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

Puja Kakar vs Arjun Kakar
2010 Latest Caselaw 473 Del

Citation : 2010 Latest Caselaw 473 Del
Judgement Date : 28 January, 2010

Delhi High Court
Puja Kakar vs Arjun Kakar on 28 January, 2010
Author: Shiv Narayan Dhingra
                 * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                 Date of Reserve: 27th January, 2010
                                                    Date of Order: January 28, 2010

CM(M) No. 9/2010 & CM No. 77/2010
%                                                                        28.01.2010

       Puja Kakar                                                ... Petitioner
                              Through: Mr. Amit K. Chadha, Sr. Advocate with
                              Mr. Arun Batta, Advocate

               Versus


       Arjun Kakar                                         ... Respondents


JUSTICE SHIV NARAYAN DHINGRA

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

2. To be referred to the reporter or not?                                    Yes.

3. Whether judgment should be reported in Digest?                            Yes.

JUDGMENT

By the present petition, the petitioner has assailed orders dated 20th

March, 2009 and 23rd July, 2009 passed by the Guardianship Court.

2. A perusal of order dated 20th March, 2009 would show that the matter

on that day case was listed for cross examination of witnesses of petitioner

(respondent herein) Five witnesses viz. Shri Arjun Kakar, Shri B.M.Kakar, Ms. Uma

Kakar, Shri Kapil Gupta and Shri Kunj Lal were present for their cross examination.

Proxy Counsel for respondent/petitioner appeared and moved an application for

adjournment on the ground that the car of main Counsel was stolen on 10th March,

2009 and in the car file of the present case was also lying due to which Counsel for

respondent/petitioner required time to reconstruct the file and to prepare the cross

examination. The application was opposed by the Counsel for the plaintiff stating

that it was a false plea. He showed that throughout the conduct of the petitioner had

been to somehow prolong the proceedings and the petitioner had deliberately not

been cross examining the witnesses of the plaintiff since she was having custody of

child in question and she wanted to prolong the proceedings. On various earlier

occasions the petitioner had been burdened with costs but the same had no affect on

the petitioner and the cross examination should be closed.

3. The learned trial Court went through the record and found that on

framing of issues by the Court, the parties were granted two opportunities each to

conclude the evidence. The petitioner/respondent filed affidavits of three witnesses

on 20th October, 2008 and the matter was adjourned for cross examination of

witnesses to 19th December, 2008. On 19th December, 2008, adjournment was

sought on behalf of petitioner herein on the ground that copies of affidavits of PWs

got misplaced and the Counsel could not prepare the cross examination. The Court

therefore adjourned the case for 20th March, 2009 for cross examination of witnesses

subject to cost of Rs.2,000/- and granted a last opportunity to the petitioner to cross

examine the witnesses. On 20th March, 2009 when five witnesses were present in

the Court, the application was made for adjournment on the ground of loss of file due

to theft of car. The trial Court noted that the file was allegedly stolen on 10th March,

2009, but the advocate whose car was stolen with file had not signed the application

neither he furnished the affidavit and there was no reason to believe that the file of

the case, which was fixed before the Court on 20th March, 2009 was lying in the car

on 10th March 2009. The last date of the case was 19th December, 2008 and next

date was 20th March, 2009. No reason was furnished by the Counsel as to why the

file was lying in the car when the date of theft of car was neither the last date nor the

next date. It was found by the Court that there was force in the arguments of the

plaintiff that the Counsel for petitioner had sufficient time to reconstruct the file.

There were about 10 days available to the Counsel for reconstruction of the file even

if it had been stolen. The court found ground for adjournment frivolous and

dismissed the application for adjournment and closed the cross examination of the

witnesses and fixed the case for respondent's (petitioner herein) evidence.

4. A review application was filed on 20th April, 2009 for reviewing the

order dated 20th March 2009 just on the last day of limitation. This application was

dismissed vide order dated 23rd July, 2009 and in the order for review, it was

observed by the Court that there was no force in the review petition. The Court also

found that on the one hand the plea taken was that all the files of petitioner herein

pertaining to different cases with respondent were tagged together and lying in the

car which got stolen whereas the same Counsel for the respondent argued the

matter for the petitioner before the High Court on 12th March, 2009 and 20th March,

2009 in pending litigations between the parties arising out of the divorce petition. If

the files had been tagged together and lost, the Counsel for the petitioner herein

would not have been in a position to argue the matter in the High Court on 12th March

2009 and 20th March, 2009. It was observed by the learned ADJ that the Counsel for

the petitioner tried to wriggle out of this situation by stating that one of the files

containing certain proceedings concerning divorce was lying at his office. The Court

observed that the plea taken by the petitioner's counsel that all the files pertaining to

various litigation between petitioner and respondent tagged together were lying in the

car, was not convincing and it was difficult to swallow that files fixed for different

cases in different Courts could have been tagged together and could have been just

dumped in the car when there was no date. The Court found that there was no

ground for review and dismissed the application.

5. Before this Court the Senior Counsel Mr. Amit K. Chadha argued that

the petitioner had engaged a Counsel for conducting trial at the lower Court and for

the negligence of the Counsel of the petitioner the petitioner should not suffer. A

plea was also taken that because this Court observed on 7th January, 2010 that no

complaint had been filed against the previous counsel, the petitioner after 7th

January, 2010 also filed a complaint against the previous Counsel to the Bar Council.

It is submitted that the Court should grant one more opportunity to the petitioner for

cross examination of witnesses since it would cause great prejudice to the petitioner

as non cross-examination of witnesses shall in fact amount to admission of testimony

of the witnesses.

6. It is submitted that the case was fixed for respondent's evidence on

28th January, 2010.

7. It is apparent from the order dated 20th March, 2009 of the trial Court

that the efforts of the petitioner had been to drag the case. She first did not file WS,

her defence was struck off, she made an application for reviving the defence and

recalling the order by which defence was struck off, which was allowed subject to

cost and she was given time to file WS. Again she did not file WS in the time given

and made an application for allowing more time for filing of WS, which was allowed

subject to cost. Even thereafter her sole concern had been to drag the litigation.

When the witnesses of the petitioner/respondent appeared in the Court for their cross

examination they were sent back because the Counsel took the plea that he had

misplaced the affidavits.

8. Every Counsel who has to cross examine the witnesses has to

prepare cross examination in advance on the basis of affidavits supplied to him. The

cross examination is not prepared in the Court or on the very date of hearing. If the

Counsel wanted to cross examine the witnesses, he could have requested opposite

side Counsel for giving him another copy of the affidavit but as it goes, the effort was

to seek adjournment. The adjournment was granted subject to paltry cost, which did

not have affect on the petitioner. On next date of hearing, when the respondent's five

witnesses were present in the Court for cross examination, a proxy counsel is sent

for taking adjournment on the plea that the car was stolen about 11 days back and

the file of the petitioner was also stolen along with the car. The trial Court vide

detailed order dismissed the application. The order of the trial Court was perfectly

justified. There was no reason that the trial Court should have believed the story put

forward by the petitioner's proxy counsel or the petitioner's counsel. Then a review is

filed on the last date of limitation, in the meantime, the proceedings remain standstill.

The review is dismissed on 23rd July, 2009. Against the dismissal of review, this

petition under Article 227 is filed after about five months, few days before the next

date fixed before trial Court. This conduct of petitioner itself shows that the efforts

have been to make applications on the last date or with a delay and obtain orders

from the Court pleading mercy. In the present petition also, the plea of illness of

father and other mercy pleas have been raised by the petitioner. The petitioner's

Counsel before trial Court took patently frivolous pleas of having misplaced the

affidavits and having lost the files in a car stolen on 9th March, 2009, when the case

was fixed on 20th March, 2009. This despite the fact that the same Counsel though

had taken plea that all files were tagged together and lost, had argued the case of

the petitioner in High Court on 12th March, 2009 and 20th March, 2009. The entire

efforts of the petitioner have been to drag the case, even if some cost was imposed.

9. It is seen that these efforts of dragging the case succeeds because of

the latitude shown by the High Court in allowing such mercy pleas and in acceding to

requests of granting one more opportunity. It looks as if there is an understanding

between the Courts and the advocates that come what may, the orders of trial Court

refusing adjournments shall be set aside on mercy pleas and one more opportunity

shall be granted. It is because of this attitude that in almost all cases where the

advocates intend to drag the case either they let the case get proceeded ex parte or

they don't examine the witnesses on one or the other pretext or seek adjournment

subject to cost, then don't pay cost and when the evidence is closed or cross

examination is closed, they rush to High Court and pray for one more opportunity,

which they normally get with some more costs. This entire unwritten procedure

which is followed on the basis of previous precedents has created bottlenecks in the

entire judicial system and a lot of trial Courts' efforts and time is wasted. Efficiency

comes down. A host of frivolous applications are moved and a lot of time first of trial

Court and then the High Court is wasted in entertaining petitions. A case which

normally should not take more than one year in decision keeps dragging for years

and years. The witnesses keep on appearing in the Courts and adjournments are

granted in the name of strike or in the name of elections or in the name of personal

difficulty of the Senior Counsel or in the name of personal difficulties of briefing

Counsel or because the two Counsel agree for adjournment. This whole culture of

adjournment is one of the big reasons that a case or a petition which should be

decided in two or three hearings keeps pending for more than 100 hearings. A

separate breed of advocates have cropped up, who are 'adjournment experts' and

'case dragging expert'. Such advocates are deliberately engaged, who put forward

all kinds of excuses to see that the case is adjourned. I consider that this culture has

to be brought to an end and no petition for setting aside such orders of the trial Court,

where cross examination is closed or other steps are taken by the trial court to

enforce the procedure as laid down by CPC, should be allowed on the ground that

the petitioner should not suffer for the negligence of the Counsel. A litigant has to

be vigilant and has to pursue the case diligently on all hearings. Where a litigant does

not appear in the Court and leaves the case at the mercy of his Counsel without

bothering as to what different frivolous pleas were being taken by his/her Counsel for

adjournments is bound to suffer.

10. Counsel is engaged only for giving expert legal advice and on all

hearing litigants must be present in the court and if he/she finds that the Counsel was

not diligently following the case, the litigant should withdraw the case from the

Counsel immediately and give it to other Counsel and should also claim suitable

compensation from such Counsel.

11. In this case filing of present petition after five months of the passing of

the order itself shows that the effort of the petitioner was to prolong the proceedings

and not to allow the proceedings to proceed. In this effort, the earlier Counsel had

only been trying to prolong the case and this prolongation of the case could not have

been done without consent of the petitioner. I find no force in the petition. The

petition is hereby dismissed.

Janaury 28, 2010                              SHIV NARAYAN DHINGRA, J.
vn





 

 
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