Bombay High Court High Court

Mangilal Jagrupji Jain vs Shri Bharat Shankarlal Dhakad … on 15 September, 2011

Bombay High Court
Mangilal Jagrupji Jain vs Shri Bharat Shankarlal Dhakad … on 15 September, 2011
Bench: Anoop V.Mohta
                                                   1                                cra-538-11.sxw


    dgm




                                                                                         
               IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                
                        APPELLATE SIDE CIVIL JURISDICTION

                 CIVIL REVISION APPLICATION NO. 538  OF 2011




                                                               
    Mangilal Jagrupji Jain                     ....   Petitioner
          vs
    Shri Bharat Shankarlal Dhakad (HUF) & ors. ....    Respondents




                                                  
                                
    Mr. P. S. Dani for the petitioner.

    Mr. N.V. Walawalkar, Senior Advocate i/by Mr. Suresh M. Sabrad for 
                               
    respondent no.2. 


                                          CORAM:   ANOOP V. MOHTA, J.

DATE : September 15, 2011

ORAL JUDGMENT:

The Petitioner (Defendant No.3) is one of the purchaser, along

with the Plaintiffs (Respondents 1 to 4) of a property described in the

Agreement dated 29 December 2007 (the Agreement), executed with

Respondents 5 and 6 (Defendants 1 and 2). The Agreement reflects

that the Plaintiffs along with the Petitioner, as partners of M/s.

Mahavir Developers (the firm), entered into the agreement for

purchase of the property. As the Defendants failed to perform their

part, the present Suit is filed, in their individual capacity, for a

::: Downloaded on – 09/06/2013 17:44:14 :::
2 cra-538-11.sxw

specific performance based upon the agreement.

2 The Petitioner filed an application under Order VII, Rule 11 (d)

of the Code of Civil Procedure (CPC) for rejection of the plaint

basically on the ground that the Defendants executed the agreement

with the partnership firm namely, M/s.Mahavir Developers (the firm),

of which the Plaintiffs 1 to 4 are the partners. The firm is not

registered. Therefore considering Section 69(2) of the Indian

Partnership Act (Mah. Amendment), the suit as filed in the individual

capacity is not maintainable. The defence was that the Plaintiffs and

the Petitioner individually invested the amount and therefore in their

individual capacity entered into the transaction, though the document

reflects the name of the intended firm. It could not finalised and

registered till this date The learned Judge after hearing both the

parties, considering the averments made in the plaint and referring to

the provisions of law read with the judgments of the Supreme Court

rejected the said application. Therefore, the present Civil Revision

Application.

3 In view of this provision other party may apply for rejection of

the plaint if suit is barred by law based upon the basic averments in

::: Downloaded on – 09/06/2013 17:44:14 :::
3 cra-538-11.sxw

the plaint itself. The averments in the plaint also includes, as rightly

contended by the learned counsel appearing for the Petitioner, the

supporting and relevant documents filed with the same, at the

relevant time. There is no question of going to the defence/written

statement, filed or not. Even the reply stating the merits of the

matter filed to such application for rejection of the plaint may not be

necessary to consider merits of the matter in view of the object, nature

and scope and purpose of Order VII, Rule 11(d) of CPC.

4 The Apex Court in Vishnu Dutt Sharma vs. Daya Sapra (Smt)1

has elaborated the scope and purpose of the provision as follows:

“7 Order 7 Rule 11(d) of the Code of Civil
Procedure, 1908 (for short “the Code”) provides for
rejection of a plaint inter alia on the premise that the suit

was barred by any statute. Such an embargo in the
maintainability of the suit must be apparent from the
averments made in the plaint.

5 The Apex Court also in Popat and Kotecha Property vs. State

Bank of India Staff Association2 has elaborated the scope and

purpose of the provision as follows:



    1 (2009) 13 SCC 729
    2 (2005) 7 SCC 510


                                                          ::: Downloaded on - 09/06/2013 17:44:14 :::
                                                 4                               cra-538-11.sxw




                                                                                     
                 "23 Rule 11 of Order 7 lays down an independent 

remedy made available to the defendant to challenge the

maintainability of the suit itself, irrespective of his right to
contest the same on merits. The law ostensibly does not
contemplate at any stage when the objections can be
raised, and also does not say in express terms about the

filing of a written statement. Instead, the word “shall” is
used clearly implying thereby that it casts a duty on the
court to perform its obligations in rejecting the plaint
when the same is hit by any of the infirmities provided in

the four clauses of Rule 11, even without intervention of
the defendant. In any event, rejection of the plaint under

Rule 11 does not preclude the plaintiffs from presenting a
fresh plaint in terms of Rule 13.”

6 It is also necessary to consider at this stage the object and

purpose of Section 69(2) of the Indian Partnership Act, 1932 (Mah.

Amendment) and the effect of non-registration of firm and the

averments so raised along with the document filed on record, with a

view to see whether the impugned order is in accordance with law or

not. The consequence of such application is always goes to the root

of the Suit itself. If case is made out, the plaint needs to be rejected

at that stage itself.

7 In the present case, there is no serious dispute and basically in

view of the averments made in the plaint that the alleged partnership

firm was not registered on 29 December 2007 when the agreement in

::: Downloaded on – 09/06/2013 17:44:14 :::
5 cra-538-11.sxw

question was executed, though the parties have signed the

agreement/document as partners of the firm. The effect of non-

registration of such partnership firm just cannot be overlooked, but

subject to the averments made in the plaint only. It is very clear from

the averments read with the documents annexed to the plaint that the

Suit is filed for specific performance of the agreement in their

individual capacity, against the Respondents and the Petitioner.

Therefore, at this stage, from the averments it is clear that they have

not pleaded the specific performance of the agreement in the name of

the firm. The effect of such prayers and/or averments, the Court will

consider during the trial. But to say that such Suit is liable to be

dismissed, at this stage, based upon the principle of Order VII Rule

11(d) CPC as contended, in my view, is not correct. The submission

that the parties can have such oral partnership at any time and can be

registered at subsequent stage though cannot be disputed, yet in the

present facts and circumstances, that aspect just cannot be gone into

by overlooking the averments made in the plaint and the documents

on record, which nowhere deals with the aspect of the un-registered

firm. The intention and/or the object of reference of firm’s name

and what should be the consequence of filing of the suit in their

individual capacity also cannot be gone into at this stage merely on

::: Downloaded on – 09/06/2013 17:44:14 :::
6 cra-538-11.sxw

the basis of reply/submission so made by the learned counsel for the

Petitioner. All these facets need detail inquiry and evidence. It is

unregistered till this date in view of the disputes between the parties.

The submission revolving around Section 69(2) of the Indian

Partnership Act cannot be the foundation to reject the plaint, in the

present case.

8

The contention of the learned Senior Counsel appearing for the

Respondents, based upon the above judgments, therefore, supports

the impugned order on above facets. The reasoning given by the

learned trial Judge in this background cannot be stated to be bad in

law and/or contrary to the facts on record.

9 The judgment in Goverdhandoss Takersey vs. M. Abdul

Rahiman and anr.1 as cited by the learned senior counsel appearing

for the Respondent referring to Section 69(2) of the Indian

Partnership Act and the submission that in every matter, the plea of

non-registration of the firm that itself cannot be the foundation to

reject the plaint is also correct.There is also another facet that the Suit

filed by the alleged individual partners in their individual capacity

1 AIR (29) 1942 Madras 634

::: Downloaded on – 09/06/2013 17:44:14 :::
7 cra-538-11.sxw

cannot be dismissed under Order VII Rule 11(d) of CPC at this stage

of the proceedings at the instance of the Petitioner who was also one

of the signatories to the agreement and who has full knowledge that

the partnership was not registered or was not in existence at the

relevant time.

10 Resultantly, I see there is no reason to interfere with the

impugned order. The CRA is dismissed. There shall be no order as to

costs.

(ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 17:44:14 :::