Bombay High Court High Court

Ashruba vs Ramkishan on 4 July, 2008

Bombay High Court
Ashruba vs Ramkishan on 4 July, 2008
Bench: R. M. Borde
                                       :1:

              IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                         BENCH AT AURANGABAD

                           SECOND APPEAL NO.14 OF 2001

     Ashruba s/o Haribhau Dombe,
     age: 40 years, Occ: Agri.,




                                                                               
     R/o Kanad, Tq.Selu,
     District Parbhani.                                         Appellant




                                                      
                Versus

     Ramkishan s/o Yashwantrao Dombe,
     age: 61 years, Occ: Agri.,
     R/o Kanad, Tq.Selu,




                                                     
     District Parbhani.                                         Respondent


     Mr.B.R.Warma, advocate for the appellant.
     Mr.N.C.Garud, advocate holding for Mr.A.P.Basarkar,
     advocate for the Respondent.




                                        
                            ig         CORAM :
                                Reserved on :
                                Pronounced on:
                                                     R.M.BORDE, J.
                                                     11.06.2008.
                                                     04.07.2008.
                          
     ORAL JUDGMENT:
          JUDGMENT

1. This is an appeal by original defendant

challenging the concurrent judgments recorded by the

Courts below.

2. Plaintiff – Respondent herein instituted

Regular Civil Suit No.181/89 claiming redemption of

mortgage and recovery of possession as well as

reconveyance of the document. Plaintiff is the

original owner of the property bearing S.No.19/2 and

19/11, now consolidated in G.No.407, admeasuring 25

ares and 32 ares respectively situate at village

Kanad. Plaintiff was in need of Rs.5000/-. As such,

::: Downloaded on – 09/06/2013 13:34:06 :::
:2:

he approached the defendant for advancement of

amount. Defendant agreed to advance the amount,

however, on execution of a conditional registered

sale deed by the plaintiff in his favour. Plaintiff,

as such, executed a conditional sale deed and it was

agreed that after completion of five years, plaintiff

would pay Rs.5000/- to the defendant and defendant

would reconvey the property in favour of the

plaintiff. Plaintiff contends that he had paid an

amount of Rs.3175/- to the brother of the defendant

and presented Regular Civil Suit No.94/86 against the

defendant for reconveyance. But the said suit was

withdrawn

as it was premature. Plaintiff was ready

to pay Rs.5000/- to the defendant and asked the

defendant to reconvey the property. However,

defendant refused to do so. Hence plaintiff

instituted instant suit requesting the defendant for

redemption of mortgage as well as for execution of

reconveyance deed and delivery of the property in

favour of the plaintiff.

3. In response to the suit summons, defendant

appeared and resisted the suit. Defendant admitted

execution of the document dated 04.05.1983. However,

he contended that period prescribed under the

document came to an end on 04.05.1988. Thereafter

defendant asked the plaintiff to pay back the amount

::: Downloaded on – 09/06/2013 13:34:06 :::
:3:

and get the reconveyance deed executed. However,

plaintiff was not in a position to repay the amount.

It is, therefore, contended that in view of the terms

recorded in the said document, conditional sale has

to be treated as absolute one on expiration of the

period prescribed in the document. Defendant, as

such, prayed for dismissal of the suit.





                                                         
     4.           The        trial Court, after considering pleadings

     of     the     parties, framed as many as four                     issues        and

     after        receiving evidence led by the parties, came to




                                             
     the     conclusion          that plaintiff has            established            his

     case     and        as
                              
                               such granted decree in favour                   of     the

     plaintiff          by     judgment and decree dated                21.01.1993.
                             

The trial Court recorded a finding that the plaintiff

has proved that the defendant has refused to deliver

the property in his favour so also the trial Court

has recorded a finding in affirmative in respect of

the issue, as to “whether the plaintiff was and is

ready and willing to perform his part of the

contract”. The trial Court also recorded a finding

that the plaintiff is entitled to redemption as

claimed and as such decreed the suit.

5. Defendant, being aggrieved by the judgment

and decree passed by the trial Court, preferred

Regular Civil Appeal No.12/1993 which came to be

::: Downloaded on – 09/06/2013 13:34:06 :::
:4:

heard and disposed of by the Additional District

Judge, Parbhani, who was pleased to dismiss the same

by his judgment and decree dated 04.12.2000. The

only point canvassed before the first appellate Court

was regarding drawing of a preliminary decree in

respect of redemption of mortgage.

6. It was urged by the appellant before the

first appellate Court that the trial Court should

have passed a preliminary decree for redemption of

mortgage and the decree passed by the trial Court

does not confirm to characteristics of preliminary

decree for

redemption. The only request that was

made before the first appellate Court by the

appellant was to remit the matter back to the trial

Court for passing appropriate preliminary decree.

The first appellate Court found favour with the

appellant. However, in view of the powers invested

with first appellate Court, the Court passed

appropriate preliminary decree by allowing the appeal

partly. Defendant has challenged concurrent

judgments recorded by the Courts below by presenting

instant Second Appeal.

7. The appeal came to be admitted for

consideration of Grounds No.I to IV set out in the

memorandum of appeal, those are:

::: Downloaded on – 09/06/2013 13:34:06 :::
:5:

(I) When a suit bearing R.C.S.No.94/1986 was
filed by the plaintiff/Respondent in the
Court of Civil Judge, Junior Division,
Jintur, for recovery of possession of the
same suit land on 22.08.1986, and said Civil

Suit was withdrawn by an application
Exhibit-24 and by order dated 31.12.1987
without obtaining leave to institute another

suit, therefore, the present proceedings i.e.
R.C.S. No.181/1989 is barred by Order 23
Rule 1 of the Civil Procedure Code.

(II) When second suit for same relief is barred by

provisions of Order 23, then it is to be
considered as res judicata. This substantial
question of law have not been considered by
the Courts below in spite of the fact that, a
specific ground was taken before the lower
appellate Court.

(III) The plaintiff/Respondent had also filed

R.C.S. No.42/1988 for recovery of the amount
of Rs.3175/- against the real brother of the
appellant in respect of price of the same
land and transaction as involved in present

proceedings. The said Civil Suit No.42/1988
is dismissed then second suit i.e.
proceedings can not be instituted and ought
to have been dismissed.

(IV) When the suit was withdrawn without

permission to file fresh suit for the same
relief as involved in the present

proceedings, then Court below ought to have
considered hurdle of Order 23 and principle
of res judicata on the basis of peculiar
facts and circumstances of the case. Non
consideration of the legal points as stated

above resulted into miscarriage of justice
and perversity.

8. The only point that was urged by the

appellant is regarding maintainability of the instant

suit presented by plaintiff being R.C.S. No.181/89

in view of withdrawal of previous suit being R.C.S.

No.94/86. It is strenuously contended by the

::: Downloaded on – 09/06/2013 13:34:06 :::
:6:

appellant that earlier suit being R.C.S. No.94/86

was presented by the plaintiff against defendant

seeking possession of the property which is subject

matter of the instant suit as well as for a

declaration that the sale deed executed on 04.05.1983

in favour of the defendant be declared as nominal and

same be cancelled. According to the

defendant/appellant, in the instant suit also i.e.

R.C.S. No.181/89, relief is claimed in respect of

recovery of possession of the suit property as well

as for redemption of mortgage. Learned Counsel for

the appellant contends that R.C.S. No.94/86 was

withdrawn

unconditionally by the plaintiff and an

order to that effect came to be passed below

Exhibit-24, which was an application tendered by the

plaintiff seeking withdrawal of the suit. Suit came

to be withdrawn unconditionally as such, according to

the appellant, in view of provisions of Order XXIII

Rule 1 of the Code of Civil Procedure, instant suit

is not maintainable.

9. It would be appropriate to refer to the

provisions of Order XXIII Rule 1 of the Code of Civil

Procedure, which reads as below:

1. Withdrawal of suit or abandonment
of part of claim –

(1) At any time after the institution

::: Downloaded on – 09/06/2013 13:34:06 :::
:7:

of a suit, the plaintiff may, as against
all or any of the defendants, abandon his
suit or abandon a part of his claim;

. Provided that where the plaintiff
is a minor or other person to whom the
provisions contained in rules 1 to 14 of

Order XXXII extend, neither the suit nor
any part of the claim shall be abandoned
without the leave of the Court.

(2) An application for leave under the
proviso to sub-rule (1) shall be
accompanied by an affidavit of the next
friend and also, if the minor or such

other person is represented by a pleader,
by a certificate of the pleader to the
effect that the abandonment proposed is,
in his opinion, for the benefit of the
minor or such other person.

(3) Where the Court is satisfied,-

(a).

that a suit must fail by
of some formal defect, or
reason

(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.

      (4)    Where the plaintiff-

      (a).    abandons any suit or          part      of





      claim under sub-rule (1), or

      (b).    withdraws from a suit or part of

a claim without the permission referred
to in sub rule (3), he shall be liable
for such costs as to the Court may award
and shall be precluded from instituting

any fresh suit in respect of such subject
matter or such part of the claim.

(5) Nothing in this rule shall be
deemed to authorise the Court to permit
one of several plaintiffs to abandon a
suit or part of a claim under sub-rule

::: Downloaded on – 09/06/2013 13:34:06 :::
:8:

(1), or to withdraw, under sub-rule (3),
any suit or part of a claim, without the
consent of the other plaintiffs.

. In view of sub-rule (4) of Rule 1, Order

XXIII C.P.C., where the plaintiff withdrew from a

suit or part of the claim without the permission

referred to in sub-rule (3), he is precluded from

instituting any fresh suit in respect of such subject

matter or such part of the claim. It has to be,

therefore, determined as to what was the nature of

the suit previously instituted and the instant suit.

10.

     case     of
                A

                     Thota
                              

reference is made to two judgments in

China Subba Rao and others
the

Vs.

     Mattapalli          Raju        and    others,
                                            others reported in             AIR       1950

     Federal        Court       page 1;       and in the case Vishwa                 Nath

     Vs.      Shakti          Ram     and others,
                                          others reported in               AIR       1987
      


     Himachal        Pradesh, page 29, wherein it has been                           laid
   



     down     that dismissal of earlier suit for                        redemption,

     whether        abated or withdrawn or in default would                           not

     debar     the       mortgagor from filing a second                    suit       for





     redemption          and        that such second suit and              for       that

matter every successive suit for redemption to redeem

the same mortgage can be brought so long as the

mortgage subsists and the right of redemption is not

extinguished by efflux of time or by a decree of the

Court passed in the prescribed form. There can be no

second opinion in respect of the proposition

::: Downloaded on – 09/06/2013 13:34:06 :::
:9:

advanced.

11. If we peruse the document, which is the

foundation for institution of the suit, i.e.

unconditional sale deed at Exhibit-44, it would be

evident that the said document has been executed by

the plaintiff in favour of defendant on 04.05.1983

thereby transferring the suit property in favour of

defendant for consideration of Rs.5000/- for a period

of five years. It is specifically mentioned in the

document that the property has been transferred for a

period of five years i.e. from 04.05.1983 to

03.05.1988 and the property was supposed to remain in

possession of the defendant during such period. The

defendant has agreed to reconvey the property after

accepting the amount of Rs.5000/- after expiration of

the period. It is thus clear that the period covered

by the deed Exhibit-44 was to come to an end on

03.05.1988. However, plaintiff instituted Regular

Civil Suit No.94/86 in the Court of Civil Judge,

Junior Division, Jintur on 22.08.1986. Relief

claimed in the suit was in respect of handing over of

possession to the plaintiff as well as for a

declaration that the sale deed dated 04.05.1983 is

nominal one and for cancellation of the same. The

suit was obviously instituted prior to completion of

the period of five years, as stipulated in the deed

::: Downloaded on – 09/06/2013 13:34:06 :::
:10:

Exhibit-44. The cause of action for presentation of

the suit, as mentioned in paragraph 5 of the plaint,

is 31.07.1986. The plaintiff, in the said suit, did

not claim redemption of the mortgage. Obviously,

earlier suit being R.C.S. No.94/86 was founded on

the cause of action in respect of alleged refusal by

the defendant to hand over possession on 31.07.1986.

Moreover, the distinguishing feature is that

plaintiff did not ask for redemption of mortgage and

he could not have asked, as the period covered by the

deed was yet to come to an end. Obviously,

therefore, after an objection was raised by the

defendant

in respect of maintainability of the suit,

plaintiff presented an application Exhibit-24 seeking

withdrawal of the suit and the Court permitted

plaintiff to withdraw the suit. Withdrawal of the

earlier suit was unconditional.

12. If we peruse the plaint in instant suit i.e.

R.C.S. No.181/89, suit is filed for redemption of

mortgage as well as for recovery of possession of the

property. It is specifically stated in the plaint

that the period prescribed under the registered

conditional sale deed dated 04.05.1983 has come to an

end and after completion of period of five years,

plaintiff has got a right to redeem the mortgage and

recover the possession. The date of cause of action,

::: Downloaded on – 09/06/2013 13:34:06 :::
:11:

stated in the plaint, is 18.06.1989, when the

defendant refused to redeem the mortgage after

accepting the amount and further refused to deliver

possession of the property. On perusal of the

pleadings in both the suits, it is evident that both

the suits are founded on different causes of action

and are filed in totally different set of

circumstances. The earlier suit i.e. R.C.S.





                                                            
     No.94/86           was     restricted         to     claim       in    respect       of

     possession.               However,      no     relief         in      respect        of

     redemption           of     mortgage was claimed.                The      plaintiff




                                             
     could     not        have asked for redemption of mortgage                           as

     the     period
                              
                              prescribed under the deed of                  04.05.1983

     was yet to come to an end.
                             
     13.        Considering             the pleadings raised in both the

suits as well as causes of action stated, it is quite

clear that both the suits cannot be said to be in

respect of a common “subject matter”. Therefore, bar

prescribed by sub-rule (4) Rule 1, Order XXIII of the

Code of Civil Procedure, obviously will not be

attracted.

14. It would be appropriate to refer to a

decision rendered by the Apex Court in the matter of

Vallabh Das Vs. Dr.Madanlal and others,
others reported in

AIR 1970 SC 987, wherein the Apex Court has explained

::: Downloaded on – 09/06/2013 13:34:06 :::
:12:

the meaning of a phrase “same subject matter”

appearing in Order XXIII Rule 1 of the Code of Civil

Procedure. It has been observed thus:

. “Subject-matter” in Order 23,

Rule 1 means the bundle of facts which
have to be proved in order to entitle the
plaintiff to the relief claimed by him.

Where the cause of action and the relief
claimed in the second suit are not the
same as the cause of action and the
relief claimed in the first suit, the
second suit cannot be considered to have

been brought in respect of the same
subject matter as the first suit. AIR
1917 Bom 10(1) & AIR 1917 Mad 512 (2)
(FB), Rel. on.

. Mere identity of some of the

issues in the two suits do not bring
about an identity of the subject-matter

in the two suits.

15. It would also serve useful purpose in

referring to the decision of the Calcutta High Court

in the case of A. J. Judah Vs. Ramapada Gupta,
Gupta

reported in AIR 1959 Calcutta 715. While dealing

with identical question, Learned Single Judge of

Calcutta High Court has observed thus:

. “If the cause of action which
gave rise to the reliefs claimed in the
subsequent suit did not arise when the
previous suit was instituted and
withdrawn in the sense that one important
event absolutely essential to complete
the cause of action in the subsequent

suit did not take place, then the subject
matter of the two suits must be different
and Order 23 Rule 1(3) has no
application.”

. On perusal of the plaints in both the suits

::: Downloaded on – 09/06/2013 13:34:06 :::
:13:

i.e. previously instituted suit and instant suit, it

is observed that, on comparison of the pleadings in

two suits, it appears that the relief claimed and the

facts narrated constituting the cause of action are

not identical. For determination of the question,

one has to look to the substance of the two suits and

not to their form and language only. The

subject-matter of a suit can only be ascertained from

the plaint filed. The addition of a new fact to a

set of existing facts may change the character of the

suit and the right to relief.

     16.       If        we
                            ig  peruse the plaint in       the      previously

instituted suit, it would be evident that the earlier

suit was presented before completion of the period

prescribed under the deed Exhibit-44. No relief in

respect of redemption of mortgage was claimed in the

earlier suit. The suit was founded on a different

cause of action. However, in the instant suit i.e.

suit instituted at subsequent stage, relief in

respect of redemption of mortgage is claimed. So

also, the suit is instituted after completion of

period prescribed under the document Exhibit-44. In

this view of the matter, the “subject matter”, as has

been explained by the Apex Court in the matter of

Vallabh Das (supra), cannot be said to be identical.

Therefore, the bar, as contended by the appellant, in

::: Downloaded on – 09/06/2013 13:34:06 :::
:14:

view of the provisions of Rule 1, Order XXIII of Code

of Civil Procedure, cannot be said to have been

attracted.





                                                                           
     17.           Learned        Counsel for the appellant has placed




                                                   
     reliance           on   the judgment in the case        of       Murlidhar

     Khunteta          Vs.   Bhooramal,
                             Bhooramal reported in 1978             Rajasthan

191. Said matter is in respect of suit for eviction

under the provisions of Rajasthan Premises (Control

of Rent & Eviction) Act, 1950. It has been observed

in the reported matter that the cause of action,

which is the foundation of both the suits, was one

and the same and, therefore, subsequent suit was held

to be barred under the provisions of Order XXIII Rule

1 of the C.P.C.

. Similar is the case in respect of judgment in

the case of Papinayakanahalli Venkanna and others Vs.

Janadri Venkanna Setty (by L.Rs.),
L.Rs.) reported in AIR

1985 Karnataka 166. The reported matter is under the

provisions of Karnataka Rent Control Rules and lays

down an identical principle.

. Learned Counsel for the appellant has also

placed reliance on the judgment in the case of Order

of the Holy Cross Vs. Lonnappan Thattil,
Thattil reported in

AIR 1990 Kerala 215.

::: Downloaded on – 09/06/2013 13:34:06 :::
:15:

18. For the reasons recorded above, the

judgments, on which reliance is sought to be placed

by the appellant, are of little help and cannot be

strictly made applicable to the facts of the instant

case.

19. It is observed that the point raised in the

Second Appeal was not raised before both the Courts

below. Although the memorandum of appeal presented

to the first appellate Court does make a reference

cursorily to the objection, however, ground no.8

raised in the
ig memorandum of appeal also do not

specifically lay foundation for consideration of the

objection. However, the question advanced, being a

question relating to bar for instituting the suit

itself, as provided under Order XXIII Rule 1, this

Court thought it appropriate to admit the appeal by

formulating such question and the same has been dealt

with in this appeal for the first time.

20. For the reasons set out above, I do not find

that the argument advanced by the appellant in

support of the objection raised is acceptable. There

is no merit in the Second Appeal and same deserves to

be dismissed.

::: Downloaded on – 09/06/2013 13:34:06 :::
:16:

21. Appeal is, therefore, dismissed. In the

facts and circumstances of the case, there shall be

no order as to costs. Pending Civil Applications, if

any, stand disposed of.

22. A Request is made by learned Counsel for the

appellant that during pendency of the second appeal,

execution and operation of the judgment and decree

passed by the trial Court and confirmed in appeal by

the first appellate Court was directed to be stayed

by this Court. It is stated that appellant is in

possession of the property and his possession be

protected for
ig further period of eight weeks.

Appellant has expressed willingness to file an

undertaking that on expiration of such period, he

would vacate his possession.

23. In this view of the matter, it would be

desirable to continue interim stay to the execution

and operation of judgment and decree passed by the

trial Court which has been modified by the first

appellate Court, for further period of eight weeks on

condition of appellant tendering an undertaking to

this Court that on expiration of such period of eight

weeks, he would vacate the possession and hand over

the same to the Respondent.

::: Downloaded on – 09/06/2013 13:34:06 :::
:17:

(R.M.BORDE)
JUDGE

*******

bad/sa1401

::: Downloaded on – 09/06/2013 13:34:06 :::