High Court Kerala High Court

Shiny vs K.V.Surendran on 29 November, 2010

Kerala High Court
Shiny vs K.V.Surendran on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 813 of 2010(O)


1. SHINY, AGED 47 YEARS, W/O.RAPHAEL,
                      ...  Petitioner
2. RAPHAEL, AGED 48 YEARS, S/O.OUSEPH,

                        Vs



1. K.V.SURENDRAN, AGED ABOUT 52 YEARS,
                       ...       Respondent

2. SAJITHA SURENDRAN, AGED ABOUT 47 YEARS,

3. K.C.MATHEW, AGED ABOUT 43 YEARS,

4. ABDUL KAREEM, AGED ABOUT 59 YEARS,

                For Petitioner  :SRI.G.RAJAGOPAL

                For Respondent  :SRI.BASIL MATHEW

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/11/2010

 O R D E R
                              THOMAS P. JOSEPH, J.
                            --------------------------------------
                              O.P.(C) No.813 of 2010
                            --------------------------------------
                  Dated this the 29th day of November, 2010.

                                      JUDGMENT

Plaintiffs in O.S.No.115 of 2008 of the court of learned Sub Judge,

Perumbavoor are the petitioner before me, aggrieved by Ext.P7, order

dismissing an application for amendment of plaint and striking out name of

respondent No.4 from the array of defendants. According to the petitioners,

petitioner No.1 owned the suit property and executed a power of attorney in

favour of respondent No.1 in connection with a money transaction petitioner

No.2 had with respondent No.1 as security for the said transaction. But misusing

that power of attorney respondent No.1 is said to have created sale deed in

favour of respondent No.2, his wife who, in turn created assignment deed in

favour of respondent No.3. Respondent No.3 filed O.S.No.260 of 2005 in the

court of learned Munsiff, Perumbavoor against one Joy and his wife for fixation of

boundary as if he is the owner in possession of the suit property. In that case

petitioners got impleaded as additional defendant Nos.3 and 4. Petitioners

filed O.S.No.115 of 2008 in the court of learned Sub Judge for declaration of title

and possession of petitioner No.1 and, that the assignment deed created by

respondent No.1 in favour of respondent No.2 or the assignment deed created

by respondent No.2 in favour of respondent No.3 did not bind petitioner No.1 and

the suit property and for other reliefs. Alleging that respondent No.4 has

trespassed into a portion of the suit property, respondent No.3 sought

impleadment of respondent No.4 as additional defendant No.5 in O.S.No.260 of

2005 and that application was allowed. On the request of petitioners,

OP(C) No.813/2010

2

O.S.No.260 of 2005 filed in the court of learned Munsiff was transferred to the

court of learned Sub Judge, Perumbavoor and renumbered as O.S.No.35 of

2009. Petitioners say that a joint trial of O.S.No.115 of 2008 and O.S.No.35 of

2009 was ordered. While so, the Advocate Commissioner submitted Ext.P3,

report and plan which revealed that respondent No.4 is in possession of a

portion of the suit property. Thereon petitioners filed I.A.No.302 of 2010 to

implead respondent No.4 as additional defendant No.4 in O.S.No.115 of 2008.

That application was allowed as per order dated 02.07.2010. Consequent to

that impleadment petitioners filed I.A.No.889 of 2010 (in O.S.No.115 of 2008) for

amendment of plaint to incorporate prayer for recovery of possession of portion

of property found in the possession of respondent No.4. That application was

objected by respondent No.4 contending that amendment would change nature

and character of the suit and that petitioners have no right to seek any such

amendment. The attempt of petitioners was to take possession of property

belonging to respondent No.4, it was contended. Learned Sub Judge by Ext.P7,

order dismissed I.A.No.889 of 2010 (for amendment of plaint in O.S.No.115 of

2008) and struck off the name of respondent No.4 from the array of parties in

that suit. That order is under challenge.

2. Notice of this petition was served on counsel for respondents in the

trial court as per order dated 22.11.2010. Counsel for petitioners have filed a

memo stating that notice has been served on counsel stating that the case is

OP(C) No.813/2010

3

posted in this Court, this day. There is however, no appearance for any of the

respondents. Service of notice on counsel is sufficient in view of Rule 59 of the

Kerala High Court Rules.

3. Question for consideration is whether Ext.P7 would stand legal

scrutiny. It is not disputed that on the premise that respondent No.4 is a

necessary party to the proceeding I.A.No.302 of 2010 was allowed on

02.07.2010 and he was impleaded as additional defendant No.4 in O.S.No.115

of 2008. It is when petitioners filed I.A.No.889 of 2010 for a consequential

amendment of plaint in O.S.No.115 of 2008 to incorporate prayer for recovery

of the possession of that portion of the property found in the possession of

respondent No.4, that he raised an objection that amendment sought for is

not to be allowed. That objection was upheld by learned Sub Judge. Not only

I.A.No.889 of 2010 was dismissed but the learned Sub Judge also struck off

name of respondent No.4 from the array of parties.

4. No doubt, the court has power under Order I Rule 10(2) of the

Code of Civil Procedure to add or delete any person from the array of parties in

the suit. Question for consideration is whether court below is justified in

invoking that power on the facts of the case. In O.S.No.115 of 2008 petitioners

are seeking a declaration that property belongs to them and that the assignment

deed executed by respondent No.1 in favour of respondent No.2 and the

assignment deed executed by respondent No.2 in favour of respondent No.3 is

OP(C) No.813/2010

4

invalid. In otherwords, issue regarding title of petitioners is to be adjudicated in

O.S.No.115 of 2008. Ext.P3, report shows that respondent No.4 is in

possession of a portion of suit property. Certainly petitioner could recover

possession of the suit property on the basis of title which is to be adjudicated in

O.S.No.115 of 2008. If respondent No.4 is left out from the array of parties,

petitioners may have to file a separate suit for recovery of possession against

respondent No.4 on the strength of title. That involves multiplicity of suits and

possibility of divergent findings on title. It also involves waste of time and

energy. I must bear in mind that in O.S.No.35 of 2009 (originally filed in the

court of learned Munsiff as O.S.No.260 of 2005) respondent No.4 has already

been impleaded as a party and he is on record as additional defendant No.5. In

such a situation it is proper that dispute on title of petitioners is adjudicated in

the pending suit with respondent No.4 also as a party. Learned counsel for

petitioners have placed reliance on the decision Prem Lala Nahata v.

Chandi Prasad (2007 (1) KLT 910). In that case Supreme Court dealt

with the issue regarding non-joinder and mis-joinder of parties and cause of

action and consolidation of the suits. In paragraph 13, it is held that issue

regarding non-joinder of necessary parties and mis-joinder of parties are more in

the relam of procedure and not affecting the substantive right of parties. I must

bear in mind that in O.S.No.35 of 2010 respondent No.4 has already been

impleaded as additional defendant No.5 on the request of respondent No.3 who

OP(C) No.813/2010

5

filed that suit for fixation of boundary and other reliefs. Necessarily respondent

No.4 has been impleaded in the suit because of his presence in the suit

property as reported by the Advocate Commissioner. If that be so, there is no

reason why the same stand should not be applied in O.S.No.35 of 2005.

5. I am not inclined to think that the amendment if allowed would

change nature and character of the suit. Petitioners have prayed for a

declaration of their title and possession and when it was found that a third

party is in possession of a portion of the suit property they wanted to amend the

plaint to incorporate a prayer for recovery of possession of that portion.

Amendment is necessary to adjudicate the dispute between the parties and to

avoid multiplicity of suits. Having regard to the facts and circumstances of the

case I am inclined to think that learned Sub Judge ought to have allowed

I.A.No.889 of 2010 and permitted amendment of the plaint. In that view Ext.P7,

order is liable to be set aside and I.A.No.889 of 2010 is to be allowed.

Resultantly this petition is allowed in the following lines:

i. Ext.P7, order dismissing I.A.No.887 of 2010 is set aside and that

application will stand allowed.

OP(C) No.813/2010

6

ii. Petitioners are allowed to amend the plaint as prayed for in

I.A.No.889 of 2010. Amendment shall be carried out within 14 days of receipt of

a copy of this judgment in the court below.

iii. Respondent No.4 whose name has been deleted from the array of

parties is brought back to his position as additional defendant No.4.

iv. It will be open to the respondents to file written statement or

additional written statement as the case may be in answer to the amended

plaint.

THOMAS P.JOSEPH,
Judge.

cks