High Court Karnataka High Court

N K Babu vs N K Gopalkrishna Bhat on 6 December, 2010

Karnataka High Court
N K Babu vs N K Gopalkrishna Bhat on 6 December, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5"' DAY OF DECEMBER, .20I0; _"»A.

BEFORE

THE HON'BLE MR. JUSTICE A.N.vENOGORALAIYGOwDATJI  J 

WRIT PETITION NO.33795 /2O'I'o 

BETWEEN:

1 N K BABU  
S/O.LATE N KRISHNA KuM_AR_=.__ 
AGED 58 YEARS, .    '  ,
R/ATNADUHALLI \i«ILILAG'E  ;
NILIGIRI DISTRICT . ' ' '
TAMIL NADU STATE.  _  '

2 SMT L..AI<SHVMIY-«:-_V  
AGED 77 YEARS,' '   ._ I' 
D/.O...LATE_ N 'I<:R.I.SH.NA--._KuMAYR.... 
E:/AT.NAfJ'L}HALLI vIL~LAGE «
NILIGIRI DIS-TIRICT"II--L,_  ' '
TAMILNADL} SI_fATE--..__  

3 SMT H"A~LA'MAL,--.
 AGED 63 YEARS,
 VD/EQ.L,é}ITE N 'KRI--SHNA KUMAR
_  R/AT.NADuHALLI VILLAGE
" «. . NI.LI'GIR.I DISTRICT
 I'A,MIL'NADu STATE
g '-IRER. «EY THEIR GPA HOLDER
 SRI N_a<j.:EELLIE, S/O.N KRISHNA
" AGED 70 YEARS
 R/AT D/No.22, RATHNA VILAS,
 A  M.K.HALLI, GADDIGE ROAD,
'  'MYSORE ~ 570 005.
"  PETITIONERS

 I  -(BY SRI MANMOHAN P.N., ADV.)



1 N K GOPALKRISHNA BHAT
S/ONEKKARE KRISHNA BHAT
AGED 68 YEARS,
R/ATPRASHANTHA DHAMA 
MARTIKYATHANALLY VILLAGE AND POST----.. 
JAYAPURA HOBLI    i
MYSORE TALUK AND DIS"IRIC:j.

2 SMT INDIRA BHAT . 

W/O.N K GOPALKRISHNA EsHA.T

AGED so YEARS,  ' _

R/ATPRASHANTHA DHAMA--.---- _ 
MARTII<YATHANALLYl.vILLAGE AND, POST

JAYAPURA HOBLI,  ~ , . 1 2. L   

MYSORE TALUK AND DISTRICT.   _ 

  .  '-  '   RESPONDENTS

(BY SR1 P.cHAf<:I,DR}ASHEk'AR,:.AD\I,--PjOR Riét R2)

TI~S»Y_v'R.IT 'PETITI.oN. IS "FILED UNDER ARTICLES 225
AND 227 OF"T._HEa '4COI*ISTIf;'uTION OF INDIA, PRAYING To
QUASH7--THE":' ORD'E.R-».._DATED__ 22.9.2010 PASSED ON I.A.NO.l8
PASSED IN O.S.NO.39j/200.2 PASSED BY THE COURT OF SMALL
CAUSES A'NDl'S,R.CIvII. ".'}UL:GE, AT MYSORE (PRODUCED AS
ANNEXLJRE -- 'P),AND.CONSE"'QuENTLY ALLOW I.A.NO. 18.

"'vS«.°TR'IS PETITIONCOMING ON FOR PRELIMINARY HEARING

 IN-'I3j GROuP.,T'HI_S DAY, THE COURT MADE THE POLLOwING:--

QRDER

Tile respondents filed O.S.I\lo.39/2002 against the

Vi'~44l"'I)E:tIiti4_one%s in the Court of Civil Judge (Sr.Divn.,) Mysore,

I  S'"eel<i'ng declaration of title and consequential injunction or

\

"in the alternative, to declare that the Qiaihtiffs have

/,.



perfected title to the plaint schedule property by.__iong

usage, adverse to the interest of the defendants"ari'd.;"fo'r

injunction. The defendants i.e., the petitioners.:é,:'i{é'rej}D'.

filed written statement and contested :_t.h'ei"'siiritlf'<:4l_a_im.,,.if

Issues were framed. Trial of the lsuit-:.'_ha's 

that stage, the defendants 'i"il_e'd.._I.A.l\io,.__18.uuynzdeferder 6 " if

Rule 17 CPC to permit thiennf'v,..£'l"«...amend~Wtheti written
statement in the manne'rV:propos'eci.if.':"fheV:a'p_p|ication having
been opposed  same to be
devoid of  an order of

rejection,...,,  .fhe:"defe,n,d.aVnts have filed this writ

petition, : '

_.2_. aSri_:'P;!\i..;~Ma"nrnohan, learned counsel appearing

 petitioners'contended that, during the pendency of

list-i:t_",»,:«the,«.ipiaintiffs encroached the property of the

defe4nVdant.s't«olV' an extent of one acre and 1 gunta in

 of Kemmannupura Village, Jayapura Hobli,

   and upon noticing the same, I.A.No.3.8 was filed

K.""~--t:Hse,eking permission of the court to amend the written

'x
_,_...a9'

..

statement and to putforth the counter–claim. Learned

counsel submits that, the trial court without corisvirderiiavg

the appiication in the correct perspective

order of rejection. Learned counsel ».co.n4tends”t’ha..t,»4 t.he4_’_tria!_, in

court has committed error in passing

in as much as, it has failed ‘toV”‘n.otice”‘tha’t the_re~.._:i’s*~no° bar ” i

for seeking possessionfgby wAa.yflo,f_ ‘cogunterédaimf, as the
subject matter of the and the same.

Learned couns§§:«.5,onter1’d’§~.thatgthe..vpd:.tpo’se of Order 8
Rule 6-A of –thev’vdefenV’dants the right to
seek coun.ter%c:|”airn:_ cause of action which
has accrued ‘during the pendency of the

suit. Learned Vcoxunsel that, the order passed by

the ..t:,%§Ci’aVl icourt,V”i’mpug_ned herein being otherwise, is illegal

and.hence.;nte–rference is called for.

it V. P.Chandrashekar, learned counsel

7-‘«,.__”-appearing for the respondents, on the other hand, by

me through the impugned order would submit that,

k

/,1″.

the same is just and correct and hence, no interference is

called for.

4. I have perused the writ petition_p_a’p’ers.:.A_1f %

5. In the light of the rival corrtentico_n’s’.:”th’eV:’;3.o’i”iii::

for consideration is:

Whether a coun ter–cIaim*-:’s_: permissible V .50» be

filed after filing of 13 dwritten.’statement?

6. Respo’n.dent_sWf’i:Ie*d. the.:su__it v’c|’aih1ing declaratory
and injunctive”reVli:efs–_._ “i’«he__’vizrittenjstatement was filed and
the clai.mr—p:.iitferth’1iiinnthe ‘stilt “w’avsv’contested. Issues have
been framed arajciltriialra»h_a’s_:ta_’ken place. Alleging that the

plaintiffs ‘hay/ e.e tal§er.._V”possession of a portion of suit

No.”18.._..was filed to incorporate the proposed

plVeading.__’an’d,”a relief i.e., counter–c|aim of possession of

alleged enc”rj;c_wa;’:hed portion of one acre and one gunta in

‘.VSy.No.8}’2:. of Kemmannupura Village, Jayapura Hobli,

“..jijMnyso«re, which was allegedly encroached during the month

arm 2010. \Q

2″‘.

/.

7.

Order 8 Rule 6–A of CPC reads as under:

“SA. Counter-claim by defendant –

(1) A defendant in a suit may, in

right of pleading a set-off under V’
by way of counter–claim,.against’theelizirnv o4f.the_V K V’
plaintiff, any right or c:laim.,iln ?feS,pect’*of

of action accruing to the dlefendafnvt

plaintiff either beloreor after me” suit l’ l

but before the de_fendant hash delivered his
defence or before ilimited forlfldelivering
his defence such counter-

clair_r1″i.s_ in :the”na;t1ire. alllclaiifnlfor damages or

{underlining by me]

Provided ‘:_s.ulchl_:cou:.~1ter–claim shall not exceed the

pecunialiy 1imitsA.o’f jurisdiction of the Court.

‘«.y’aul””cross–suit so as to enable the Court to

.,ySuchll’cou-nter–claim shall have the same effect as

“-..,,_:Pfio’n–ounce a final judgment in the same suit,
. on the original claim and on the counter-

claim.

The plaintiff shall be at liberty to file a written
statement in answer to the counter–claim of the
defendant within such period as may be fixed by

the Court. \
./’/_

(4) The cour1ter–claim shall be treated as a __pla1′:t1t

and governed by the rules applicable to pIa.i_tits.”

8. Order 6 Ruie 17 of CPC

amendment of pleadings. The proviso appei’-i’ded’V”twhVerVetoV

does not permit the amendmentV”pray_’ed:i’ béei.ng~ jai!o’\i{ied.}’:’i1.if

the trial of the suit has commenced. it

9. The claim . putforth”‘heVi:npu:’a-..counter–ciVaim, has
to be examined keepindViniyiepiiiif:the:_:Vpvro~uis.ion in Order 8
Rule 6~A CPC, ‘i’\flpj’_gyit to is an additional
right, which4’Vm:a’yi””beV–. of,3any right or claim, the
cause hauia/er, must accrue either
before the suit but before the

defendant ih”asV_:’rais.edA°his'””defence. The petitioners in LA

raiseidyyéthetwpiéavthat, the piaintiffs have trespassed

of”_j.the aforesaid property during July 2010.

Theéécause ofaction for filing the counter-claim necessarily

ari’sen with the alleged Act. LA No.18, in my opinion,

maintainabie, since the cause of action to the

.’petitioners against the respondents did not arose either

a”””

before or after filing of the suit and at any event, before

the time limit allowed for filing of the written state~m’e.nt~.or

delivering of the written statement. The suito–‘llafyjinfgfbiee-nfi

filed in the year 2002 and the wri.tt§en s~taterrien’t””ha.ying

been filed immediately thereafter, the

place, the cause of action~’Fp’r..y..the alleged”.cou_nte.r–claim=.L’

having allegedly arisen in thef–t_ria_l:§court is
justified in passing The matter is
squarely covered. the” in AIR 2008 SC

merit and shall stand

dismiss.ed;.’

_However; the p’etl’t’ioners would be entitled to file a

«._Asui:1′[siee_kjng_ approprtate relief in accordance with law.

of both parties is kept open in such
p ro cyeedvla if
l.\lo_.Aicosts. Sd/’
WEE

” ifksj/–