Chattisgarh High Court High Court

Suresh Tiwari vs Smt. Shanta Tiwari on 25 July, 2007

Chattisgarh High Court
Suresh Tiwari vs Smt. Shanta Tiwari on 25 July, 2007
       

  

  

 
 
     IN THE HIGH COURT OF CHATTISGARH AT BILASPUR         

    CR No.186 of 2006

    1.  Suresh  Tiwari
                         ...Petitioners

                            VERSUS

    1.  Smt.  Shanta Tiwari

    2.  Harshwardhan Tiwari

    3.  Smt.  Sharda Tiwari

    4.  Sweta  Tiwari

    5.  Sapna  Tiwari

    6.  Dr.  Naresh Tiwari

    7.  Sanjeev Tiwari
                         ...Respondents

! Shri Sanjay S. Agrawal, counsel for the applicant

^ Shri Sanjay K. Agrawal with Shri Anand Kumar Tiwari, counsel for non-applicant No.1

Shri Arvind Kumar Dubey, counsel for non- applicants No.6 and 7

Hon’ble Shri Dilip Raosaheb Deshmukh, J

Dated: 25/07/2007

: Order

Civil Revision under Section 115 of the Code of Civil Procedure, 1908

ORAL ORDER
(Passed on 25th July, 2007)

Heard.

(2) It is an irony of fate that a mother, aged 82

years, is required to file a suit against her own

sons for declaration of title and permanent

injunction of a house in which she resides. It is

equally disturbing to note that although the five

daughters and one son are supporting the case of the

old mother, it is the applicant/defendant No.2 who is

hotly contesting against his very old mother, perhaps

to repay matru-rin.

(3) Aggrieved by the order dated 25.11.2006 passed

by Smt. Ranu Divekar, Additional District Judge,

Bemetara in Civil Suit No.4-A of 2005 deciding the

preliminary issue No.4 relating to non-joinder of

necessary parties against him, the

applicant/defendant No.2 has preferred this civil

revision.

(4) Admittedly, the genealogical tree showing the

relationship between the parties is as under:

Ram Sanehi

= Smt. Shanta Tiwari
(Plaintiff)

Shesh Mahesh Tarni Pushpa Naresh Suresh
Arti Kavita Anita
Narayan (Def.6) (Def.2)

= Manorama = Sharda Tiwari
(Def.3)

Sanjeev Two Harshwardhan
Sapna Sweta
(Def.7) Daughters (Def.1)

(Def.5) (Def.4)

(5) Non-applicant No.1/plaintiff Smt. Shanta Tiwari

had instituted a Suit claiming declaration of title

and permanent injunction, alleging inter alia that

the suit house and plot bearing Khasra No.544/1 and

544/2 admeasuring 0.081 hectare and 0.024 hectare

respectively situated at village Bemetara described

detailed in plaint schedule “A”, was purchased from

the income of the Joint Hindu Family property by a

registered deed of sale dated 21.11.1968 in the name

of her sons namely Mahesh Tiwari and Suresh Tiwari.

It was further pleaded that the suit house / plot

fell to her share and her husband Ram Sanehi in a

partition effected on 24.1.1972 and on 29.07.1974.

It was pleaded that she is not bound by any terms and

conditions, if stipulated in the alleged deed

regarding her limited right. It was stated further

that the defendants No. 6 & 7, namely Naresh Tiwari

and Sanjeev Tiwari had filed an application for

mutation before the Tehsildar, Bemetara in respect of

the suit house. The Tahsildar, Bemetara in the said

Revenue Case No. 39-A/6/2003-04, directed for

recording the name of defendant No.1 and defendants

No.3 to 5 giving rise to the suit for declaration of

title and in the alternative also praying for

declaration that the plaintiff is not bound by the

terms and conditions as stipulated in the alleged

deed and for permanent injunction for restraining the

defendants from misappropriation of the suit

house/plot.

(6) The defendant No.2/applicant contested the suit

by denying the alleged deed of partition and

submitting inter alia that his father late Shri Ram

Sanehi had purchased the house and plots apart from

the suit house and plot in the name of all his sons

and thus separated them orally and that as per the

said arrangement defendant Mahesh Tiwari and he

started residing in the suit house since the date of

its purchase along with his mother and therefore they

alone are in exclusive possession over the suit

house. It was further pleaded that if it was found

that the suit house came into the share of his

father, then in such circumstances also, it would be

divided among all his heirs upon his death and

therefore plaintiff being a coparcener cannot claim

her absolute right upon the suit house. It was

further pleaded that the five daughters of the non-

applicant No.1/plaintiff Smt. Shanta Tiwari were

necessary parties to the suit.

(7) On the basis of the aforesaid pleadings, the

trial Court framed issue No.4 as under:

“Whether daughters of deceased
Ramsanehi are necessary parties?”

(8) The learned Additional District Judge answered

the issue against the applicant/defendant on the

ground that all the five daughters had filed

affidavit in support of the pleadings of their mother

in the suit. On this premise, a finding was recorded

that the five daughters of the non-applicant

No.1/plaintiff Smt. Shanta Tiwari were not necessary

parties in the suit.

(9) Shri Sanjay S. Agrawal, learned counsel for the

applicant strenuously placed reliance on

Kanakarathanammal vs. V.S. Loganatha Mudaliar and

another, AIR 1965 SC 271 and Rajabibi and others vs.

S. Ameerali and another, AIR 1974 Karanatak 115 while

arguing that since the non-applicant No.1/plaintiff

had claimed the relief of declaration of her being

the exclusive owner of the suit property, her

daughters were necessary parties to the suit. It was

argued that the question whether the non-applicant

No.1/plaintiff was the sole owner of the suit

property could not be adjudicated in the absence of

necessary parties, i.e., daughters of the non-

applicant No.1/plaintiff.

(10) On the other hand, Shri Sanjay K. Agrawal with

Shri Anand Kumar Tiwari, learned counsel for the non-

applicant No.1/plaintiff argued in support of the

impugned order and while placing reliance on Shiv

Shakti Co-op. Housing Society, Nagpur vs. M/s Swaraj

Developers and others, AIR 2003 SC 2434 submitted

that there being no jurisdictional error in the

impugned order, apparent on the face of it,

revisional jurisdiction under Section 115 of the Code

of Civil Procedure (henceforth `the Code’) ought not

to be invoked. It was further contended that neither

the suit was for partition nor for delivery of

possession. Besides, all the five daughters of the

non-applicant No.1/plaintiff had filed affidavit in

support of the claim of the non-applicant

No.1/plaintiff. Non-applicants No.6 and 7/defendants

had also supported the case of the non-applicant

No.1/plaintiff. It was argued that the question of

addition of parties is not a question of initial

jurisdiction of the Court, but of a judicial

discretion which has been exercised properly by the

learned Additional District Judge and, therefore, no

interference in exercise of revisional jurisdiction

under Section 115 of the Code was called for.

Reliance was further placed on Ramesh Hirachand

Kundanmal vs. Municipal Corporation of Greater Bombay

and others, (1992) 2 SCC 524, Kasturi vs.

Iyyamperumal and others, (2005) 6 SCC 733, Amit Kumar

Shaw and another vs. Farida Khatoon and another,

(2005) 11 SCC 403 and Prem Lala Nahata and another

vs. Chandi Prasad Sikaria, (2007) 2 SCC 551.

(11) I have considered the rival submissions with

utmost circumspection. Order 1 Rule 10 of the Code

is as follows:

“O.1 R.10 : Suit in name of wrong plaintiff. –
(1) Where a suit has been instituted in the
name of the wrong person as plaintiff or where
it is doubtful whether it has been instituted
in the name of the right plaintiff, the Court
may at any stage of the suit, if satisfied
that the suit has been instituted through a
bona fide mistake, and that it is necessary
for the determination of the real matter in
dispute so to do, order any other person to be
substituted or added as plaintiff upon such
terms as the court thinks just.

(2) Court may strike out or add parties.

– The Court may at any stage of the
proceedings, either upon or without the
application of either party, and on such terms
as may appear to the Court to be just, order
that the name of any party improperly joined,
whether as plaintiff or defendant, be struck
out, and that the name of any person who ought
to have been joined, whether as plaintiff or
defendant, or whose presence before the court
may be necessary in order to enable the Court
effectually and completely to adjudicate upon
and settle all the questions involved in the
suit, be added.

(3) No person shall be added as a
plaintiff suing without a next friend or as
the next friend of a plaintiff under any
disability without his consent.

(4) Where defendant added, plaint to be
amended. – Where a defendant is added, the
plaint shall, unless the Court otherwise
directs, be amended in such manner as may be
necessary, and amended copies of the summons
and of the plaint shall be served on the new
defendant and, if the Court thinks fit, on the
original defendant.

(5) Subject to the provisions of the
Indian Limitation Act, 1877 (15 of 1877),
section 22, the proceedings as against any
person added as defendant shall be deemed to
have begun only on the service of the
summons.”

(12) In Ramesh Hirachand Kundanmal vs. Municipal

Corporation of Greater Bombay and others (supra), the

Apex Court has drawn a clear distinction between a

necessary party and a proper party and has held as

under:-

“6. Sub-rule (2) of Rule 10 gives a wide
discretion to the Court to meet every case of
defect of parties and is not affected by the
inaction of the plaintiff to bring the
necessary parties on record. The question of
impleadment of a party has to be decided on
the touchstone of Order 1 Rule 10 which
provides that only a necessary or a proper
party may be added. A necessary party is one
without whom no order can be made effectively.
A proper party is one in whose absence an
effective order can be made but whose presence
is necessary for a complete and final decision
on the question involved in the proceeding.
The addition of parties is generally not a
question of initial jurisdiction of the Court
but of a judicial discretion which has to be
exercised in view of all the facts and
circumstances of a particular case.”

“10. The power of the Court to add
parties under Order 1 Rule 10 CPC, came up for
consideration before this Court in Razia Begum
v. Anwar Begum,
[1959 SCR 1111]. In that case
it was pointed out that the courts in India
have not treated the matter of addition of
parties as raising any question of the initial
jurisdiction of the Court and that it is
firmly established as a result of judicial
decisions that in order that a person may be
added as a party to a suit, he should have a
direct interest in the subject matter of the
litigation whether it be the questions
relating to movable or immovable property.”

“14. It cannot be said that the main
object of the rule is to prevent multiplicity
of actions though it may incidentally have
that effect. But that appears to be a
desirable consequence of the rule rather than
its main objective. The person to be joined
must be one whose presence is necessary as a
party. What makes a person a necessary party
is not merely that he has relevant evidence to
give on some of the questions involved; that
would only make him a necessary witness. It
is not merely that he has an interest in the
correct solution of some question involved and
has thought of relevant arguments to advance.
The only reason which makes it necessary to
make a person a party to an action is so that
he should be bound by the result of the action
and the question to be settled, therefore,
must be a question in the action which cannot
be effectually and completely settled unless
he is a party. The line has been drawn on a
wider construction of the rule between the
direct interest or the legal interest and
commercial interest. It is, therefore,
necessary that the person must be directly or
legally interested in the action in the
answer, i.e., he can say that the litigation
may lead to a result which will affect him
legally that is by curtailing his legal
rights. …… ”

(13) In Amit Kumar Shaw and another vs. Farida

Khatoon and another (supra), the Apex Court held as

under:

“9. The object of Order 1 Rule 10 is to
discourage contests on technical pleas, and to
save honest and bona fide claimants from
being non-suited. The power to strike out or
add parties can be exercised by the court at
any stage of the proceedings. Under this
rule, a person may be added as a party to a
suit in the following two cases:

(1) when he ought to have been joined as
plaintiff or defendant, and is not joined so,
or

(2) when, without his presence, the questions
in the suit cannot be completely decided.”

“10. The power of a court to add a party
to a proceeding cannot depend solely on the
question whether he has interest in the suit
property. The question is whether the right
of a person may be affected if he is not added
as a party. Such right, however, will
necessarily include an enforceable legal
right.”

(14) In Kasturi vs. Iyyamperumal and others (supra),

two tests were laid down by the Apex Court for

determining the question as to who is a necessary

party. The Apex Court held as under:

“7. In our view, a bare reading of this
provision, namely, second part of Order 1 Rule
10 sub-rule (2) CPC would clearly show that
the necessary parties in a suit for specific
performance of a contract for sale are the
parties to the contract or if they are dead,
their legal representatives as also a person
who had purchased the contracted property from
the vendor. In equity as well as in law, the
contract constitutes rights and also regulates
the liabilities of the parties. A purchaser
is a necessary party as he would be affected
if he had purchased with or without notice of
the contract, but a person who claims
adversely to the claim of a vendor is,
however, not a necessary party. From the
above, it is now clear that two tests are to
be satisfied for determining the question who
is a necessary party. Tests are – (1) there
must be a right to some relief against such
party in respect of the controversies involved
in the proceedings; (2) no effective decree
can be passed in the absence of such party.”

(15) In Prem Lala Nahata and another vs. Chandi

Prasad Sikaria (supra), the Apex Court while

considering the scope of Order 1 observed as under:

“15. It is well understood that procedure
is the handmaid of justice and not its
mistress. The scheme of Order 1 and Order 2
clearly shows that the prescriptions therein
are in the realm of procedure and not in the
realm of substantive law or rights. ……..
In the context of these provisions with
particular reference to the rules in Order 1
and Order 2 of the Code, it is clear that an
objection of misjoinder of plaintiffs or
misjoinder of causes of action, is a
procedural objection and it is not a bar to
the entertaining of the suit or the trial and
final disposal of the suit. ……… ”

(16) Section 115 of the Code provides as under :

“115. Revision. – (1) The High
Court may call for the record of any
case which has been decided by any
Court subordinate to such High Court
and in which no appeal lies thereto,
and if such subordinate Court
appears-

(a) to have exercised a jurisdiction not vested in
it by law, or

(b) to have failed to exercise a jurisdiction so
vested, or

(c) to have acted in the exercise of its
jurisdiction illegally or with material irregularity,

the High Court may make such order in
the case as it thinks fit:

Provided that the High Court
shall not, under this section, vary
or reverse any order made, or any
order deciding an issue, in the
course of a suit or other proceeding,
except where the order, if it had
been made in favour of the party
applying for revision, would have
finally disposed of the suit or other
proceedings.

(2) The High Court shall not,
under this section, vary or reverse
any decree or order against which an
appeal lies either to the High Court
or to any Court subordinate thereto.

(3) A revision shall not
operate as a stay of suit or other
proceeding before the Court except
where such suit or other proceeding
is stayed by the High Court.

Explanation. – In this section,
the expression “any case which has
been decided” includes any order
made, or any order deciding an issue,
in the course of a suit or other
proceeding.”

(17) It is thus clear that the High Court while

exercising revisional jurisdiction under Section 115

of the Code would not interfere unless there is a

jurisdictional error of one of the three types

mentioned in clauses (a), (b) and (c) of sub-section

(1) of Section 115 of the Code. In the present case,

it is not in dispute that the non-applicant

No.1/plaintiff is residing in the suit accommodation.

Since a cloud has been cast upon her title by the

mutation of the names of defendants No.2 to 5, non-

applicant No.1/plaintiff had filed suit for a

declaration simplicitor that she was the owner of the

suit property. Neither partition nor possession of

the suit property was claimed and except the five

daughters of the non-applicant No.1/plaintiff,

namely, Tarni, Pushpa, Arti, Kavita and Anita, the

other sons and grand sons and grand daughters were

parties to the suit. No relief was claimed against

her daughters by the non-application No.1/plaintiff.

Not only this Tarni, Pushpa, Arti, Kavita and Anita

had furnished affidavits in support of the suit filed

by their mother. Even the non-applicants/defendants

No.6 and 7, i.e., the son and grand son of the non-

applicant No.1/plaintiff were supporting the case of

the plaintiff. Under these circumstances, the

questions involved in the suit could be effectively

decided without the five daughters being joined as a

party for the simple reason that they were not only

supporting the case of the plaintiff, but had also

filed affidavits in support thereof. As held in

Ramesh Hirachand Kundanmal vs. Municipal Corporation

of Greater Bombay and others (supra), the addition of

party in general is not a question of initial

jurisdiction of the Court but of a judicial

discretion which has to be exercised in view of the

circumstances of a particular case. In the facts and

circumstances of the case mentioned above, an

effective decree could be passed in the suit even

though the five daughters were not joined as parties.

As held in Prem Lala Nahata and another vs. Chandi

Prasad Sikaria (supra), the scheme of Order 1 and the

prescriptions therein are in the realm of procedure

and not in the realm of substantial law or rights.

In the facts and circumstances, it cannot be said

that the learned Additional District Judge has

committed an error of jurisdiction under any of the

clauses (a), (b) and (c) of sub-section (1) of

Section 115 of the Code. The refusal to add the five

daughters as parties to the suit is based upon a

sound exercise of judicial discretion. Therefore, no

interference is called for in exercise of the

revisional jurisdiction under Section 115 of the

Code.

(18) The case of Kanakarathanammal vs. V.S. Loganatha

Mudaliar and another (supra) cited by learned counsel

for the applicant/defendant No.2 is clearly

distinguishable as in that case it was held that the

suit filed by the appellant takes the character of a

suit for partition and in such a suit the appellant

alone would not be entitled to claim any relief

against the respondents and it was absolutely

essential that all the three heirs, i.e., the sons

were before the Court. The present suit is not a

suit for partition or for possession and all the five

daughters, who were not impleaded as parties, had

given affidavits before the Court fully supporting

the claim of the mother. Therefore, the non-

applicant No.1/plaintiff’s claim cannot be rejected

on the ground that she has failed to implead her five

daughters in the suit.

(19) In Rajabibi and others vs. S. Ameerali and

another (supra) also, relied on by learned counsel

for the applicant/defendant No.2, the suit was for

possession of the property repudiating the claim of

the other co-sharers. Placing reliance on

Kanakarathanammal vs. V.S. Loganatha Mudaliar and

another (supra), it was held that in the absence of

the other co-sharers, the suit would not be

maintainable. This case is also clearly

distinguishable for the above mentioned reasons and

does not come to the aid of the applicant/defendant

No.2.

(20) In this view of the matter, I am of the

considered opinion that neither there is any

jurisdictional error apparent on the face of the

impugned order nor has the applicant/defendant No.2

been able to demonstrate that the judicial discretion

exercised by the learned Additional District Judge in

rejecting the prayer for addition of the daughters as

necessary parties to the suit was not a sound

exercise of judicial discretion.

(21) In the result, the revision fails and is

accordingly dismissed.

JUDGE