High Court Kerala High Court

Radhakrishnan vs Priya S on 22 September, 2009

Kerala High Court
Radhakrishnan vs Priya S on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 66 of 2009()


1. RADHAKRISHNAN, S/O. LATE DAMODHARAN,
                      ...  Petitioner

                        Vs



1. PRIYA S,
                       ...       Respondent

2. DR. D. RETNAKUAR, S

3. BHARAT PETROLEUM CORPORATION

4. TERRITORYMANAGER (RETAIL),

5. SALES OFFICER,

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :SRI.V.AJAKUMAR

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

 Dated :22/09/2009

 O R D E R
                     S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                            C.R.P.No.66 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 22nd September, 2009

                                    ORDER

The revision is directed against the order dated 20.12.2008 in

O.S.No.120 of 2002 passed by the Principal Munsiff, Trivandrum over

issue No.4 raised in the suit as to whether the court is having

jurisdiction to try the suit. The learned Munsiff has held, after hearing

both sides, that the court has jurisdiction to try the suit, negativing

the contentions raised by the defendants that in view of the

agreement between the parties the suit can be filed only before the

courts at Kochi and not in Trivandrum. Propriety and correctness of

the finding entered on jurisdiction by the learned Munsiff is

challenged in the revision by the first defendant in the suit.

2. I heard the counsel on both sides. Learned counsel for the

petitioner/1st defendant contended that as per clause 19 of the

agreement entered by the parties only the court at Kochi has got

jurisdiction to entertain the suit, and so much so, the order passed by

the court below on issue No.4 settled in the suit is not correct and

liable to be set aside. On the other hand, learned counsel for the first

respondent/plaintiff in the suit contended that there is no merit in the

challenges raised against the finding entered by the court below on

CRP No.66/09 – 2 –

issue No.4 that the court at Trivandrum has jurisdiction to try the

suit.

3. Annexure A2 is the copy of the plaint in the suit. Suit has

been filed for a declaration that the first respondent/plaintiff is

entitled to conduct the business, a retail petrol outlet, the dealership

of which was previously carried under the name of

M/s.Radhakrishnan and Brothers. A decree of perpetual prohibitory

injunction was also sought in the suit against defendants 3 to 5 from

taking over the business of the petroleum dealership business carried

in the plaint schedule premises and as against the defendants 1 and 2

from causing any disturbance of the above business being run by the

plaintiff in the name and style of M/s.Radhakrishnan and Brothers.

The petroleum outlet in respect of which declaration of right to

conduct that outlet was sought for by the plaintiff with prohibitory

injunction against the defendants from interfering her right to

conduct such business, was described as the plaint schedule

property. Though it was urged before me by the learned counsel for

the first respondent/plaintiff the suit has been filed with regard to the

right of the plaintiff over the conducting of the petroleum outlet

seeking injunction against the defendants from interfering with her

CRP No.66/09 – 3 –

enjoyment thereof and so much so, the proviso to Section 16 of the

Code of Civil Procedure is applicable to such a suit in determining the

jurisdiction, I am not impressed by such submissions. Similarly, the

challenge to jurisdiction of the court at Trivandrum canvassed by the

defendants under clause 19 of the agreement, a copy of which is

produced as Annexure A1, also does not appear to have much merit

in determining the question whether the court in which the suit has

been instituted has territorial jurisdiction to entertain such suit.

Though the reliefs have been couched in a manner as if the dispute

related to the right or entitlement to run a petrol outlet and also for

prohibitory injunction against the defendants interfering with such

right of the plaintiff, it has to be examined with reference to the

allegations raised in the plaint whether any interest in the plaint

schedule immovable property having an extent of 22 cents

comprising the petrol outlet is emerging for consideration and

adjudication by the court. In this context, it is appropriate to take

note of the allegations in paragraph 15 of the plaint which read thus:

“The plaintiff got reliable information on 7.1.2002

that the 1st and 2nd defendants are making preparations to

cause disturbances to the peaceful conduct of the BPCL

CRP No.66/09 – 4 –

Petrol pump business being operated by the plaintiff at

Kilimanoor in the plaint schedule premises. The

defendants 1 and 2 may be restrained by a decree of

perpetual injunction from doing the same.”

I am not adverting to the merit of the case canvassed by the plaintiff

to sustain the suit claim and the reliefs sought thereunder nor the

contentions of the defendants resisting such claim. Before the court

proceed to examine any of the disputed questions involved in the

case, the court has satisfy that it has jurisdiction to entertain the suit.

In this context, it has to be taken note that the plaintiff among the

reliefs sought, has also canvassed for a decree of perpetual

prohibitory injunction against the defendants from disturbing and

interfering with the conducting of the petrol outlet in the plaint

schedule property.

4. The trial court has to examine whether the decree of

injunction sought for is in respect of an immovable property and if

so, the applicability of Section 16(d) of the Code of Civil Procedure in

determining the territorial jurisdiction as to where the suit has to be

instituted. If any interest over the immovable property is involved in

a suit where a relief of injunction is claimed, needless to point out,

CRP No.66/09 – 5 –

such a suit has to be instituted within the territorial jurisdiction of the

court where it is situate. A Division Bench of this court in Vas

Pharmaceuticals (India) Ltd. v. State of Kerala (ILR 2006(4)

Kerala 483) gives an insight as to the ambit of the right or interest in

the immovable property mentioned in clause (d) of Section 16 of the

Code of Civil Procedure. The learned counsel for the first

respondent/plaintiff contended that the proviso to Section 16 of the

C.P.C. is applicable and so much so, since the defendants are

permanently settled at Trivandrum by virtue of Section 20 of the

C.P.C. the suit is entertainable in the court at Trivandrum. Even

assuming that the proviso enables the entertainability of the suit to

obtain relief respecting, or compensation for wrong to, immovable

property by instituting such suit at the place where the defendant is

residing, as covered under Section 20 of the C.P.C., it has to be

pointed out that two essential conditions are to be satisfied for the

applicability of the proviso. The proviso is applicable only if two

conditions exist, namely, (1) that the property is held by the

defendant himself or by someone on his behalf and (2) that the relief

sought can be entirely obtained through his personal obedience. Here

in the present case, the immovable property involved in the plaint

CRP No.66/09 – 6 –

schedule with the right to conduct the petroleum outlet situate

therein is claimed by the plaintiff as of right and not held by or on

behalf of the defendants. That itself is sufficient to hold that the

interpretation of the proviso in the manner suggested by the counsel

is inapplicable to render jurisdiction to the court where the suit has

been instituted.

5. Setting aside the order impugned in the revision, I direct the

court below to examine the matter afresh as to whether it is having

territorial jurisdiction to entertain the suit and pass appropriate

orders taking note of the observations made above and in accordance

with law, within a period of one month from the date of receipt of a

copy of this order.

Revision is disposed as above.

srd                           S.S. SATHEESACHANDRAN, JUDGE