Delhi High Court
Raj Rani vs Meer Singh (Dead) Thr His Lrs & Ors on 15 July, 2014
Author: Rajiv Sahai Endlaw
Bench: Chief Justice, Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 15th July, 2014
FAO(OS) 41/2014 & CM No.1032/2014 (for stay)
NARESH KUMAR ..... Appellant
Through: Mr. Ratnesh Bansal, Adv. with
appellant in person.
Versus
MEER SINGH (DEAD) THR HIS LRS & ORS ..... Respondents
Through: Mr. Rajiv K. Garg and Mr. Ashish
Garg, Advocates.
AND
+ FAO(OS) 63/2014 & CM No.1582/2014 (for stay)
RAJ RANI ..... Appellant
Through: Mr. Ratnesh Bansal, Adv.
Versus
MEER SINGH (DEAD) THR HIS LRS & ORS ..... Respondents
Through: Mr. Rajiv K. Garg and Mr. Ashish
Garg, Advocates.
CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1. Both the appeals impugn the same order dated 29th November, 2013 (of
the learned Single Judge exercising ordinary original civil jurisdiction in
CS(OS) No.831/2006 filed by the respondent no.1 / plaintiff) of allowing IA
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 1 of 8
No.3406/2013 filed by the respondent no.1 / plaintiff for rejection of the
written statement filed by each of the appellants in the two appeals and
ordering the removal of the written statements filed by the appellants from the
suit file and striking off the defence of the appellants.
2. Notice of the appeals was issued. We have heard the counsels for the
parties.
3. The respondent no.1 / plaintiff instituted the suit from which these
appeals arise for specific performance of an Agreement of Sale of land, by the
respondent no.2/defendant No.1 Mr. Amar Singh, in favour of the respondent
no.1 / plaintiff. The appellants in each of these appeals applied for impleadment
in the said suit, claiming title to the land which was agreed to be sold by the
respondent no.2 / defendant no.1 to the respondent no.1 / plaintiff. The said
application for impleadment filed by each of the appellants herein was
dismissed. Aggrieved therefrom FAO(OS) No.188/2010 and FAO(OS)
No.195/2010 were preferred and which were disposed of vide common order
dated 28th November, 2011, allowing each of the appellants to be impleaded to
the suit and to file written statements but limited to the ground of their claim to
the land agreed to be sold by the respondent no.2 / defendant no.1 to the
respondent no.1 / plaintiff.
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 2 of 8
4. The counsel for the respondent no.1 / plaintiff argued that though each of
the appellants thereafter filed the written statement but beyond the extent to
which they were so permitted to file the written statements and accordingly
they were directed vide order dated 7th November, 2012 of the Suit Court to file
written statements confined to the aspect permitted in the order dated 28 th
November, 2011, within four weeks therefrom. The counsel for the respondent
no.1 / plaintiff has further contended that neither of the appellants filed the
written statements within four weeks; they filed fresh written statements on 3rd
January, 2013 i.e. beyond the time of four weeks given on 7th November, 2012,
and that too without any application for condonation of delay. It is further
informed that the fresh written statements so filed were again beyond the scope
permitted by the Division Bench in the order dated 28 th November, 2011; the
respondent no.1 / plaintiff thus filed IA No.3406/2013 supra for rejection of the
written statements filed by each of the appellants impleaded as defendants
no.2&3 to the suit.
5. The learned Single Judge has vide impugned order dated 29 th November,
2013 allowed the aforesaid IA No.3406/2013 filed by the respondent no.1 /
plaintiff, observing:-
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 3 of 8
(i) that the time of four weeks given on 7th November, 2012 for filing
fresh written statements expired on 5th December, 2012;
(ii) the written statements were filed only on 3rd January, 2013, that
too without any application for condonation of delay; and,
(iii) the written statements so filed on 3rd January, 2013 were also
beyond the scope permitted in the order dated 28 th November,
2011 of the Division Bench.
6. Axiomatically IA No.3406/2013 was allowed and the written statements
filed by the appellants, who are defendants no.2&3 respectively in the suit,
were ordered to be removed and the defence of the appellants was struck off.
7. The star argument of the counsel for the appellants is that the learned
Single Judge has erred in observing that no application for condonation of
delay in filing the written statements was filed. It is contended that IA
No.2640/2013 and IA No.2638/2013 for condonation of delay in filing the
written statements were filed on 13th and 14th February, 2013 and notice
whereof had also been issued. It is also contended that the written statements
filed on 3rd January, 2013 were in consonance with the parameters laid down by
the Division Bench in the order dated 28th November, 2011.
8. Per contra the counsel for the respondent no.1 / plaintiff has argued:-
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 4 of 8
(a) that the appellants even failed to appear before the learned Single
Judge on 29th November, 2013 when their written statements were
ordered to be removed and their defence struck off;
(b) that they have thereafter also, even though entitled to appear
inspite of their defence having been struck off, failed to appear and
have already been proceeded ex parte;
(c) that the Suit Court has framed issues on the pleadings of the
respondent no.1 / plaintiff and the respondent no.2 / defendant
no.1 and listed the suit for evidence on 1st August, 2014;
(d) that the appellants are merely interested in delaying the disposal of
the suit, as is evident from their conduct aforesaid; and,
(e) that the respondent no.1 / plaintiff on the contrary was made to
deposit the entire purchase consideration in the Court and which is
so lying deposited for the last eight years and the respondent
No.1/plaintiff is suffering owing to the delays on the part of the
appellants.
9. We have considered the rival contentions and have also perused
applications filed by the appellants for condonation of delay in filing the
written statements. Though the said applications do not really show any good
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 5 of 8
reason for the delay from 5th December, 2012 to 3rd January, 2013 in filing the
written statement, but considering the fact that the recording of the evidence
has not begun as yet, and further considering the fact that even if the suit is
allowed to proceed without the appellants/defendants No.2&3, the respondent
No.1/plaintiff, even in the event of success in the suit, at the time of execution,
will have to deal with the appellants/defendants No.2&3 and which may cause
further delays, we are of the view that these appeals should be disposed of with
the following directions:-
A. The impugned order dated 29th November, 2013 of the learned
Single Judge of allowing IA No.3406/2013 and ordering the
removal of the written statement of the appellants / defendants
no.2&3 and striking off the defence of the appellants / defendants
no.2&3 is set aside.
B. The delay on the part of the appellants / defendants no.2&3 in
filing the written statements is condoned and the written
statements already filed are taken on record.
C. However only such of the contents of the said written statement
shall be read and be permitted to be relied upon, as have been
permitted by the order dated 28th November, 2011 supra of the
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 6 of 8
Division Bench and any extraneous pleadings therein shall be
deemed to be expunged. It will be open to the learned Single Judge
to expunge such extraneous portions if any, either now or leave the
same to be considered at the final stage.
D. Axiomatically the order proceeding ex parte against the appellants
/ defendants no.2&3 is also set aside.
E. All the aforesaid is subject to payment by each of the appellants /
defendants no.2&3 of cost of Rs.50,000/- to the respondent no.1 /
plaintiff. We may clarify that the said cost includes the cost for
condonation of delay in filing the written statement, the cost of
non-appearance before the learned Single Judge on the date when
the impugned order was made; the cost of setting aside of the order
proceeding ex parte against the appellants / defendants no.2&3 and
the cost of these appeals which have been necessitated owing to
the default of the appellants / defendants no.2&3 in appearing
before the learned Single Judge on the date of the impugned order.
The said cost be paid within one week hereof. Needless to state
that if the cost is not paid, the impugned order as well as the order
FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 7 of 8
proceeding ex parte against the appellants / defendants no.2&3
shall remain / stand.
F. The respondent no.1 / plaintiff shall be at liberty to file replication
confined to the portion of the written statement permitted by the
Division Bench in the order dated 28th November, 2011 before the
next date of hearing before the learned Single Judge.
G. CS(OS) No.831/2006 be listed before the learned Single Judge on
25th July, 2014 for the purposes of framing of additional issues if
any. Needless to state, the additional issues shall be confined to the
pleas in the written statement of the appellants / defendants
no.2&3 which they were permitted to take vide order dated 28th
November, 2011 of the Division Bench.
RAJIV SAHAI ENDLAW, J.
CHIEF JUSTICE JULY 15, 2014 pp FAO(OS) 41/2014 & FAO(OS) 63/2014 Page 8 of 8