High Court Kerala High Court

L.Nagesh vs K.Abdurahiman Haji on 17 February, 2010

Kerala High Court
L.Nagesh vs K.Abdurahiman Haji on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 51 of 2007()


1. L.NAGESH, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. K.ABDURAHIMAN HAJI,
                       ...       Respondent

2. CHERIKURIAKOSE,

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  :SRI.K.A.SALIL NARAYANAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/02/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                   C.R.P.NO.51 OF 2007 ()
                  -----------------------------------
          Dated this the 17th day of February, 2010

                            O R D E R

Petitioner is the plaintiff in O.S.No.347 of 2005 on the

file of the Sub Court, Kozhikode. The above suit was one for

money, and the respondents are the defendants. Suit claim

was raised by the petitioner alleging that he was an erstwhile

partner in two firms along with the defendants, and later, he

retired from both the firms on the terms and conditions

stipulated in an agreement entered by all the partners. Some

claims were outstanding to be settled by the defendants as

agreed to in the agreement is the basis for the suit claim. He

also produced a photocopy of the agreement entered by him

with the defendants. The defendants on entering appearance

moved an application under Section 8 of the Arbitration and

Conciliation Act, 1996, hereinafter referred to as the

‘Arbitration Act’, contending that there is an arbitration clause

in the partnership deeds for resolving the disputes between

CRP.51/07 2

the partners including the plaintiff. The defendants

contending as above sought for rejection of the plaint. The

learned Sub Judge, after hearing the counsel on both sides

and perusing the copies of the partnership deeds Exts.B1 and

B2 produced by the defendants and also copy of the

agreement A1 produced by the plaintiff, concluded that

arbitration clause contained in the partnership deeds will

prevail and the suit by the plaintiff before the civil court is not

entertainable. Observing that the parties have to pursue their

remedy as per the arbitration agreement, the application

moved by the defendants was allowed.

2. I heard the counsel on both sides. The relief

canvassed by the defendants was for rejection of the plaint

contending that there is an arbitration clause in the

partnership deeds entered by the parties. It is seen the court

below without looking into Section 8 of the Arbitration Act has

allowed that application, which in effect, constitute the

rejection of the plaint. Existence of an arbitration agreement

in respect of a dispute canvassed before the court, subject to

CRP.51/07 3

the conditions stipulated under Section 8 of the Arbitration

Act, would result in passing of an order directing the parties

to arbitration. But, such an order is not one of rejection of the

plaint, but, only cessation or closing of the proceedings before

the court. True, in the present Arbitration Act, there is no

provision enabling the court to refer the parties to the

arbitration. But even then the order passed by the court

holding that the parties have to resolve their disputes by

arbitration, in the event of an arbitration agreement between

them, does not lead to rejection of the plaint, but only closing

of the suit. Perusing the impugned order, it is seen, the court

below has made some observations as regards the

insufficiency of stamp in Ext.A1 agreement on which the suit

claim has been raised by the plaintiff. What has been

produced before the court, it is stated, is only a photocopy and

not the original. Even assuming that the original is

insufficiently stamped, then also, if it is tendered in evidence,

proper orders as contemplated under the Stamp Act have to

be passed by the court. The defendants have advanced a case

disputing the genuineness of Ext.A1 agreement produced by

CRP.51/07 4

the plaintiff with a further case that there is an arbitration

clause as covered by the partnership deeds. Exts.B1 and B2

would govern the parties in the event of disputes and

differences between them. They have not disputed that the

plaintiff has ceased to be a partner of the firm, which is the

foundation of the case set up by the plaintiff to sustain his suit

claim. Even assuming that the partnership deeds constituting

the firm in which the plaintiff was a partner contained an

arbitration clause, its effect and validity has to be examined

with reference to a specific agreement purported to have been

executed by the partners by which the plaintiff ceased to be a

partner of the firm. So much so, in the present case, the

genuineness of Ext.A1 agreement after the production of its

original by the plaintiff is vital in determining the question

whether the plaintiff is entitled to the reliefs canvassed in the

suit. What is noticed is that blindly accepting the contentions

of the defendants, the court below has rejected the plaint

presented by the plaintiff without giving him an opportunity to

present his case. The order impugned is clearly unsustainable

under law. Setting aside the impugned order, the court below

CRP.51/07 5

is directed to re-examine the matter afresh taking note of the

observations made above and in accordance with law.

S.S.SATHEESACHANDRAN
JUDGE

prp