Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

South Delhi Municipal ... vs Delhi Gurgaon Super Connectivity ...
2023 Latest Caselaw 157 Del

Citation : 2023 Latest Caselaw 157 Del
Judgement Date : 13 January, 2023

Delhi High Court
South Delhi Municipal ... vs Delhi Gurgaon Super Connectivity ... on 13 January, 2023
                                      Neutral Citation Number : 2023/DHC/000303




                          $~8
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                 Date of Decision: 13.01.2023

                          +      CS(OS) 110/2017
                                 SOUTH DELHI MUNICIPAL CORPORATION                 ..... Plaintiff
                                                   Through:    Mr. Rakesh Mittal, Ms. Yamini
                                                               Mittal, Mr. Ajay Harshawa &
                                                               Mr.     Prabhat    Chowdhary,
                                                               Advocates. [M:-9999303080]
                                                         versus
                              DELHI GURGAON SUPER CONNECTIVITY
                              LIMITED &ORS.                           ..... Defendants
                                             Through: Mr. Gautam Bajaj, Advocate
                                                      for D-1.
                                                      Mr. Neeraj Malhotra, Senior
                                                      Advocate with Mr. Ajit
                                                      Warrier, Mr. Angad Kochhar,
                                                      Mr. Arbaaz Hussain, Ms.
                                                      Arundhati    Srivastava,     Mr.
                                                      Nimish Kumar & Ms. Shreya
                                                      Singh, Advocates for D-2.
                                                      Mr. Ajit Warrier, Mr. Angad
                                                      Kochhar, Mr. Arbaaz Hussain
                                                      & Ms. Arundhati Srivastava,
                                                      Advocates for D-3.
                          CORAM:
                          HON'BLE MR. JUSTICE PRATEEK JALAN
                          PRATEEK JALAN, J. (ORAL)

% O.A. 47/2020(Original Appeal on behalf of the defendant No. 2 under Chapter II Rule 5 of the Delhi High Court (Original Side) Rules, 2018 challenging the order dated 09.09.2020 passed by the learned Joint

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

Registrar (Judicial) of this Court) & I.A. 10180/2020 (for condonation of delay)

1. The present appeal filed by the defendant No. 2 is directed against an order of the learned Joint Registrar dated 09.09.2020, by which defendant No.2's right to file a written statement was closed.

2. The facts, in so far as they are relevant for the purposes of the present appeal, are as follows:-

a. The plaintiff, South Delhi Municipal Corporation, instituted the suit for recovery of ₹15,73,95,405/-, alongwith pendente lite and future interest, on 25.02.2017.

b. Summons were served upon defendant No. 2, pursuant to which it first entered appearance on 25.05.2017 and submitted before the learned Joint Registrar that it did not receive a copy of the documents. The documents were supplied to it on the same date by learned counsel for the plaintiff. Defendant No.2 was also granted an opportunity to the file the written statement.

c. No written statement was filed within the period of 30 days, as granted by the Code of Civil Procedure, 1908 ["CPC"] and the Delhi High Court (Original Side) Rules, 2018 ["Original Side Rules"], but the defendant No. 2 made an application under Order VII Rule 11 of the CPC for rejection of the plaint [I.A.

No. 7663/2017]. It appears from the record that the said application was first filed on 03.07.2017. Defendant No. 2 also sought a direction therein for exempting it from filing of the

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

written statement until the final adjudication of the application. Notice in this application was issued on 14.07.2017.

d. By various further orders of the learned Joint Registrar, commencing with order dated 29.08.2017, the submission of learned counsel for the plaintiff was recorded that the opportunity to file the written statement by defendant No. 2 be closed. The submission of learned counsel for defendant No. 2 that the written statement has not been filed in view of the pendency of its application under Order VII Rule 11 of the CPC [I.A. 7663/2017] was also recorded. For this purpose, defendant No. 2 relied upon judgments of the Supreme Court in Saleem Bhai vs. State of Maharashtra1 and R.K. Roja vs. U.S. Rayudu2. Although the order dated 29.08.2017 records these submissions, neither the right of defendant No. 2 to file the written statement was closed nor were the aforesaid submissions accepted.

e. By a further order dated 15.12.2017, the aforesaid submissions were once again noted and defendant No. 2 was directed to file its written statement "in accordance with law".

f. By an order dated 20.03.2018, the learned Joint Registrar once again noted the aforesaid submission and directed that the matter be listed before the Court.

g. I.A. 7663/2017 was ultimately disposed of by order dated 28.01.2020 by the learned Joint Registrar by treating it as an

(2003) 1 SCC 557.

(2016) 14 SCC 275.

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

application under Order I Rule 10 of the CPC. It was held that defendant No. 2 is not liable to be deleted from the array of parties. Having so held, the learned Joint Registrar passed the following directions in the suit:-

"Written statement, documents, if any and affidavit for admission/denial of documents be filed by defendant No.2 in accordance with law.

Plaintiff shall file replication and affidavit for admission/denial of documents within two weeks thereafter.

List for completion of pleadings and marking of exhibits to the documents on 18.03.2020."

h. The aforesaid order was assailed by defendant No. 2 in O.A. 31/2020. The appeal was dismissed on 25.02.2020, without modification of the order of the learned Joint Registrar.

i. By the impugned order dated 09.09.2020, the learned Joint Registrar closed the opportunity for defendant No. 2 to file the written statement recording that it was served long back and had failed to file its response to the suit instituted by the plaintiff.

j. Defendant No. 2 ultimately filed its written statement on 17.10.2020, alongwith an application for condonation of delay [I.A. 9720/2020]. By an order of the Court dated 22.10.2020, defendant No. 2 was permitted to withdraw the said application with liberty to file a chamber appeal against the order dated 09.09.2020. It is pursuant to this liberty that the petitioner has filed the present appeal and I.A. 10180/2020 for condonation of delay in filing of the appeal.

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

3. Mr. Neeraj Malhotra, learned Senior Counsel for defendant No. 2/appellant, relies upon the judgments of the Supreme Court in Saleem Bhai3 and R.K. Roja4 to submit that during the pendency of I.A. 7663/2017, defendant No. 2 ought not to have been directed to file its written statement. He further submits that by order dated 28.01.2020, affirmed by the order of the Court dated 25.02.2020, the learned Joint Registrar granted further time for filing the written statement. Mr. Malhotra submits that, under Chapter VII Rule 4 of the Original Side Rules, a defendant is granted time of 30 days from issuance of summons, which is extendable by a maximum period of 90 days, for filing a written statement. According to him, the intervention of the COVID-19 pandemic further prevented defendant No. 2 from filing the written statement within the aforesaid time. He cites the order of the Supreme Court dated 10.01.2022 in Suo Moto Writ Petition (Civil) 3/2020, passed in the wake of the pandemic, to submit that the maximum condonable period stood extended and this Court may take the written statement filed on 17.10.2020 on record in the suit, subject to such orders of costs as the Court considers it appropriate.

4. Mr. Rakesh Mittal, learned counsel for the plaintiff, on the other hand, submits that summons were served upon defendant No. 2 prior to 25.05.2017 and a complete set of documents were also handed over on the said date. In these circumstances, he submits that the time granted to defendant No. 2 for filing of the written statement started running, at best, on 25.05.2017 and could not be extended by the mere

Supra (note 1).

Supra (note 2).

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

filing of I.A. 7663/2017. He submits that, although a specific prayer was made in the said application for enlargement of time for filing the written statement, no such order was passed by the learned Joint Registrar. Even in the final order dated 28.01.2020, disposing off I.A. 7663/2017, the learned Joint Registrar only permitted filing of the written statement, documents, if any, and affidavit of admission/denial "in accordance with law". According to Mr. Mittal, the time for filing the written statement had already expired much prior to the order dated 28.01.2020, and defendant No. 2, therefore, suffered from a legal disability against filing of its written statement thereafter. He points out that, despite the specific prayer for this purpose in O.A. No. 31/2020, the Court did not extend the time granted for filing of the written statement. According to Mr. Mittal, the filing of I.A. 9720/2020, seeking condonation of delay of 1209 days in filing of the written statement, itself demonstrates that defendant No. 2 was aware of the belated filing.

5. Having heard learned counsel for the parties, I am of the view that, having regard to the entirety of the facts and circumstances of the case, defendant No. 2 is entitled to the relief sought in the present appeal.

6. Turning first to the application for condonation of delay, it appears that defendant No.2 first sought condonation of delay in filing the written statement by way of I.A. 9720/2020. The present appeal has been filed only after withdrawal of the said application. The delay in filing of the appeal is, therefore, condoned.

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

7. On the merits of the appeal, Mr. Mittal is right in submitting that summons and documents were duly served upon defendant No. 2 by 25.05.2017. The defendant No. 2 had a period of 30 days from 25.05.2017 for filing of the written statement, which would ordinarily have expired on 25.06.2017. However, defendant No. 2 filed I.A. 7663/2017 immediately thereafter. As noted above, the said application was filed under Order VII Rule 11 of the CPC on 03.07.2017. The Court's calendar for the year 2017 shows that the Court reopened on 03.07.2017, after the summer vacation which was from 01.06.2017 to 30.06.2017. Mr. Mittal contends that the Registry was open from 01.07.2017 for filing. Even assuming this to be the case, the filing of the application under Order VII Rule 11 of the CPC was within the condonable period of 30 days plus 90 days, provided under the Original Side Rules.

8. The two judgments relied upon by Mr. Malhotra support the position that a defendant ought not to be called upon to file the written statement during the pendency of the application under Order VII Rule 11 of the CPC. In Saleem Bhai5, the Supreme Court has observed as follows:-

"9. A perusal of Order 7 Rule 11 CPC makes it clear that the relevant facts which need to be looked into for deciding an application thereunder are the averments in the plaint. The trial court can exercise the power under Order 7 Rule 11 CPC at any stage of the suit -- before registering the plaint or after issuing summons to the defendant at any time before the conclusion of the trial. For the purposes of deciding an application under clauses (a) and (d) of Rule 11 of Order 7 CPC, the averments in the plaint are germane; the pleas taken by the defendant in the written statement

Supra (note 1).

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

would be wholly irrelevant at that stage, therefore, a direction to file the written statement without deciding the application under Order 7 Rule 11 CPC cannot but be procedural irregularity touching the exercise of jurisdiction by the trial court. The order, therefore, suffers from non-exercising of the jurisdiction vested in the court as well as procedural irregularity. The High Court, however, did not advert to these aspects." Following this judgment, the Court observed, in paragraph 6 of R.K. Roja6, that "liberty to file an application for rejection under Order VII Rule 11 of CPC cannot be made as a ruse for retrieving the loss opportunity to file the written statement".

9. In view of the fact that I.A. 7663/2017 was filed by defendant No.2 on 03.07.2017, as noted above, I am of the view that the application cannot be taken to have been filed by defendant No. 2 as a ruse for retrieving the lost opportunity to file the written statement. The opportunity had not yet been lost, as defendant No. 2 filed I.A. 7663/2017 during the maximum condonable period for filing of the written statement.

10. In any event, by the order dated 28.01.2020, while disposing of the aforesaid application, the learned Joint Registrar specifically directed that the written statement, documents and affidavit of admission/denial be filed by defendant No. 2 in accordance with law. The aforesaid direction was not assailed by the plaintiff at any stage. I am unable to accept Mr. Mittal's arguments that the use of the words "in accordance with law", in fact, signifies that the period of limitation having commenced on 25.05.2017, defendant No. 2 could not file its written statement thereafter. Such a contention renders the

Supra (note 2).

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

aforesaid direction entirely nugatory. It was open to the plaintiff to have made this argument before the learned Joint Registrar on the said date, or indeed to challenge the aforesaid order, if according to the plaintiff, the liberty was wrongly granted. The plaintiff did not take these steps, and must now accept the consequences of the order dated 28.01.2020.

11. Mr. Mittal's submission that defendant No. 2 itself took a contrary position in I.A. 9720/2020 is also untenable. The order passed by the Court on the said application dated 22.10.2020 was as follows:-

"1. By this application defendant No.2 (now known as IDFC First Bank Limited) under Order VIII Rule 1 & 10 CPC has sought condonation of delay of 1209 days in filing the written statement.

2. Learned senior counsel for the defendant No.2 at the outset states that in fact there is no delay in filing the written statement. Further, the learned Joint Registrar vide order dated 9th September, 2020 has already closed the right of the defendant No.2 to file the written statement and thus the present application would not be maintainable and the defendant No.2 is required to file a chamber appeal.

3. Learned counsel for the defendant No.2 thus seeks leave to withdraw the present application with liberty to file the chamber appeal. Leave and liberty granted.

4. Application is dismissed as withdrawn.

5. Order be uploaded on the website of this Court."7

12. In paragraph 2 of the aforesaid order, the contention of learned Senior Counsel is recorded to the effect that there is, in fact, no delay

Emphasis supplied.

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

in filing of the written statement. However, in view of the learned Joint Registrar's order dated 09.09.2020, the application was withdrawn with liberty to file a chamber appeal. The recording of this contention, in the order dated 22.10.2020, while granting liberty to the defendant No. 2 to withdraw the application, negates Mr. Mittal's contention to the contrary.

13. In these circumstances, I am of the view that defendant No. 2 was at liberty to file the written statement within the time granted by the Original Side Rules reckoned from 28.01.2020. However, I am unable to accept Mr. Malhotra's submission that time to file the written statement should be reckoned from 25.02.2020, when the Court dismissed the appeal of the defendant No. 2 against the order dated 28.01.2020. The order dated 25.02.2020 does not contemplate any extension of time over that granted by the learned Joint Registrar.

14. The time for filing the written statement being reckoned from 28.01.2020, the period of 30 days expired on 28.02.2020. However, the Original Side Rules provide for a maximum condonable period of 90 days. As far as this aspect is concerned, the order of the Supreme Court dated 10.01.2022, in Suo Moto Writ Petition (Civil) 3/2020, comes to the aid of defendant No. 2. Paragraph 5(IV) of the said order states as follows:-

"5. Taking into consideration the arguments advanced by learned counsel and the impact of the surge of the virus on public health and adversities faced by litigants in the prevailing conditions, we deem it appropriate to dispose of the M.A. No. 21 of 2022 with the following directions:

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

IV. It is further clarified that the period from 15.03.2020 till 28.02.2022 shall also stand excluded in computing the periods prescribed under Sections 23(4) and 29A of the Arbitration and Conciliation Act, 1996, Section 12A of the Commercial Courts Act, 2015 and provisos (b) and (c) of Section 138 of the Negotiable Instruments Act, 1881 and any other laws, which prescribe period(s) of limitation for instituting proceedings, outer limits (within which the court or tribunal can condone delay) and termination of proceedings."8

15. As the period from 15.03.2020 to 28.02.2022 is excluded from computation of the period of limitation for instituting proceedings, as also from outer limits for condonation of delay, the right of defendant No.2 to file the written statement could not have been closed on 09.09.2020.

16. The appeal is, therefore, allowed and the order dated 09.09.2020 is, to the extent that the right of the defendant No. 2 for filing of the written statement was closed, is set aside.

17. I.A. 10180/2020 also stands disposed of.

CS (OS) 110/2017

1. In view of the order passed today in O.A. 47/2020, the written statement filed by the defendant No. 2 on 17.10.2020 must be taken to have been filed within the maximum condonable period of delay.

2. As the written statement has already been filed by defendant No. 2 on 17.10.2022, the delay in filing the same is condoned. Rather than granting defendant No.2 further time to file the written statement pursuant to the order passed today in O.A. 47/2020, the written

Emphasis supplied.

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54 Neutral Citation Number : 2023/DHC/000303

statement filed on 17.10.2020 is taken on record, subject to payment of costs of ₹50,000/- by defendant No. 2 to the plaintiff.

3. Copies of the written statement, documents and affidavit of admission/denial filed by the defendant No. 2 will be served upon learned counsel for the plaintiff within the course of the day.

4. Learned counsel for the plaintiff may file replication to the written statement of defendant No. 2, alongwith affidavit of admission denial of the defendant's documents, within 30 days from today.

5. List before the learned Joint Registrar for completion of pleadings and marking of exhibits on 01.03.2023.

6. List before the Court on 06.07.2023.

PRATEEK JALAN, J JANUARY 13, 2023 'pv'/

Signature Not Verified Digitally Signed

Signing Date:17.01.2023 16:09:54

 
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