High Court Madras High Court

G.Pitchiah vs G.Radha Krishnan on 15 September, 2009

Madras High Court
G.Pitchiah vs G.Radha Krishnan on 15 September, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 15/09/2009

CORAM
THE HONOURABLE MRS.JUSTICE ARUNA JAGADEESAN

CRP.No.712 of 2009
MP.Nos.1 and 2 of 2009

1. G.Pitchiah
2. G.Chellappa
3. G.Gopal                                    ... Petitioners

Vs

G.Radha Krishnan                             ... Respondent

Prayer

This Civil Revision Petition is filed against the order dated 8.4.2009
in OS.No.55/2005 on the file of the Additional District Judge Cum FTC II,
Tirunelveli.

!For Petitioners	... Mr.P.Prabhakaran
^For Respondent 	... Mr.T.A.Ebenezer

:ORDER

This Civil Revision Petition is filed against the order dated
8.4.2009 in OS.No.55/2005 passed by the learned Additional District Judge (FTC-
II) Tirunelveli, dismissing the preliminary issue raised by the
petitioners/defendants, holding that the above said court has got jurisdiction
to try the suit.

2. The respondent/plaintiff has filed the above said suit before
the learned Additional District Judge (FTC-II) Tirunelveli for partition of his
1/4th share in the suit property. The suit was resisted by the petitioners that
the properties purchased by their father by name Gurusamy Konar were bequeathed
in favour of the defendants by a registered Will dated 25.1.1993. Further, they
have raised an issue inter alia that Gurusamy had purchased some other
properties along with the suit schedule properties in the name of the plaintiff,
but the plaintiff has wilfully suppressed the same and has not included in the
partition suit.

3. The main contention put forth by the learned counsel for the
petitioners is that the item (1) of the suit schedule properties alone is
situated in the Tirunelveli District, whereas the other properties value of
which is more than one crores of rupees mentioned in the suit schedule
properties are lying in the Tuticorin District. Since the respondent is residing
at Tirunelveli, he has purposely included the item (1) of the suit schedule
properties standing in the name of the plaintiff, the market value of which is
very meagre in order to bring the suit under the jurisdiction of the Tirunelveli
Court.

4. The petitioners have already moved this court in
Tr.CMP.No.165/2007 under Section 24 of CPC to withdraw the suit in OS.NO.55/2005
from the file of the learned Additional District Judge (FTC II), Tirunelveli and
transfer the same to the District Court at Tuticorin and this court directed
the trial court to decide the point of jurisdiction as a preliminary issue.
Again Tr.CMP.No.80/2008 was moved by the petitioners before this court and this
court directed the trial court to comply with the earlier order made in
Tr.CMP.No.165/2007 dated 14.12.2007 and decide the issue regarding territorial
jurisdiction as a preliminary issue within a period of four weeks from the date
of receipt of a copy of the order.

5. Pursuant to the order passed by this court, the trial court took
up the issue regarding territorial jurisdiction as a preliminary issue and after
hearing the arguments of either side held that since a portion of the suit
property i.e. item (1) was situated within the jurisdiction of the Tirunelveli
Court, the trial court has got jurisdiction to try the suit.

6. Section 17 of CPC provides that where a suit is to obtain a
relief in respect of the suit property in the jurisdiction of different court,
the suit can be brought in any one of the courts and such court can deal with
the whole of the property though some portion of it is situated outside the
jurisdiction.

7. It has been held by the Honourable Supreme Court in the case of
Madhao Deshpande Vs. Madhav Dharmadhikari [Air-1988-SC-1347], that where the
dispute regarding the properties located within the jurisdiction of two courts
was referred to arbitration and one of the properties was located within the
jurisdiction of one of the courts, that court will have jurisdiction to
entertain the award. It held that returning of the award by that court for
presentation to the court within whose jurisdiction the other properties forming
subject matter of the dispute were located was not proper.

8. The Division Bench of this court in the case of TSS.Natarajhun
Vs. TSS.Neelakanthan and another [2009-1-MLJ-117] has held that for filing a
suit for partition if any fraction of the immovable property is situate within
the jurisdiction of the court, it is sufficient to try the case in the court
where the suit is instituted.

9. Admittedly, the suit filed by the plaintiff is for partition. The
claim of the plaintiff is that the suit schedule properties belonged to his
father and he is entitled to 1/4th share along with his other brothers. The
properties except item (1) of the suit schedule properties are situated at
Tuticorin and the suit has been laid by the respondent in the court at
Tirunelveli where item (1) suit schedule of property is situate.

10. In view of the settled position of law and in view of the
provisions of Section 17 of CPC, I have no hesitation to hold that the suit
filed by the respondent before the Additional District Court Cum FTC II,
Tirunelveli is valid and thus, the trial court has rightly decided the
preliminary issue, which do not suffer from any illegality or infirmity,
warranting interference by this court. Therefore, there are no merits in this
Civil Revision Petition and the same is liable to dismissed.

11. In the result, this Civil Revision Petition is dismissed. No
costs. Consequently, the connected MPs are closed.

Srcm

To:

The Additional District Judge Cum FTC II, Tirunelveli