High Court Punjab-Haryana High Court

Ramesh Kumar Verma vs Sanjokta & Ors on 29 July, 2009

Punjab-Haryana High Court
Ramesh Kumar Verma vs Sanjokta & Ors on 29 July, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB
         AND HARYANA AT CHANDIGARH.
                        C.R. No. 5456 of 2005. [O&M]
                        Date of Decision: 29th July, 2009.

Ramesh Kumar Verma             Petitioner
                               through
                               Mr. S.C.Nagpal, Advocate

            Versus

Sanjokta & Ors.                Respondents

through None

CORAM:

HON’BLE MR. JUSTICE SURYA KANT.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

SURYA KANT, J. [ORAL)

This Revision Petition is directed against the order dated

17.9.2005 passed by the Additional Civil Judge [Senior Division],

Ropar whereby the petitioner’s application under Order 7 Rule 11[A}

and [D] read with Section 151 of the Code of Civil Procedure for

rejection of the plaint has been dismissed.

The respondent – plaintiffs have filed a suit for partition.

The petitioner – defendant moved an application for rejection of the

plaint primarily on the ground that the respondent – plaintiffs had

earlier filed a suit claiming similar relief which was dismissed as

withdrawn having been compromised without liberty to file a fresh suit

on the same cause of action. The petitioner accordingly pleaded that

the second suit on the same cause of action was barred by Order 2

Rule 2 read with Order 23 Rule 1 CPC and that non-disclosure of the

previous suit is fatal to the maintainability of the present suit.

The trial Court, however, has dismissed the application

after observing that since the property in dispute has not been

partitioned by the Court and the earlier suit was withdrawn on the

basis of a compromise which allegedly took place outside the Court,

the plaint can not be rejected on the ground that it does not disclose

any cause of action.

I have heard learned counsel for the petitioner at some

length and perused the impugned order. In my considered view, the

trial Court appears to be right in observing that the objections raised

by the petitioner at this stage, may not be sufficient to conclude that

the plaint does not disclose any cause of action and warrants

rejection under Order 7 Rule 11 CPC. However, the question as to

whether the second suit is barred by any law for the time being in

force, constitutes a preliminary issue in terms of Order 14 Rule 2[2]

[b] CPC which would require the trial Court to decide the same firstly

before it proceeds to adjudicate the controversy on merits.

Consequently, and for the reasons afore-stated, this

revision petition is allowed to the extent that though the plaint can not

be rejected under Order 7 Rule 11 CPC, the trial Court shall frame a

preliminary issue on the objections raised by the petitioner and

proceed to decide the same, in accordance with the procedure laid

down under Order 14 Rule 2 CPC.


           Disposed of. Dasti

July 29, 2009.                             ( SURYA KANT )
dinesh                                         JUDGE