Allahabad High Court High Court

Ghurey Lal vs Firm Jagannath-Kashi Nath And … on 22 November, 1933

Allahabad High Court
Ghurey Lal vs Firm Jagannath-Kashi Nath And … on 22 November, 1933
Equivalent citations: 147 Ind Cas 673
Author: Kendall
Bench: Kendall


JUDGMENT

Kendall, J.

1. This is an application for the revision of an order of the Subordinate Judge of Agra, calling upon a next friend of some minor plaintiffs to provide security for costs. The application is made on the ground that the court had no jurisdiction, and it must be admitted that there is no provision in the Civil Procedure Code, for calling upon the next friend of minor plaintiffs to provide security for Costs, though it is open to the court to make an order, after the hearing, for costs against a next friend, and to call on a next friend to provide security in the event of his retiring Order XXXII, Rule 4(4) and Order XXXII, Rule 8(1). I have not been referred to any authority of this or any other High Court for holding that a court may call upon a next friend to provide security for costs. The question was considered in the case of Bai Porebai v. Devji Meghji 23 B. 100, where the court went so far as to say:

If, then, the next friend of an infant plaintiff and not the infant plaintiff himself or herself is and has always been liable for the costs of the suit, a provision that a woman shall not be imprisoned for debt gives rise to no inference that the legislature intended in any way to change the practice as to a female infant plaintiff giving security for costs. We think, therefore, that, except in exceptional cases, the old practice ought still to be observed.

2. The old practice referred, to here, however, does hot appear to be that of demanding security for costs from, a next friend, and in-the case of Bhaishanker Ambashanker v. Mulji Asharam 11 Ind. Cas. 551 : 35 B. 339 : 13 Bom. L.R. 480, the High Court refused to demand security from a next friend for the following reason:

The practice therefore, seems to be that in the case of an infant it is not desirable to run any risk of stopping the suit filed on behalf of an infant, which may be a proper suit to bring, merely because of some inability on the part of the next friend to give security for costs, and, the courts have apparently considered that the interests of other parties to the suit are sufficiently protected by the power they have in a proper case of moving the court either to stay the suit as not being for the benefit of the infant, or, if there is a just cause other than the poverty of the next friend, to have him removed.

3. In the present case the court has apparently been influenced by the allegations made by the defendants that the minor plaintiffs are being financed by their next friend. If he is a man of wealth, who would be able to provide the security, the defendants will be amply protected by the power of the court to direct him to pay costs at the end of the hearing. If, however, he is not a man of wealth and would be unable to provide security, then, as has been pointed out by the Bombay High Court, it is undesirable to stay the proceedings merely on account of that inability. In other words, the courts have not accepted the principle that it is desirable to call on a next friend to provide security for costs, and as there is no provision under the rules empowering the court to do so, I must hold that the order of the Subordinate Judge is without jurisdiction. I, therefore, allow the application with costs and set aside the order of the Subordinate Judge.