Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Faridabad Spinning And Wollen ... vs Janta Builders
1987 Latest Caselaw 81 Del

Citation : 1987 Latest Caselaw 81 Del
Judgement Date : 4 February, 1987

Delhi High Court
Faridabad Spinning And Wollen ... vs Janta Builders on 4 February, 1987
Equivalent citations: 1988 63 CompCas 595 Delhi, 31 (1987) DLT 299
Author: L Seth
Bench: L Seth

JUDGMENT

Leila Seth, J.

(1) This civil revision is directed against the order dated 22nd April, 1985, passed by Ms. Aruna Suresh, Commercial Sub-Judge, Delhi dismissing the application, under Order xviii Rule 17A, Civil Proceedure Code, read with section 151, Civil Procedure Code, for summoning a clerk from the office of the Registrar of Companies, Calcutta to prove the certificate of incorporation of the plaintiff-company, issued by the Registrar of Companies, Calcutta under section 35 of the Companies Act and/or producing a certified copy of the said certificate.

(2) The facts in brief are that the plaintiff. The Faridabad Spinning & Woolen Mills Pvt. Ltd. filed a suit against the defendant on 30th November, 1983, for recovery of Rs. 24 372.40 p. A photocopy of the certificate of incorporation was filed along with the plaint. On 22nd April, 1985 when the plaintiff was leading its evidence, it sought to prove this certificate. However, the defendant objected to the admissibility of the document since only a photostat copy had been filed. Consequently, the photostat copy was not marked as an exhibit but was marked 'A' for identification.

(3) It is averred, that it was due to inadvertence that a certified copy bad not been filed and only a photostat copy of the certificate of incorporation bad been filed. The mistake was discovered when the opposite counsel raised the objection, at the time the statement of plaintiff's witness, Mr. Prem Prakash Dalmia, Director of the plaintiff-company was being recorded. Thereafter the plaintiff's counsel, instead of reserving his right to file a certified copy of the certificate of incorporation, inadvertently closed the evidence on the morning of 22nd April, 1985. As such, the trial court fixed the matter for pronouncement of the judgment the same afternoon. Immediately, thereafter, the plaintiff's counsel Realizing his mistake, filed an application under Order xviii, Rule 17A requesting that the plaintiff be given permission to summon a clerk from the office of the Registrar of Companies and/or be allowed to produce a certified copy of the certificate of incorporation of the company. He further prayed that the pronouncement of judgment be deferred till the decision of the application.

(4) The learned Judge, after examining the matter, and relying on a decision in T. Ramachmdra Murthy v. K. Rama Murthy, A.I.R. 1980 AP 265 dismissed the application as she felt that the application was nothing but an effort, on the part of the plaintiff, to fill up lacuna and even otherwise the application was filed "after arguments were heard", and "there were no proceedings pending before the Court". Consequently, she proceeded to pronounce the judgment.

(5) It is no doubt true, that the plaintiff should have filed a certified copy of the certificate of incorporation and not a photostat copy. It is also true, that the plaintiff should have kept its option open to file a certified copy, when it became aware of its mistake. But this is not a case where the defendant has been taken by surprise. Nor is it a case of filling up a lacuna. It is a case of rectifying an omission which has inadvertently occurred.

(6) The plaintiff's counsel should in the first instance have ensured that a certified copy was filed. When he discovered the mistake, he should not have closed the evidence but should have asked for permission to do so. However, within a few hours of closing the evidence, he realized his mistake and immediately moved the application. Just because the application was made after arguments had been heard though before judgment, is not a conclusive reason for not entertaining it. Laws of procedure are meant to be hand-maidens of justice and not stumbling blocks.

(7) In Suresh Kumar v. Baldev Raj, , Hon'ble Mr. Justice J.D. Jain while dealing with a matter under Order xviii, Rule 17, Civil Procedure Code, opined that a court is entitled to exercise its discretion even after the evidence has been concluded. He further observed that the fact that the case had reached the stage of its final conclusion was not a factor which should weigh with the court to such an extent is to overshadow any other aspects of the matter. In fact, he specifically dissented from the contrary view taken by the Andhra Pradesh High Court in T. Ramachandra Murthy's case (supra), on which Ms. Aruna Suresh has relied.

(8) Consequently, it would appear to me that in the facts and circumstances of the present case, the plaintiff should be allowed to file a certified copy of the certificate of incorporation, and the respondent can be sufficiently compensated by being given costs which are a panacea for such problems.

(9) Accordingly, I allow this civil revision petition, set aside the impugned order and direct the trial court to permit the plaintiff to produce a certified copy of the certificate of incorporation of the company. However, this is subject to payment of costs of Rs. 500.00 . The respondent will, naturally, be at liberty to adduce evidence in rebuttal, if, it so wishes.

(10) Parties are directed to appear before the trial court on 3rd March, 1987, by or on which date the costs must be paid.

(11) The record of the trial court should be sent back forthwith. Revision allowed

 
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 : MAIMS

 
 
Latestlaws Newsletter