Allahabad High Court
Maheshwari Oil Mill vs Girjanath Durga Saran on 26 February, 1980
Equivalent citations: AIR1980ALL265, AIR 1980 ALLAHABAD 265, (1980) 6 ALL LR 344 (1980) ALL WC 261, (1980) ALL WC 261
ORDER Satish Chandra, C.J.
1. This revision is directed against an order refusing to give leave to the defendant to deliver interrogatories to the plaintiff,
2. Learned counsel for the plaintiff opposite-party raised a preliminary objection that the impugned order does not amount to case decided within the meaning of Section 115 C. P. C. He relies on Y. Venkateswara Rao v. K. Nagamma AIR 1972 Mys 254. There, after consideration of the Supreme Court decisions, the Court held that when the Court exercise its judicial discretion in granting or refusing to grant leave to deliver interrogatories, it cannot be said to be an adjudication of some right or obligation of the parties in controversy. The order does not amount to case decided. It is analogous to overruling or sustaining an objection to a question put to a witness. These are purely interlocutory orders which are not revisable.
3. Learned Counsel for the applicant relies upon Shamrao v. Moti Ram AIR 1934 Nag 181. In that case, there is a passing observation that such an order amounts to case decided. No reasons have been given. I am unable to agree with it, In my opinion, an order refusing to grant leave to a party to deliver interrogatories is not a case decided within meaning of Section 115, C. P. C.
4. This revision is accordingly dismissed with costs.