Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash And Anr vs Rajender Singh And Others
2023 Latest Caselaw 17684 P&H

Citation : 2023 Latest Caselaw 17684 P&H
Judgement Date : 11 October, 2023

Punjab-Haryana High Court
Om Prakash And Anr vs Rajender Singh And Others on 11 October, 2023
                                                     Neutral Citation No:=2023:PHHC:132229




                                                    2023:PHHC:132229

        IN THE HIGH COURT OF PUNJAB & HARYANA
                    AT CHANDIGARH

130
                                          CR-6061-2023 (O&M)
                                          Date of Decision : 11.10.2023

Om Prakash and another                                        .....Petitioners

                                 Versus

Rajender Singh and others                                   .....Respondents

CORAM: HON'BLE MR. JUSTICE NAMIT KUMAR

Present :   Ms. Anu Garg, Advocate for the petitioners.

                                ****

NAMIT KUMAR, J. (ORAL)

CM-18981-CII-2023

Prayer in the instant application filed under Section 151 of

CPC is for exemption from filing the certified/true typed copies of

Annexures P-1 to P-6.

Allowed as prayed for subject to all just exceptions.

CR-6061-2023

1. Challenge in the present revision petition is to the order

dated 12.07.2023 passed by learned Additional Civil Judge (Senior

Division), Tosham in Civil Suit No.44 of 2023, whereby defence of the

petitioners/defendants has been struck off for non-filing of written

statement despite availing several opportunities within the prescribed

period of 90 days from the date of effecting service upon them.

2. Learned counsel for the petitioners submits that the

petitioners could not ascertain the demarcation of property in dispute

and without understanding the proper demarcation and measurement,

1 of 7

Neutral Citation No:=2023:PHHC:132229

2023:PHHC:132229

written statement could be filed within 90 days. She submits that non-

filing of the written statement within the stipulated period is neither

intentional nor deliberate. She further submits that the written statement

on behalf of the petitioners is ready and shall be filed on the next date of

hearing fixed before the Trial Court i.e. 21.10.2023.

3. I have heard learned counsel for the petitioners and perused

the record.

4. The question is as to whether under the facts and

circumstances of the case, the petitioner deserves to be granted any

further opportunity for filing of written statement while setting aside the

order passed by the Court below whereby defence of the petitioner was

struck-off on account of non-filing of written statement.

5. Comprehensive amendments were made in CPC in the year

2002 in Order 8, Rule 1 CPC. The relevant provision is reproduced

below:-

"Written Statement:- The defendant shall, within thirty days from the date of service of summons on him, present a written statement of his defence: Provided that where the defendant fails to file the written statement within the said period of thirty days, he shall be allowed to file the same on such other day, as may be specified by the court, for reasons to be recorded in writing, but which shall not be later than ninety days from the date of service of summons."

6. Aforesaid provision provides that the defendant shall,

within thirty days from the date of service of summons on him, present

a written statement of his defence, provided that where the defendant

fails to file written statement within the said period of thirty days, he

2 of 7

Neutral Citation No:=2023:PHHC:132229

2023:PHHC:132229

shall be allowed to file the same within such further time, as may be

specified by the court, for reasons to be recorded in writing, but which

shall not be later than ninety days from the date of service of summons.

7. The issue as to whether the period so provided under Order

8, Rule 1 CPC for filing the written statement is mandatory or directory,

came up for consideration before Hon'ble the Supreme Court in Kailash

v. Nanhku and others 2005 (2) RCR (Civil) 379, wherein it was opined

that the purpose of amendment is to expedite and not to scuttle the

hearing. This does not impose an embargo on the power of the court to

extend the time further, as no penal consequences as such have been

provided, the provisions being in the domain of the procedural law are

not mandatory. However, it was further opined that keeping in view the

need for expeditious trial of the civil cases, ordinarily the time schedule

should be followed as a rule and departure therefrom would be by way

of exception. The extension of time should not be granted as a matter of

routine and merely for asking especially when the time is beyond the

period of 90 days. In case any extension is to be granted, the same could

be for good reasons to be recorded in writing may be in brief. Relevant

paras from the aforesaid judgment are extracted below:-

"45(i) to (iii) x x x x

(iv) The purpose of providing the time schedule for filing the written statement under Order 8, Rule 1 of CPC is to expedite and not to scuttle the hearing. The provision spells out a disability on the defendant. It does not impose an embargo on the power of the Court to extend the time. Though, the language of the proviso to Rule 1 Order 8 of the CPC is couched in negative form, it does not specify any penal consequences flowing from the noncompliance. The provision being in the domain of the Procedural Law,

3 of 7

Neutral Citation No:=2023:PHHC:132229

2023:PHHC:132229

it has to be held directory and not mandatory. The power of the Court to extend time for filing the written statement beyond the time schedule provided by Order 8, Rule 1 of the CPC is not completely taken away.

(v) Though Order 8, Rule 1 of the CPC is a part of procedural Law and hence directory, keeping in view the need for expeditious trial of civil cases which persuaded the Parliament to enact the provision in its present form, it is held that ordinarily the time schedule contained in the provision is to be followed as a rule and departure therefrom would be by way of exception. A prayer for extension of time made by the defendant shall not be granted just as a matter of routine and merely for asking, more so when the period of 90 days has expired. Extension of time may be allowed by way of an exception, for reasons to be assigned by the defendant and also be placed on record in writing, howsoever briefly, by the Court on its being satisfied. Extension of time may be allowed if it was needed to be given for the circumstances which are exceptional, occasioned by reasons beyond the control of the defendant and grave injustice would be occasioned if the time was not extended. Costs may be imposed and affidavit or documents in support of the grounds pleaded by the defendant for extension of time may be demanded, depending on the facts and circumstances of a given case."

8. The issue regarding filing of belated written statement

came up for consideration before Hon'ble the Supreme Court in view of

objection raised by the plaintiff therein, in M. Srinivasa Prasad and

others v. The Comptroller & Auditor General of India and others

2007 (4) SCT 380, wherein Hon'ble the Supreme Court while setting

aside the order passed by the trial court as well as the High Court,

remitted the matter back for consideration afresh, as there were no

reasons forthcoming for allowing the written statement to be filed after

expiry of period of 90 days. Relevant para thereof is extracted below:-

4 of 7

Neutral Citation No:=2023:PHHC:132229

2023:PHHC:132229

"7. Since neither the trial Court nor the High Court have indicated any reason to justify the acceptance of the written statement after the expiry of time fixed, we set aside the orders of the trial Court and that of the High Court. The matter is remitted to the trial Court to consider the matter afresh in the light of what has been stated in Kailash's case(supra). The appeal is allowed to the aforesaid extent with no order as to costs."

9. Subsequently the same issue again came up for

consideration before Hon'ble the Supreme Court in R.N. Jadi v.

Subhashchandra 2007 (3) RCR (Civil) 588, wherein it was opined that

the grant of extension of time beyond 30 days is not automatic. The

power of the court has to be exercised with caution and for adequate

reasons to be recorded and extension of time beyond 90 days of service

of summons must be granted only based on a clear satisfaction of the

justification for granting such extension. The period prescribed under

Order 8, Rule 1 CPC should generally be adhered to and the extension

should be in exceptional cases. The relevant paras thereof are extracted

below:-

"14. It is true that procedure is the handmaid of justice. The court must always be anxious to do justice and to prevent victories by way of technical knock-outs. But how far that concept can be stretched in the context of the amendments brought to the Code and in the light of the mischief that was sought to be averted is a question that has to be seriously considered. I am conscious that I was a party to the decision in Kailash v. Nankhu and others, 2005 (4) SCC 480 which held that the provision was directory and not mandatory. But there could be situations where even a procedural provision could be construed as mandatory, no doubt retaining a power in the court, in an appropriate case, to exercise a jurisdiction to take out the rigour of that provision or to mitigate genuine hardship. It was in that context that in Kailash v. Nankhu and others

5 of 7

Neutral Citation No:=2023:PHHC:132229

2023:PHHC:132229

(supra) it was stated that the extension of time beyond 90 days was not automatic and that the court, for reasons to be recorded, had to be satisfied that there was sufficient justification for departing from the time limit fixed by the Code and the power inhering in the court in terms of Section 148 of the Code. Kailash is no authority for receiving written statements, after the expiry of the period permitted by law, in a routine manner.

15. A dispensation that makes Order 8, Rule 1 directory, leaving it to the courts to extend the time indiscriminately would tend to defeat the object sought to be achieved by the amendments to the Code. It is, therefore, necessary to emphasise that the grant of extension of time beyond 30 days is not automatic, that it should be exercised with caution and for adequate reasons and that an extension of time beyond 90 days of the service of summons must be granted only based on a clear satisfaction of the justification for granting such extension, the court being conscious of the fact that even the power of the court for extension inhering in Section 148 of the Code, has also been restricted by the legislature. It would be proper to encourage the belief in litigants that the imperative of Order 8 Rule 1 must be adhered to and that only in rare and exceptional cases, the breach thereof will be condoned. Such an approach by courts alone can carry forward the legislative intent of avoiding delays or at least in curtailing the delays in the disposal of suits filed in courts. The lament of Lord Denning in Allen v. Sir Alfred Mc Alpine & Sons, (1968) 1 All ER 543 that law's delays have been intolerable and last so long as to turn justice sour, is true of our legal system as well. Should that state of affairs continue for all times?"

10. Similar view was expressed by Hon'ble the Supreme Court

in Mohammed Yusuf v. Faij Mohammed and others 2009 (1) RCR

(Civil) 633 and in Sandeep Thapar v. SME Technologies Private

Limited 2014 (1) RCR (Civil) 729.

11. Provisions contained in Order VIII Rule 1 CPC though

ought to be adhered to but learned Court below could have still

6 of 7

Neutral Citation No:=2023:PHHC:132229

2023:PHHC:132229

permitted petitioner to file written statement subject to certain penalty as

a deterrent. Otherwise also, provisions contained in Order 8 Rule 1 have

been held to be directory in nature by the Hon'ble Supreme Court. The

Court should not, therefore, be too harsh to disallow filing of written

statement.

12. Keeping in view the facts and circumstances of the case

and by considering the position of law as discussed above, the instant

petition is allowed and the impugned order dated 12.07.2023 is

modified accordingly as the same would indeed cause prejudice to

petitioners/defendants and the petitioners are granted one more

opportunity to file their written statement on or before 21.10.2023 i.e.

the next date before the Trial Court subject to payment of Rs.5,000/- as

costs to be paid to the respondents/plaintiffs on the next date of hearing

before the Trial Court.

13. Considering the nature of order being passed, facts and

circumstances of the case, issuance of notice to respondents seems

unnecessary and is, therefore, dispensed with. Still if dissatisfied the

respondents may move this Court for recalling of this order.

11.10.2023                                           (NAMIT KUMAR)
Kothiyal                                                 JUDGE
             Whether Speaking/reasoned               Yes/No
             Whether Reportable                      Yes/No




                                                     Neutral Citation No:=2023:PHHC:132229

                                 7 of 7

 

 
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 : MAIMS

 
 
Latestlaws Newsletter