State of Bihar - Act
Civil Court Rules of the High Court of Judicature at Patna
BIHAR
India
India
Civil Court Rules of the High Court of Judicature at Patna
Rule CIVIL-COURT-RULES-OF-THE-HIGH-COURT-OF-JUDICATURE-AT-PATNA of 1957
- Published on 15 November 1957
- Commenced on 15 November 1957
- [This is the version of this document from 15 November 1957.]
- [Note: The original publication document is not available and this content could not be verified.]
1.
All Courts shall ordinarily sit at 10.30 A.M. and rise at 4.30 P.M., standard time. It is expected that the Judges will so arrange the business of their Courts as to supply work for these hours. [G.L. 7/44, G.L. 1/46, G.L. 2/50.]Note 1. - Between 1st April and 30th June, the exact date being settled in consultation with the Heads of Offices in the station, the Courts may commence their sittings at 6 A.M., or as soon thereafter as convenient. When this arrangement is in force the Court expect that Judicial Officers will sit for at least five hours each1 day. However, if the local weather conditions so necessitate or for any other sufficient reason or cause the subordinate Courts may sit in the morning at any time' of the year with the prior approval of the High Court.Note 2. - Judges are at liberty to rise for half an hour or less at about 1.30 P.M. (or at about 8.30 A.M. in the case of morning sittings).2.
Every Civil Court shall maintain a Diary in the prescribed form. Each case fixed for any day shall be entered in advance immediately upon a date or adjourned date being fixed, and the entry as to each case shall show the purpose for which it is set down on each particular date, such as for final disposal at the first hearing, or for settlement of issues, or for trial after adjournment. The Diary will show briefly the progress made in each case, and when witnesses are examined in any case, the number of such witnesses shall be stated. A running total in red ink should be inserted from day to day, in order to show the total number of witnesses examined during each quarter of the year. A new serial number should be started at the commencement of each quarter. [G.L 6/55]Note 1. - The above instructions are intended for strict observance, and the hours of the sitting and the rising of the Court must be regularly and carefully entered. In the case of any unusually short sitting on any day, a short note explaining the reason shall be given in the diary.Note 2. - When an officer has to perform Revenue or Criminal duties in addition to his work as a Civil Judicial Officer, he will, when at headquarters, note in the diary whether the day has been spent wholly or partly in the performance of any one class of such duties. The whole of the days spent by him on tour will be credited, in the non-Regulation districts, to Revenue alone.3.
A daily list of cases shall be posted in some conspicuous place in every Court-house for the information of the parties and their pleaders. The cases should, as far as possible, be arranged in the order in which they are likely to be taken up. Execution and Miscellaneous cases may be shown either in the same list or in a separate list. The list shall be prepared and posted on the preceding working day at 4.30 P.M., or in the case of morning sittings before 11 A.M. In the list the cases will be sufficiently described by their number, year and class. [H.C. letter no. 11392, dated 15th November, 1957.]Note. - Judgments ready for delivery should ordinarily be notified in the cause list for the day.4.
At the close of each day a list shall be prepared and posted up in the Courthouse showing all cases for the hearing or adjourned hearing of which dates have been fixed during the day, and dates so fixed. [G.L. 5/46, G.L. 10/45, G.L. 8/49, H.C. letter no. 14401-16, dated 8th December, 1965.]Note 1. - The number of cases fixed for each day should be restricted to such number as, after making allowance for unavoidable postponements, the Court may reasonably expect to be in a position to deal with.Note 2. - Lists shall be prepared in the language of the Court and shall remain posted for seven working days after which they shall be filed in office for future reference, if necessary. At the end of every quarter the lists for the previous quarter will be destroyed.Note 3. - The daily list referred to in Rule 3 will be used at the end of the day as the list referred to in Rule 4.Note 4. - The list shall be signed by the Presiding Judge and exhibited before he leaves the Court.5.
Without the consent of the parties and in the absence of urgent necessity no Civil Trial should proceed on Sundays or holidays gazetted under Section 15 (2) of Act XII of 1887.6.
The Government of Bihar have declared the following as Court language in the State of Bihar in supersession of all previous notifications and orders on the subject-"Hindi" to be written in "Devanagri" character;[* * * * *] [Deleted by C.S. No. 32, dated 11.8.1972.]7.
With the permission of the Presiding Judge any Advocate or Pleader may address the Court in English when any of the pleaders on the opposite side is acquainted with that language or whenever the senior of such pleaders or his client consents to this being done.8.
Plaints may be presented any time during the Court hours. [G.L. 1/36, G.L. 4/62.]9.
Petitions, applications, etc., should always be taken in open Courts, and usually at the commencement of the daily sitting of the Court. The majority of petitions can be disposed of by an order passed in Court as soon as they are filed. Where a reference to the record or to other papers is necessary before an order can be made, petitions should, unless they are of an exceptionally urgent nature, be brought up with such record or papers on the following open day and orders should then be passed in Court.Note. - The District Judge shall fix for his Court and for all Courts subordinate to him a time for the presentation of such applications, petitions, etc., as can be presented to the Presiding Officer only. [G.L. 4/62.]10.
No documents or proceeding required to be presented to or filed in Court, which is sent by post or telegraph, shall be received or filed in Court. [G.L. 12/65.]11.
The administrative work connected with Civil Courts will be carried on in the office, which will be divided into Departments, and each such Department will be in charge of a Judicial Officer.12.
The Regular Seal of the Court shall be placed in custody of a responsible officer of the Court and documents required to be sealed with it should be sealed under his superintendence. Similar precautions shall be taken with respect to the Date Seal, which is affixed to all documents and papers on their presentation to Court. The Regular Seal is to be used for sealing judgments, decrees, writs, processes, sale-certificates, copies or other documents made or issued judicially. [G.L. 2/27, G.L. 5/61.]The date seal shall be affixed to all documents and papers presented to Court in such a way as to show clearly the date on which they were presented. If any Court-fee labels appear on them, the Date Seal shall be affixed a second time in such a way as to deface the Court-fee labels.Part I – General Rules Relating to Practice and Procedure
Chapter I
Pleadings, Petitions and Affidavits
13.
Parties should file pleadings, petitions, applications and affidavits in the language of the Court as far as practicable, or in English and type-written, if possible.14.
Every pleading, petition, affidavit or application filed in Court shall be-15.
When the person presenting a pleading, affidavit, petition or application is not a pleader or a mukhtar, he shall, if so required by the Court, be identified. In the case of an illiterate person his thumb impression shall be affixed in place of the signature required in this connection.16.
Every petition or pleading shall state concisely and clearly-17.
Every interlineation, alteration or erasure in a petition or pleading shall be authenticated by the initials of the pleader, or recognised agent of the party by whom it is presented. In the case of an affidavit such authentication shall be made by the initials of the Commissioner.18.
On every interlocutory application or petition filed in a suit valued at less than Rs. 50 the parties shall note the valuation to enable a proper check to be made of the Court-fee paid.19.
Applications in regard to distinct subject-matters shall be made in separate petitions.20.
Petitions requiring verification shall be verified in the manner prescribed in Order VI, Rule 15, Civil Procedure Code.21.
In contested original suits no written statement, application or list of documents shall be filed unless copies thereof have been previously served on the pleader for each set of parties whose interests are not joint. Pleaders served with such copies shall give receipts on the original written statements, applications or lists.Note. - The above Rule shall apply mutatis mutandis to all contested execution proceedings and miscellaneous judicial cases.22.
An order appointing an officer to receive plaints under Order IV, Rule 1 of the Code of Civil Procedure must be in writing. [G.L. 12/26, G.L. 1/18.]23.
All plaints and petitions required to be entered in any register must be registered on presentation irrespective of any question as to their possible rejection or of their having to be returned for amendment. [G.L. 2/25, G.L. 6/29.]24.
No plaint shall ordinarily remain unregistered for more than one day; but should it be found impossible for any reason to register a plaint within 24 hours of its receipt, the fact shall be reported to the Presiding Officer of the Court concerned.25.
A list of the plaints filed each day shall be posted the same day in the prescribed form in the language of the Court at some conspicuous place in the Court-house for the information of the plaintiffs and their pleaders. It shall be signed by the Presiding Officer and exhibited as early as possible and in all circumstances before he leaves the Court.When a large number of rent suits is instituted at one time special arrangements shall be made so that the information may be supplied as quickly as possible, and previous notice shall be given to the Bar and the public of such modifications of the ordinary procedure as may be necessary on these occasions.The list shall be affixed one above the other in the form of a guard file. They shall remain posted for one week. The lists for a quarter shall be destroyed at the end of the succeeding quarter.Note. - The above procedure will apply mutatis mutandis to memoranda of appeals, but the District Judge shall decide whether the list of memoranda of appeals shall be in the vernacular or in English.26.
All Sarishtadars shall be ex-officio Commissioners of affidavits in respect of matters and causes arising within and subject to the jurisdiction of the respective Courts in which they are employed.27.
All Nazirs shall be Commissioners of affidavits when such affidavits relate to service of processes and sworn to by process servers under them.28.
District Judges should be careful to satisfy themselves that persons whom, in the exercise of the power vested in them under clause (c) of Section 139 of the Code of Civil Procedure, they propose to appoint to be Commissioners to administer oaths on affidavits, are trustworthy and capable of discharging that function with efficiency.29.
Every affidavit to be used in a Court of Justice shall be entitled "In the Court of ................................................. at ................................................................." naming such Court.30.
If there be a cause in Court, the affidavit in support of, or in opposition to, an application respecting it must also be entitled in the cause.31.
If there be no cause in Court, the affidavit shall be entitled "In the matter of the petition of.........".32.
Every affidavit containing any statement of facts shall be divided into paragraphs, and every paragraph shall be numbered consecutively and, as nearly as may be, shall be confined to a distinct portion of the subject.33.
Every person, other than a plaintiff or defendant in a suit in which the application is made, making any affidavit, shall be described in such a manner as will serve to identify him clearly, that is to say, by the statement of his full name, the name of his father, his profession or trade, and the place of his residence.34.
When the deponent in any affidavit speaks to any fact within his own knowledge, he must do so directly and positively, using the words "I affirm" (or "make oath") "and say".35.
When the particular fact is not within the deponent's own knowledge, but is stated from information obtained from others, the deponent must use the expression "I am informed" (and, if such be the case, should add) "and verily believe it to be true", or he may state the source from which he received such information. When the statement rests on facts disclosed in documents, or copies of documents procured from any Court of Justice or other source, the deponent shall state what is the source from which they were procured, and his information, or belief, as to the truth of the facts disclosed in such documents.36.
Every person making an affidavit, if not personally known to the Commissioner, shall be identified to the Commissioner by some person known to him, and the Commissioner shall specify at the foot of the petition, or of the affidavit (as the case may be), the name and description of him by whom the identification is made, as well as the time and place of identification, and of the making of the affidavit. [G.L. 3/53.]37.
If any person making an affidavit shall be ignorant of the language in which it is written, or shall appear to the Commissioner to be illiterate, or not fully to understand the contents of the affidavit, the Commissioner shall cause the affidavit to be read and explained to him in a language which both he and the Commissioner understand, either doing so himself, or causing another person to do so in his presence. When any affidavit is read and explained as herein provided, the Commissioner shall certify in writing at the foot of the affidavit that it has been so read or explained, and that the deponent seemed perfectly to understand the same at the time of making the affidavit.38.
In administering oaths and affirmations to deponents, the Commissioner shall be guided by the provisions of the Indian Oaths Act, Act X of 1873. Christian deponents shall be sworn on the New Testament. The following forms are to be used -OathI swear that this my declaration is true, that it conceals nothing, and that no part of it is false. So help me God.AffirmationI solemnly declare that this my declaration is true, that it conceals nothing and that no part of it is false.39.
In all suits and appeals, evidence should, as a general Rule, "be taken orally in open Court in the presence, and under the personal direction and superintendence of the Judge" (Order XVIII, Rule 4). The power to order that any particular fact or facts may be proved by affidavit, or that the affidavit of any witness may be read at the hearing, should be exercised only under special circumstances, or as Order XIX, Rule 1, declares, "for sufficient reason", which should always be specified in the order. General orders cannot therefore be given for the admission of affidavits in suits or appeals; where any such orders have been given, they should be withdrawn.40.
The Court should be careful to enforce Order XIX, Rule 3, and except in interlocutory applications (see Order XIX, Rule 2), to confine the use of affidavits to such facts as the deponent is able to prove of his own knowledge and to refuse statements founded on mere belief.41.
In determining how the costs of affidavits should be borne by the parties to the suit, a Court should have special regard to the circumstances under which they were admitted. When an affidavit has been allowed for the convenience of one of the parties, or of one of his witnesses, the costs so incurred should not form costs in the suit and be charged against the opposite party.Chapter II
[G.L. 6/53.]
Processes and Process-ServersI. - ProcessesA. - General42.
In every process and order (of whatever description) issued by a Judicial Officer, for whatever purpose it may be issued or made, the name of the district and of the Court from which the same is issued, and also the name and powers of the officer issuing or making it, shall be clearly set out in such a manner that they may be easily read.43.
44.
Every person on whom a process is to be served or executed shall be described therein in such a manner as to identify him clearly, by a statement of his correct name and address and such further description as will serve to identify him. [G.L. 4/54.]Note. - In the case of service or execution of processes to be effected in large towns, the name of the street or section and the number of the house, where possible, should be given. Where addresses for service were filed by the opposite parties in the Lower Court, notices and processes shall issue from the appellate Court to such addresses, vide Order 41, Rule 38, Code of Civil Procedure.45.
46.
If service in sufficient time before the date fixed is impracticable, the process is to be returned to the issuing Court with reasons and thereupon a fresh date may be fixed.47.
A summons issued under Order V, Rule 21, shall ordinarily be sent to the Court of the Munsif within whose jurisdiction the defendant or the witness, as the case may be, resides, with a covering letter or an endorsement signed by the Presiding Officer.Note - Summons and notices issued by Superior Courts for service within the jurisdiction of outlying Munsifs of the same district shall be forwarded to the Court of the Munsif concerned and not ordinarily served by a peon from Sadr. This procedure is to be followed also in the case of notices received from the High Court.B. - Method and Proof of Service48.
Service should be personal wherever practicable and the Courts ought not in ex parte cases to act upon anything short of personal service until they are satisfied that personal service could not reasonably be effected.49.
When a summons or notice is served personally, the service and the signature or thumb-impression of the person served on the back of the summons or notice should be proved and, in the case of a defendant or judgment-debtor his identity should also be proved.50.
If the service is made under Order V, Rule 12, of the Code, on an agent, it should be proved that such agent was empowered to accept service, either by reason of his being one of the class of recognised agents described in Order III, Rule 2, Order XXVII, Rule 2, or Section 85(1), or by virtue of appointment for that purpose in writing. The party causing the service to be effected must, in both the last mentioned cases, furnish the necessary proof to this effect. [G.L. 1/50.]51.
Where service is made under Order V, Rules 14, 15, 17 or 20 the necessary particulars must be strictly proved. In the case of such service it must also be proved that a reasonable attempt was made to find out the person to be served. Where service is made under Order V, Rule 20, it should, in addition to the particulars required by law, be proved how long and until what time the defendant or respondent resided in the house and what has become of him.52.
If the service is made under Order XXIX, Rule 2, it should be proved that the summons or notice was left at the registered office of the Company, or was delivered to any Director, Secretary or other principal officer.53.
In the case of Railway Administrations or Companies in addition to service in the usual way, a copy of the summons should be sent by post under Order XXIX, Rule 2 (b); provided that if the summons is sent by registered post, service in the usual way may be dispensed with. [G.L. 6/16, G.L. 1/24.]54.
If the service is made under Order XXX, Rule 3, clause (b), it should be proved that the person on whom the summons was served has at the time of service the control or management of the partnership business. [G.L. 14/49.]55.
If the summons or notice, when tendered, is declined by the defendant or his agent, or a male member of his family, besides the proof required as to identity, etc., as stated above, it should be proved that the party was informed that the document tendered was summons or notice, and that he was made acquainted with the nature and contents thereof. [G.L. 2/31]56.
The proof required under the preceding Rules 49, 51 and 55 shall in the following cases ordinarily be-57.
As there is no legal obligation upon a plaintiff, decree-holder or appellant to supply an identifier for service of process or notice, process-servers must not return unserved any notice, process or summons tendered to them for service, by reason only of the fact that no identifier has been supplied by the party. They must make every possible endeavour to find out the person to be served and to secure the verification referred to in Rule 56 (2) (b) above, making for that purpose careful enquiries in the locality. The Nazir should personally deal with all cases in which the process-server reports that he could not find the person upon whom service was to be made, and when necessary he should bring the matter to the notice of the Judge-in-charge of the department.58.
When the summons which has been served is the summons of another Court transmitted to the serving Court for the purpose of service only, then, upon service being effected, this latter Court should retransmit the summons to the Court by which it was issued together with (1) the Nazir's return and the affidavits, verified statements, or depositions of the serving officer and the witnesses relative to the facts of the service, (2) the record of such Court's proceedings with regard thereto (Order V, Rule 23), and (3) in case where any of these documents is in a language different from that of the district from which the process issued, an English translation of such document certified to be correct.C. - Additional Rules Relating to the Service of Notice of Appeal Issued by High Court59.
On receipt of the proceeding of the High Court transmitting notices of appeals, the Lower Court, shall cause service of the notice without the payment of any further fee and without any further action by the appellant.Proviso 1. - Any additional fees for boat-hire or ferry-toll exigible under Rule 405 of the Rules framed under clause (i) of Section 20 of the Court-Fees Act, VII of 1870, shall be deposited by the appellant in the Court serving the notices.Proviso 2. - The appellant or some one employed by him may accompany the serving officer for the purpose of pointing out the residence of the respondent.60.
The Lower Court shall issue all notices received for service immediately on receipt thereof.61.
In every case the Lower Court shall satisfy itself that a valid service has been made or that there has been a failure of service and shall certify such opinion to High Court with the reasons in case of failure.This certificate may be endorsed on the process and it shall be accompanied by the return of service or of failure to serve the notice and the affidavit or solemn declaration of the serving officer. [G.L. 8/16.]62.
Where a notice is sent for service by the Lower Court to another Court whether within the same district or in a different district, such latter Court shall make its return of service or of the failure of service (as the case may be) direct to the High Court and shall be guided by Rules 59, 60 and 61 above.D. - Summons on Persons in Civil and Military Employ of Government, etc.63.
When a summons is issued on a person who is in Civil or Military employ of Government or is a servant of a Railway Administration or Company or Local Authority a reasonable time should be allowed for the making of arrangements for the relief of the person summoned.E. - Production of Public Documents and Records64.
All Subordinate Courts should take special care to prevent the unnecessary production in Court of public documents as defined in Section 74 of the Evidence Act. When an officer objects to the production of any documents stating the grounds of such objection it will be the duty of the Court to consider and decide if it should compel the production of such documents. [G.L. 10/55.]65. [ [Substituted by C.S. No. 50, dated 27.8.1974.]
Whenever any document or documents, which are required to be produced in a case are in the custody of the House of the People/Council of States/State Legislatures or whenever a witness whose presence is required in a case, for being examined, is an officer in the Secretariat of the House of the People/Council of States/State Legislatures or any duly informed officer of the Secretariat of the House of the People/Council of States/State Legislatures a letter of request in Form No. (M) 8-A shall be issued instead of a summons in the ordinary form.]66.
[* * * * *] [Deleted by C.S. No. 50, dated 27.8.1974.]67.
A summons for the production of any of the records of a post office or a certified extract from or copy of any of such records shall be addressed to the Postmaster.Note. - For instructions issued by the Director-General of Post Offices, see Rules 739-742, pages 217-218, Post Office Manual, Volume II.II. - Process-Servers and NazaratA. - Process-Serving Establishment68.
There shall be a joint process-serving establishment for all Courts at the same station under the direct control of the Nazir, who will be responsible for proper service of processes made over to him for the purpose. The Nazir and all his staff shall also be subordinate to any such Court issuing a process, for the purpose of execution of that particular process and shall place themselves under the orders of the Presiding Officer in that regard. A register of process-serving peons shall be maintained in the following form [G.L. 1/59, G.L. 16/62.]-Register of process-serving peons[G.L 6/49.]| SI. No. | Name of peon | Date of birth | Place of abode | Father's name | Date of appointment | Signature of Judge-in-charge | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
69.
The peons employed in the service or execution of process in Civil Courts will draw pay in the scale of [Rs. 70 - ½ - 80. [G.L. 4/55, G.L. 1/56.] [Now, see existing pay scales.]70.
The Judge of every district shall ascertain after every five years the average number of original processes issued from his own Court and from each of the Courts subordinate thereto during the immediately preceding 5 years and fix the number of process-servers to be employed, each peon being for this purpose considered capable of executing during the year the number of original processes given in the following table [G.L. 4/29, G.L. 11/29.] -| District or Munsifs | Summonses and notices issued by all Courts andother processes issued by Munsifs except in cases valued at overRs. 2,000. | Process other than those mentioned in column 2. | |||
| 1 | 2 | 3 | |||
| Patna | ... | ... | 500 | 225 | |
| Gaya | ... | ... | 550 | 250 | |
| Shahabad | ... | ... | 550 | 250 | |
| Saran | Chapra Sadar | ... | ... | 650 | 300 |
| Siwan and Gopalganj | ... | ... | 700 | 300 | |
| Champaran | ... | ... | 600 | 275 | |
| Muzaffarpur | ... | ... | 600 | 275 | |
| Darbhanga | ... | ... | 550 | 250 | |
| Munger | Munger Sadar | ... | ... | 650 | 300 |
| Begusarai | ... | ... | 700 | 300 | |
| Jamui | ... | ... | 600 | 275 | |
| Bhagalpur | ... | ... | 500 | 225 | |
| Santal Parganas | ... | ... | 400 | 225 | |
| Purnea | ... | ... | 500 | 225 | |
| Chota Nagpur | ... | ... | 400 | 225 | |
| Hazaribagh | ... | ... | 400 | 225 | |
| Manbhum Singhbhum | Manbhum | ... | ... | 500 | 225 |
| Singhbhum | ... | ... | 500 | 225 |