Delhi High Court
Htil Corporation, B.V. And Ors. vs Mr. Ajay Kohli And Ors. on 26 May, 2006
Equivalent citations: 130(2006)DLT629
Author: Manju Goel
Bench: Manju Goel
JUDGMENT Manju Goel, J.
Page 2278
1. IA No. 3014/06 is an application under Order 8 Rule 10 of the Code of Civil Procedure (in short `CPC') for striking off the defense of the defendants and for pronouncing the judgment against the defendants. Reply to the application has been filed. IA No. 5506/06 is an application by defendants 1 & 2, hereinafter referred to as `defendants', under Order 8 Rule 1 CPC for condoning the delay in filing the written statement. Both the applications are disposed of by this order.
Page 2279
2. The facts leading to the filing of the present application are as under:
The suit was presented on 19.7.2005. On 20.7.2005 this Court, inter alia, passed an order for issue of summons through ordinary process as well as through Regd. A.D. The defendants were served with summons on 2.8.2005. On 18.8.2005 Mr. S.K.Tiwari and Mr. Y.R.Sharma put in appearance for the defendants. The summons required the defendants to file their written statement within 30 days from the date of the service. The written statement of defendant Nos. 1 & 2, therefore, should have been filed by 1.9.2005. Although the defendants put in appearance on 18.8.2005 through Shri S.K. Tiwari and Shri Y.R. Sharma, Advocates, no written statement was filed on that day. Nor was any written statement filed on the adjourned date of 31.8.2005. The defendants moved an application being IA No. 6552/05 asking for permission to shift defendants' good from their godown to their factory which was allowed. The case was then listed for 5.12.2005. In none of these dates, the defendants asked for enlargement of time for filing their written statement. On 5.12.2005, the counsel for the defendants stated that a compromise had been proposed. The court directed that the defendants may file their written statement within four weeks and the plaintiff may file its replication within three weeks thereafter. Before the adjourned date, the plaintiff filed the application under Order 8 Rule 10 CPC which was listed on 14.3.2006. Counsel for the defendants stated that he would file a reply. Accordingly, the matter was listed for hearing on 15.5.2006. Written statement of defendant Nos. 1 & 2 was presented in the meantime on 28.3.2006. Along with the written statement the application under consideration, i.e., for enlargement of time for filing the written statement is also presented.
3. Order 8 Rule 1 of CPC prescribes the time for filing the written statement and it reads as under:
1. Written statement.- The defendant shall, within thirty days from the date of service of summons on him, present a written statement of his defense:
Provided that where the defendant fails to file the written statement within the said period of thirty days, he shall be allowed to file the same on such other day, as may be specified by the Court, for reasons to be recorded in writing, but which shall not be later than ninety days from the date of service of summons.
4. In view of this provision the written statement is required to be filed within 90 days from the date of service which in the present case ended on 1.11.2005. The question is whether the court can extend the time beyond the period of 90 days. This question was considered by the Supreme Court in the case of Kailash v. Nanhku and Ors. reported as the Supreme Court has held as under:
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 Page 2280 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 made because the circumstances were exceptional, occasioned by reasons 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 fats 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.
5. Learned Counsel for the defendants refers to Section 129 of the CPC and stated that since this High Court has Delhi High Court (Original Side Rules) framed under Section 129 of CPC, the Delhi High Court (Original Side Rules) in this regard and not the provisions of CPC will apply. Section 129 is extracted below:
129. Power of High Courts to make rules as to their original civil procedure.- Notwithstanding anything in this Code, any High Court not being the Court of a Judicial Commissioner may make such rules not inconsistent with the Letters Patent or order or other law establishing it to regulate its own procedure in the exercise of its original civil jurisdiction as it shall think fit, and nothing herein contained shall affect the validity of any such rules in force at the commencement of this Code.
6. The question as to whether the CPC or the Original Side Rules will apply was considered by a Division Bench of this Court in the recent case of DDA and Anr. v. K.R. Builders P. Ltd. . The finding of the Page 2281 Division Bench supported the view of the learned defense counsel that suits filed on the original side of this Court would be governed by the rules framed by the High Court to the exclusion of the provisions of the CPC wherever the field is occupied by these Rules and that this Court has the power to extend the time for filing the written statement even beyond 90 days. However, the Division Bench also clarified that Rule 3, as it then stood, of Chapter IV of the Delhi High Court (Original Side Rules) does not contemplate unending extensions to be granted on the asking. Rule 3 provided as under:
3. Extension of time for filing written statement.- Ordinarily, not more than one extension of time shall be granted to the defendant for filing a written statement provided that a second or any further extension may be granted only on an application made in writing setting forth sufficient grounds for such extension and supported, if so required, by an affidavit.
7. The Division Bench pointed out that as per the rule quoted above, only one extension of time was to be granted for filing written statement and that the second or further extension may be granted only on an application made in writing setting forth sufficient grounds. It was also pointed out that the expression `any further extension' in this proviso does not contemplate unending extensions on the asking and that `any further extension' should receive a restricted interpretation. The situation has now changed since the Delhi High Court (Original Side Rules) have also been amended. The amendment which has taken effect on 9.1.2006 is now as under:
3. Extension of time for filing written statement.- Where the defendant fails to file written statement within the period of 30 days as stated in Rule 2(ii) he shall be allowed to file the same on such other day as may be specified by the Court on an application made in writing setting forth sufficient ground for such extension and supported, if so required, by an affidavit but such day shall not be later than 90 days from the service of summons.
8. In view of this amendment, the Delhi High Court (Original Side Rules) give the same time schedule for filing a written statement. Written statement, therefore, can be filed within 30 days and thereafter on sufficient ground for such extension being shown on an affidavit but such extension shall not be later than 90 days from the date of service.
9. Since the Rule is now the same as the provisions of Order 8 Rule 1, the interpretation of the Rules will also be the same as the interpretation of Order 8 Rule 1 regarding the extension of time for filing the written statement. Accordingly, this Court has no option but to again refer to the judgment of Kailash v. Nankhu (Supra). The relevant paragraphs have already been quoted above.
10. The next question, therefore, is whether the defendants have made out sufficient cause for extension of time on merit. I hasten to add that the case of the defendants will be considered keeping in view the advice of the Supreme Page 2282 Court that extension should be granted only in very exceptional cases and the advice of this Court that any further extension should be given a restricted interpretation. The defendants say in their application for extension of time that they were served sometime at the end of July, 2005. The signature on the process returns and the endorsement of the process server indicate that the summons were received by the defendant No. 1 " Mr. Ajay Kohli & Westrack Clothing Pvt. Limited "and defendant No. 2 "HANG TEN "on 2.8.2005. Therefore, I proceed to consider the case on the basis that the defendants were actually served on 2.8.2005. In the present case the defendants after being served on 2.8.2005 appeared on 18.8.2005, 25.8.2005, 31.8.2005 & 5.12.2005. The time for filing the written statement expired on 1.9.2005. Thereafter the defendants in the month of September & October, 2005 did not file any written statement. Nor did the defendants make any application for extension of time. The 90 days period expired on 1.11.2005. Yet the court on 5.12.2005 further permitted the defendants to file the written statement within four weeks. This order was without the defendants applying for extension of time. Nor did the court mention anything in its order dated 5.12.2005 as reason for such extension. Be that as it may, the four weeks provided by this Court ended on 2.1.2006. The defendants remained unfazed. The plaintiffs then filed the application under Order 8 Rule 10 to which the defendants were again given the indulgence to file a reply. The defendants then filed the written statement on 28.3.2006. The ground for extension of time in the application are as under:
After service of summons the defendants suffered loss and had stopped manufacturing the goods and thought it proper to settle the matter by way of a compromise and instructed their counsel to settle the matter. The court also granted some time for settling the matter and so the written statement could not be filed. The defendants could not settle the matter and on 14.3.2006 the defendants made a request for adjourning the case to some other date so that the defendants may file their written statement. The defendants could not file their written statement within 30 days from the service of summons or within the period allowed by the court on account of the reasons that they were interested in settling the matter and that the delay was not intentional.
11. The application is vehemently opposed on the ground that the defendants' offer to settle was mentioned before the court only on 5.12.2005 by when 90 days period had already expired. Secondly, on the very date of 5.12.2005, the counsel for the plaintiff stated unequivocally that she had no instructions in respect of any offer to compromise. In the application under Order 8 Rule 10 it is specifically denied that the parties have ever been engaged in any kind of settlement talks. The court actually on 5.12.2005 did not grant any time for compromise. All that the court did was to give the defendants an opportunity to file the written statement. The order reads: "Be that as it may, the defendants may file the written statement within four weeks...." Therefore, the defendants cannot be heard to say that the court extended the time for compromise till the next date of 14.3.2006. Despite the fact that defendants Nos. 1 & 2 stated that they were trying to compromise, the court wanted a written statement Page 2283 within four weeks. The defendants even allowed this four weeks to go. There is nothing to show what prevented the defendants from filing the written statement after the date of 5.12.2005.
12. Although the court has the power to extend the time for filing written statement the power has to exercised in accordance with the settled principles. The advice of the Supreme Court as also Division Bench of this Court has already been noted above. This case certainly does not fall within the class of cases in which extension of time can be given. The defendants have totally failed to make out any good grounds justifying the delay in filing the written statement. In view of the law as laid down in the provisions of Order 8 Rule 1, Delhi High Court (Original Side Rules) and the interpretation of the law as given by the Supreme Court in the case of Kailash v. Nankhu (Supra) it is not possible for this Court to extend the time for filing the written statement. The written statement of defendant Nos. 1 & 2, therefore, cannot be taken on record. IA No. 5506/2006 is dismissed. IA No. 3014/2006 can now be disposed of on hearing the parties on merit of the suit.
13. The matter be now listed for final disposal on 5.7.2006.