High Court Madras High Court

The vs Kokila And Others on 27 March, 2007

Madras High Court
The vs Kokila And Others on 27 March, 2007
       

  

  

 
 
 	  IN THE HIGH COURT OF JUDICATURE AT MADRAS

		      DATED: 27.03.2007

   			    CORAM

             The Hon'ble Mr.Justice P.Jyothimani


                    C.M.P. No.9691 of 2006
                             in
                      S.A. No.43 of 1998

ORDER

~~~~~

The appellant in the Second Appeal has filed the

present petition under Order 23 Rule 1 of Code of Civil

Procedure praying for leave to withdraw the suit with

liberty to institute a fresh suit on the same cause of

action. The petitioner has filed the suit in O.S.No.88 of

1989 on the file of District Munsiff, Gudalur against the

respondent praying for an order of injunction restraining

him from interfering with his possession. The suit property

was to the extent of 3.30 acres comprised in R.S.No.382/1

Old No.113/1 in Masinagudi Village, Gudalur Sub District and

Nilgris District.

2. It is seen in the plaint that the plaintiff’s claim

is based on a sale deed stated to have been executed by the

Official Receiver, Coimbatore in I.P.No.3 of 1968 registered

document No.2425 of 1977 in the Office of Joint Registrar,

Coimbatore. It is also specifically stated in the plaint

that to the knowledge of the plaintiff the defendant has

purchased + share of the suit property from one Ganesh Rao

in 1987 however stating that the said Ganesh Rao does not

have any title to convey. It is also the case of the

plaintiff that he has been in possession as a owner since

1964 and perfected title by adverse possession also.

Apprehending that the defendant may enter into the property,

a suit for injunction was filed.

3. It is seen that the defendant has filed the written

statement on 19.11.1989 disputing the title of the plaintiff

in respect of the suit property, apart from disputing

possession of the plaintiff also. It is also the specific

case of the defendant that the defendant has purchased the

property to an extent of 3.30 acres comprised in S.No.113/1

presently R.S.No.382/1 from the previous owner Ganesh

Prasanna, S/o Jaganatha Rao under a registered sale deed

dated 05.05.1987 and registered document No.822/87 on the

file of the Sub-Registrar, Gudalur and the defendant’s

vendor was in possession dating back to 1975. It is also

specifically stated in the written statement in paragraph 11

that the suit without declaration is not maintainable in the

following terms:

“11. In any view of the case, the suit is not

maintainable without the prayer of declaration of

the plaintiff’s title if any, to the suit

property. The plaintiff’s own documents falsify

his case.”

4. It is with that specific pleading the matter was

taken up for trail. While the Trial Court has decreed the

suit for injunction, the First Appellate Court has allowed

the appeal of the defendant and dismissed the suit, as

against which the second appeal is filed. It is pending the

Second Appeal the present petition is filed under Order 23

Rule 1 Code of Civil Procedure.

5. Mr.S.V.Jayaraman, learned Senior Counsel appearing

for the petitioner would submit that by allowing the

petition with permission to the plaintiff to file a fresh

suit on the same cause of action, no prejudice will be

caused to the defendants, since the defendants rights are

not going to be affected. While it is admitted that the

contents of the pleadings are definite that the plaintiff

has come to the Court based on a document, which has been

denied by the defendant, who has made a claim that he has

purchased the property under a document.

6. Mr.S.Parthasarathy, learned Senior Counsel

appearing for the respondent would submit that such liberty

to file a fresh suit on the same cause of action may not be

given. Even though the learned Senior Counsel would submit

that such power is discretionary in nature, merely because

no prejudice will be caused to the defendant that itself

cannot be the ground for granting such permission. He would

submit that while the suit was filed in 1989 and the Trial

Court has given a judgement on 14.10.1996, the First Appeal

Court has given judgement on 03.09.1997 and the Second

Appeal itself has been pending before this Court from 1998

onwards, the petitioner has chosen to file the present

petition in September 2006, which is not only belated but

the conduct of the petitioner must be taken into

consideration while grating such permission.

7. He would also state that when the title was

disputed by the defendant in the written statement at the

earliest point of time and in spite of the denial of title

if the plaintiff has not taken steps to amend the plaint at

the earliest point of time, he cannot be permitted to do so

in the Second Appeal stage. He would also rely upon the

judgement of the Hon’ble Supreme Court rendered in AIR 2000

SC 2132 to substantiate his contention that the discretion

any power has to be exercised cautiously. It is true that

Order 23 Rule 1 starts with the word “at any time after the

institution of a suit”, which includes the pendency of the

appeal also but ultimately under Order 23 Rule 1(3), the

Code of Civil Procedure states that it is only on the

sufficient grounds being made out, a party can be allowed to

institute a fresh suit on the same subject matter, however,

subject to certain terms. The said clause runs as follows:

“(3) Where the Court is satisfied,-

(a) that a suit must fail by reason of some

formal defect, or

(b) that there are sufficient grounds for allowing

the plaintiff to institute a fresh suit for the

subject matter of a suit or part of a claim,

it may, on such terms as it thinks fit, grant the

plaintiff permission to withdraw from such suit or

such part of the claim with liberty to institute a

fresh suit in respect of the subject matter of

such suit or such part of the claim.”

8. While construing the said discertionary powers, as

rightly pointed out by the learned Senior Counsel for the

respondent, the Hon’ble Supreme Court in the judgement

rendered in K.S.Bhoopathy and others Vs. Kokila and others

reported in AIR 2000 SC 2132, has held that merely

safeguarding the interest of defendants is not sufficient

for the purpose of granting permission to withdraw the suit

with liberty to file a fresh suit on the same cause of

action and the Court has to consider the entire situation

while exercising the discretion since the provision is an

exception to the common law principle of non suit. A

distinction has been made between Order 23 Rule 1(1) and 3.

The Hon’ble Supreme Court has also held that it is not only

the interest of the defendant, which has to be safeguarded

but also may result in the amendment of right vested in the

third party apart from stating that such a permission may

result in wastage of public time of Courts in the following

words:

“12. The provision in Order XXII Rule 1 C.P.C.is

an exception to the common law principle of non

suit. Therefore on principle an application by a

plaintiff under sub-rule (3) cannot be treated on

par with an application by him in exercise of the

absolute liberty given to him under sub-rule (1).

In the former it is actually a prayer for

concession from the Court after satisfying the

Court regarding existence of the circumstances

justifying the grant of such concession. No

doubt, the grant of leave envisaged in sub-

rule(3) of Rule 1 is at the discretion of the

Court but such discretion is to be exercised by

the Court with caution and circumspection. The

legislative policy in the matter of exercise of

discretion is clear from the provisions of sub-

rule (3) in which two alternatives are provided.

(1) where the Court is satisfied that a suit must

fail by reason of some formal defect, and the

other where the Court is satisfied that there are

sufficient grounds for allowing the plaintiff to

institute a fresh suit for the subject matter of

a suit or part of a claim. Clause (b) of sub-

rule (3) contains the mandate to the Court that

it must be satisfied about the sufficiency of the

grounds for allowing the plaintiff to institute a

fresh suit for the same claim or part of the

claim on the same cause of action. The Court is

to discharge the duty mandated under the

provision of the Code on taking into

consideration all relevant aspects of the matter

including the desirability of permitting the

party to start a fresh round of litigation on the

same cause of action. This becomes all the more

important in a case where the application under

Order XXIII Rule (1) is filed by the plaintiff at

the stage of appeal. Grant of leave in such a

case would result in the unsuccessful plaintiff

to avoid the decree or decrees against him and

seek a fresh adjudication of the controversy on a

clean slate. It may also result in the

contesting defendant losing the advantage of

adjudication of the dispute by the Court or

Courts below. Grant of permission for withdrawal

of a suit with leave to file a fresh suit may

also result in annulment of a right vested in the

defendant or even a third party. The

appellate/second appellate Court should apply its

mind to the case with a view to ensure strict

compliance with the conditions prescribed in

Order XXIII, Rule 1(3), C.P.C for exercise of the

discretionary power in permitting the suit with

leave to file a fresh suit on the same cause of

action. Yet another reason in support of this

view is that withdrawal of a suit at the

appellate / second appellate stage results in

wastage of public time of Courts which is of

considerable importance in the present time in

view of large accumulation of cases in lower

Courts and inordinate delay in disposal of the

cases.”

9. In the present case as I have narrated above, when

the defendant has specifically denied the title of the

plaintiff and the plaintiff has come forward not only on the

basis of title by adverse possession but also basically on

the basis of the title based on document, it cannot be said

as if the plaintiff was not aware that he should seek for

declaration.

10. In this regard as rightly pointed out by the

learned Senior Counsel for the respondent, which is

relevant, as I have enumerated above that the defendant in

the written statement filed in the suit has specifically

stated that the suit for bare injunction is not maintainable

without declaration. That was filed as early as 19th

November 1989. In spite of that the plaintiff has not

chosen to make any efforts to amend the pleading in

accordance with the Code of Civil Procedure, which gives

enormous powers. Having allowed the Trial Court to proceed

and the First Appellate Court to go ahead with the case and

even in the Second Appeal stage, which was admitted as early

as in the year 1998 after the lapse of nearly 9 years the

present petition is filed for a permission to withdraw the

suit with liberty to file a fresh suit on same cause of

action. By applying the yardstick stipulated by the Hon’ble

Supreme Court as stated above and in exercise of the

discretionary powers granted under Order 23 Rule 1 (3) of

the Code of Civil Procedure, I do not think that this is a

fit case wherein leave can be given to the plaintiff to file

a fresh suit on same cause of action. In view of the same,

the C.M.P.is dismissed.

nbj

[PRV/10217]