High Court Patna High Court

Ramdhari Lal And Ors. vs Uday Narayan And Ors. on 30 January, 1957

Patna High Court
Ramdhari Lal And Ors. vs Uday Narayan And Ors. on 30 January, 1957
Author: Sinha
Bench: Sinha, Dayal

JUDGMENT

Sinha, J.

1. This appeal arises out of an order dated 8th of March, 1950, returning the plaint to be presented to the proper Court. The appellants are the defendants in the suit.

2. As this Court is not very much concerned with the merits of the case, it is not necessary Jo give in detail the facts leading to the present appeal. It is enough to state that the respondents had obtained a decree for recovery of certain lands in Title Suit No. 31 of 1938 from the Court of Munsif II, Bhagalpur and that decree was affirmed by this Court in Second Appeal No. 93 of 1940, An application was made thereafter for delivery of possession and delivery of possession was given on 23rd of April, 1943, in Execution Case No. 71 of 1943 of the Court of Munsif II, Bhagalpur.

On 18th of April, 1946, the present suit was filed for declaration of title as well as for recovery of possession of 8 bighas 10 kathas 18 dhurs of land. According to the plaintiffs they had been given a short delivery, to the extent of the land in present suit, in the previous execution case. On 23rd of April, 1946, written statement was filed and several issues were framed, the first issue being as to whether the suit was barred by Section 47 of the Code of Civil Procedure.

Thereafter, sometime in 1950, the case was taken up for trial and, after the trial was over, the plaintiffs filed an application that, as the Court had no jurisdiction, the plaint might be returned for presentation to the proper Court. The Court heard the parties upon this application and came to the conclusion that it was the executing Court that could determine the question raised by the plaintiffs and that Court was not competent to go into the matter for want of jurisdiction. In effect, the Court decided that it had no jurisdiction to entertain the suit. In that view of the matter, it directed return of the plaint to be presented to the proper Court.

3. Mr. Jha, learned counsel appearing on behalf of the defendants-appellants, submits that this order was wrong in view of the fact that great harassment was caused to the defendants and the Court, having collected all materials, should have proceeded to judgment, and dismissed the suit. It is also said that the Court should have further found, before passing the order it did, that no other Court had jurisdiction to entertain the plaint, as according to learned counsel no Court had jurisdiction to entertain a plaint like the present one and in that view also the order returning the plaint for presentation to the proper Court was bad.

4. In my opinion, so far as the first question, is concerned, the Court is entitled to pass orders

under Order 7, Rule 10, Code of Civil Procedure, at any stage of the suit. Order 7, Rule 10, Sub-clause (1), reads as follows :

“The plaint shall at any stage o£ the suit be returned to be presented to the Court in which the suit should have been instituted.”

‘At any stage’ certainly would include the stage at which in the present case the plaint has been returned. There can be no doubt that a great delay has been made in this case and the parties were put to all kinds of harassment and cost, but, in my opinion, the Court upon the finding that it had no jurisdiction to entertain the plaint has done what it ought to have done. So far as harassment and cost to the parties are concerned, the Court has passed orders giving ample compensation to the defendants.

5. So far as the second question is concerned, in my opinion, it is enough for the Court to find that it has no jurisdiction to entertain the plaint filed before it. Whether other Courts have jurisdiction or not is not the concern of the Court acting under Order 7, Rule 10, Code of Civil Procedure for the simple reason that a Court without jurisdiction cannot determine any matter.

If the plaint returned from one Court is filed in another Court which has too jurisdiction also to entertain that plaint, it will be a matter for decision by that Court and Courts superior to it. Mr. Jha has referred to several cases, viz., Sasi Sekhareshwar Ray v.. Lalit Mohan Maitra, AIR 1925 PC 34 (A); Bhagwat Singh v. Kumar Kamakhaya Narain Singn, AIR 1935 Pat 222(B) and Jugal Kishor v. Manaka Singh, AIR 1939 Pat 260 (C), but no useful purpose will be served in considering these cases as the question raised is not answered by any of these cases, inasmuch as they were cases not dealing with the powers’ of the Court under Order 7, Rule 10, Code of Civil Procedure. Mr. Jha also referred to a case from Oudh Judicial Commissioner’s Court but no useful purpose will be served by referring to it. In my opinion, therefore, the appeal is without substance and it is dismissed with costs.

Dayal, J.

6. I agree.