JUDGMENT
P.S. Narayana, J.
1. Heard Ms. V. Hima Bindu, the learned counsel representing the appellant. Though the respondent was served with notice, none represents the respondent. The present appeal is preferred by M/s Rajam Extractions Ltd., Penubaka, represented by its Executive Director aggrieved by the judgment in un-numbered suit (G.R.No.320, dated 15-02-2002) on the file of the Senior Civil Judge, Rajam. The appellant-plaintiff is aggrieved of the rejection of the plaint under Order 7 Rule 11 of the Code of Civil Procedure on the ground that the same is barred by limitation. The appellant-plaintiff company filed the said suit on the file of the Senior Civil Judge, Rajam against the respondent- defendant for recovery of a sum of Rs.1,88,895/- which became due on account of dealings carried by the defendant with it. (Rs.93,371/- principal amount + Rs.95,524/- interest). The office had taken an objection on the aspect of limitation.
2. The learned Judge placing reliance on a decision reported in BANKA VENKATA SUBBARAO v BALA SUBRAHMANYAM, 1964 (2) An.W.R.229 came to the conclusion that the period of limitation has to be computed with reference to the last contract but not from the date of each delivery of goods and hence arrived at a conclusion that the suit is barred by limitation. It is stated that the last date of delivery of goods from the appellant-plaintiff to the respondent-defendant was dated 12-12-1998 and the suit was filed on 15-02-2002. On 21-03-2002 the plaint was represented and again on being returned on 23-03-2002. The appellant-plaintiff filed account books on 30-03-2002 and the Registry on 1.04.2002 required the appellant-plaintiff to file proof regarding the last payment made by the respondent on 16-02-1999 and in as much as no signed document was produced, in this regard, it was recorded that the suit is barred by limitation. Question of limitation always necessarily need not be a pure question of law. It may be a mixed question of fact and law as well.
3. Ms. V. Himabindu, the learned counsel representing the appellant-plaintiff would contend that the rejection of plaint under Order 7 Rule 11 (d) of the Code of Civil Procedure can be made only where the suit appears from the statement in the plaint be barred by any law. The learned counsel would maintain that the further proof or evidentiary details need not be gone into at the threshold while numbering the suit and the plaint cannot be rejected on the ground of limitation which the learned Judge is expected to decide at trial. It may be different if bar of limitation is clearly attracted on averments made in the plaint. The learned counsel also placed reliance on SEELA VENKATA SUBBAIAH v JINKA MUNI SWAMY, in this regard.
4. On a reading of the averments made in the plaint prima-facie, it is clear that the suit was instituted within the limitation. It is needless to say that the opposite party after entering appearance may take all available defences inclusive of question of limitation, if he so advised and especially in a case of this nature. It is clear that the question of limitation is a mixed question of fact and law to be established by adducing necessary evidence at the trial. The rejection of plaint at the threshold despite the clear averments made in the plaint on the ground that it is barred by limitation definitely cannot be sustained. I am of the considered opinion that the impugned order cannot be sustained and accordingly the same is hereby set aside. 5. Accordingly, the appeal is hereby allowed and the learned Senior Civil Judge, Rajam, is directed to number the suit if otherwise in order and proceed further in accordance with law. No costs.