High Court Madras High Court

C. Muthupandian vs Ramasamy Thevar Alias … on 17 January, 1994

Madras High Court
C. Muthupandian vs Ramasamy Thevar Alias … on 17 January, 1994
Equivalent citations: AIR 1995 Mad 277
Bench: A Hadi


ORDER

1. The plaintiff is the petitioner in this revision petition against the dismissal of his I. A. No. 91 of 1993 for amending his plaint in O.S. No. 197 of 1990 on the file of the Sub-Court, Tirunelveli. The said suit is for a declaration that the suit document dated 17-2-1989 executed by the plaintiff in favour of the second defendant and one Diravia Thevar is only a mortgage deed and not a sale deed as it purports to be and for consequential injunction. The suit was filed on 16-9-1990
and while P.W. 1 was being examined at the trial of the suit, the above said I.A. No. 91 of 1993 was filed in Feb. 1993. As per the original plaint, though the above said document purported to be a sale deed it is only a mortgage deed but now by the proposed amendment the plaintiff wants to plead that the said document is a void document and hence he wants to have an alternative prayer for a declaration that the said deed is void. For seeking this alternative prayer, the relevant allegations in the proposed amendment as follows:–

“The suit document was registered in Amaravilai Sub Registrar’s Office which is situated in the State of Kerala. The first defendant had arranged for the preparation and registration of the said suit document. He made arrangements to register the suit document in Amaravilai Sub Registrar’s Office because stamp duty to be paid in Kerala State is much cheaper than in the State of Tamil Nadu. For the purpose of registering the suit document in Kerala State, the 1st defendant had purchased a small insignificant extent of property situate at the area of Amaravilai Sub Registrar’s Office in the name of the plaintiff. The plaintiff had no connection whatsoever regarding the above mentioned transaction. The plaintiff had not paid any amount to the said transaction. He had no intention to purchase the property involved in the said deed. It is a bogus deed. The abovementioned transaction is a “sham and nominal transaction. The above said deed was registered first and the suit document was registered next. The registration number of the said deed is 423 of 1989 and the registration number of the suit document is 424 of 1989…… As such the
registration of suit document at Amaravilai Sub Registrar’s Office is not valid.”

The material allegations in the affidavit filed in support of the Interlocutory Application, seeking for amendment are as follows:–

“This plea that the suit document is void has not been specifically taken in the plaint. By inadvertance I have not asked for a relief to get a declaration that the suit document dated 17-2-1989 is void in the suit.”

In the above said circumstances, the court below has dismissed the Interlocutory Application on the ground that the proposed amendment would change the character of the suit.

2. The learned counsel for the petitioner
submits as follows:–

Only an alternative prayer is sought for by the proposed amendment, namely, to declare, alternatively, that the above said document No. 424 dated 17-2-1989 is void. There is no change of any cause of action or pleadings of new set of facts. The learned counsel also relied on the decision reported in A.K. Gupta & Sons v. Damodar Valley Corporation, (AIR 1967 SC 96 : (1966) 1 SCR 796 : ILR 45 Pat 1298. On the other hand, the learned counsel for the respondent submits as follows:–

The proposed amendment not only seeks an alternative new prayer as aforesaid, but it also based the said new claim on new set of facts, which are set out in the proposed paragraph 15 of the plaint to be amended. According to the learned counsel for the respondent, the dismissal of the said Interlocutory Application is quite correct. He also relied on the relevant observation in the above said decision of the Supreme Court to negative the claim of the petitioner’s counsel.

3. I have considered the rival submissions. This is not a case where only an alternative prayer is sought for. But for seeking the above said alternative prayer, a new set of facts is sought to be pleaded. In other words, a new cause of action is set up for seeking the above said alternative prayer. Originally, the plea was that the document No. 124 of 1989 dated 17-2-1989 was only a mortgage deed and not a sale deed as it purported to be. For making the original claim, relevant pleas were made in the original plaint. In the original plaint there was no reference at all to the other document, namely, document No. 423 of 1989 which was no doubt executed and registered on the very same day 17-2-1989, but a little earlier than the document No. 424. But the plea in the
proposed amendment is Document No. 423 of 1989 which is now mentioned for the first time in the proposed amendment is a bogus document. This plea was not at all mentioned in the original plaint. Only if the said Document No. 423 of 1989 is a bogus one as pleaded in the proposed amendment the plaintiff could succeed in the above said alternative prayer. So, it is clear that a new cause of action is set up by the proposed amendment. In the above referred decision in A. K. Gupta and Sons v. Damodar Valley Corporation, AIR 1967 SC 96 : (1966) 1 SCR 796 : ILR 45 Pat 1298, while explaining the meaning of the term “cause of action”, it is stated as follows:–

“The expression “cause of action” in the present context does not mean “every fact which it is material to be proved to entitle the plaintiff to succeed” as was said in Cooke v. Gill, (1873) LR 8 CP 107, 116 : 42 LJ CP 98 : 28 LT 32 : 21 WR 334, in a different context, for if it were so, no material fact could ever be amended or added and, of course, no one would want to change or add an immaterial allegation by amendment. That expression for the present purpose only means, a new claim made on a new basis constituted by new facts ….. The words “new case”

have been understood to mean “new set of ideas” ….. No amendment will be
allowed to introduce a new set of ideas to the prejudice of any right acquired by any party by lapse of time.”

4. As already stated, by the proposed amendment, a new claim is certainly made though alternatively, ‘on a new basis constituted by new facts’. Therefore, the Court below has rightly dismissed the interlocutory application and disallowed the proposed amendment.

5. Learned counsel for the respondent represents one other point, namely, regarding limitation. According to him, as per Article 58 of the Limitation Act, the new alternative prayer will be barred by time. The counter affidavit to the interlocutory application has taken up such a stand.

The said Article 58 of the Limitation Act runs thus:–

 ____________________________________________________________________________________________
Description   Period of   Time from which
of suit    Limitation   period begins
       to run
____________________________________________________________________________________________
To obtain   Three   When the right
any other   years   to sue first
declaration      accrues
____________________________________________________________________________________________

 

The relevant document in the present case was executed on 17-2-1989 and the amendment is sought for only in February, 1993. Therefore, according to the counsel, the proposed alternative relief would be barred by limitation. I see force in this argument also. Therefore, there is absolutely, no merit in this civil revision petition.

6. The civil revision petition fails and is dismissed. No costs.

7. Application dismissed.