Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sbi Capital Markets Ltd vs Eurocostpin Ltd. And Ors
2024 Latest Caselaw 1768 Bom

Citation : 2024 Latest Caselaw 1768 Bom
Judgement Date : 22 January, 2024

Bombay High Court

Sbi Capital Markets Ltd vs Eurocostpin Ltd. And Ors on 22 January, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                                              29-S-6081-1999.doc


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   ORDINARY ORIGINAL CIVIL JURISDICTION
                      INTERIM APPLICATION NO.374 OF 2019
                                       IN
                             SUIT NO. 6081 OF 1999

 SBI CAPITAL MARKETS LTD.                              )...APPLICANT
                               IN THE MATTER BETWEEN
 SBI CAPITAL MARKETS LTD.                              )...PLAINTIFF
          V/s.
 EUROCOSTPIN LTD. AND OTHERS              )...DEFENDANTS
                            WITH
                    SUIT NO. 6081 OF 1999

 Ms.Aisha Shaikh i/by Ms.S.Ansari, Advocate for the Applicant/Plaintiff.
 None for the Defendants.

                                 CORAM    :    ABHAY AHUJA, J.
                                 DATE     :    22nd JANUARY 2024

 P.C. :


1. This Interim Application has been filed seeking leave under Rule

90 of the High Court Original Side Rules to the Plaintiff for ex-parte

judgment against the Defendants for want of Written Statement.

2. Rule 90 of the High Court Original Side Rules reads as under :

"R.90. Judgment for want of written statement.- The procedure as provided in Order VIII, rule 10 shall be followed for the judgment for want of written statement."

29-S-6081-1999.doc

3. Rule 10 Order VIII of the Code of Civil Procedure, 1908 (CPC)

referred to in Rule 90 of the High Court Original Side Rules clearly

provides procedure when a party fails to present written statement in

the time permitted or fixed by the Court. The said Order VIII Rule 10

of the CPC is usefully quoted as under :

"10. Procedure when party fails to present written statement called for by Court - Where any party from whom a written statement is required under rule 1 or rule 9 fails to present the same within the time permitted or fixed by the Court, as the case may be, the Court shall pronounce judgment against him, or make such order in relation to the suit as it thinks fit and on the pronouncement of such judgment a decree shall be drawn up."

4. It is observed from the above that when a party from whom a

written statement is required under Rule 1 or Rule 9 fails to present the

same within the time permitted or fixed by the Court, the Court shall

pronounce judgment against him or make such order in relation to the

Suit as it thinks fit and on pronouncement of such judgment a decree

shall be drawn up. It is observed that the Plaintiff has filed the Suit for

seeking declaration of the lease agreement dated 16 th February 1996 as

terminated and also for payment of Rs.2,20,87,288.00 jointly and

severally by the Defendants to the Plaintiff. That the writ of summons

had been served and appearance had been filed by the Defendants on

9th July 2014, however, no written statement was filed. That the matter

29-S-6081-1999.doc

appeared before this Court (Coram : B. P. Colabawalla, J.) on 20 th

August 2014 and the Court after recording that written statement was

not filed, placed the matter for ex-parte decree. Thereafter, on 8th

January 2015, the matter came up before another Bench (Coram :

Mrs.Roshan Dalvi, J.) and the said order recorded that no written

statement was filed and the Suit had remained undefended and

directed that the Suit be placed before an appropriate Court for ex-

parte decree.

5. Thereafter, the matter appeared before another Bench of this

Court (Coram : G.S.Patel, J.) on 18 th September 2014 and the Plaintiff

was directed to take out a Notice of Motion for leave under Rule 90 of

the High Court Original Side Rules. Thereafter, the matter appeared on

8th April 2019 (Coram : G.S.Patel, J.) and the Advocate on record

appeared and the Court granted liberty to the Plaintiff to file Notice of

Motion seeking a judgment for want of written Statement in terms of

Rule 90 of the High Court Original Side Rules. That is how this Notice

of Motion has come to be filed.

6. Ms.Shaikh, learned Advocate, appears for the Plaintiff and

submits that the Defendants have not filed written statement and

29-S-6081-1999.doc

therefore the Plaintiff has become entitled for ex-parte decree under

Rule 90 of the High Court Original Side Rules and that this Court

accordingly pass a judgment for want of written statement.

7. From the above submissions, it is clear that the Plaintiff is

entitled to leave under Rule 90 of the Bombay High Court (Original

Side) Rules. Accordingly, leave under Rule 90 of the Bombay High

Court (Original Side) Rules is granted. Interim Application accordingly

stands disposed.

SUIT NO. 6081 OF 1999

8. List for ex-parte decree on 4th March 2024.

9. Let the Plaintiff furnish affidavit of evidence along with

compilation of documents.

(ABHAY AHUJA, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter