High Court Kerala High Court

Chellamma vs Sebastian on 16 February, 2010

Kerala High Court
Chellamma vs Sebastian on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6854 of 2008(N)


1. CHELLAMMA, W/O LATE BHASKARAN,
                      ...  Petitioner

                        Vs



1. SEBASTIAN S/O VARKEY, AGED 51 YEARS,
                       ...       Respondent

2. LISSY, AGED 48, W/O SEBASTIAN,

                For Petitioner  :SRI.A.C.DEVASSIA

                For Respondent  :SRI.P.N.RAMAKRISHNAN NAIR

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

 Dated :16/02/2010

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                ----------------------------------------------------
                      W.P.(C)No.6854 of 2008
                ---------------------------------------------------
           Dated this the 16th day of February, 2010

                                JUDGMENT

Petitioner is the first defendant in O.S.No.91/04 on the

file of the Sub Court, Kattapana. Suit is one for specific performance

of an agreement for sale, and the respondents are the plaintiffs.

Parties entered into Ext.P1 agreement dated 31.7.2003 by which the

plaintiffs agreed to exchange their property having an extent of 4.59

acres in lieu of 3.81 acre owned and possessed by the defendants.

Out of the 4.59 acres belinging to the plaintiff, 3 acres of land was

registered holding and the rest 1.59 acres of land was covered by a

new patta. Similarly out of the 3.81 acres belonging to the

defendant, she had a patta only over 1.60 acres and the rest was

non-patta land with possessory right. The parties resolved to register

transfer deeds in terms of the exchange of their properties agreed

upon, on or before 31.7.2003, executing Ext.P1 agreement. Later, by

Ext.P2 agreement dated 1.8.2003, the time for registration of the

conveyance deeds was extended up to 31.10.003. On 30.10.2003

parties executed Ext.P3 agreement extending the time to effect

W.P.(C)No.6854 of 2008

:: 2 ::

registration by 31.01.2004. There is no dispute between the parties

that on execution of Ext.P1 agreement they had exchanged the

properties covered by that agreement. In Ext.P3 agreement

providing for extension of time up to 31.10.2003, an additional

covenant was also entered into that in the event of non-correction of

the re-survey records relating to the property exchanged by the

plaintiffs to the defendants, the defendants will return the extent of

land specified which had been obtained from the plaintiffs to rectify

that deficiency. Alleging that in view of the default of the defendant,

the registration of the conveyance in terms of the excharge could not

be carried out plaintiffs laid the above suit for a decree for specific

performance of Exts.P1 and P3 agreements.

2. Resisting the suit claim petitioner/defendant filed a

written statement traversing the allegations raised in the plaint and

impeaching the entitlement of the plaintiffs to the decree sought for.

Ext.P4 is the copy of the written statement filed on 5.10.2004.

Petitioner/defendant later filed Ext.P5 amendment application to the

written statement canvassing a counter claim seeking a declaration

that Exts.P1 and P3 agreement are void. The declaration by way of

W.P.(C)No.6854 of 2008

:: 3 ::

setting forth a counter claim amending the written statement was

sought for by the defendant contending that there was fraud and

mis-representation in entering into the agreements insofar as the

new patta land having an extent of 1.59 acres of land belonging to

the plaintiffs could not have been conveyed by them in view of the

Assignment Rules. Similarly, the non-patta land of 2.21 acres

belonging to the 1st defendant, according to her, is also inalienable.

In the affidavit sworn to in support of the amendment of the written

statement to raise the counter claim, the petitioner/1st defendant has

averred that the fruad with respect to Exts.P1 and P3 agreements

came to her knowledge only on 4.10.2004. Amendment of the

written statement sought for by the 1st respondent was resisted by

the plaintiffs filing Ext.P6 objections, in which among other

contentions, it was contended that the amendment sought for is

barred by limitation. The learned Sub Judge, after considering Ext.P5

application in the light of Ext.P6 objections and hearing counsel on

both sides, dismissed that application by Ext.P7 order holding that

the claim for amendment is barred by limitation. Propriety and

correctness of Ext.P7 is challenged in the writ petition, invoking the

W.P.(C)No.6854 of 2008

:: 4 ::

supervisory jurisdiction vested with this court under Article 227 of the

Constitution.

3. I heard the counsel on both sides.

4. Inviting my attention to Article 59 of the Limitation

Act, the learned counsel for the petitioner/1st defendant contended

that the court below went wrong in holding that the proposed

amendment is barred by limitation. Reliance is also placed on Prem

Singh v. Birbal {2006(2) K.L.T. 863 (SC)} by the counsel to

urge that the proposed amendment raising the counter claim moved

within a period of three years from the date of knowledge contending

that the agreement is inexecutable in view of the interdictions placed

under law, and that the agreements are void, is perfectly

maintainable. On the other hand, the learned counsel for the

plaintiffs submitted that if the amendment is allowed, the counter

caim will relate back to three years from the date of filing of the

original written statement, and in that case, serious prejudice and

hardship would be caused to the plaintiffs in the suit. The learned

counsel for the plaintiffs also contended, placing reliance on Order

VIII Rule 6A of the Code of Civil Procedure, that a counter claim

W.P.(C)No.6854 of 2008

:: 5 ::

could be raised by the defendants only in respect of any cause of

action accruing in their favour against the plaintiffs either before the

filing of the written statement or the time provided for delivering

their evidence. At any rate, according to the learned counsel, in the

given facts of the case, no interference with Ext.P7 order is

warranted, invoking the supervisory jurisdiction vested with this

court.

5. I have considered the submissions made by the

counsel with reference to Ext.P7 order and the exhibits produced in

the writ petition. First of all, it has to be pointed out that a counter

claim can be raised in a suit as againstthe plaintiff under Order VIII

Rule 6A of the Code of Civil Procedure in respect of any cause of

action which had accrued in favour of the defendant before the filing

of the written statement or delivering of his defence. What is of

significance is the cause of action and not the filing of the written

statement, nor the time fixed for delivering of the defence. So much

so, even after filing of the written statement, it is open to the

defendant to raise a counter claim in the very same suit, provided

the cause of action for raising such counter claim has arisen before

W.P.(C)No.6854 of 2008

:: 6 ::

the filing of the written statement or before the time fixed for

delivery of the defence.

6. Perusing Ext.P5 amendment application, it is noticed

that the date of knowledge when the petitioner/defendant got

knowledge of the legal hurdle in registering of the conveyance deed

in termsof the agreement was stated only in the affidavit and not in

the proposed amendment to the written statement. It is also noticed

that previous written statement was filed on 5.10.2004. The date of

knowledge of such legal bar is shown in the affidavit as 4.10.2004.

No particulars as to the circumstances under which the defendant got

knowledge of the inalienability of the portion of the land belonging to

her and also that of the plaintiffs is stated in the affidavit, leave alone

in the proposed amendment. Order VIII Rule 6A of the Code of Civil

Procedure is only an enabling provision empowering the defendant to

raise in the very same suit any claim against the plaintiff, subject to

the conditions imposed by the rule for having adjudication of all

disputes between the parties in the very same suit. No defendant is

having any statutory right to insist that his counter claim should be

entertained in the suit filed by the other, as he has an alternate

W.P.(C)No.6854 of 2008

:: 7 ::

efficacious remedy of filing a suit against the opposite party as

provided by law. In the given facts of the case where the parties

have exchanged their properties soon after exection of Ext.P1

agreement, and the registration of the document was extended by

mutual agreement by the parties from time to time, the proposed

amendment to the written statement already filed to set up a counter

claim cannot be considered as bona fide especially where particulars

how the knowledge of the inexecutability of the conveyance deeds

was obtained are not stated in the affidavit sworn to in the

amendment application. Though I do not approve of the reasoning

of the court below in Ext.P7 order holding that the amendment

application is barred by limitation, I find that declining the

entertainment of the amendment application cannot be found fault

with. I do express such a view for the reason that in case the

proposed amendment canvassed is entertained, it will complicate the

issues involved in the suit as questions may arise whether even on

the plea of fraud the first agreement Ext.P1 could have been

impeached by the defendant after she had filed her written statement

on 5.10.2004. On the date of the amendment, if a fresh suit was

W.P.(C)No.6854 of 2008

:: 8 ::

filed in view of the previous written statement already filed by the

defendant, a plea of fraud canvassed for entertaining the relief

canvassed necessarily has to be examined with reference to the

contentions advanced in the written statement. When that be so, a

challenge against Ext.P1, after filing of Ext.P4 written statement, to

contend that it is vitiated by fraud on the entertainability of such a

new defence by way of amendment belatedly, may call for serious

scrutiny.

7. I find no interference with Ext.P7 order declining the

amendment of the written statement canvassed by the petitioner/1st

defendant by the court below is warranted invoking the writ

jurisdiction of this court.

Writ petition is dismissed.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

sk/-

//true copy//