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

Itd Cementation India Limited vs Indian Oil Corporation Limited & ...
2023 Latest Caselaw 4022 Del

Citation : 2023 Latest Caselaw 4022 Del
Judgement Date : 6 October, 2023

Delhi High Court
Itd Cementation India Limited vs Indian Oil Corporation Limited & ... on 6 October, 2023
                            $~
                            *        IN THE HIGH COURT OF DELHI AT NEW DELHI

                            +        CS (COMM) 844/2017 & O.A. 129/2019, I.A. 15132/2019, I.A.
                                     15134/2019
                                     ITD CEMENTATION INDIA LIMITED           ..... Plaintiff
                                                  Through: Mr. Jayant Mehta, Sr. Adv.
                                                            with Mr. Dattatray Vyas, Mr.
                                                            Shashank Dixit, Mr. Raghav
                                                            Bhatia,              Advocates
                                                            (M:8285530205)
                                                  versus
                                     INDIAN OIL CORPORATION LIMITED
                                     & ANR.                                ..... Defendants
                                                   Through: Mr.    Raman      Kapur,    Sr.
                                                            Advocate with Mr. Amit
                                                            Meharia, Mr. Abinash Agarwal,
                                                            Mr. Sambhav, Advocates for D-
                                                            1/IOCL(M:9953676030)
                                                            Mr. Rishi Kapoor, Advocate for
                                                            D-2            &              3
                                                            (email:admin@kapoorandcomp
                                                            any.com)

                            CORAM:
                            HON'BLE MS. JUSTICE MINI PUSHKARNA
                                                        JUDGMENT

06.10.2023 MINI PUSHKARNA, J:

I.A. No. 15134/2019 (application under Section 151 of Code of Civil Procedure, 1908 (CPC) for condonation of delay in filing the appeal)

1. For the reasons as stated in the application, delay of 42 days in filing the present appeal is condoned.

2. Application is accordingly disposed of.

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 OA No. 129/2019, I.A. No. 15132/2019 Introduction

3. The present Original Appeal has been filed on behalf of defendant no. 1 in the suit i.e. Indian Oil Corporation Limited under Chapter II Rule 4 and 5 of the Delhi High Court (Original Side) Rules, 2018 ("DHC Rules, 2018") read with Section 151 of the Code of Civil Procedure, 1908 ("CPC") for setting aside the order dated 26th August, 2019 passed by learned Registrar in the suit i.e. CS (COMM) No. 844/2017. By way of the impugned order, the learned Registrar has struck off the written statement filed on behalf of Appellant/defendant no. 1 on the ground that the same had been filed without affidavit of admission/denial and beyond the statutory period of limitation.

Facts

4. Facts and dates relevant for the disposal of the present appeal are as under:

4.1 24th November, 2017- The suit was filed by the plaintiff on 24th November, 2017 under The Commercial Courts Act, 2015. 4.2 11th December, 2017- Plaintiff filed an application, I.A No. 14752/2017 under Section 151 CPC, inter-alia seeking exemption from filing certified/original copies, typed copies of dim documents, documents with lesser margins, fonts filed with the plaint. 4.3 24th November, 2017- Plaintiff filed an application bearing I.A No. 14751/2017 under Order XI Rule 1(4) of Commercial Courts Act, inter-alia, seeking permission of this Court for placing on record additional documents.

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 4.4 12th December, 2017- This Court allowed the application of plaintiff bearing I.A. No. 14751/2017 and plaintiff was granted ten weeks time to file the additional documents. Summons was issued in the suit. 4.5 04th January, 2018- Summons was served upon Appellant/defendant no. 1.

4.6 01st February, 2018- Appellant/defendant no. 1 preferred an application being I.A. No. 1654/2018, inter-alia, seeking extension of time for filing the written statement.

4.7 05th February, 2018- Extension of time for filing written statement was allowed by this Court.

4.8 20th February, 2018- Additional documents were filed on behalf of plaintiff in terms of order dated 12th December, 2017. The said additional documents were served upon Appellant/defendant no. 1 on 20th August, 2018.

4.9 21st February, 2018- Plaintiff filed an application, I.A. No. 3789/2018 under Section 151 CPC, inter-alia, seeking leave to file further additional documents.

4.10 22nd March, 2018- By order dated 22nd March, 2018, I.A. No. 3789/2018 was allowed by this Court and plaintiff was directed to file additional documents within four weeks. Appellant/defendant no.1 was directed to file written statement along with affidavit of admission/denial of documents.

4.11 04th April, 2018 - Order was passed by this Court, inter-alia, directing the plaintiff to provide soft copies of all the documents to the defendants within two weeks from the date of the order i.e. on or before 18th April, 2018.

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 4.12 19th April, 2018- Plaintiff filed additional documents in terms of order dated 22nd March, 2018. The said additional documents were served upon the appellant/defendant no. 1 on the same date i.e. 19 th April, 2018.

4.13 04th May, 2018- Appellant/defendant no. 1 filed two applications.

First application, being I.A. No. 6232/2018 was filed with prayer for modification of order dated 22nd March, 2018 whereby exemption application of plaintiff, being I.A. No. 3788/2018 was allowed. Second application, being I.A. No. 6233/2018 was filed with the prayer not to take on record the additional documents filed by plaintiff on 19th April, 2018 and to close the right of the plaintiff for non- compliance with the provisions of Order XI CPC. 4.14 05th May, 2018- Written statement was filed on behalf of Appellant/defendant no. 1.

4.15 10th May, 2018- Appellant/defendant no. 1 filed two applications. I.A.

No. 6860/2018 was filed with prayer for directions to the plaintiff to identify the dim/illegible documents and to provide the legible copies of the same. I.A. No. 6861/2018 was also filed by Appellant/defendant no. 1 with prayer to modify the order dated 22nd March, 2018 directing it to file affidavit for admission/denial along with the written statement.

4.16 02nd July, 2018- Plaintiff filed an application being I.A. No. 8912/2018 under Order VIII Rule 1 CPC with prayer to not take on record the written statement filed by Appellant/defendant no. 1. 4.17 26th August, 2019 - Order was passed by the learned Registrar thereby holding that written statement filed on behalf of

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 Appellant/defendant no. 1 cannot be taken on record. Thus, the same was taken off the record.

4.18 Hence, the present appeal has been filed on behalf of Appellant/defendant no. 1 challenging the impugned order dated 26th August, 2019 passed by the learned Registrar. Contentions on behalf of appellant/defendant no.1 5.1 On behalf of the Appellant/defendant no. 1, it is contended that the written statement was filed within the period of limitation. It is submitted that the summons were issued in the present case only on 04 th January, 2018. The Appellant/defendant no. 1 had filed application seeking extension of time for filing written statement on 01st February, 2018 and by order dated 05th February, 2018, the said extension was allowed. Additional documents were filed by the plaintiff on 20th February, 2018. Subsequently, second set of additional documents were filed by the plaintiff on 19th April, 2018 in terms of the permission granted to the plaintiff by this Court vide order dated 22nd March, 2018. Thus, it is contended that the written statement filed on 05th May, 2018 is within time.

5.2 Service upon Appellant/defendant no. 1 was not proper in terms of Order V Rule 2 CPC. It is contended that the service of the summons is complete only when the complete plaint with the documents are supplied to the defendant. In the present case, the service was complete only on 19 th April, 2019 and the written statement was filed on 05th May, 2019, that is well within the time period.

5.3 The Appellant/defendant no. 1 was served with documents on three occasions. Firstly, along with the plaint on 04th January, 2018, secondly on 20th February, 2018 with additional documents running into more than 44

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 volumes spanning over 13,000 pages and, thirdly on 19th April, 2018. Till date, no typed copy filed by the plaintiff for the dim/illegible copies of the documents have been supplied to the Appellant/defendant no. 1. 5.4 On account of dim/illegible documents of which no typed copy has been filed, the identification and understanding of such documents not only posed an immense hardship to the Appellant/defendant no. 1 in understanding the said documents, but has also caused grave injustice to it, as it was the duty of plaintiff to file legible and proper copies of additional documents.

5.5 Without legible copies of documents, no discovery and inspection of the documents could be done by Appellant/defendant no. 1, and without which filing of the affidavit of admission/denial cannot be done. It is submitted that the affidavit of admission/denial has been kept ready, denying all documents since most of the documents are not readable and legible. 5.6 By no stretch of imagination, the service of summons on Appellant/defendant no. 1 can be said to be complete till the complete documents were supplied to Appellant/defendant no. 1 on 19th April, 2018. Moreso, in view of the fact that the plaintiff has failed to declare on oath the documents in its power, possession and the documents not in its power, at the time of filing of the plaint, as mandated under Order XI Rule 3 and 4. 5.7 The judgment dated 12th February, 2019 in the case of SCG Contracts India Pvt Ltd. Vs KS Chamankar Infrastructure Pvt Ltd and Others1, as referred by the plaintiff does not apply to the instant case. It is submitted that

2019 SCC OnLine SC 226

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 there was no question of additional documents in the said case, unlike in the instant case where additional documents were filed subsequently. Further, the additional documents filed by plaintiff were not only voluminous but also too dim and illegible.

5.8 By virtue of Section 16(3) of the Commercial Courts Act, whenever the provisions as contained in the DHC Rules, 2018 or in a State Amendment to the CPC are in conflict with the CPC as amended by the Commercial Courts Act, then the provisions of CPC as amended by the Commercial Court Act shall prevail. The CPC does not mandate the defendant to file its affidavit of admission/denial at the time of filing of its written statement. However, without prejudice, it is submitted that the affidavit of admission/denial is ready with the defendant no. 1 and since documents have been denied being illegible, the filing of the same shall serve no purpose.

5.9 Rule 3 of Chapter VII of the DHC Rules, 2018 is in conflict with Order XI of the CPC as amended by the Commercial Courts Act. Rule 3 of Chapter VII of the DHC Rules, 2018 requires that affidavit of admission/denial shall be filed along with the written statement, without which the written statement shall not be taken on record. On the other hand, Order XI of the CPC as amended by the Commercial Courts Act, makes disclosure and inspection an inbuilt part of the procedure of completion of pleadings. It is only when both disclosure and inspection of the disclosed documents is complete, that the affidavit of admission/denial of documents is to be filed.

5.10 Appellant/defendant no. 1 has at all time acted diligently. Mischief is sought to be done by the plaintiff in the form of filing of dim/legible

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 documents running into more than 13,000 pages. It is only upon filing of typed/legible copies that the Appellant/defendant no. 1 could defend the case in a just and proper manner.

5.11 On behalf of Appellant/defendant no. 1, the following judgments have been relied upon:-

(i) Nahar Enterprise Vs. Hyderabad Allwyn Ltd and Anr., (2007) 9 SCC 466

(ii) Gijesh Bedi Vs. Praveen Goyal & Ors., 2012 SCC OnLine MP 9347

(iii) Sunil Alagh Vs. Shivraj Puri and Anr., 2017 SCC OnLine Del 12368 Contentions on behalf of plaintiff

6. On the other hand, on behalf of plaintiff, the impugned order dated 26th August, 2019 passed by the learned Registrar has been justified. 6.1 Vide order dated 12th December, 2017, this Court issued summons in the present suit. Further, I.A. No. 14751/2017 of the plaintiff was allowed by this Court thereby granting ten weeks time to file additional documents, which were filed on 20th February, 2018 after serving copies to Appellant/defendant no. 1 in the suit.

6.2 Appellant/defendant no. 1 admittedly received summons of the suit on 04th January, 2018. Written statement has been filed admittedly on 05th May, 2018, i.e. beyond 120 days i.e. on 121st day.

6.3 It is contended that Appellant/defendant no. 1 filed I.A. No. 1654/2018 seeking extension of time to file written statement, which was allowed by this Court vide order dated 05th February, 2018.

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 6.4 Plaintiff filed I.A. No. 3789/2018 on 21st February, 2018 seeking permission to file further additional documents. This Court allowed the said application on 22nd March, 2018 thereby allowing four weeks time to plaintiff to file additional documents. The said additional documents were filed by plaintiff on 19th April, 2018 after serving copies of the same to the Appellant/defendant no.1 by speed post.

6.5 Vide order dated 22nd March, 2018, defendants were directed to file their affidavits of admission/denial within four weeks. Appellant/defendant no. 1 was specifically directed to file its written statement with affidavit of admission/denial in terms of order dated 05th February, 2018, which has not been complied with.

6.6 The Appellant/defendant no. 1 has failed to file its affidavit of admission/denial of documents in terms of Chapter VII Rule 3 of the DHC Rules, 2018. Thus, the written statement of Appellant/defendant no. 1 cannot be taken on record. It is submitted that since the appellant has failed to file the written statement within 120 days, the same shall not be taken on record. Further, since the Appellant/defendant no. 1 has failed to file the affidavit of admission/denial of documents filed by the plaintiff, the documents filed by the plaintiff shall be deemed to have been admitted. 6.7 On behalf of plaintiff, the following judgments have been relied upon:-

                                  (i)    Charu     Agrawal      Vs.    Alok    Kalia    and      Ors.,
                                  MANU/DE/1242/2023

(ii) Ram Sarup Lugani & Ors. Vs. Nirmal Lugani and Ors., 2020 SCC OnLine Del 1353

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51

(iii) Union of India Vs. Popular Construction Company, (2001) 8 SCC 470

(iv) Padam Sen and Ors. Vs. State of Uttar Pradesh, MANU/SC/0065/1960

(v) SCG Contracts India Pvt. Ltd. Vs. K.S. Chamankar Infrastructure Pvt. Ltd., 2019 SCC OnLine SC 226

(vi) Raghunath Rai Bareja and Ors., Vs. Punjab National Bank and Ors., (2007) 2 SCC 230

(vii) Manohar Lal Chopra Vs. Rai Bahadur Rao Raja Seth Hiralal, AIR 1962 SC 527

(viii) Vinod Seth Vs. Devinder Bajaj and Anr., 2010 (8) SCC 1

(ix) Odeon Builders Pvt. Ltd. Vs. NBCC (India) Limited, judgment dated 31st October, 2019 in CS (COMM) No. 1261/2018

(x) Chief Forest Conservator (Wildlife) & Ors. Vs. Nisar Khan, 2003 (4) SCC 595

(xi) Iridium India Telecom Ltd. Vs. Motorola Inc., AIR 2005 SC 514

(xii) Printpak Machinery Limited Vs. M/s. Jay Kaay Paper Congesters, AIR 1979 Delhi 217

(xiii) Akash Gupta Vs. Frankfinn Institute of Air Hostesses, 127 2006 DLT 188

(xiv) P. Radha Bai and Ors. Vs. P. Ashok Kumar and Anr, AIR 2018 SC 5013.

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51

(xv) System Ari India Private Limited Vs. ETA Engineering Pvt. Ltd, judgment dated 29th November, 2016 in CS (COMM) 56/2016 (xvi) Gulf DTH FZ LLC Vs. DishTV India Ltd. & Ors., 2016 SCC OnLine Del 5005 (xvii) Oku Tech Private Limited Vs. Sangeet Agarwal and Ors. 2016 SCC OnLine Del 6601 (xviii) Unilin Beheer BV Vs. Balaji Action Buildwell, 2019 SCC OnLine Del 8498 Analysis and Findings of court

7. I have heard learned counsel for the parties and have perused the record.

8. The issues to be decided by this Court are two-fold. Firstly, whether the written statement filed on behalf of Appellant/defendant no. 1 has been filed within the limitation of statutory period of 120 days. Secondly, whether the written statement filed on behalf of Appellant/defendant no.1 can be taken on record, when admittedly affidavit of admission/denial of documents has not been filed along with the same.

9. Scrutiny of the pleadings and documents on record, reveals that in the present case summons were served upon the Appellant/defendant no. 1 on 04th January, 2018. Thereafter, the Appellant/defendant no. 1 filed an application seeking extension of time for filing written statement, which was allowed by this Court vide order dated 05th February, 2018. Subsequently, with the leave of this Court, plaintiff filed additional documents on 20th February, 2018, which were served upon the Appellant/defendant no. 1 herein on 20th February, 2018 itself.

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51

10. Thereafter, plaintiff filed another application for filing further additional documents. The said application for filing further additional documents was allowed by this Court vide order dated 22nd March, 2018 and plaintiff was directed to file the second set of additional documents within four weeks of the passing of the said order. Thus, further additional documents were filed on behalf of the plaintiff on 19th April, 2018, which were served upon Appellant/defendant no. 1 on 19th April, 2018. Thereafter, written statement was filed by Appellant/defendant no. 1 on 05th May, 2018.

11. As regards service of summons, holding that it is obligatory to serve copy of plaint and other documents appended thereto, Supreme Court in the case of Nahar Enterprises Vs. Hyderabad Allwyn Ltd. and Another2, has held as under:-

"8. The learned counsel appears to be correct. When a summons is sent calling upon a defendant to appear in the court and file his written statement, it is obligatory on the part of the court to send a copy of the plaint and other documents appended thereto, in terms of Order 5 Rule 2 CPC.

9. Order 5 Rule 2 CPC reads as under:

"2. Copy of plaint annexed to summons.--Every summon shall be accompanied by a copy of the plaint."

10. The learned Judge did not address itself the question as to how a defendant, in absence of a copy of the plaint and other documents, would be able to file his written statement. The court, furthermore, in our opinion, committed a manifest error insofar as it failed to take into consideration that the summons having been served upon the appellant after the date fixed for his appearance, it was obligatory on its part to fix another date for his appearance and filing written statement and direct the plaintiff to take steps for service of fresh summons. This legal position is explicit in view of the provisions of Order 9 Rule 6(1)(c) CPC which reads:

"6. (1)(c) When summons served but not in due time.--If it is proved that the summons was served on the defendant, but not in sufficient

(2007) 9 SCC 466

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 time to enable him to appear and answer on the day fixed in the summons, the court shall postpone the hearing of the suit to a future day to be fixed by the court, and shall direct notice of such day to be given to the defendant.""

(emphasis supplied)

12. Thus, it is clear that a plaint is required to be accompanied by full set of documents as filed on behalf of the plaintiff for service upon the defendants. In the present case, though the summons were served upon the Appellant/defendant no. 1 on 04th January, 2018, the same cannot be considered to be a complete service. This is for the reason that additional documents were filed by plaintiff firstly on 20th February, 2018 and secondly on 19th April, 2018. Therefore, only when complete set of documents were supplied to the Appellant/defendant no. 1 by the plaintiff on 19th April, 2018 that the service to Appellant/defendant no. 1 was completed.

13. Similarly, in the case of Sunil Alagh Vs. Shivraj Puri and Anr.3, this Court has held in categorical terms that service in the suit cannot be said to be complete unless complete paper book of the suit is supplied to defendants. Thus, it has been held as follows:

"4. In my opinion the service of the defendant no. 1 in the suit cannot be said to be complete unless complete paper book of the suit is supplied to the defendant no. 1. Surely it cannot be the position in law that even if the defendant has not been supplied with the paper book of the suit yet the period of 120 days will commence for filing of the written statement failing which the right to file written statement shall stand closed.

5. From the order dated 10.04.2007, as reproduced above, it is quite clear that the copy of the plaint and documents was supplied by counsel for the plaintiff to counsel for defendant no. 1 on 10.04.2017. Merely because such a prayer was not made earlier would not mean that defendant no. 1 would have received copy of the paper book prior to

2017 SCC OnLine Del 12368

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 10.04.2017. The period of 120 days will therefore necessarily commence only on 10.4.2017 and not earlier."

(emphasis supplied)

14. In view of the aforesaid discussion, it is evident that the service can be said to be completed upon Appellant/defendant no. 1 only on 19th April, 2018 when further additional documents filed by plaintiff were served upon it. In view thereof, the written statement filed on behalf of Appellant/defendant no. 1 on 05th May, 2018 was within limitation.

15. This brings us to the second issue that arises in the present matter whether in the absence of the affidavit of admission/denial of documents, the written statement filed on behalf of Appellant/defendant no. 1 can be taken on record.

16. As regards filing of affidavit of admission/denial of documents, Chapter VII, Rule 3 of the DHC Rules, 2018 states in unequivocal terms that without an affidavit of admission/denial of documents of plaintiff, written statement of defendants shall not be taken on record. The said Rule reads as under:-

"3. Affidavit of admission/ denial of documents alongwith written statement.- Alongwith the written statement, defendant shall also file an affidavit of admission/ denial of documents filed by the plaintiff, without which the written statement shall not be taken on record. Alongwith the written statement, the defendant shall be entitled to file applications for interrogatories for examination of the plaintiff together with proposed interrogatories; application for discovery; and application for inspection of such documents."

17. On the other hand, Order XI Rule 4(1) of the CPC as amended by the Commercial Courts Act, 2015 provides that each party shall submit a statement of admission/denial of documents of all documents disclosed, within 15 days of the completion and inspection or any later date as fixed by

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 the Court. Order XI Rule 4(5) of the CPC as amended by the Commercial Courts Act further provides that an affidavit in support of the statement of admissions and denials shall be filed confirming the correctness of the contents of the statement. Order XI Rule 4(1) and Rule 4(5) of CPC as amended by Commercial Courts Act, 2015 are reproduced as hereunder:-

"ORDER XI DISCLOSURE, DISCOVERY AND INSPECTION OF DOCUMENTS

4. Admission and denial of documents.--(1) Each party shall submit a statement of admissions or denials of all documents disclosed and of which inspection has been completed, within fifteen days of the completion of inspection or any later date as fixed by the court. XXXXX (5) An affidavit in support of the statement of admissions and denials shall be filed confirming the correctness of the contents of the statement."

18. Thus, on the one hand Chapter VII Rule 3 of the DHC Rules, 2018 requires that affidavit of admission/denial shall be filed along with the written statement, without which the written statement shall not be taken on record. While on the other hand, Order XI Rule 4 of CPC as amended by the Commercial Courts Act provides that it is only when disclosure and inspection of the disclosed documents is complete, that the affidavit of admission/denial of documents is to be filed. However, it is no longer res integra that if there is a conflict between the provisions of the DHC Rules, 2018 and the CPC, then the DHC Rules, 2018 will have an overriding effect on the CPC.

19. Thus, Division Bench of this Court in the case of Ram Sarup Lugani and Another Vs. Nirmal Lugani and Others4, has categorically held that the DHC Rules, 2018 will prevail over the CPC. It has been held as follows:-

2020 SCC OnLine Del 1353

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 "28. In our opinion, reliance placed by Mr. Mehta on Desh Raj (supra), is also misplaced. No doubt, the Supreme Court has held that a reading of proviso 2 appended to Rule 1 of Order VIII would show that the said Rule is only directory and not mandatory, ultimately the Supreme Court has refused to condone the delay in that case. In fact, the said decision is not applicable to the facts of this case for the reason that in the said judgment, there was no occasion to deal with the scope and effect of Rule 5 of Chapter VII of the DHC Rules. In any event, the DHC Rules will have an overriding effect on the CPC. Notably the Code does not provide for filing of any replication. Order VI, Rule 1 describes "pleadings" to mean plaint or written statement. It is the Delhi High Court (Original Side) Rules, 2018 that provides a time limit for filing the replication and since the said Rules regulate the procedure, the same will have to prevail over the Code. We are in complete agreement with the view taken by the Division Bench of this court in DDA v. K.R. Builders (P) Ltd., reported as (2005) 81 DRJ 708 and relied on in HTIL Corporation, B.V v. Ajay Kohli, reported as (2006) 90 DRJ 410, where it was observed as under:

"6. The question as to whether the CPC or the Original Side Rules will apply was considered by a Division Bench of this court in the recent case of DDA v. K.R. Builders P. Ltd., (2005) 81 DRJ 708 (DB). The finding of the Division Bench supported the view of the learned defence counsel that suits filed on the original side of this court would be governed by the rules framed by the High Court to the exclusion of the provisions of the CPC wherever the field is occupied by these Rules and that this court has the power to extend the time for filing the written statement even beyond 90 days. However, the Division Bench also clarified that Rule 3, as it then stood, of Chapter IV of the Delhi High Court (Original Side Rules) does not contemplate unending extensions to be granted on the asking. Rule 3 provided as under:

"3. Extension of time for filing written statement.-- Ordinarily, not more than one extension of time shall be granted to the defendant for filing a written statement provided that a second or any further extension may be granted only on an application made in writing setting forth sufficient grounds for such extension and supported, if so required, by an affidavit."

7. The Division Bench pointed out that as per the rule quoted above, only one extension of time was to be granted for filing written statement and that the second or further extension may be granted only on an application made in writing setting forth sufficient grounds. It was also pointed out that the expression „any further extension‟ in this proviso does not contemplate

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 unending extensions on the asking and that „any further extension‟ should receive a restricted interpretation. The situation has now changed since the Delhi High Court (Original Side Rules) have also been amended. The amendment which has taken effect on 9.1.2006 is now as under:

"3. Extension of time for filing written statement.-- Where the defendant fails to file written statement within the period of 30 days as stated in Rule 2(ii) he shall be allowed to file the same on such other day as may be specified by the Court on an application made in writing setting forth sufficient ground for such extension and supported, if so required, by an affidavit but such day shall not be later than 90 days from the service of summons."

8. In view of this amendment, the Delhi High Court (Original Side Rules) give the same time schedule for filing a written statement. Written statement, therefore, can be filed within 30 days and thereafter on sufficient ground for such extension being shown on an affidavit but such extension shall not be later than 90 days from the date of service."

(emphasis supplied)

29. In Print Pak Machinery Ltd. v. Jay Kay Papers Converters, reported as AIR 1979 Del 217, answering a reference placed before it for reconciling the consistency between the scheme of Order 37 of the CPC, as amended in 1976 and the provisions Chapter XV of the Delhi High Court (Original Side) Rules, 1967 that deals with "summary suits", a Full Bench of this court held that the Rules will take a precedence over the Code and observed as under:--

"8. I think, the question is really concluded by Section 129 of the Code. It reads:

"Notwithstanding anything in this Code, any High Court not being the Court of a Judicial Commissioner may make such rules not inconsistent with the Letters Patent or order or other law establishing it to regulate its own procedure in the exercise of its original civil jurisdiction as it shall think fit, and nothing herein contained shall affect the validity of any such rules in force at the commencement of this Code."

No doubt the closing words will not save the Original Side Rules of this Court, as they were not „in force at the commencement‟ of the Code. But, the opening words „Notwithstanding anything in this Code‟ are self-effacing, and subordinate the Code to rules made by a High Court for its original side at any time. The cumulative effect of those two parts of the section is to leave untouched the original rules of a High Court whether framed

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 before or after 1908. Since section 2(1) says that the „"Code" includes rules‟, the original side rules will prevail both over the body of the Code and the First Schedule. Therefore, the statement in Order 37 rule 1(a) that „This order shall apply to........High Courts‟ must be read subject to section 129.

9. These propositions are old and well-established. In Newab Behram Jung v. Haji Sultan Ali Shustry, ILR 27 Bom 572 (1) it was held that, in view of section 129, a rule in the Code did not apply as it was inconsistent with a rule in the Bombay High Court Rules. Similarly, in Virupaksha Rao Naidu v. M. Ranganayaki Ammal, AIR 1925 Mad 1132 (2), it was said: „Section 129 of the Code gives the High Court the power to make rules, regulating the procedure of the Original Side and nothing in the Code will affect such rules. The effect is that if the rules of the High Court, Original Side, and the Code are inconsistent, the rules prevail.‟

Many cases from Calcutta hold the same : Umeshchandra Banerji v. Kunjilal Biswas, AIR 1930 Cal 685 (3), Gowal Das Sidany v. Luchmi Chand Jhawar, AIR 1930 Cal 324 (4); In re : Ram Dayal De, AIR 1932 Cal 1 (5); Shaw & Co. v. B. Shamaldas & Co., AIR 1954 Cal 369 (6) and Manickchand Durgaprasad v. Pratabmull Rameswar, AIR 1961 Cal 483 (7). And, so does the High Court of Allahabad: Mool Chand v. Kamta Prasad, AIR 1961 All 595 (8).

11. The conclusion thus drawn from section 129 can also be reached from section 4(1) of the Code, though not in the manner that was suggested in argument. Section 4(1) of the Code provides that:

„In the absence of any specific provision to the contrary, nothing in this Code shall be deemed to limit or otherwise affect any special or local law now in force or any special jurisdiction or power conferred, or any special form of procedure prescribed, by or under any other law for the time being in force.‟

It has been held that rules made by a High Court or the Supreme Court to regulate their procedure and practice are a „special law‟ as they deal with a particular subject: The Union of India v. Ram Kanwar, AIR 1962 SC 247 (11); Punjab Co- operative Bank Ltd., Lahore v. Official Liquidators, Punjab Cotton Press Co. Ltd. (in liquidation), AIR 1941 Lah 257 (12) and The Deities of Sri. Audinarayana Swamy and

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 Anjenayaswami Temples of Donepudi v. R.

Hanumacharyulu, AIR 1962 AP 245 (13). Nevertheless, the Original Side Rules of Delhi High Court would not be protected by section 4(1) of the Code. Only those „special laws‟ are saved which are „now in force‟, which means 1908. But, they are a „special form of procedure prescribed‟ by or under a law „for the time being in force‟, and would be covered on that account. There is no „specific provision to the contrary‟ and the result is that nothing in the Code „shall be deemed to limit or otherwise affect‟ anything in the Original Side Rules."

(emphasis supplied)

20. Similar view that Delhi High Court Rules shall prevail over the CPC was taken by the Division Bench of this Court in the case of Akash Gupta Vs. Frankfinn Institute of Air Hostess5.

21. It is settled law that in case of a conflict between a Special law and a General law, the Special law must always prevail. Supreme Court in the case of Iridium India Telecom Ltd Vs. Motorola Inc6., has held as follows:-

"13. Section 129 begins with a non obstante clause and seems to suggest something to the contrary. At least as far as chartered High Courts are concerned, Section 129 seems to invest them with the power to make rules with regard to the regulation of their own procedure, which may be inconsistent with CPC itself, as long as such rules are consistent with the Letters Patent establishing the High Courts. The section also ends with the words "nothing herein contained shall affect the validity of any such rules in force at the commencement of this Code".

XXX XXX XXX

44. The Full Bench of the High Court of Calcutta in Manickchand Durgaprasad v. Pratabmull Rameswar [AIR 1961 Cal 483 (FB)] had occasion to consider this very contention with regard to clause 37 of the Letters Patent and observed: (AIR p. 489, para 13) "The restriction upon the power of the Court as contained in the proviso to clause 37 of the Letters Patent is that the rules framed under that clause should, „as far as possible‟ be in conformity with the provisions of the Code of Civil Procedure. This restriction as the phrase „as far as possible‟ indicates is merely

AIR 2006 Delhi 325

(2005) 2 SCC 145

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 directory. The provisions of the Code of Civil Procedure are intended for the purpose of guidance of this Court in framing rules under clause 37 of the Letters Patent. Consequently, if any rule framed by the High Court under clause 37 be inconsistent with or confers any additional power besides what is granted by the Code of Civil Procedure, the rule framed under clause 37 will prevail over the corresponding provisions of the Code of Civil Procedure."

This we think is the correct view to be taken in interpreting the words "as far as possible" in clause 37 of the Letters Patent. This interpretation would be consistent with the amplitude of the words used in Section 129 CPC by which the High Court is empowered to make rules "not inconsistent with the Letters Patent to regulate its own procedure in the exercise of its original jurisdiction as it shall think fit". XXX XXX XXX

48. Finally, it was argued by Mr Jethmalani that the Letters Patent, and the rules made thereunder by the High Court for regulating its procedure on the original side, were subordinate legislation and, therefore, must give way to the superior legislation, namely, the substantive provisions of the Code of Civil Procedure. There are two difficulties in accepting this argument. In the first place, Section 2(18) CPC defines "rules" to mean "rules and forms contained in the First Schedule or made under Section 122 or Section 125". The conspicuous absence of reference to the rules regulating the procedure to be followed on the original side of a chartered High Court makes it clear that those rules are not "rules" as defined in the Code of Civil Procedure, 1908. Secondly, it is not possible to accept the contention that the Letters Patent and rules made thereunder, which are recognised and specifically protected by Section 129, are relegated to a subordinate status, as contended by the learned counsel. We might usefully refer to the observations of the Constitutional Bench of this Court in P.S. Sathappan v. Andhra Bank Ltd. [(2004) 11 SCC 672 : JT (2004) 8 SC 464] With reference to Letters Patent, this is what the Constitution Bench said: (SCC p. 709, para 32) "32[148]. It was next submitted that clause 44 of the Letters Patent showed that Letters Patent were subject to amendment and alteration. It was submitted that this showed that a Letters Patent was a subordinate or subservient piece of law. Undoubtedly, clause 44 permits amendment or alteration of Letters Patent, but then which legislation is not subject to amendment or alteration? CPC is also subject to amendments and alterations. In fact it has been amended on a number of occasions. The only unalterable provisions are the basic structure of our Constitution. Merely because there is a provision for amendment does not mean that, in the absence of an amendment or a contrary provision, the Letters Patent is

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 to be ignored. To submit that a Letters Patent is a subordinate piece of legislation is to not understand the true nature of a Letters Patent. As has been held in Vinita Khanolkar case [Vinita M. Khanolkar v. Pragna M. Pai, (1998) 1 SCC 500 : JT (1997) 9 SC 490] and Sharda Devi case [Sharda Devi v. State of Bihar, (2002) 3 SCC 705 : JT (2002) 3 SC 43] a Letters Patent is the charter of the High Court. As held in Shah Babulal Khimji case [Shah Babulal Khimji v. Jayaben D. Kania, (1981) 4 SCC 8 : (1982) 1 SCR 187] a Letters Patent is the specific law under which a High Court derives its powers. It is not any subordinate piece of legislation. As set out in aforementioned two cases a Letters Patent cannot be excluded by implication. Further it is settled law that between a special law and a general law the special law will always prevail. A Letters Patent is a special law for the High Court concerned. The Civil Procedure Code is a general law applicable to all courts. It is well-settled law, that in the event of a conflict between a special law and a general law, the special law must always prevail. We see no conflict between the Letters Patent and Section 104 but if there was any conflict between a Letters Patent and the Civil Procedure Code then the provisions of the Letters Patent would always prevail unless there was a specific exclusion. This is also clear from Section 4 of the Civil Procedure Code which provides that nothing in the Code shall limit or affect any special law. As set out in Section 4 CPC only a specific provision to the contrary can exclude the special law. The specific provision would be a provision like Section 100-A.""

(Emphasis Supplied)

22. In view of the aforesaid, it is clear that the provisions of Rule 3 of Chapter VII of DHC Rules, 2018 that require that affidavit of admission/denial of documents shall be filed along with the written statement, without which the written statement shall not be taken on record, shall have an overriding effect over the provisions of Order XI of CPC as amended by the Commercial Courts Act. Therefore, in the absence of the affidavit of admission/denial of documents, the written statement filed on behalf of the Appellant/defendant no. 1 cannot be taken on record.

23. In view of the law as discussed hereinabove, it is clear that the DHC Rules, 2018, being a Special Law will prevail over the CPC, as amended by the Commercial Courts Act. The Commercial Courts Act merely inserts

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 amendments to the CPC. The CPC being a General Rule will not prevail over the DHC Rules, 2018, which is in the nature of a Special Law.

24. It is to be noted that Section 7 of the Delhi High Court Act, 1966 empowers this Court to make its own Rules with respect to practice and procedure for exercise of its Ordinary Original Civil jurisdiction. Further, Section 129 of the CPC also empowers the High Courts to make Rules to regulate procedures of its Original Civil Jurisdiction, as it deems fit. Thus, the DHC Rules framed by this Court shall override and prevail over the provisions of CPC.

25. Accordingly, for the purposes of issues concerning written statement, Rules and Chapters of the DHC Rules would be applicable and not Orders and Rules of CPC. Therefore, plea of the Appellant/defendant no. 1 that the provisions under CPC, as amended as per the Commercial Courts Act would govern the filing of the written statement over the DHC Rules, is untenable in law.

26. Since the Appellant/defendant no. 1 has failed to file the affidavit of admission/denial of documents in terms of Chapter VII Rule 3 of DHC Rules, 2018, the written statement filed on its behalf cannot be taken on record. Further, since Appellant/defendant no. 1 has failed to file the affidavit of admission/denial of documents, the documents filed by the plaintiff shall be deemed to be admitted.

27. This Court in the case of Unilin Beheer B.V. Vs. Balaji Action Buildwell7, has held that in the event of written statement being filed without affidavit of admission/denial of documents, the written statement

2019 SCC OnLine Del 8498

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 shall not be taken on record and documents filed by the plaintiff shall be deemed to be admitted. Thus, it has been held as follows:-

"23. The core question for consideration is, whether the only consequence of non-filing of the affidavit of admission/denial of documents along with the written statement is of the documents filed by the plaintiff being deemed to be admitted by the defendant OR of the written statement being not taken on record and the defendant being in the position of a defendant who has not filed the written statement.

XXX XXX XXX

31. I thus hold, that in the event of the written statement being filed without affidavit of admission/denial of documents, not only shall the written statement be not taken on record but the documents filed by the plaintiff shall also be deemed to be admitted and on the basis of which admission the Court shall be entitled to proceed under Order VIII Rule 10 of the CPC."

(Emphasis Supplied)

28. Similar view has been taken by this Court in the case of Odeon Builders Pvt. Ltd. Vs. NBCC (India) Limited8 and Mayank Gupta Vs. Aditya Birla Fashion and Retail Ltd9, wherein it has been reiterated that when affidavit of admission/denial of documents has not been filed along with the written statement, the written statement cannot be taken on record.

29. This Court notes that the affidavit of admission/denial of documents has not been filed by Appellant/defendant no. 1 even till date. Rather, it is submitted that the affidavit of admission/denial of documents is ready with the Appellant/defendant no. 1, however, since documents have been denied being illegible, the filing of the same shall serve no purpose. This clearly shows that it is not even the case of the Appellant/defendant no. 1 that affidavit of admission/denial of documents has been filed subsequently. Thus, it is clear that no affidavit of admission/denial of documents has been

2019 SCC OnLine Del 10795

2023 SCC OnLine Del 1485

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51 filed by the Appellant/defendant no. 1 till date. Therefore, the written statement filed on behalf of Appellant/defendant no. 1 has rightly been taken off the record.

30. Filing of application being I.A. No. 6861/2018 for modification of order of this Court directing the appellant/defendant no.1 to file affidavit of admission/denial along with the written statement or any other similar application on behalf of Appellant/defendant no.1, cannot absolve its liability cast under Chapter VII Rule 3 of the Delhi High Court Rules, 2018 to file affidavit of admission/denial of documents along with the written statement.

31. In view of the detailed discussion as hereinabove, no merit is found in the present appeal. The same is accordingly dismissed, along with the pending I.A. 15132/2019.

CS(COMM) 844/2017

32. List for directions before the Roster Bench on 20th October, 2023.

(MINI PUSHKARNA) JUDGE OCTOBER 06, 2023/ak/c

Signature Not Verified Digitally Signed By:CHARU

Signing Date:07.10.2023 15:30:51

 
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