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 0, Cited by 0] [Entire Act]

State of Madhya Pradesh - Section

Section 121 in M.P. Civil Court Rules, 1961

121.

(1)A party has no right to an adjournment in any event and should not be given an adjournment merely to suit his own convenience, or because his pleader is absent (though in such a case, time for an hour or so should, if possible, be given), or because he is not ready to go on with the case, or because he has neglected to obtain copies of documents which he ought to have procured beforehand. When an adjournment is asked for on the ground that the applicant has to obtain certified copies of certain documents, the Judge should ordinarily require a written application supported by reasons and accompanied by an affidavit indicating that the applicant has not hitherto been guilty of undue delay in applying for copies and that he has not already got such copies in his possession. If the application is granted all costs of production and proof should be thrown on the applicant. It should be realized that it is not necessary to adjourn a case even when it appears necessary to give a party an opportunity to produce additional evidence, oral or written. The correct course, in the absence of any exceptional circumstances, is as follows :
(i)conclude the hearing of evidence available;
(ii)take a note of the facts which the additional evidence is to prove. If the party cannot say that the evidence is to prove, decline adjournment;
(iii)conclude the hearing of arguments;
(iv)at the later adjourned stage receive and consider the additional evidence restricting it to the facts noted in (ii). Such evidence, unless of a kind that cannot be tampered with, should not be given the same weight as evidence given at the time of the trial.
Note. - The attention of the Courts is drawn to the High Court amendment to Order XVIII, Rule 2, C.P.C. adding the following sub-rule (4) (vide M.P. Rajpatra, dated 16-9-60) :"Notwithstanding anything contained in this rule, the Court may order that the production of evidence or the address to the Court may be in any order which is may deem fit."
(2)A party has no right to an adjournment merely because witnesses have not appeared more particularly if their non-appearance can be attributed to his own default in securing timely issue of summons. If due to delay in obtaining issue of summons It appears unlikely that service can be affected in the ordinary routine of the process-serving establishment the party must pay for a separate process special and, if necessary, furnish an identifier or take his chance of the summons not being served in time.Note 1. - The attention of the Courts is directed to the provisions of Order XVI, Rule 10 (2), which requires that, before issue of a proclamation or warrant, the Court should see reason to believe that the evidence of the absent witness is material.Note 2. - An appreciable improvement in the matter of unnecessary adjournments of cases is possible if the Courts, instead of merely adjourning cases for non-service and late service, take an intelligent interest in the work and, by properly scrutinizing the registers of the process-writer and Nazir, the work-tickets and the reports themselves, find out whether the default is due to the negligence of deliberate intention of the parties or to the negligence of clerks or process-servers. In either case suitable action should be at once taken to deal with these malpractices so as to prevent their recurrence.
(3)A party has no right to an adjournment merely because he has filed a petition for revision and has applied or intended to apply to the High Court for stay. The automatic grant of adjournments in such cases encourages the filing of petitions for revision of interlocutory orders solely for purposes of delay. Adjournments in such cases should be granted only when the Judge considers that adjournment is beneficial.