Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.K. Chaudhary vs Bhagwan Dass Batra
1989 Latest Caselaw 174 Del

Citation : 1989 Latest Caselaw 174 Del
Judgement Date : 16 March, 1989

Delhi High Court
S.K. Chaudhary vs Bhagwan Dass Batra on 16 March, 1989
Equivalent citations: 38 (1989) DLT 196
Author: Goswamy
Bench: N Goswamy

JUDGMENT

Goswamy, J.

(1) Admitted, This revision petition by the defendant is directed against the order dated 25.1.1989 passed by the learned trial Judge whereby his application for leave to defend was dismissed and the suit of the plaintiff filed under older 37 Civil Procedure Code was decreed.

(2) The suit was instituted for the recovery of Rs. 23,000.00 on the basis of a cheque having been issued by the defendant. The cheque was issued in January 1982. It was not presented for encashment for over five months. The defense as set up in the application was that during this period i.e. in March 1982, the matter had been settled between the parties and the plaintiff executed a receipt on that date. The receipt has also been shown to me. It ^ no doubt true that the receipt does not talk of the cheque amount of Rs. 23.000.00 but it does talk of some settlement about the property transaction. All the same it will have to be shown by the plaintiff as to the purpose for which the amount was advanced and how and why it was advanced. The plaintiff will have to prove all these facts. In case the transaction was independent of the property then the plaintiff might have a case but it cannot be presumed without trial that transaction was independent of the property because admittedly there was no transaction regarding the immoveable property directly between the plaintiff and the defendant and the transaction was between the plaintiff and the defendant's father. The defendant had also produced some tape-recordings which probably were not clear to the learned trial Judge. Considering the circumstances that the cheque was not presented for such a long period and during this period there was some settlement of. some dispute between the parties, it does give rise to friable issues. In my opinion, it was a fit case where leave to defend should have been granted to the defendant.

(3) For the reasons recorded above, the revision petition is allowed and the impugned order is set aside. The petitioner-defendant is granted unconditional leave to defend. The defendant will file written statement on the next date of hearing before the learned trial Judge. The parties are directed to appear before the learned trial Judge on 26.4.1989. No order as to costs.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter