High Court Kerala High Court

Narayana Moolya vs Sadasiva Moolya on 17 March, 2009

Kerala High Court
Narayana Moolya vs Sadasiva Moolya on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 730 of 1996()



1. NARAYANA MOOLYA
                      ...  Petitioner

                        Vs

1. SADASIVA MOOLYA
                       ...       Respondent

                For Petitioner  :SRI.K.G.GOURI SANKAR RAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/03/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                                A.S.No.730 of 1996
                           --------------------------------------
                     Dated this the 17th day of March, 2009.

                                     JUDGMENT

Respondents though served, remain absent. I heard counsel for

appellants/plaintiffs.

2. Frills and embroideries excluded, the case of appellants/plaintiffs is

that plaint A schedule properties belonged to late Manku Moolya and that on his

death, it devolved on his children, appellants and respondent No.1/defendant

No.1. Respondent No.2/defendant No.2 is wife of respondent No.1/defendant

No.1. Respondents are in possession of plaint A schedule properties after the

death of Manku Moolya. Appellants alleged that respondent No.1 caused the

death of Manku Moolya and hence, stands disqualified from inheritance by

virtue of Section 25 of the Hindu Succession Act (for short, “the Act”).

Appellants therefore, prayed for recovery of possession of plaint A schedule

properties from the respondents. Respondent No.2 filed written statement

denying the claim of the appellants and contending inter alia that Manku Moolya

and respondent No.1 were in joint possession of the properties and denying the

allegation that respondent No.1 caused the death of Manku Moolya.

Respondent No.2 also contended that respondent No.1 who was then detained

in prison in connection with the charge of the murder of Manku Moolya and his

wife was insane. Appellants moved application to appoint respondent No.2 as

AS No.730/1996

2

the guardian of respondent No.1. That application was allowed. That was

followed by respondent No.2 filing a written statement on behalf of respondent

No.1 as well adopting the contentions already taken up by her. In the course of

the pendency of the proceedings appellants filed I.A.No.675 of 1996 to amend

the plaint to incorporate an alternative prayer for partition of plaint A schedule

properties among them and respondent No.1 in case their contention that

respondent No.1 is disentitled for inheritance is found against. Learned Sub

Judge vide order dated 24.6.1996 dismissed the application holding that the

amendment if allowed will demolish the foundation of the plaint. Appellants

adduced oral and documentary evidence. There was no evidence for the

respondents. Learned Sub Judge vide the impugned judgment and decree

dismissed the suit holding that there is no evidence to hold that respondent No.1

caused the death of Manku Moolya. Hence this appeal.

3. It is contended by the learned counsel for appellants that learned

Sub Judge was not correct in dismissing the application for amendment in that,

the claim of the appellants that plaint A schedule properties belonged to Manku

Moolya remained the same without change even by the amendment as sought

for. According to the learned counsel, even without an amendment as proposed

it was within the power of the court below to allow a lesser relief of partition of

AS No.730/1996

3

plaint A schedule properties among the appellants and respondent No.1.

Learned counsel therefore prayed that appellants be given a preliminary decree

for partition of their > share in plaint A schedule properties.

4. It is seen from paragraph 7 of the judgment under challenge that

learned Sub Judge found that appellants were able to prove that plaint A

schedule properties belonged to them and respondent No.1 jointly. Learned Sub

Judge found that the allegation that respondent No.1 caused the death of

Manku Moolya is not proved and hence, disinheritance under Section 25 of the

Act is not permissible. As to the prayer of the appellants for partition, learned

Sub Judge observed that appellants cannot be granted a decree for partition as

it would work out injustice and prejudice to respondent No.1 but it is not stated

in what way injustice or prejudice will be caused to respondent No.1.

5. There cannot be a dispute, and the learned Sub Judge has also

referred to the relevant decisions on the point that it is open to the court to mould

relief even without amendment of the plaint. Court can grant relief in

appropriate cases based on facts admitted by the defendant if no prejudice is

caused to the defendant. In this case appellants disputed the right of

respondent No.1 only under Section 25 of the Act. Therefore, it is not as if

injustice or prejudice will be caused to respondent No.1 if the amendment of the

AS No.730/1996

4

plaint prayed for was allowed. It is not as if the court is powerless to allow

amendment if it changes the character of the suit. There is nothing that prevents

the appellants from relying upon different rights alternatively or making

inconsistent allegations and claiming relief thereunder. Therefore, it was open to

the appellants to alternatively seek the lesser relief of partition between

themselves and respondent No.1, assuming that they could not succeed in

disqualifying respondent No.1 from inheritance under Section 25 of the Act.

When amendment of the plaint is sought for, the courts must be liberal in

considering the request provided ofcourse by such amendment no prejudice or

injustice is caused to the opposite party, since the ultimate aim of the court is to

render justice to the parties rather than push them to multiplicity of

proceedings.

6. Though the order on I.A.No.675 of 1996 has not been separately

challenged by the appellants, they are entitled to challenge the correctness of

that order in the appeal from the judgment and decree under Section 105 of the

Code of Civil Procedure as the dismissal of I.A.No.675 of 1996 has affected the

ultimate decision in the suit. Learned counsel for appellants fairly concedes that

the appellants are not pursuing their claim under Section 25 of the Act. On the

AS No.730/1996

5

facts and circumstances of the case, it is only just and proper and necessary to

avoid to multiplicity of proceedings that the amendment sought for as per I.A

No.675 of 1996 is allowed. Therefore, that application will stand allowed.

7. The necessary corollary is that the matter has to go back to the

trial court for consideration of the relief incorporated by amendment. Appellants

shall carry out the amendment in the plaint within two weeks from the date of

their appearance in the trial court. Respondents will be given sufficient

opportunity to file additional written statement if any consequent to the

amendment. Both sides will get opportunity to adduce evidence as well.

8. No other point is raised for consideration.

Resultantly, this appeal is allowed in the following lines:-

(i) I.A.No.675 of 1996 is allowed and the appellants are

permitted to amend the plaint accordingly.

(ii) The finding of the court below that respondent No.1 is not

disentitled from claiming right over suit property under Section 25 of the Act is

confirmed.

AS No.730/1996

6

(iii) The judgment and decree of the court below dismissing the

suit are set aside and the case is remitted to that court for consideration of the

relief incorporated by amendment.

(vi) Parties shall suffer their cost in this appeal.

(v) Parties shall appear in the trial court on 22.5.2009. In

case the respondents do not appear in that court on 22.5.2009, learned Sub

Judge shall issue summons to them for their appearance. Learned Sub Judge

is directed to expedite the trial and disposal of the case.

C.M.P.No.4439 of 1996 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

AS No.730/1996

7

Thomas P.Joseph, J.

A.S.No.730 of 1996

JUDGMENT

17th March, 2009