High Court Madras High Court

M/S.Southern And Rajamani vs R.Srinivasan on 30 March, 2010

Madras High Court
M/S.Southern And Rajamani vs R.Srinivasan on 30 March, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 30/03/2010

CORAM
THE HONOURABLE MR.JUSTICE A.SELVAM

CRP PD(MD)No.463 of 2010
and
MP(MD)Nos.1 & 2 of 2010

1.M/s.Southern and Rajamani
  Transport Private Limited
  Rep.by its Director
  V.R.Venkataswamy
  No.270, Goods Shed Road,
  Madurai-625 001.
2.M.K.P.Srinivasa Perumal
3.C.Venkatesan
4.G.Parimala
5.N.Vijayalakshmi
6.G.Jayanthi
7.C.Latha Maheswari
8.R.Soundarajan
9.R.Sekar
10.Usha Rani
11.Ramadevi

12.Estate of B.V.Ramachandra Naidu
  rep.by its Intermeddler
  V.R.Venkataswamy
13.R.Balaji
14.B.T.Padmavathi
15.Jayalakshmi
16.Leelavathi
17.Estate of B.V.Rajagopal Naidu
  rep.by its Intermeddler
  S.Meenalochini
18.Malleswari
19.V.R.Venkateswaran
20.G.Shenchulakshmi
21.G.Rajkumar
22.V.R.Rammohan
23.Estate of B.V.Balakrishna Naidu
  rep.by its Intermeddler
  V.B.Dhanalakshmi
24.V.B.Deenadayalan
25.V.B.Chandrasekaran
26.V.B.Baskaran
27.B.Lakshmikantham
28.V.Kanjana Mala
29.V.B.Venkataswamy
30.Estate of B.V.Bangaruswamy Naidu
  Rep.by its Intermeddler
  M.Thiruveni
31.Thiruvengadam
32.V.B.Venkatasubramanian
33.Estate of V.Mohanram Naidu
  rep.by its Intermeddler
  V.M.Balakrishnan
34. V.M.Gajapathi     .. Petitioners/Defendants 1, 2
			    3, 5, 6, 8 to 24, 26 to 37
			

Vs


1.R.Srinivasan               .. Respondent/plaintiff

2.Estate of B.V.Govindarajulu Naidu
  rep by its Intermeddler
  G.Sanjeevi Rajan

3.R.Vasantha

4.V.R.Narasimhalu          .. Respondents/defendants 				
4, 7 and 25

	
Civil Revision Petition filed under Article 227 of the Constitution of
India to strike off the plaint in Original Suit No.3 of 2010 on the file of the
Principal District Court, Pudukottai.


!For Petitioners    ...  Mr.AR.L.Sundaresan
			 Senior counsel
			 for M/s.V.Ramajegadeesan

^For R - 1          ...  Mr.G.Sridharan


:ORDER

This civil revision petition has been filed under Article 227 of the
Constitution of India praying to strike off the plaint filed in Original Suit
No.3 of 2010 on the file of the Principal District Court, Pudukottai in respect
of the revision petitioners.

2. The first respondent herein as plaintiff has instituted Original Suit
No.3 of 2010 on the file of the Principal District Court, Pudukottai praying to
pass a decree of specific performance and also for passing perpetual injunction,
wherein the present revision petitioners have been shown as defendants 1, 2, 3,
5, 6, 8 to 24 and 26 to 37.

3. In the plaint it is averred that both the plaintiff and 25th defendant
by name V.R.Narasimhalu have entered into a sale agreement dated 20.09.2000 and
thereby the 25th defendant has agreed to sell the properties mentioned in the
schedule for a sum of Rs.63,00,000/- to the plaintiff and on the date of sale
agreement, the plaintiff has given a sum of Rs.10,00,000/- by way of an advance
and since the 25th defendant has failed to execute a sale deed in favour of the
plaintiff, Original Suit No.3 of 2010 has been instituted for the reliefs sought
for therein.

4. In the present civil revision petition it has been contended that the
properties mentioned in the schedule in Original Suit No.3 of 2010 are belonged
to the first defendant viz., M/s.Southern and Rajamani Transport Private Limited
and subsequently the first defendant has been liquidated as per Company
Application No.1503 of 2008 and the same has been confirmed by the High Court in
Company Petition No.71 of 1974 and thereafter a liquidator has been appointed
and now he is having administration over the same. Further it has been contended
that the first respondent/plaintiff is not having cause of action so as to
institute Original Suit No.3 of 2010 against the defendants 1, 2, 3, 5, 6, 8 to
24 and 26 to 37 (revision petitioners). Under the said circumstances, the plaint
filed in Original Suit No.3 of 2010 on the file of the Principal District Court,
Pudukottai is liable to be struck off in respect of the defendants 1, 2, 3, 5,
6, 8 to 24 and 26 to 37.

5. Before pondering the rival submissions made by either counsel, it has
become shunless to find out as to whether the first respondent/plaintiff is
having cause of action so as to institute Original Suit No.3 of 2010 against the
revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37. It has
already been pointed out that Original Suit No.3 of 2010 has been instituted on
the file of the Principal District Court, Pudukottai on the basis of the alleged
sale agreement dated 20.09.2000 entered into betwixt the first
respondent/plaintiff and fourth respondent /25th defendant.

6. The main attack made on the side of the revision petitioners is that
since the agreement dated 20.09.200 has become emerged betwixt the first
respondent/plaintiff and fourth respondent/25th defendant, the revision
petitioners are totally unnecessary parties and no cause of action has arisen so
as to institute Original Suit No.3 of 2010 against them.

7. Cause of action means a group of operative facts giving rise to one or
more bases for suing; a factual situation that entitles one person to obtain a
remedy in Court from another person. Therefore, it is pellucid that for
instituting a suit, there must be a cause of action against a person so as to
obtain a remedy in Court.

8. The specific case of the first respondent/plaintiff is that he and
fourth respondent/25th defendant have entered into sale agreement dated
20.09.2000 and thereby the fourth respondent/25th defendant has agreed to sell
the properties mentioned in the schedule for a sum of Rs.63,00,000/- and thereby
he received a sum of Rs.10,00,000/- by way of an advance.

9. In paragraph-2 of the sale agreement dated 20.09.2000, it is stated
like thus:

Whereas the vendor is seized and possessed of all the piece of vacant land
in all measuring 1-82 acres comprised in various survey numbers situated at
No.52, Thirumayam Road, Pudukottai, bearing patta No.5406, more fully described
in the schedules A and B, absolutely free from encumbrances and the said
property had originally belonged to one Southern Rajamani Transport Pvt. Ltd., a
company duly registered under the provisions of the Companies Act;

10. In paragraph-4 it is stated like thus:

Whereas prior to the filing of the said C.P.No.71 of 1974, a regular
agreement had been drafted and as per the agreement, the Directors of the
company had been allotted with distinct properties and accordingly the vacant
land comprised in door No.52, Thirumayam Road, Pudukottai pertaining to the
property more fully described in the schedules A and B had been allotted to
B.V.Rajagopal Naidu, the father of the vendor herein. The said property is once
again allotted to the said B.V.Rajagopal Naidu and accordingly he had also asked
to discharge some liability as per the understanding arrived at in the
subsequent agreement dated 14.1.1976. All the 6 directors, who were physically
alive on the date of the said agreement, had signed the said agreement and
accordingly all the directors had given powers to B.V.Rajagopal Naidu to take
every step for effecting the liquidation and for completing the same and also to
incur expenses in this connection etc. In the counter statement filed by one
B.V.Balakrishna Naidu, one of the directors of the company had categorically
said that the agreement dated 10.08.1972 is acted upon and the same provides for
complete division of all the assets and liabilities of the company. Under Clause
10 of the agreement dated 10.08.1972, the property at Pudukottai more fully
described in the schedules A and B are allotted to B.V.Rajagopal Naidu and
similarly the facts are also reiterated in the Counter Statement filed by the
other director Mr.Mohan Ram Naidu. The said B.V.Rajagopal Naidu died on
21.12.1981 leaving behind his wife Pitchammal, 3 sons and 3 daughters. His wife
Pitchammal also has passed away on 18.08.1990. The sisters of V.R.Narasimhalu,
G.Rajalakshmi wife of Gajapathy and S.Meenalochini, wife of S.Sudarsanam had
executed a release deed in favour of V.R.Narasimhalu on 15.11.1984 duly
registered as Document No.79 of 1984 at the office of the Sub Registrar,
Coonoor. On 19.11.1984 another daughter of late B.V.Rajagopal Naidu by name
K.Malleswari wife of Krishnamoorthy had executed a release deed in favour of
V.R.Narasimhalu and the said release deed also had been duly registered at the
office of the Sub Registrar, Madurai as document No.186 of 1984 and similarly on
10.1.1992 the son of late B.V.Rajagopal Naidu, V.R.Ram Mohan had executed a
release deed in favour of the vendor duly registered as document No.35 of 1992
at the office of the Sub Registrar, Madurai. Further on 30.12.1999 another son
of late B.V.Rajagopal Naidu V.R.Venkateswaran had executed an unregistered
release deed in favour of V.R.Narasimhalu and the same had been attested by a
Notary public at Madurai. Thereafter, the sole surviving director of the company
under liquidation in C.P.No.71 of 1974 R.Venkatasamy had executed a power of
attorney in favour of the vendor dated 27.1.2000 duly registered at the office
of the Sub Registrar, Madurai as document No.196 of 2000. Hence the vendor is
entitled to deal with the said property and accordingly he is also authorised to
represent the company now in liquidation.

11. From the close reading of paragraphs – 2 and 4 of the sale agreement
dated 20.09.2000, it is quite clear that the fourth respondent/25th defendant
has executed the same in his individual capacity and further, the definite stand
taken by him is that the properties mentioned in the sale agreement dated
20.09.2000 have been allotted to his father by name B.V.Rajagopal Naidu and
subsequently the other heirs of B.V.Rajagopal Naidu have executed release deeds
in his favour and therefore, in his individual capacity he executed the sale
agreement dated 20.09.2000. Since the sale agreement dated 20.09.2000 has been
executed by the fourth respondent/25th defendant in his individual capacity and
since his definite stand is that all the properties mentioned therein have been
allotted to his father viz., B.V.Rajagopal Naidu, the sale agreement dated
20.09.2000 is not binding upon the revision petitioners/defendants 1, 2, 3, 5,
6, 8 to 24 and 26 to 37.

12. It has already been pointed out that for instituting a suit so as to
get relief from another person, there must be a cause of action or causes of
action. Unless cause of action has arisen against a particular person, he or she
cannot be impleaded in a suit. To put it in nutshell, there must be a legal tie
so as to implead a person in a legal proceeding. In the instant case, as pointed
out earlier, the sale agreement dated 20.09.2000 has become emerged in between
the first respondent/ plaintiff and fourth respondent/25th defendant. At the
most, the court can come to a conclusion that there is a privity of contract in
between the first respondent/plaintiff and fourth respondent/25th defendant.
Further there is no privity of contract in between the first
respondent/plaintiff and revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24
and 26 to 37. Since there is no privity of contract between the first
respondent/plaintiff and revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24
and 26 to 37, no suit can be instituted against them. Even though there is no
privity of contract betwixt the revision petitioners/defendants 1, 2, 3, 5, 6, 8
to 24 and 26 to 37 and first respondent/plaintiff, the revision petitioners/
defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37, the revision
petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 have been arrayed as
parties in Original Suit No.3 of 2010. Since no privity of contract is in
existence betwixt the first respondent/plaintiff and revision petitioners/
defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37, it is needless to say that the
revision petitioners are totally unnecessary parties to Original Suit No.3 of
2010. Since the revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to
37 are totally unnecessary parties to Original Suit No.3 of 2010, it is needless
to say that the plaint filed in Original Suit No.3 of 2010 is liable to be
struck off in respect of them.

13. Now the Court has to look into the submissions made by either counsel.

14. The learned Senior Counsel appearing for the revision petitioners has
laconically and also ingeniously contended that the sale agreement dated
20.09.2000 has come into existence in between the first respondent/plaintiff and
fourth respondent/25th defendant so as to sell the properties mentioned in
Original Suit No.3 of 2010 and the revision petitioners are not at all parties
to the same and further, the fourth respondent/25th defendant has not executed
the same for himself and on behalf of the revision petitioners. But the first
respondent/ plaintiff has chosen to implead the revision petitioners in Original
Suit No.3 of 2010 as defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 and the
Principal District Court, Pudukottai without considering the basic principle of
law that there is no privity of contract in between the revision
petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 and first
respondent/plaintiff and also without considering binding nature of the sale
agreement dated 20.09.2000, has erroneously taken the plaint on file in Original
Suit No.3 of 2010 against the revision petitioners/defendants 1, 2, 3, 5, 6, 8
to 24 and 26 to 37. The Principal District Court, Pudukottai has done clear
injustice and also miscarriage of justice. Under the said circumstances, the
revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 are entitled
to invoke the provision of Article 227 of the Constitution of India so as to get
the relief sought for in the revision petition. Under the said circumstances,
the plaint filed in Original Suit No.3 of 2010 is liable to be struck off in
respect of the revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to

37.

15. In order to controvert the argument advanced by the learned Senior
Counsel appearing for the revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24
and 26 to 37, the learned counsel appearing for the first respondent/plaintiff
has also equally contended that even though the sale agreement dated 20.09.2000
has become emerged in between the first respondent/plaintiff and fourth
respondent/25th defendant, since the suit properties are originally belonged to
the first defendant/first revision petitioner herein viz., M/s.Southern and
Rajamani Transport Private Ltd., and since the revision petitioners are also
having interest in it, they have been impleaded as parties to Original Suit No.3
of 2010 and further, they have been impleaded as if in a suit for specific
performance a subsequent purchaser is liable to be impleaded and if the revision
petitioners are having genuine grievance with regard to their inclusion in
Original Suit No.3 of 2010, their proper remedy is only to file a petition under
Order 7 Rule 11 of the Code of Civil Procedure, 1908 and without invoking the
same, the present civil revision petition is not legally maintainable and
Article 227 of the Constitution of India can be invoked only if there is any
miscarriage of justice or flagrant violation of natural justice and in the
present case no such miscarriage of justice is present. Under the said
circumstances, the civil revision petition is liable to be dismissed.

16. Article 227 of the Constitution of India reads as follows:

Power of superintendence over all courts by the High Court.-[(1) Every
High Court shall have superintendence over all courts and tribunals throughout
the territories in relation to which its exercises jurisdiction.]
(2) Without prejudice to the generality of the foregoing provisions, the
High Court may-

(a) call for returns from such courts;

(b) make and issue general rules and prescribe forms for regulating the
practice and proceedings of such courts; and

(c) prescribe forms in which books, entries and accounts shall be kept by
the officers of any such courts.

(3) The High Court may also settle tables of fees to be allowed to the
sheriff and all clerks and officers of such courts and to attorneys, advocates
and pleaders practising therein:

Provided that any rules made, forms prescribed or tables settled under
clause (2) or clause (3) shall not be inconsistent with the provision of any law
for the time being in force, and shall require the previous approval of the
Governor.

(4) Nothing in this article shall be deemed to confer on a High Court
powers of superintendence over any court or tribunal constituted by or under any
law relating to the Armed Forces.

17. From the close reading of Article 227 of the Constitution of India, it
is easily discernible that every High Court is having power of superintendence
over all Courts and Tribunals throughout the territories in relation to which it
exercises jurisdiction. Further it is made clear that the same can be invoked in
a case if it is shown that a grave injustice has been done to a party.

18. In the instant case, as elucidated earlier, the sale agreement dated
20.09.2000 has become emerged in between the first respondent/ plaintiff and
fourth respondent/25th defendant so as to sell the suit properties mentioned in
Original Suit No.3 of 2010. It has already been pointed out in many places that
there is no nexus in between the first respondent/plaintiff and revision
petitioners/ defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37. Since there is no
nexus in between them, in Original Suit No.3 of 2010, the revision petitioners/
defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 should not be arrayed as
parties. Therefore, it is very clear that a grave injustice has been done to the
revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37. Under the
said circumstances, the present civil revision petition is factually and legally
maintainable under Article 227 of the Constitution of India.

19. The learned counsel appearing for the first respondent/plaintiff has
made an inept attempt so as to buttress the contention urged on the side of the
first respondent/plaintiff by way of acciting the following decisions:

20. In Durga Prasad and another V. Deep Chand and others (AIR 1954 SC 75),
the Honourable Apex Court has held that “a suit for specific performance by
prior purchaser against his vendor and subsequent purchaser is legally
maintainable.”

21. It is an everlasting and also an axiomatic principle of law that
subsequent purchaser will step into the shoes of his vendor, who entered into a
sale agreement with prior purchaser. Under the said circumstances, subsequent
purchaser is also a necessary and proper party to a suit instituted for specific
performance.

22. Here the position is inverse. It is not the case of the first
respondent/plaintiff that the defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37
are the subsequent purchases from the fourth respondent /25th defendant. The
fourth respondent/25th defendant has entered into the sale agreement in question
in his individual capacity and his definite stand is that the properties
mentioned therein have been allotted to his father B.V.Rajagopal Naidu and other
legal heirs of B.V.Rajagopal Naidu have executed release deeds in favour of the
fourth respondent/25th defendant. Therefore, the dictum found in the decision
reported earlier is not suitable to the facts and circumstances of the present
case.

23. In Sadhana Lodh Vs. National Insurance Co. Ltd and another (2003) 3
Supreme Court Cases 524, the Honourable Apex Court has held that “where a
statute provided an appeal on limited grounds, the said grounds of challenge
cannot be enlarged by filing a writ petition under Articles 226/227.”

24. In Surya Dev Rai Vs. Ram Chander Rai and others (2003) 6 Supreme Court
Cases 675, the Honourable Apex Court has held in paragraph 22 that “Article 227
of the Constitution confers on every High Court the power of superintendence
over all courts and tribunals throughout the territories in relation to which it
exercises jurisdiction excepting any court or tribunal constituted by or under
any law relating to the armed forces. Without prejudice to the generality of
such power the High Court has been conferred with certain specific powers by
clauses (2) and (2) of Article 227 with which we are not concerned hereat. It is
well settled that the power of superintendence so conferred on the High Court is
administrative as well as judicial, and in capable of being invoked at the
instance of any person aggrieved or may even be exercised suo motu. The
paramount consideration behind vesting such wide power of superintendence in the
High Court is paving the way of justice and removing any obstacle therein. The
power under Article 227 is wider than the one conferred on the High Court by
Article 226 in the sense that the power of superintendence is not subject to
those technicalities of procedure or traditional fetters which are to be found
in certain jurisdiction. Else the parameters invoking the exercise of power are
almost similar.”

25. In Ganapathy Subramanian Vs. S.Ramalingam and others (2007) 7 MLJ 13,
this Court has held that “only wrong decisions may not be a ground for the
exercise of jurisdiction under Article 227 of the Constitution, unless wrong is
referable to grave dereliction of duty and flagrant abuse of power by the
subordinate Courts and Tribunals resulting in grave injustice to a party.”

26. In Radhey Shyam and another Vs. Chhabinath and others (2009) 5 Supreme
Court Cases 616, the Honourable Apex Court has held that “Under Article 227 of
the Constitution of India, the High Court does not issue a writ of certiorari.
Article 227 of the Constitution vests the High Courts with a power of
superintendence which is to be very sparingly exercised to keep tribunals and
courts within the bounds of their authority. Under Article 227, orders of both
civil and criminal courts can be examined only in very exceptional cases when
manifest miscarriage of justice has been occasioned. Such power, however, is not
to be exercised to correct a mistake of fact and of law.”

27. In Madras Gymkhana Club, represented by its Hon’y Secretary, The
Island Grounds, Anna Salai, Chennai-600002 and others Vs. K.C.Sukumar (2010 (1)
CTC 199) “this Court has taken a similar view as taken by the Honourable Apex
Court for invoking Article 227 of the Constitution of India.”

28. The learned Senior Counsel appearing for the revision
petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 has also accentuated
the Court to look into the following decisions:

(i) In A.Sreedevi Vs. Vicharapu Ramakrishna Gowd (2005 (5) CTC 748) this
Court has held that “Article 227 of the Constitution of India can be invoked to
prevent abuse of process of law and such a plea can be raised in Revision
Petition without approaching trial Court.”

(ii) In Tamilnadu Handloom Weavers Cooperative Society rep.by its Managing
Director Vs. S.R.Ejaz rep. by its power Agent Muralidhar T.Balani (2009 5 LW 79)
this Court has held that “the suit itself is abuse of process of law and filed
with the sole intention of defeating the order passed by the Supreme Court and
the trial Court having apprised of such facts, failed to act at once, this Court
is entitled to exercise the supervisory jurisdiction under Article 227 of the
constitution of India to axe the suit in the initial stage itself.

29. From the cumulative reading of the decisions referred to supra, it is
easily discernible that Article 227 of the Constitution of India can be invoked
by every High Court under the guise of superintendence, on the following
grounds:

(a) to prevent abuse of process of law

(b) to prevent miscarriage of justice

(c) to prevent grave injustice

(d) to establish both administrative as well as judicial power of High
Court.

30. In the instant case, even at the risk of jarring repetition the Court
would like to point out that the sale agreement dated 20.09.2000 has become
emerged only in between the first respondent/plaintiff and fourth
respondent/25th defendant. No way the revision petitioners /defendants 1, 2, 3,
5, 6, 8 to 24 and 26 to 37 are connected with the alleged sale agreement dated
20.09.2000. But inspite lack of of binding nature upon them, they have been
unnecessarily dragged on to a judicial proceeding by way of filing Original Suit
No.3 of 2010 on the file of the Principal District Court, Pudukottai. Therefore
in the present case a manifest miscarriage of justice has been occasioned. To
put it in short, a grave injustice has been caused to the revision
petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 by way of impleading
them in Original Suit No.3 of 2010. Under the said circumstances, the present
civil revision petition is legally and also factually maintainable under
Article 227 of the Constitution of India.

31. The learned counsel appearing for the first respondent/plaintiff has
also advanced his residual argument stating that if the revision
petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 are having genuine
grievance to the effect that they have been erroneously impleaded in Original
Suit No.3 of 2010, an efficacious relief is available under Order 7 Rule 11 of
the Code of civil Procedure, 1908 and the same has not been invoked by way of
filing a separate petition and therefore, the present civil revision petition is
not maintainable under Article 227 of the constitution of India.

32. It has already been assorted the circumstances under which Article 227
of the Constitution of India can be invoked by a High Court. In the instant
case, a grave injustice has been done to the revision petitioners/defendants 1,
2, 3, 5, 6, 8 to 24 and 26 to 37 by way of impleading them as parties to
Original Suit No.3 of 2010, even though there is no nexus betwixt them and the
first respondent /plaintiff. Of course it is true that an efficacious relief is
available under Order 7 Rule 11 of the Code of Civil Procedure, 1908. But at the
same time, since miscarriage of justice as well as injustice have been caused to
the revision petitioners /defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37, their
approach by way of filing the present civil revision petition to the High Court
so as to ventilate their grievance is legally maintainable. Therefore, viewing
from any angle, the entire argument advanced by the learned counsel appearing
for the first respondent/plaintiff is sans merit, whereas the argument advanced
by the learned Senior Counsel appearing for the revision petitioners /defendants
1, 2, 3, 5, 6, 8 to 24 and 26 to 37 is really having subsisting force.

33. Before, parting with this civil revision petition, it has become
indefeasible to say something about the conduct of the Principal District Court,
Pudukottai. The first respondent/plaintiff has instituted Original Suit No.3 of
2010 for the reliefs of specific performance and perpetual injunction mainly on
the basis of the sale agreement dated 20.09.2000 alleged to have been executed
by the fourth respondent/25th defendant. Even in the said sale agreement it has
been specifically stated that the properties mentioned therein have been
allotted to the share of B.V.Rajagopal Naidu who is none other than the father
of the fourth respondent/25th defendant. In the sale agreement dated 20.09.2000
the present revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37
are not at all parties and there is no privity of contract as well as binding
nature between the revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26
to 37 and first respondent /plaintiff. Therefore the revision petitioners
/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 are totally unnecessary parties
to Original Suit No.3 of 2010. But the Principal District Court, Pudukottai has
taken the plaint on file in Original Suit No.3 of 2010 without knowing the fact
that there is no privity of contract between the revision petitioners/defendants
1, 2, 3, 5, 6, 8 to 24 and 26 to 37 and first respondent/plaintiff. In fact, the
Principal District Court, Pudukottai has adopted a spasmodic as well as
desultory conduct in numbering Original Suit No.3 of 2010. In every District,
Principal District Court is having power of superintendence over its Subordinate
courts and the same should be a prototype in administration of justice. But,
here the Principal District court, Pudukottai has done a flagrant and also a
stupendous mistake in numbering Original Suit No.3 of 2010 against the revision
petitioners. It is not an exaggeration to say that the Principal District Court,
Pudukottai has adopted complete lethargic attitude for the reasons best known to
it. The approach made by the Principal District Court, Pudukottai is not only
regrettable but also condemnable.

34. It has already been pointed out that a grave injustice has been done
to the revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37 by
way of impleading them in Original Suit No.3 of 2010 and further the Principal
District Court, Pudukottai has also done equal and clear injustice to them by
way of taking the plaint on file in Original Suit No.3 of 2010. Under the said
circumstances, the plaint filed in Original Suit No.3 of 2010 on the file of the
Principal District court, Pudukottai is liable to be struck off in respect of
the revision petitioners/defendants 1, 2, 3, 5, 6, 8 to 24 and 26 to 37.

35. In fine, this civil revision petition is allowed without cost.
Connected Miscellaneous petitions are closed. The plaint filed in Original Suit
No.3 of 2010 on the file of the Principal District Court, Pudukottai is ordered
to be struck off with regard to the revision petitioners /defendants 1, 2, 3, 5,
6, 8 to 24 and 26 to 37. The Principal District Court, Pudukottai is strictly
directed to look into the matter and take necessary action against the staff
concerned.

mj

To

The Principal District Court, Pudukottai