High Court Kerala High Court

Dr.Selvin.J.Puthiyadam vs Muraleedharan on 5 June, 2009

Kerala High Court
Dr.Selvin.J.Puthiyadam vs Muraleedharan on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 199 of 2008()


1. DR.SELVIN.J.PUTHIYADAM
                      ...  Petitioner
2. BRUDY.S.PUTHIYADAM
3. ALPHY.S.PUTHIYADAM,
4. P.C.JOHN, PUTHIYADAM HOUSE,
5. THRESIA, W/O.JOHN, DO.DO.
6. U.R.MENON, SINIOTIC SOCIETY,
7. PADMINI.R.MENON, W/O.U.R.MENON
8. ANIRUDH.R.MENON, R/AT.19,

                        Vs



1. MURALEEDHARAN, R/AT.TCV/1302
                       ...       Respondent

2. UMA MURALEEDHARAN, W/O.MURALEEDHARAN

3. LAKSHMI, D/O.MURALEEDHARAN,

4. KRISHNAKUMAR, S/O.MURALEEDHARAN,

5. M/S.SMART ENGINEERING

6. DYNAMIC MARKETING, NEAR UNIVERSITY BUS

7. GARNET POLITECS, ALATHUR DESOM

8. TRANSTEC POLIMER,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.M.UNNIKRISHNA MENON

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :05/06/2009

 O R D E R
             S.S.SATHEESACHANDRAN, J.
                 -------------------------------
               Tr.P(C).NO.199 OF 2008 ()
               -----------------------------------
          Dated this the 5th day of June, 2009

                     J U D G M E N T

The transfer petition has been filed under Section 23 and

24 of the CPC, seeking transfer of O.S.No.146/2008 of Sub

Court, Palakkad, O.S.No.70/2008 of Sub Court, Irinjalakuda

and O.S.No.122/2008 of Munsiff Court, Thrissur to the Sub

Court, Thrissur for joint trial alongwith O.S.No.1016/2005,

O.S.No.270/2005 and O.S.No.63/2008 pending before that

court. Respondents 5 to 8 in the petition are partnership

firms, in which, it is stated the petitioners and also

respondents 1 to 4 were erstwhile partners. An agreement

was entered into, copy of which is produced as Annexure I, as

between the 1st petitioner and respondents 1 to 4 for

dissolving the firms subject to the terms and conditions

stipulated therein. Pursuant thereto, as disputes continued

even in respect of the enforcement of the terms of agreement,

two suits were filed by the 1st petitioner as O.S.No.270/2005

Tr.P(C).199/08 2

and O.S.No.1016/2005 against respondents 1 to 4 before the

Sub Court, Thrissur and four suits by respondents 1 to 4 as

O.S.No.146/2008 at Sub Court, Palakkad, O.S.No.70/2008 at

Sub Court, Irinjalakuda, O.S.No.122/2008 at Munsiff Court,

Thrissur and O.S.No.63/2008 at Sub Court, Thrissur. Transfer

of the suits pending before Sub Courts, Palakkad, Irinjalakuda

and Munsiff court, Thrissur are sought to be transferred to

Sub Court, Thrissur, where three suits as mentioned above are

pending for joint trial with those suits.

2. I heard the learned counsel on both sides. It is

submitted by the learned counsel appearing for the petitioners

that in all the seven suits the validity and enforcement of the

terms covered by Annexure I agreement, is the main issue

arising for consideration to determine the controversies

arising for adjudication for the reliefs claimed by the

respective plaintiffs in the suit, and, in the suits filed by the 1st

petitioner against respondents 1 to 4 as O.S.No.1016/2005

and O.S.No.270/2005, both pending before the Sub court,

Thrissur, the relief of decree of permanent injunction and

Tr.P(C).199/08 3

declaration that respondents 1 to 4 have no right in the firms

are sought for, and in the four suits filed by the respondents 1

to 4 pending before various Sub Courts as mentioned above

settlement of accounts of the firms, which are dissolved under

the agreement, is claimed as the main relief. So, essentially,

all the suits stem up from Annexure I agreement entered into

by the 1st petitioner and the respondents 1 to 4, and that being

so, the consolidation of all the suits by ordering transfer to

one court and their joint trial, according to the learned

counsel for the petitioner, is absolutely essential to advance

the ends of justice. The request for transfer is vehemently

opposed by the learned counsel appearing for respondents 1

to 4, contending that such a course is not feasible nor

practicable. The learned counsel has also canvassed a

preliminary objection challenging the entertainability of the

transfer petition advancing a plea that the request for transfer

made in respect of suits pending in various Sub courts to one

Sub court would tantamount to violating the legislative

mandate covered by Section 16 to 20 of the CPC. According

to the learned counsel, the institution of suits covered by

Tr.P(C).199/08 4

Section 16 to 20 of the CPC also govern the place of trial as

well and a transfer to a different court, where the suit could

not have been instituted is not permissible. On merits also,

according to the counsel, transfer of the suits pending in Sub

courts other than Sub court, Thrissur to that court would

cause inconvenience and hardship to the defendants. A

further submission is also made that the suits pending in

different Sub courts and Munsiff court, which are sought to be

transferred to Sub court, Thrissur, have been filed at the place

where the registered firms of the respective partnership firms

are situated.

3. I find no merit in the preliminary objection raised by

the learned counsel for respondents 1 to 4 that the powers of

transfer vested with this Court is whittled down in any way by

Section 16 to 17 of CPC, which is applicable to the institution

of the suits. Section 24 of CPC gives a general power of

transfer of all suits, appeals and other proceedings pending

before the Sub courts with High Court or District Court for

trial and disposal to any court, subordinate to them. Whether

Tr.P(C).199/08 5

such transfer or withdrawal of the case to any other court is

necessary to advance the ends of justice is with the court

which is empowered under Section 24 of CPC to pass such

transfer and withdrawal. From the submissions made and the

facts and circumstances presented, it is evident that the

disputes in all the suits are interconnected and have

something in common demanding their consolidation to avoid

loss of precious time of the courts, examination of common

witnesses separately in all the suits, avoiding duplicity of

evidence in the suits and lastly but most significantly, avoiding

of conflicting decisions, which cannot be ruled out if the suits

are separately tried in different courts. It appears that the

agreement entered into by the 1st petitioner and respondents 1

to 4 on which those respondents have also raised their claim

for the reliefs claimed in their respective suits has a decisive

value in the adjudication of the disputes in all the suits. So

much so, I find that transfer of the suits, O.S.No.146/2008 at

Sub Court, Palakkad, O.S.No.70/2008 at Sub Court,

Irinjalakuda and O.S.No.122/2008 at Munsiff Court, Thrissur

for consolidation and joint trial with O.S.No.1016/2005,

Tr.P(C).199/08 6

O.S.No.270/2005 and O.S.No.63/2008 at Sub Court, Thrissur,

is necessary for a fair decision in accordance with law in all

the suits. Transfer of the cases as indicated above is ordered

accordingly, leaving it to the learned Sub Judge, Thrissur, to

decide which suit among them has to be treated as the main

case in which the parties have to lead evidence. Communicate

a copy of this judgment to the Sub Court, Palakkad, Sub

Court, Irinjalakuda and Munsiff Court, Thrissur, directing

them to send the records of their respective cases pending in

their courts forthwith to the Sub Court, Thrissur. Copy of this

judgment may also to be communicated to Sub Court,

Thrissur, which is directed to take expeditious steps for joint

trial and disposal of the suits.

Petition is allowed.





                             S.S.SATHEESACHANDRAN
                                      JUDGE

prp

Tr.P(C).199/08    7

                S.S.SATHEESACHANDRAN, J.




——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009