High Court Kerala High Court

Janadas vs Vedanayagam on 28 July, 2004

Kerala High Court
Janadas vs Vedanayagam on 28 July, 2004
Equivalent citations: 2004 (3) KLT 425
Author: S Sankarasubban
Bench: S Sankarasubban, A Basheer


JUDGMENT

S. Sankarasubban, J.

1. This Writ Petition has been posted before us on the basis of a reference order passed on 17th May, 2004. The Writ, petition was filed challenging the order passed by the Court below, which is produced as Ext.P3 is the order passed in two I.As., viz., I.A.Nos. 2583 and 3184 of 2003. While I.A.No. 3184 of 2003 was filed by the first plaintiff, I.A.No. 2583 of 2003 was filed by the. second plaintiff.

2. The suit was filed for partition. There are seven plaintiffs in the suit. According to the first plaintiff, he is entitled to get 1/4 share and the other plaintiffs together are entitled to 1/4 share. Defendants 1 and 2 are entitled to get 1/2 share. Plaintiffs 1 and 2 have filed the applications contending that it is not possible for them to continue as plaintiffs because of a dispute which has arisen among the plaintiffs. They want to get their shares separately and hence, they applied for transposing them as defendants. The Court below has considered this matter. According to the Court below, for getting their own shares, it is not necessary to transpose the plaintiffs as defendants. Plaintiffs 1 and 2 engaged different counsel. Hence, even without transposing, a decree can be passed.

3. When the matter came before the learned Single Judge, it was argued that the plaintiffs cannot get an order to transpose them as defendants. The decision in Narayanan v. Manjadimoodu Coir Co-operative Society, 1985 KLT 893 was cited. It was argued that a co-plaintiff cannot be allowed to transpose him as a defendant, since there is no provision enabling such transposition. Learned counsel relied on the decisions reported in Saila Bala v. Nirmala Sundari, AIR 1958 SC 394, and Madanappa v. Chandramma, AIR 1965 SC 1812, and argued that the principles laid down in Narayanan’s case requires reconsideration. It is on this basis that the reference has come before us.

4. In Narayanan v. Manjadimoodu Coir Co-operative Society, 1985 KLT 893, this Court held as follows: “A party who has got a cause of action can file a suit and get his relief through Court. Parties whose causes of action are identical can file separate suits even if they raise out of the same transaction and the relief is claimed against the same party. But Order I, Rule 1 permits the filing of a single suit by all such parties. That does not mean that if circumstances change separate trials cannot be bad in such a suit. In fact, Order I, Rule 2 provides for that. The only condition is that it should appear to the Court that the joinder of plaintiffs, may embarrass or delay the trial of the suit. Separate trial is the only way out. No question of transposing a plaintiff as defendant arises as it is impossible. The Code only permits the transposing of a defendant as a plaintiff and that too only under certain circumstances”.

In R.S. Maddanappa v. Chandramma and Anr., AIR 1965 SC 1812, it was observed as follows:

“Now regarding the second point, this objection is purely technical. The plaintiff sued for partition of the suit properties upon the ground that they were inherited jointly by her and by the first defendant and claimed possession of her share from the other defendants who were wrongfully in possession of the properties. She also alleged that the first defendant did not cooperate in the matter and so she had to institute the suit. The first defendant admitted the plaintiff s title to half share in the properties and claimed a decree also in her own favour to the extent of the remaining half share in the properties. She could also have prayed for her transposition as a co-plaintiff and under Order I, Rule 10(2) C.P.C. the Court could have transposed her as a co-plaintiff. The power under this provision is exercisable by the Court even suo motu. As pointed out by the Privy Council in Bhupendra v. Raneswar, 58 Ind App 228 (AIR 1931 PC 162), the power ought to be exercised by a Court for doing complete justice between the parties. Here both the plaintiff and the first defendant claim under the same title and though defendants 2 to 8 had urged special defences against the first respondent, they have been fully considered and adjudicated upon by the High Court while allowing her appeal. Since the trial Court upheld the special defences urged by defendants 3 to 8 and negatived the claim of the first defendant it may have thought it unnecessary to order her transposition as plaintiff. But the High Court could, while upholding her claim, well have done so. Apparently it either over-looked the technical defect or felt that under Order XLI, Rule 33 it had ample power to decree her claim”.

In Bhupendra Narayan Singh Bahadur v. Rajeswar Prasad Bhakat and Ors., AIR 1931 PC 162, it was observed as follows:

“If there was a technical objection to this, the Court clearly had power at any stage of the proceedings to remedy the defect under Order I, Rule 1, Civil P.C. by adding the pro-forma defendants as co-plaintiffs with the appellant. Such a course should in their Lordships’ opinion always be adopted where it is necessary…..”

In Vanjiappa v. Annamalai, AIR 1940 Madras 69, Patanjali Sastri, J. (as he then was) observed as follows:

“The joinder of the petitioner as plaintiff 2 is not authorized by the terms of Order 1, Rule 1 Civil P.C., as no right to relief is alleged to exist in the petitioner jointly, severally or in the alternative, and when the petitioner begins to set up a claim to the amount in suit adversely to respondent 1, it will be highly expedient, if not necessary, to strikeout his name as plaintiff 2, as desired by him. But as he is clearly a person whose presence before the Court effectually and completely to adjudicate upon and settle all the questions involved in the suit, the proper order, in my opinion, would be to direct the petitioner to be transposed as a defendant in the suit – see Mathews In Re; Oates v. Mooney, (1905) 2 Ch. 460, where it was observed:

“The general rule is that where co-plaintiffs disagree, the name of one is struck out as plaintiff and added as defendant”……………

In AIR Commentaries of C.P.C. page 725 at Note 36 it is stated as follows; “Under Order 1, Rule 10 one of the plaintiffs can be transposed as a defendant, if his original joinder was improper – see AIR 1925 Cal.328, (1905) 2 Ch. 460. The Court has also, apart from Order 1, Rule 10, inherent power to transpose one of the plaintiffs as a defendant”-see AIR 1924 Cal.251.

In the above view of the matter, we are of the opinion that a plaintiff can be transposed as a defendant. The next question is that so far as this suit is concerned, whether it is possible. The Court below declined to grant the relief on the ground that it was only to overcome the objection with respect to valuation. According to us, this should not have been taken into consideration even if it is made in order to confine the case to the Munsiff Court. There is nothing wrong for the plaintiffs asking for it. Hence, we are of the view that the application ought to have been allowed.

In the above view of the matter, the order passed in the two I.As. are set aside and the I.As. are allowed. Plaintiffs 1 and 2 are transposed as defendants as prayed for by them.

Writ Petition is disposed of as above.