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 4, Cited by 3]

Delhi High Court

Mr.Hemant Jain vs Mr.Sidharth Jaju& Ors. on 16 September, 2014

Author: Valmiki J. Mehta

Bench: Valmiki J.Mehta

*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+
     C.M.(M) No.851/2014 and C.M.Nos.15274/2014 (Exemption) and
     15275/2014 (Stay)

%                                                    16th September, 2014

MR.HEMANT JAIN                                               ......Petitioner
                          Through:       Mr.Rakesh C.Aggarwal, Advocate.

                  VERSUS
MR.SIDHARTH JAJU& ORS.                                       ...... Respondents
                  Through:

CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

To be referred to the Reporter or not?


VALMIKI J. MEHTA, J (ORAL)

1. Challenge by means of this petition under Article 227 of the Constitution of India is to the impugned order of the trial court dated 26.8.2014 by which the trial court allowed the application under Order IX Rule 13 of Code of Civil Procedure, 1908 (CPC) filed by the defendant nos. 1 & 2 and set aside the ex parte judgment and decree dated 09.5.2013 passed against them.

CM(M) No.851/2014 Page 1 of 5

2. The ex parte judgment and decree dated 09.5.2013 is with respect to the suit for declaration and injunction in which reliefs prayed were as under:-

" It is therefore, most respectfully prayed that in view of the facts and circumstances of the present case or in the interest of justice, the following orders and directions may kindly please to pass in favour of the plaintiff and against the defendant such as:
a. to pass a decree of declaration in favour of the plaintiff and against the defendants there servants agents, dealers, replicators, to declare the plaintiff is the first owner of the motion pictures as mentioned in the Annexure-1 by the plaintiff with the defendant in respect of the 546 motion pictures as mentioned in the agreement dated 18th August 2011 as mentioned in Annexure-1.
b. to pass a decree of permanent injunction in favour of the plaintiff and against the defendant there servants agents, dealers, replicators, that not to create the third party right in any manner in respect motion pictures as scheduled in the agreement dated 18th August 2011 as mentioned in the Annexure-1.
c. to pass a cost of the suit in favour of the plaintiff and against the defendant.
d. to pass such other orders & directions as this Hon'ble Court may deem fit and proper in view of the facts and circumstances of the present case."

3. Clearly important reliefs were sought in the suit/plaint and which pertained to as many as 546 motion pictures. Therefore, once rights are created in such important reliefs by an ex parte judgment and decree of the CM(M) No.851/2014 Page 2 of 5 suit, it was necessary that the petitioner/plaintiff should have served the defendant nos. 1 and 2.

4. As regards service of defendant nos. 1 & 2, the trial court in the impugned order dated 26.8.2014 notes that defendant nos. 1 and 2 in the suit were neither served in the ordinary method nor they were served through speed post. Service could not be effected on the defendant nos. 1 & 2 because the summons which were issued at the addresses had come back with the report "addressee moved". Admittedly, the petitioner/plaintiff therefore did not file the fresh addresses but simply got service effected by publication.

5. Article 123 of the Limitation Act, 1963 reads as under:-

     Description          of Period of Time      from      which
     application             limitation period begins to run
     123. To set aside a Thirty           The date of the decree
     decree passed ex parte days          or where the summons
     or to re-hear an appeal              or notice was not duly
     decreed or heard ex                  served,    when    the
     parte.                               applicant          had
                                          knowledge     of   the
     Explanation: For the                 decree.
     purpose of this article,
     substituted     service
     under rule 20 of Order
     V of the Code of Civil
     Procedure, 1908 (5 of
     1908) shall not be

CM(M) No.851/2014                                                Page 3 of 5
       deemed to be due
      service.

6. The aforesaid Article of the Limitation Act clearly provides that service by publication is not due service for moving an application under Order IX Rule 13 CPC. The Legislature has intentionally made out such a provision, and the rationale of such a provision becomes clear in terms of the facts of the present case wherein the defendant nos. 1 and 2 could not be served as they had shifted from the addresses.

7. The relevant observations of the trial court while allowing the impugned order read as under:-

" Since it is established that defendants were not served through speed post as well as there is nothing on record to point out that they were served through local Mumbai Court so simple service through publication in the newspaper in the present circumstances cannot be treated as proper service...."

8. A reading of the aforesaid observations makes it clear that the applicants/defendant nos. 1 and 2 were not served in the suit, and therefore application under Order IX Rule 13 CPC was allowed.

9. Powers under Article 227 of the Constitution of India are discretionary and are meant to be exercised in extraordinary situations when grave injustice is caused by an impugned order. The impugned order, in CM(M) No.851/2014 Page 4 of 5 facts, reverses the injustice caused to the defendant nos. 1 and 2 by an ex parte judgment and decree having been passed against them taking away their valuable rights. No injustice will be caused if the impugned order is not interfered with under Article 227 of the Constitution of India.

10. Dismissed.

VALMIKI J. MEHTA, J SEPTEMBER 16, 2014 KA CM(M) No.851/2014 Page 5 of 5