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 0]

Bombay High Court

Joana Rose Philomina Miranda And 5 Ors vs Western Pre Fab Limited on 1 February, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

2024:BHC-OS:2029


                                                                                  28-S-895-2007.doc


                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      ORDINARY ORIGINAL CIVIL JURISDICTION

                                        INTERIM APPLICATION NO.1508 OF 2023
                                                         IN
                                                SUIT NO.895 OF 2007

                    WESTERN PRE FAB PVT. LTD.                             )...APPLICANT

                                                  IN THE MATTER BETWEEN

                    JOANA ROSE PHILOMINA MIRANDA & ORS.                   )...PLAINTIFFS
                             V/s.
                    WESTERN PRE FAB PVT. LTD.                             )...DEFENDANT


                    Mr.Aspi Chinoy, Senior Advocate a/w. Ms.Nikita K. Dharamshi i/by
                    C.K.Legal, Advocate for the Applicant in IA/1508/2023 and for the
                    Defendant in Suit No.895 of 2007.
                    Mr.S.U.Kamdar, Senior Advocate a/w. Mr.Gaurav Sharma, Mr.Akshay
                    Kulkarni i/by Mr.Ashutosh Kulkarni, Advocate for the Plaintiffs.

                                                    CORAM    :    ABHAY AHUJA, J.

                                                    DATE     :    1st FEBRUARY 2024


                    ORAL JUDGMENT :

1. This Interim Application, which was earlier filed as a Notice of Motion, has been filed on behalf of the Defendant seeking to set aside the order dated 11th August 2010 passed by the Prothonotary and Senior Master directing that the plaint of S.C.Suit No.4768 of 2007 avk 1/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc (now renumbered as Suit No.895 of 2007) to proceed without written statement of the Defendant and to condone the delay of approximately seven years which has been caused in filing the written statement of the Defendant and that the Defendant be permitted to file its written statement dated 17th July 2014.

2. Mr.Aspi Chinoy, learned Senior Counsel for the Defendant, would submit that the Plaintiffs had earlier on 24 th July 2006 filed Suit no.4768 of 2007 (renumbered as Suit No.895 of 2007) before this Court inter alia seeking declaration that the Conveyance Deed dated 16th June 1994 was void and not binding upon the Plaintiffs. That the Plaintiffs had not filed any Notice of Motion for interim relief at the time of filing of the Suit. That on 15 th May 2010 there was a change in the directors of the Defendant-company whereby the old directors resigned and the new directors (Bilakhiya family) took over the functioning of the company. That on 11th August 2010 the Prothonotary and Senior Master passed order dated 11 th August 2010 directing the Suit to proceed without written statement.

3. In 2012, in view of the enhancement of the pecuniary jurisdiction of the City Civil Court, Bombay, the Suit came to be transferred from avk 2/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc this Court to the Bombay City Civil Court. On 4th December 2012, 23rd July 2013 and 31st July 2013 the Suit came to be listed before the Bombay City Civil Court, however, none of the parties appeared on these three occasions. That on 3 rd August 2013 the Plaintiffs and/or their Advocates remained absent and the Suit came to be dismissed for non-prosecution. On 27th September 2013, the Plaintiffs filed Miscellaneous Application No.69 of 2013 for setting aside the order of dismissal for default and for restoration of the Suit. On 8 th April 2014 the Suit was restored by the Bombay City Civil Court.

4. Mr.Chinoy, learned Senior Counsel, would submit that on 24 th July 2014 soon after acquiring the knowledge belatedly about the no written statement order, the Defendant filed this Notice of Motion for setting aside the no written statement order.

5. On 24th July 2014 itself Notice of Motion No.2642 of 2014 came to be filed by the Defendant inter alia seeking dismissal of the Suit on the ground of pecuniary jurisdiction as the value of the Suit property was more than Rs.1 crore and that the Suit could not be maintained before the Bombay City Civil Court. On 13 th April 2015, the said Notice of Motion No.2642 of 2014 was allowed and accordingly the Suit along avk 3/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc with the Notice of Motion (being renumbered as this Interim Application No.1508 of 2023) came to be re-transferred to this Court. Learned Senior Counsel would submit that on 3rd August 2016 i.e. ten years after the filing of the Suit, the Plaintiffs filed Notice of Motion No.2200 of 2016 seeking interim reliefs against the Defendant restraining the Defendant from creating third party rights and it is only in December 2022, which is six years later, the said Notice of Motion No.2200 of 2016 was circulated by the Plaintiffs for hearing and on 13 th September 2023 the same came to be disposed of as being infructuous.

6. Learned Senior Counsel would submit that in view of the decision of the Hon'ble Supreme Court in the case of Bharat Kalra vs. Raj Kishan Chabra1 where the Hon'ble Supreme Court has clearly held that if the Suit is not governed by the Commercial Courts Act, 2015, the time limit for filing the written statement under Order VIII Rule 1 of the Code of Civil Procedure, 1908 (CPC) is not mandatory in view of the judgment of the Hon'ble Supreme Court in the case of Kailash vs. Nankhu2. Learned Senior Counsel would submit that it has been held in the said judgment that in view of the decision in the case of Kailash vs. Nankhu (supra) if the delay in filing the written statement could 1 2022 SCC Online SC 613 2 (2005) 4 SCC 480 avk 4/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc very well be compensated with costs, denying benefit of filing written statement would be unreasonable. Learned Senior Counsel would submit that in the facts of this case although there has been a delay of seven years, the said delay has been occasioned firstly as the directors of the Defendant were completely unaware of the fact that written statement was required to be filed and that the earlier Advocates appearing on their behalf had never intimated the requirement of filing the written statement. That the directors were completely unaware of the passing of the no written statement order dated 11 th August 2010 by the learned Prothonotary and Senior Master. That the delay is neither deliberate nor intentional.

7. Learned Senior Counsel would submit that in fact the delay ought to be considered in the context of the manner in which the Suit proceeded; that firstly the Plaintiffs did not move the Suit after filing the same in the year 2006; that no application for interim relief was filed until 3rd August 2016 and which even after filing was not circulated until December 2022; that on three dates as highlighted in the facts above, none of the parties appeared and on 3 rd August 2013 since neither the Plaintiffs nor their Advocates remained present, the Suit came to be dismissed on account of non-prosecution. That the Suit avk 5/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc came to be restored on 8th April 2014 and this application was made on 24th July 2014 i.e. soon after the Suit came to be restored and practically speaking there has been hardly any delay; even otherwise no prejudice has been caused to the Plaintiffs. Learned Senior Counsel would submit that even when the Suit was dismissed for non- prosecution and the same was restored by the Bombay City Civil Court, on the ground that no serious prejudice would be caused to the Defendant if the order of dismissal of the Suit dated 3 rd August 2013 was set aside. And that the same was set aside and the Suit was restored by imposing costs to be paid by the Plaintiffs to the Defendant. Learned Senior Counsel would submit that, therefore, this Court may follow the same course of action and set aside the no written statement order subject to costs.

8. On the other hand, Mr.S.U.Kamdar, learned Senior Counsel appearing for the Plaintiffs vehemently opposes the application and submits that the learned Senior Counsel for the Defendant has failed to correctly point out the facts leading up to the passing of the no written statement order dated 11th August 2010. Learned Senior Counsel would submit that there were atleast six dates prior to 11 th August 2010 on which the Defendant was given opportunity and time to file written avk 6/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc statement and it failed to do so and therefore the said order came to be passed. Learned Senior Counsel would submit that the Defendant was negligent in attending to the matter and therefore the no written statement order came to be passed. Learned Senior Counsel seeks to take this Court through the various orders granting time to the Defendant for filing the written statement prior to the order directing the Suit to proceed without written statement. Learned Senior Counsel submits that the Defendant cannot be heard to say that just because the Plaintiffs' Suit was dismissed for want of prosecution and restored, that the Defendant be permitted to file the written statement after seven years by setting aside the No Written Statement order. That cannot be a criteria for condoning the delay of seven years in filing written statement. Mr.Kamdar, learned Senior Counsel, draws the attention of this Court to the decision in the case of Parasmal Daulatram Jain vs. Rameshwar Rathanlal Karwa3 and submits that even though the Hon'ble Supreme Court in the case of Kailash vs. Nankhu (supra) has construed Rule 1 of Order VIII to be directory and not mandatory, however, this Court has considered the decision of the Hon'ble Supreme Court and held that the Hon'ble Supreme Court in terms observed that ordinarily the time schedule prescribed by Order VIII Rule 1 has to be 3 (2020) 1 Bom CR 435 avk 7/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc honoured. The extension of time is to be only by way of an exception and for reasons to be recorded in writing. That in no case the Defendant can 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 although the Hon'ble Supreme Court did conclude that no straight jacket formula can be laid down except that the observance of the time schedule contemplated under Order VIII Rule 1 shall be the rule and departure therefrom an exception, made for satisfactory reasons only.

9. Learned Senior Counsel for the Plaintiffs would submit that as can be seen from the Interim Application, admittedly, the Defendant was given time to file written statement on several occasions and had even changed four Advocates and therefore they cannot be heard to be stating that the directors were completely unaware of the fact that written statement was to be filed. That the Advocates did not intimate to them of the passing of the order dated 11 th August 2010 of the Prothonotary and Senior Master is also baseless as no correspondence or communication with the Advocates has been brought on record to demonstrate the same.

avk 8/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 :::

28-S-895-2007.doc

10. Learned Senior Counsel also relies upon the decision of the Hon'ble Supreme Court in the case of Atcom Technologies Limited vs. Y.A.Chunawala and Company and Others4 and in particular to paragraphs 19 to 22 to submit that the onus upon the Defendant is of a higher degree to plead and satisfactorily demonstrate a valid reason for not filing the written statement in time. Learned Senior Counsel would submit that in that case the Hon'ble Supreme Court set aside the order of the High Court where the delay was condoned "by balancing the rights and equities" holding that the said reason for condoning the delay was far-fetched and in the process abnormal delay in filing the written statement was condoned without addressing the relevant factor viz. whether the Respondents had furnished proper and satisfactory explanation for such delay. Learned Senior Counsel would submit that in the facts of this case, condonation of delay would fall within the same reasoning and it would be erroneous to condone the delay for the reasons set out in the application as the same are completely unsubstantiated. That the High Court ought not to condone this delay as no convincing and cogent reasons have been given by the Defendant. 4 (2018) 6 Supreme Court Cases 639 avk 9/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc

11. Distinguishing the decision of the Hon'ble Supreme Court in the case of Bharat Kalra vs. Raj Kishan Chabra (supra), learned Senior Counsel would submit that the said decision does not take into consideration the earlier judgments of the Hon'ble Supreme Court and is not applicable in the context of the facts in the present case.

12. I have heard the learned Senior Counsel and also given my thoughtful consideration to the rival contentions.

13. There can be no doubt as settled in the decisions cited on behalf of the Plaintiffs as above that Order VIII Rule 1 of the CPC clearly prescribes the law that the time schedule to file written statement has to be honoured: observance of the time schedule as contemplated in the said order is the rule and departure therefrom an exception to be made for satisfactory reasons only albeit the Hon'ble Supreme Court in the case of Kailash vs. Nankhu (supra) has construed the said provision as directory and not mandatory. That in exceptional situations the Court may extend the time for filing the written statement though the period of thirty days and ninety days referred to in the provision has expired. However, as held by the Hon'ble Supreme Court, the same is not to be misunderstood as nullifying the entire force and impact - the avk 10/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc entire life and vigour of the provision. That the delaying tactics adopted by the Defendants in law Courts are now proverbial as they do stand to gain by delay and when such is the case, no indulgence ought to be shown to them.

14. Let us now come to the facts of this case. There is no doubt that the Defendant admittedly, had been granted opportunities and time to file written statement on 18th January 2010, 6th March 2010, 15th April 2010, 14th June 2010 and lastly on 11 th August 2010 and as the same was not complied, the learned Prothonotary and Senior Master passed the impugned order dated 11th August 2010 directing the Suit to proceed without written statement. It has been submitted that the directors of the Defendant were completely unaware of the fact that written statement was required to be filed and that the earlier Advocates appearing on behalf of the Defendant never intimated the requirement of filing written statement in the Suit to the directors of the Defendant. That even the passing of the order dated 11 th August 2010 was not intimated to the Defendant. The Plaintiffs have denied these submissions as being unsubstantiated. However, no contrary evidence to the submissions made on behalf of the Defendant has been filed or brought to my notice. I do not find that there has been any avk 11/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc deliberate or intentional laxity or negligence on the part of the Defendant. An omission on the part of Counsel ought not to prejudice the case of a litigant. In my view, this is an exceptional case where it does not appear that the Defendant is adopting delaying tactics or that it stands to gain by the delay. A fair trial cannot be denied to the Defendant as that would be unreasonable, the Defendant purportedly having acquired rights in the Conveyance Deed dated 16 th June 1994 which is sought to be declared void and not binding upon the Plaintiffs by way of the Suit. No doubt, in an ordinary situation, the conduct of the Plaintiff in prosecuting a Suit may not have a bearing on the timelines to be followed by the Defendant in filing the written statement, however, it cannot be ignored that the purpose of filing a written statement is to give a fair opportunity to the Defendant to meet the case of the Plaintiff. In an adversarial system the Plaintiff files the plaint and the Defendant files the written statement putting up his defence so that the issues can be adjudicated. If the Plaintiff is not serious about prosecuting his claim, as can be seen in the facts of this case, the Defendant cannot be deprived of the opportunity on the ground that even if the Plaintiff is not serious, the Defendant ought to follow the timelines. It is not in dispute that on 4 th December 2012, 23rd July 2013, 31st July 2013 although the Suit was listed before the avk 12/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc Bombay City Civil Court, none of the parties appeared. Thereafter, on 3rd August 2013, as the Plaintiffs and their Advocates remained absent, the Suit was dismissed for non-prosecution. The Plaintiffs thereafter filed Miscellaneous Application for restoring the Suit on 27 th September 2013, which then came to be restored on 8th April 2014. After learning of the no written statement order, on 24 th July 2014, this Notice of Motion came to be filed for setting aside the no written statement order. Between 8th April 2014 and 24th July 2014, about four months had elapsed when this Notice of Motion came to be filed although there is no doubt that the Suit had originally been filed on 24 th July 2006 and the delay would be counted from the date of receipt of the summons in the matter, which has been estimated to be about seven years. The no written statement order is dated 11th August 2010 and the application for setting aside the said order is dated 24 th July 2014. There was hardly any time gap between 8 th April 2014, when the Suit was restored and 24th July 2014 when the application for setting aside the no written statement order was filed that would cause any serious prejudice to the case of the Plaintiffs.

17. I am therefore inclined to agree with Mr.Chinoy, learned Senior Counsel for the Defendant, that the context of the delay caused in filing avk 13/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc the written statement needs to keep in mind the manner in which the Suit has proceeded. In my view, no serious prejudice has been caused to the case of the Plaintiffs.

18. The Hon'ble Supreme Court has observed in the case of Bharat Kalra vs. Raj Kishan Chabra (supra) that when the delay in filing written statement can be well compensated with costs, denying the benefit of filing written statement would be unreasonable. It cannot be said that the said decision does not refer to the earlier decisions in as much as the said decision not only observes that if the Suit is not governed by the Commercial Courts Act, 2015, the time limit for filing the written statement under Order VIII Rule 1 of the CPC is not mandatory but also considers the ratio in the decision of the Hon'ble Supreme Court in the case of Kailash vs. Nankhu (supra) to hold that if the delay in filing written statement can be compensated with costs, denying benefit of filing written statement would be unreasonable. The delay in this case is not such as cannot be compensated by costs.

19. However, an opportunity of fair trial to the Defendant has to be balanced and accordingly, I propose to balance the same by imposing costs of Rs.2,00,000/- as a condition for condoning the delay in filing avk 14/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc the written statement.

20. Mr.Kamdar, learned Senior Counsel, has relied upon the decision in the case of Atcom Technologies Limited vs. Y.A.Chunawala and Company and Others (supra). In my view, the Defendant has satisfactorily pleaded and demonstrated the reason for not filing the written statement within time. I am afraid, therefore, the decision in the case of Atcom Technologies Limited vs. Y.A.Chunawala and Company and Others (supra) would not assist the case of the Plaintiffs.

21. After the Application has been allowed, the following three decisions are sought to be relied upon on behalf of the Plaintiffs :

(i) Desh Raj vs. Balkishan (dead) Through Proposed Legal Representative Ms.Rohini5
(ii) Sundeep Kumar Bafna vs. State of Maharashtra and Another6
(iii) Mitender Pal Singh Solanki vs. Surender Singh and Another7

22. In the case of Desh Raj vs. Balkishan (dead) Through Proposed Legal Representative Ms.Rohini (supra) the Hon'ble Supreme Court taking a lenient view had allowed the written statement to be taken on 5 (2020) 2 Supreme Court Cases 708 6 (2014) 16 Supreme Court Cases 623 7 R.F.A. No.861 of 2016 decided on 20th December 2017 avk 15/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc record subject to payment of costs and therefore the said decision, in my view, would not assist the case of the Plaintiffs.

23. The decision in the case of Sundeep Kumar Bafna vs. State of Maharashtra and Another (supra), in my view, would also not assist the case of the Plaintiffs in as much as the same is distinguishable not only on facts but has been rendered in the context of the provisions of bail under Section 439 of the Code of Criminal Procedure, 1973.

24. The decision of the Hon'ble Delhi High Court in the case of Mitender Pal Singh Solanki vs. Surender Singh and Another (supra) dismissing the application for condonation of delay of 451 days was with respect to the delay in filing an appeal, the appellant all along being aware of the impugned judgment and decree and the Hon'ble Delhi High Court found the approach of the applicant casual, vague and fanciful and also observed that the application was drafted in a haphazard manner and even the relevant date and month in paragraph 4 were left blank. The facts of the present case being clearly distinguishable, the said decision, in my view, would not be of any assistance to the case of the Plaintiffs.

25. It is also pertinent to observe that the Hon'ble Delhi High Court avk 16/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc has in paragraph 7 referred to the decision of the Hon'ble Supreme Court in the case of Esha Bhattacharjee vs. Managing Committee of Raghunathpur Nafar Academy and Others8 deprecating negligence on the part of the litigants in not diligently pursuing the principles governing condonation of delay and quoted paragraph 21 from the said decision as under :

"21. From the aforesaid authorities the principles that can broadly be culled out are:
21.1 (i) There should be a liberal, pragmatic, justice-

oriented, non-pedantic approach while dealing with an application for condonation of delay, for the courts are not supposed to legalise injustice but are obliged to remove injustice.

21.2 (ii) The terms "sufficient cause" should be understood in their proper spirit, philosophy and purpose regard being had to the fact that these terms are basically elastic and are to be applied in proper perspective to the obtaining fact-situation. 21.3 (iii) Substantial justice being paramount and pivotal the technical considerations should not be given undue and uncalled for emphasis.

21.4 (iv) No presumption can be attached to deliberate causation of delay but, gross negligence on the part of the counsel or litigant is to be taken note of.

21.5 (v) Lack of bona fides imputable to a party seeking condonation of delay is a significant and relevant fact. 21.6 (vi) It is to be kept in mind that adherence to strict proof should not affect public justice and cause public mischief because the courts are required to be vigilant so that in the ultimate eventuate there is no real failure of justice. 21.7 (vii) The concept of liberal approach has to encapsulate the conception of reasonableness and it cannot be allowed a 8 2013 12 SCC 649 avk 17/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc totally unfettered free play.

21.8 (viii) There is a distinction between inordinate delay and a delay of short duration or few days, for to the former doctrine of prejudice is attracted whereas to the latter it may not be attracted. That apart, the first one warrants strict approach whereas the second calls for a liberal delineation. 21.9 (ix) The conduct, behaviour and attitude of a party relating to its inaction or negligence are relevant factors to be taken into consideration. It is so as the fundamental principle is that the courts are required to weigh the scale of balance of justice in respect of both parties and the said principle cannot be given a total go by in the name of liberal approach. 21.10 (x) If the explanation offered is concocted or the grounds urged in the application are fanciful, the courts should be vigilant not to expose the other side unnecessarily to face such a litigation.

21.11 (xi) It is to be borne in mind that no one gets away with fraud, misrepresentation or interpolation by taking recourse to the technicalities of law of limitation. 21.12 (xii) The entire gamut of facts are to be carefully scrutinised and the approach should be based on the paradigm of judicial discretion which is founded on objective reasoning and not on individual perception.

21.13 (xiii) The State or a public body or an entity representing a collective cause should be given some acceptable latitude.

22. To the aforesaid principles we may add some more guidelines taking note of the present day scenario. They are:

22.1 (a) An application for condonation of delay should be drafted with careful concern and not in a haphazard manner harbouring the notion that the courts are required to condone delay on the bedrock of the principle that adjudication of a lis on merits is seminal to justice dispensation system.
22.2 (b) An application for condonation of delay should not be dealt with in a routine manner on the base of individual philosophy which is basically subjective. 22.3 (c) Though no precise formula can be laid down regard being had to the concept of judicial discretion, yet a avk 18/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc conscious effort for achieving consistency and collegiality of the adjudicatory system should be made as that is the ultimate institutional motto.
22.4 (d) The increasing tendency to perceive delay as a non-

serious matter and, hence, lackadaisical propensity can be exhibited in a nonchalant manner requires to be curbed, of course, within legal parameters.

31. Neither leisure nor pleasure has any room while one moves an application seeking condonation of delay of almost seven years on the ground of lack of knowledge or failure of justice."

26. This is not a case where the Defendant lacks bonafides or that the grounds are fanciful or that there is any fraud or misrepresentation. True, that no precise formula can be laid down but as can be seen a liberal, pragmatic, justice-oriented, non-pedantic approach bereft of technical considerations towards furthering substantial justice is to be taken.

27. None of the other decisions relied upon on behalf of the Plaintiffs assist the case of the Plaintiffs.

28. Therefore, being of the view that the delay in the facts of the case can be compensated with costs awarded to the Plaintiffs, the delay in filing the written statement is condoned and the Interim Application is allowed subject to payment of costs of Rs.2,00,000/- by the Defendant avk 19/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 ::: 28-S-895-2007.doc to the Plaintiffs within a period of four weeks. Subject to payment of costs as above, the written statement of the Defendant be taken on record.

29. Interim Application accordingly stands disposed as above.

(ABHAY AHUJA, J.) avk 20/20 ::: Uploaded on - 06/02/2024 ::: Downloaded on - 25/02/2024 06:38:10 :::