Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Icici Lombard General Insurance ... vs Continental Transport ...
2009 Latest Caselaw 4238 Del

Citation : 2009 Latest Caselaw 4238 Del
Judgement Date : 21 October, 2009

Delhi High Court
Icici Lombard General Insurance ... vs Continental Transport ... on 21 October, 2009
Author: Shiv Narayan Dhingra
*            IN THE HIGH COURT OF DELHI AT NEW DELHI


                                                   Date of Reserve: October 12, 2009
                                                      Date of Order: October 21, 2009

+IA Nos. 4945/2009 & IA No.9957/2009 in CS(OS)1218/2008

%                                                                              21.10.2009
        ICICI Lombard General Insurance Co. Ltd.                        ...Plaintiff
        Through: Mr. J.K. Chaudhry, Advocate

        Versus

        Continental Transport Organization
        Pvt. Ltd.                                                       ...Defendant
        Through: Mr. Javed Ahmed, Advocate



        JUSTICE SHIV NARAYAN DHINGRA

1.      Whether reporters of local papers may be allowed to see the judgment?

2.      To be referred to the reporter or not?

3.      Whether judgment should be reported in Digest?


        ORDER

1. By this order I shall dispose of above two applications, one being IA

NO.4945 of 2009 moved by plaintiff under Order 8 Rule 1 CPC for taking off

the written statement of defendant and other being IA No.9957 of 2009 filed

by defendant under Order 8 Rule 1 read with Section 151 for condonation of

delay in filing written statement.

2. As per record, defendant in this case was served of summons of the

suit on 2nd August, 2008. The matter was listed before the Court on 26 th

August, 2008. On that day, counsel for defendant Mr. Javed Ahmed put

appearance and told the Court that he shall be filing vakalatnama during the

course of the day. Defendant was given time to file the written statement

CS(OS) 1218/2008 CICI Lombard General Insurance Co. Ltd. v. Continental Transport Org.P.Ltd.

Page 1 Of 4 within the statutory period. The next date was fixed as 7th November 2008.

The written statement as per Order VIII of Civil Procedure Code was required

to be filed within 30 days of receipts of summons i.e. the written statement

should have been filed by 1st September 2008. However, written statement

was not filed by 1st September 2008 and it was admittedly filed on 6th

November 2008. Order 8 Rule 1 of CPC categorically provides that defendant

shall file written statement within 30 days of service of summons. Proviso to

this rule makes it clear that in case defendant fails to file written statement

within 30 days, he can be allowed to file written statement on such other date

as the Court may order for the reasons to be recorded in writing, but the

written statement shall not be allowed to be filed later than 90 days of service

of summons. Ninety day in this case expired on 30 th October 2008. With the

permission of the Court for justifiable grounds, written statement could have

been filed within 90 days. In this case, admittedly defendant filed the written

statement on 6th November 2008 i.e. 6 days beyond 90 days and that too

without an accompanying application. The application for condonation of

delay was filed by defendant when plaintiff filed an application that written

statement filed by defendant be taken off the record as it was filed beyond

the statutory period and the period extendable by the Court. The only reason

given by the defendant in the application under Order 8 Rule 1 CPC is that the

written statement was delayed only by four days. The defendant was to sign

the written statement on 1st November 2008, however, the authorized

representative of defendant could not reach Delhi on 1st November 2008 and

therefore written statement could not be filed on 1st November 2008. The

condonation of delay of four days in filing written statement was sought on

the ground that delay was not deliberate and it was there because the

authorized person was not there to sign the written statement. Obviously, no

CS(OS) 1218/2008 CICI Lombard General Insurance Co. Ltd. v. Continental Transport Org.P.Ltd.

Page 2 Of 4 reason has been given at all for condonation of delay in filing the written

statement beyond 30 days or beyond 90 days. The reasons given by

defendant in the application are no reasons in the eyes of law. It is settled law

that the written statement has to be filed within a period of 30 days. It is

obligatory on the defendant to file written statement within 30 days of receipt

of summons. Beyond 30 days, the written statement can be filed only with

the prior permission of the Court. The period of 30 days can be extended by

another 60 days if the Court considers that there were justifiable reasons

which prevented defendant from filing written statement within the period of

30 days. Beyond 90 days, the Court can allow filing of written statement only

under exceptional circumstances. Since defendant has failed to bring on

record any justifiable reasons much less exceptional circumstances, I consider

that the written statement cannot be taken on record and has to be taken off

the record.

3. In the result, the application filed by plaintiff for taking the written

statement off the record is allowed and the application filed by defendant for

condonation of delay is dismissed.

4. With above order, both the applications stand disposed of.

CS(OS)1218/2008

1. Since there is no written statement of defendant on record, the plaintiff

shall lead evidence before the Joint Registrar. Affidavits of witnesses of

plaintiff be filed within four weeks from today. Joint Registrar shall fix dates

of cross examination of plaintiff's witnesses. It is made clear that since there

is no written statement of defendant on record, the plaintiff's witnesses can

CS(OS) 1218/2008 CICI Lombard General Insurance Co. Ltd. v. Continental Transport Org.P.Ltd.

Page 3 Of 4 be examined only on the limited aspects available to the defendant arising

from the plaint of the plaintiff and no defence can be put to the witnesses.

2. List before the Joint Registrar on 16th December 2009, for fixing dates

of cross examination of witnesses.

October 21, 2009                                        SHIV NARAYAN DHINGRA J.
rd




CS(OS) 1218/2008 CICI Lombard General Insurance Co. Ltd. v. Continental Transport Org.P.Ltd.

Page 4 Of 4

 
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