High Court Madras High Court

C.J. Sheth Construction Company … vs Sunderdas Arjunlal And 4 Ors. on 11 August, 1995

Madras High Court
C.J. Sheth Construction Company … vs Sunderdas Arjunlal And 4 Ors. on 11 August, 1995
Equivalent citations: 1996 (1) CTC 29
Author: S Subramani
Bench: S Subramani


ORDER

S.S. Subramani, J.

1. Both these Applications are filed by the plaintiff for passing an interim decree against the defendants.

2. The plaintiffs have filed the suit against the defendants for recovery of more than Rs. 1 3/4 crores. It is stated that pursuant to a discussion between the applicants and the respondents, the respondents agreed to pay a sum of Rs. 59 lakhs within a period of three years form 1-1-1988 against the applicants relinquishing their rights and interest over the applicants’ share in the first floor of the building complex. It is stated that the defendants even though agreed to pay Rs. 59 lakhs, they have been evading payment pending suit. They issued a notice on 8-6-1993 through their counsel to the respondents calling upon them to discharge their liabilities as set out in the notice. It is stated that a reply notice was sent, which was only to evade the payment. The petitioner/plaintiff would state in the affidavit that the defendants have raised untenable please in the reply notice. They have further stated that in view of the admission in the agreement, they are bound to pay a sum of Rs. 20,45,697/- within such time as may be fixed by this Court, and in default of payment, a decree must be granted in favour of the plaintiff to recover the same by sale of the properties.

3. Application No. 7430 of 1994 is also for an enhanced amount, i.e., Rs. 35,83,280/-

4. For both these Applications, a counter-affidavit has been filed by the respondents. According to them, they have never admitted any liability in any document. According to them, the document relied on by the plaintiff is not enforceable, and they have explained under which the said document came into existence. According to them, the document is not supported by consideration, and they are not liable to pay any amount. They have stated that they will filed a detailed written statement, disputing the claim. They also say that under Order 26 Rule 6, C.P.C., only if there is unconditional admission, a decree can be passed. They also make reference to the reply notice and also various documents relied on by the plaintiff to substantiate their case that there is no unequivocal admission for getting the decree.

5. The only question that has to be considered is, whether the plaintiff is entitled to get an interim decree on the ground that there is admission by the defendants.

6. On going through the documents filed in support of the plaint transaction and also the reply notice of the defendants, I am of the view that the applicant/plaintiff cannot get a relief at this stage on the basis of any alleged admission. Nowhere in the documents, I find any unequivocal admission so as to invoke the jurisdiction under Order 12 Rule 6, C.P.C.

7. It is held in (State Bank of India v. Midland Industries and Ors.), that in order to invoke the provision under Order 12, Rule 6, C.P.C., there must be unequivocal, unconditional and unambiguous admission by the defendant, and again, their Lordships have held that the Provision of Order 12, Rule 6, C.P.C. is only discretion and it is not a matter of right on the part of the plaintiff to get a decree. In the decision aforesaid, the learned Judge has held thus:-

“Undoubtedly Rule 6 of Order 12 has been couched in a very wide language. However, before a court can act under Rule 6, admission must be clear, unambiguous, unconditional and unequivocal. Furthermore, a judgment on admission by the defendant under Order 12, Rule 6 is not a matter of right and rather is a matter of discretion of the Court, no doubt such discretion has to be judicially exercised. If a case involves questions which cannot be conveniently disposed of on a motion under this rule the Court is free to refuse exercising discretion in favour of the party invoking it. Where the defendants have raised objections which go to the very root of the case, it would not be proper to exercise this discretion and pass a decree in favour of the plaintiff. The rule is not intended to apply where there are serious questions of law to be asked and determined. Likewise where specific issues have been raised in spite of admission on the part of the defendants the plaintiff would be bound to lead evidence on those issues and prove the same before he becomes entitled to decree and the plaintiff in that event cannot have a decree by virtue of provision of Order 12, Rule 6, C.P.C. without proving those issues.”

8. In A.I.R. 1962 Jammu and Kashmir 66 (Union of India v. Feroze & Co.), also, the scope of Order 12, Rule 6, C.P.C. was considered, and their Lordships held thus:-

“A judgment on admission under Order 12, Rule 6 is a matter of discretion and not a matter or right and the Court would not entertain an application for such judgment when the case involves questions which cannot be conveniently dealt with in a motion under the rule. In order that a judgment may be obtained under Order 12, Rule 6, the admission must be unconditional, clear, and unequivocal.”

Since the defendant has disputed the liability, the application of the plaintiff is not maintainable. The provision of Order 12, Rule 6, C.P.C. has no application at present, and hence the Applications are dismissed. No costs.