Supreme Court of India

Ram Prakash Gupta vs Rajiv Kumar Gupta & Ors on 3 October, 2007

Supreme Court of India
Ram Prakash Gupta vs Rajiv Kumar Gupta & Ors on 3 October, 2007
Author: P Sathasivam
Bench: Tarun Chatterjee, P. Sathasivam
           CASE NO.:
Appeal (civil)  4626 of 2007

PETITIONER:
Ram Prakash Gupta

RESPONDENT:
Rajiv Kumar Gupta & Ors

DATE OF JUDGMENT: 03/10/2007

BENCH:
Tarun Chatterjee & P. Sathasivam

JUDGMENT:

JUDGMENT
(Arising out of SLP (C) No. 8781 OF 2006)

P. Sathasivam, J.

1) Leave granted.

2) This appeal is directed against the judgment dated
27.4.2006 passed by the High Court of Delhi in Regular
First Appeal No. 188 of 2006 whereby the High Court
dismissed the appeal filed by the appellant herein. The
respondents are the sons of the appellant’s elder brother
who died in the year 1986.

3) The brief facts are as under:

In the year 1957, since the appellant was a handicapped
person, the father of the appellant purchased a piece of land
in the name of and for the benefit of the appellant herein,
who was minor at that time by way of registered sale deed
dated 02.09.1957. The father of the appellant died in the
year 1965 and at the time of his death, the plot underneath
the house in question was lying vacant. The appellant was
actively engaged in the business, therefore, in the year 1966
he raised a full fledged 3 storey house on the said plot with
his funds. Moreover, a loan of Rs.30,000/- was also taken
from the Life Insurance Corporation by the appellant for
construction of the house and later on it was repaid. After
constructing the house, the first floor of the building was
let out to one Aseema Architect by the appellant in the year
1969. The appellant and his family and the respondents’
father and his family were living together in House No.107,
Chawri Bazar, Delhi. Since relations between the brothers
were cordial, on request of the respondents’ father, the
appellant allowed him to use the second floor of the house
as a licensee. In the year 1974, respondents’ father played
a fraud and filed two suits in the name of his sons
respondents herein, bearing Suit No.183 of 1974 and 133 of
1974 for declaration and possession of the ground/first
floor. There is no dispute of ownership of the appellant as
far as the second and third floors of the house are
concerned. In September 1986, after the death of their
father, the respondents claimed the possession of the first
floor of the building on the basis that they had obtained
some decree from the Court, the particulars of which were
not disclosed. In spite of best efforts, the appellant could
not obtain the details of the case, therefore, no action could
be taken. Aseema Architect, who was paying rent to the
appellant, stopped payment of rent and in the year 1989,
filed interpleader suit No. 424 of 1989 alleging therein that
there is a bona fide dispute about the person(s) to whom the
rent is payable. In that suit, the details of the decree
obtained fraudently in the year 1976 was disclosed. On
7.2.1990, the appellant herein filed Suit No. 378 of 1993
before the Additional Dist. Judge, Delhi praying for the
following reliefs:

a) declare plaintiff (appellant herein) as absolute and
exclusive owner of H.No.8, Nizamuddin Basti, N.D.
and to declare the decrees dated 5.2.1976 in Suit
No.183/74 and dated 19.1.1976 in Suit No.
133/74 as null and void.

b) Grant decree for possession of 2nd floor of H.No.8,
Nizamuddin Basti, New Delhi in favour of the
appellant herein.

Written statement was filed by the respondents herein in
which the respondents had taken the plea that the appellant
appeared in the suits and as such he had full knowledge of the
case. The following issues were framed by the trial Court:
(1) Whether the suit is barred by limitation?
(2) Whether Plaintiff is entitled for a decree of
declaration that the plaintiff is absolute and
exclusive owner of the suit property in question?
(3) Whether plaintiff is entitled for a decree of
declaration declaring the decree dated 5.2.1976 in
Suit No. 183/74 as null and void?

(4) Whether the plaintiff is entitled for a decree of
possession as prayed for?

Evidence by way of affidavit of the plaintiff (appellant herein)
was filed on which cross examination of the appellant was
closed. In the cross-examination, no question on limitation
was asked by the respondents. It is at this stage, the
respondent moved an application under Order 7 Rule 11(d)
C.P.C. for rejection of the plaint on the ground of suit being
barred by law of limitation. Reply to the said application was
filed. The trial Court dismissed the suit of the appellant
herein merely on the basis of the limitation holding that since
partial rejection of the plaint is not permitted in law, the entire
plaint has to be rejected.

4) Aggrieved by the order of the trial Court, the appellant
preferred an appeal before the High Court of Delhi. The High
Court dismissed the appeal recording that since there cannot
be a partial rejection of suit, hence the entire suit has to be
dismissed. Being aggrieved by the said order, the present
appeal has been filed by the appellant before this Court.

5) We have heard Mr. Vinay Garg, learned counsel
appearing for the appellant and Ms. Shalini Kapoor, learned
counsel appearing for the respondents.

6) Learned counsel appearing for the appellant submitted
that the approach of the High Court is against the settled
principle of law that when there are numerous cause of action
joined in one claim, it is not permissible to the Court to reject
the claim under Order VII Rule 11 C.P.C. if it is possible to
give a decree for some of the cause of action. He also
submitted that the trial Court entertained the application of
the respondents herein under Order VII Rule 11(d) C.P.C. filed
after 15 years of institution of the suit that too after filing of
written statement, framing of issues, cross-examination of the
plaintiff-appellant herein and resultantly permitted the
respondents to circumvent the case to avoid decision on the
specific issue of limitation, framed as one of the issues by the
Court, on the basis of evidence produced on record. He
further submitted that the application has been allowed by
reading one para in isolation and ignoring other relevant paras
of the plaint which specifically deal with the date of knowledge
of the fraudulent decree obtained by the respondent on the
basis of which ownership rights in the property were claimed.
Learned counsel submitted that the point of limitation being a
mixed question of law and fact should have been decided after
appreciation of evidence already on record and not summarily
under Order VII Rule 11 CPC.

7) On the other hand, learned counsel appearing for the
respondents submitted that inasmuch as the trial Court and
the High Court, on proper verification of the plaint averments
and finding that there is no material for delay in filing the suit,
rightly rejected the plaint and allowed the application prayed
for dismissal of the above appeal.

8) We have perused the relevant materials and considered
the rival contentions.

9) The only question to be considered in this appeal is
whether the defendants/respondents herein made out a case
for rejection of the plaint under Order VII Rule 11(d) of the
C.P.C.

10) As per Order VII Rule 11, the plaint is liable to be
rejected in the following cases:

“(a) where it does not disclose a cause of action;

(b) where the relief claimed is undervalued, and the plaintiff,
on being required by the Court to correct the valuation
within a time to be fixed by the court, fails to do so;

(c) where the relief claimed is properly valued but the plaint
is written upon paper insufficiently stamped, and the
plaintiff, on being required by the Court to supply the
requisite stamp-paper within a time to be fixed by the Court,
fails to do so;

(d) where the suit appears from the statement in the plaint to
be barred by any law:

(e) where it is not filed in duplicate;

(f) where the plaintiff fails to comply with the provisions of
rule 9;”

11) In Saleem Bhai and Ors. v. State of Maharashtra and
Ors.,
(2003) 1 SCC 557 it was held with reference to Order VII
Rule 11 of the Code that the relevant facts which need to be
looked into for deciding an application thereunder are the
averments in the plaint. The trial court can exercise the power
at any stage of the suit – before registering the plaint or after
issuing summons to the defendant at any time before the
conclusion of the trial. For the purposes of deciding an
application under Clauses (a) and (d) of Order VII Rule 11 of
the Code, the averments in the plaint are the germane: the
pleas taken by the defendant in the written statement would
be wholly irrelevant at that stage.

12) In I.T.C. Ltd. v. Debts Recovery Appellate Tribunal
and Ors.,
(1998) 2 SCC 70, it was held that the basic question
to be decided while dealing with an application filed under
Order VII Rule 11 of the Code is whether a real cause of action
has been set out in the plaint or something purely illusory has
been stated with a view to get out of Order VII Rule 11 of the
Code.

13) The trial Court must remember that if on a meaningful
and not formal reading of the plaint it is manifestly vexatious
and meritless in the sense of not disclosing a clear right to
sue, it should exercise the power under Order VII Rule 11 of
the Code taking care to see that the ground mentioned therein
is fulfilled. If clever drafting has created the illusion of a cause
of action, it has to be nipped in the bud at the first hearing by
examining the party searchingly under Order X of the Code.
(See T. Arivandandam v. T.V. Satyapal and Anr.
(1977) 4
SCC 467).

14) It is trite law that not any particular plea has to be
considered, and the whole plaint has to be read. As was
observed by this Court in Roop Lal Sathi v. Nachhattar
Singh Gill,
(1982) 3 SCC 487 only a part of the plaint cannot
be rejected and if no cause of action is disclosed, the plaint as
a whole must be rejected.

15) In Raptakos Brett & Co. Ltd. v. Ganesh Property
(1998) 7 SCC 184, it was observed that the averments in the
plaint as a whole have to be seen to find out whether clause (d)
of Rule 11 of Order VII was applicable.

16) In Sopan Sukhdeo Sable and Ors. Vs. Assistant
Charity Commissioner and Ors., (2004) 3 SCC 137, this
Court held thus:

“15. There cannot be any compartmentalization,
dissection, segregation and inversions of the language of
various paragraphs in the plaint. If such a course is
adopted it would run counter to the cardinal canon of
interpretation according to which a pleading has to be
read as a whole to ascertain its true import. It is not
permissible to cull out a sentence or a passage and to
read it out of the context in isolation. Although it is the
substance and not merely the form that has to be
looked into, the pleading has to be construed as it
stands without addition or subtraction or words or
change of its apparent grammatical sense. The intention
of the party concerned is to be gathered primarily from
the tenor and terms of his pleadings taken as a whole.
At the same time it should be borne in mind that no
pedantic approach should be adopted to defeat justice
on hair-splitting technicalities.”

17) For our purpose, clause (d) is relevant. It makes it clear
that if the plaint does not contain necessary averments
relating to limitation, the same is liable to be rejected. For the
said purpose, it is the duty of the person who files such an
application to satisfy the Court that the plaint does not
disclose how the same is in time. In order to answer the said
question, it is incumbent on the part of the Court to verify the
entire plaint. Order VII Rule 12 mandates where a plaint is
rejected, the Court has to record the order to that effect with
the reasons for such order. Inasmuch as the learned trial
Judge rejected the plaint only on the ground of limitation, it is
useful to refer the averments relating to the same. Learned
counsel appearing for the appellant, by taking us through the
entire plaint, submitted that inasmuch as sufficient materials
are available in the plaint, it is proper on the part of the trial
Court to decide the suit on merits and not justified in rejecting
the plaint that too after the evidence of the plaintiff. In the
light of the assertion of the counsel for the appellant, we
carefully verified the plaint averments. In paragraph 5, the
appellant/plaintiff has specifically stated that he is a
handicapped person from the beginning and it is difficult for
him to move about freely. The following averments in the
plaint are relevant to answer the point determined in this
appeal:

“a) That without any intimation to the Plaintiff, said
Rajeev Kumar Gupta got decreed the said suit. It seems that
the said Rajeev Kumar Gupta in collusion with his father
Shri Inder Prakash Gupta produced some-one-else under the
pretext of Shri Ram Prakash Gupta, the present Plaintiff in
the court and got the said decree in his favour on the said
false pretext by playing a fraud upon the Plaintiff as well as
upon the court. The Plaintiff never appeared in the above
said cases before the High Court nor ever made any
statement to the effect that the suit of the Plaintiff
may/might be decreed and as such the judgment and decree
dated 05.02.1976 passed in the above said suit No. 183/74
entitled as Rajeev Kumar vs. Ram Prakash Gupta is totally
false, baseless, nullity and void in the eyes of law and is not
at all binding upon the Plaintiff and the same has been
procured by fraud and mis-representation as submitted
above.”

“b) That the Plaintiff came to know for the first time about
the passing of the above said decree in favour of said Rajeev
Kumar Gupta by the High Court of Delhi, in the above said
suit No. 183/74 in the month of October, 1986. It is
submitted that Shri Inder Prakash Gupta, the elder brother
of the Plaintiff died at Delhi in the month of September, 1986
and after his death Shri Rajeev Kumar Gupta asked the
Plaintiff to give first floor portion of the above building No. 8,
Nizamuddin Basti to them and alleged that there was a High
Court judgment in their favour. However, no particulars of
the said judgment were given at that time by any of the
Defendants, and therefore, the Plaintiff could not take any
action at that time.”

“c) That the said tenant M/s Aseema Architect also
stopped payment of rent from the year 1985 and perhaps on
the instructions or at the instance of said Indra Prakash
Gupta, the elder brother of the Plaintiff, he deposited the
rent from July, 1985 to March, 1986 in the court of Rent
Controller, Delhi. However, after the death of Shri Inder
Prakash Gupta, the above said tenant refused to pay the
rent and ultimately he filed a inter-pleader suit being suit
No. 424/89 entitled as Aseema Architect versus Ram
Prakash alleging therein that there is a bonafide dispute
about the person/s to whom the rent is payable. In fact, the
said suit was and is not maintainable because admittedly
the said tenant took the above said premises from the
Plaintiff and he is stopped from denying the title of the
Plaintiff under section 116 of the Indian Evidence Act and for
other reasons also.”

“d) That in any case, it is submitted that as on one of the
dates, the Plaintiff could not appear because of his illness,
the learned trial Court proceeded ex-parte and decreed the
suit ex-parte in favour of said Shri Rajeev Kumar Gupta. It
is submitted that the full details of the above said judgment
were given by the said Rajeev Kumar in the said court as the
copy of the said judgment of the High Court was filed therein
and thereafter taking the details from the same, the High
Court’s file was inspected and the malafide motives and
designs of the Defendants came to light and, therefore, the
present suit is being filed at the earliest possible challenging
the said judgment and the decree of the High Court of
Delhi.”

18) As observed earlier, before passing an order in an
application filed for rejection of the plaint under Order VII Rule
11(d), it is but proper to verify the entire plaint averments.
The abovementioned materials clearly show that the decree
passed in Suit No. 183 of 1974 came to the knowledge of the
plaintiff in the year 1986, when Suit No.424 of 1989 titled
Assema Architect vs. Ram Prakash was filed in which a
copy of the earlier decree was placed on record and thereafter
he took steps at the earliest and filed the suit for declaration
and in alternative for possession. It is not in dispute that as
per Article 59 of the Limitation Act, 1963, a suit ought to have
been filed within a period of three years from the date of the
knowledge. The knowledge mentioned in the plaint cannot be
termed as inadequate and incomplete as observed by the High
Court. While deciding the application under Order VII Rule
11, few lines or passage should not be read in isolation and
the pleadings have to be read as a whole to ascertain its true
import. We are of the view that both the trial Court as well as
the High Court failed to advert to the relevant averments as
stated in the plaint.

19) It is also relevant to mention that after filing of the
written statement, framing of the issues including on
limitation, evidence was led, plaintiff was cross-examined,
thereafter before conclusion of the trial, the application under
Order VII Rule 11 was filed for rejection of the plaint. It is also
pertinent to mention that there was not even a suggestion to
the plaintiff/appellant to the effect that the suit filed by him is
barred by limitation.

20) On going through the entire plaint averments, we are of
the view that the trial Court has committed an error in
rejecting the same at the belated stage that too without
adverting to all the materials which are available in the plaint.
The High Court has also committed the same error in
affirming the order of the trial Court.

21) In the light of our above discussion, we set aside the order
of the trial Court dated 20.2.2006 passed by the Civil Judge,
Delhi in Suit No. 318/2003 and the judgment dated 27.4.2006
passed by the High Court of Delhi in R.F.A. No. 188 of 2006.
In the result, the civil appeal is allowed and the Civil Judge is
directed to restore the suit to its original file and dispose of the
same on merits preferably within a period of six months from
the date of receipt of the copy of this judgment. It is made
clear that except on the question of limitation, we have not
gone into the merits of the claim made by both parties. No
costs.