of time may be allowed if it is needed to be given for circumstances which are exceptional, occasioned by reasons beyond the control of the defendant and grave injustice would be occasioned if the time was not extended. Costs may be imposed and affidavit or documents in support of the grounds pleaded by the defendant for extension of time may be demanded, depending on the facts and circumstances of a case.

In view of the above recent judgments of the Supreme Court hardly any controversy need to be entertained in regard to the application of these provisions in law. What is significant is applying these provisions to the facts and circumstances of each case.

9. Reverting back to the facts of the present case. There is delay on the part of the defendant in filing the written statement. Vide order dated 7.4.2004, the defendant was granted time to file the written statement which was extended by the court vide order dated 6th August, 2004 The defendant could, thus, file the written statement by the second week of August, 2004 while it was filed on 1st October, 2004 During those proceedings, the plaintiffs themselves filed the application under Order 8 Rule 10 of the Code on 9th September, 2004

10. The cumulative effect of these circumstances is that the defendant has rendered an explanation as a result of which he could not file the written statement within the prescribed time. The delay is of such a nature that passing of a decree at this initial stage of the proceedings would not meet the ends of justice. This is a suit for partition where everybody is a plaintiff and the parties to the suit have equal interest in the subject matter of the suit. If the delay in filing the written statement was considerable and was coupled with deliberate attempt on the part of the defendant to delay the suit, then it would lead to a different result. But in the facts and circumstances of the present case and keeping in view the explanation rendered by the defendant, it will be just and equitable to condone the delay and permit the written statement already filed to be taken on record. The written statement is on record of the judicial file since 1st October, 2004 and both these applications have remained pending now for more than a year. The interest of justice would demand that the suit is dealt with expeditiously rather than diverting it to arguments on these ancillary issues.

11. For the reasons afore-stated, the application for condensation of delay (IA 1103/2005) is allowed. The written statement filed by the defendant is permitted to be taken on record. The application filed by the plaintiffs under Order VIII Rule 10 of the Code (IA 5981/2004) for passing of a decree is dismissed. However, the defendant shall pay costs of Rs. 5,000/- to the plaintiffs for the delay in filing the written statement. The written statement would be taken on record subject to payment of costs.

12. IA 5981/2004 and IA 1103/2005 are accordingly disposed of. CS(OS) 258/2004

13. The plaintiffs may file replication within two weeks from today and the case be listed before the Joint Registrar for further directions on 20.12.2005.