Vasu Alias Lakshmiamma And Anr. vs Thekkedath Veetil Kannamma Alias … on 26 March, 1926

0
77
Madras High Court
Vasu Alias Lakshmiamma And Anr. vs Thekkedath Veetil Kannamma Alias … on 26 March, 1926
Equivalent citations: 97 Ind Cas 551
Author: Wallace
Bench: Wallace

JUDGMENT

Wallace, J.

1. This Civil Miscellaneous Second Appeal is against the decision of the lower Appellate Court in a matter of restitution reversing the decision of the first Court.

2. The restitution was applied for by the respondents on the strength of a decree of the High Court in second appeal reversing, the decrees of both the lower Courts and dismissing the plaintiffs’ (appellants’) suit. It appears that of the original appellants in the first Appellate Court, the 10th defendant, though dead before the second appeal was filed, was included as one of the appellants and his legal representatives were not brought on record, and the 13th defendant was not included at all. The present appellants’ contention in this matter of restitution has been that these errors vitiate the High Court’s decree and render it void for want of jurisdiction, since the necessary parties were not on the record and therefore, no application for restitution under it can lie.

3. It will be noted that the objection that the High Court’s decree is a nullity comes not from those defendants who were not made parties to the appeal but from the plaintiffs who say that they are entitled to benefit thereby to the extent of having the decree dismissing this suit declared a nullity. The plaintiffs’ point is thus a purely technical one and there is nothing to commend it on the merits apart from the technical law and I have to see if the technical law will justify their contention.

4. The original suit was by the plaintiffs’ tarwad against the defendants’ tarwad–the plaint and the written statement show that clearly. Instead of putting the tarwads on record only by and through their karnavan or other representatives, all the members of the plaintiffs’ tarwad were arrayed as plaintiffs and all the members of the defendants’ tarwad, 13 in all, as defendants. On each side the actual karnavan was, of course, one of the parties to the suit–14th defendant on the plaintiffs’ side and the 4th defendant on the defendants’ side–and on the defendants’ side the de facto manager, a woman (1st defendant) was also a party; these karnavans and this manager remained as parties throughout the whole of this litigation and are now parties to the present proceedings. There has been throughout no flaw in the array of parties on the plaintiffs’ side, but, as mentioned, on the defendants’ side there was in the second appeal a mistake in including the deceased 10th defendant as an appellant and not bringing on his legal representatives and in omitting the 13th defendant. It appears that the 10th defendant died after the vakalat was given to the Vakil for the appeal, but before the appeal was actually filed. His legal representatives are said to include, besides the oilier members of the tarwad including the omitted 13th defendant, a male infant. Tenth defendant was even on the1 date of his death a minor and the 13th defendant was an infant when the proceedings began and was about 5 or 6 years old at the date of the second appeal.

5. Now, it goes without saying that no decree is binding on a party if he was a necessary party to the suit and he was not on record, and if the result of the judgment in second appeal had been a decree against necessary parties not on the record, undoubtedly the interests of those parties would not have been affected without their having had an opportunity of meeting the case against them, and in such circumstances the judgment against them would have been void, and in certain circumstances when their interests were inseparable from those of other judgment-debtors under the decree, the decree as a whole would have been void. This principle of law is laid down in several cases see Bikramajit Rai v. Darshan Das 82 Ind. Cas. 26 : 22 A.L.J. 1033 : L.R.5 A. 747 Civ. : A.I.R. 1925 All. 141, Imdad Ali v. Jagan Lal 17 A. 178 : A.W.N. (1895) 109 : 8 Ind. Dec. (N.S.) 632, Imam-ud-din v. Sadarat Rai 5 Ind. Cas. 897 : 32 A. 301 : 7 A.L.J. 228 and Subramania Aiyar v. Vaithinatha Aiyar 31 Ind. Cas. 198 : 38 M. 682.

6. The question then is, were these minor members of the tarwad necessary parties to the defendants’ second appeal, when their karnavan and tarwad manager were throughout on record? It is argued that because the original suit was filed not against the tarwad as a unit represented by its head, but again the tarwad, through each of its individual members, each one of these is a necessary party to all subsequent proceedings. It is contended that the second appeal in the High Court has abated so far as the 10th defendant was concerned and that as the 13th defendant also never appealed, the lower Appellate Court’s decree is still enforceable against both of them, and that since their shares in the tarwad cannot be partitioned and separated, the lower Appellate Court’s decree is thus enforceable against the whole tarwad. This argument assumes that 10th and 13th defendants were necessary parties to the second appeal. As I have already said and as the lower Court has found as a question of fact, it was the tarwads which were opposed to each other in this litigation throughout, it was, therefore, the tarwads who were the necessary parties to each step of the litigation and the tarwads who were the necessary parties in the second appeal. To that second appeal the plaintiffs’ tarwad was a party undoubtedly because every member of it was on record. But it seems to me that the defendants’ tarwad was no less on the record as a party, even though two of its minor members were not there because, as pointed out, the karnavan and the manager of the tarwad were on the record.

7. The plaintiffs’ contention, if I understand it aright, is that the fact, that they chose to make each member of the tarwad a party to the suit somehow deprived the manager and karnavan of their ordinary character as manager and representative of the tarwad, and that, therefore, the tarwad cannot be on the record, even though its karnavan is, unless each member is also on the record. I am unable to accept the contention which in effect is that the plaintiff has power to force on the tarwad whatever manner of representation he pleases and prevent them from using any other that is ordinarily open to them. So that in a case like the present, the plaintiff could, by choosing the manner of representation by inclusion of all individual members and by gaming over any single member to his side, effectually burke any proceedings in opposition to his own. Obviously, such a contention is untenable. The only question I have to decide is whether, as a matter of fact, the tarwad was properly represented in that appeal. The karnavan was on record, and he is ordinarily sufficient to represent the tarwad and he does not lose his representative character merely because the plaintiff chooses, from abundant caution, to make all the members parties. I find nothing to indicate that the karnavan had not his representative character. Clearly, the karnavan is prima -facie always clothed with a representative as well as an individual character, and I am unable to appreciate how it is open to the plaintiff to deprive him of that representative capacity. In that capacity he represents and defends the rights of the whole tarwad and all the members of it as well as his own individual rights. Any decree then, in favour of or against the karnavan was a decree in favour of or against the tarwad as a whole.

8. It has been clearly laid down in Manakat Velamma v. Ibrahim Lobbe 27 M. 375 and Rayarappan Nambiar v. Koyatan Chable Veetil 45 Ind. Cas. 489 : 35 (sic) : 24 M.L.T. 28 : 8 L.W. 154 that a decree against the karnavan binds the tarwad if he was sued in his representative capacity and that the decision of the latter question is not so much a question whether he was specifically impleaded as representative of the tarwad, as whether he was, as a matter of fact, not conducting the litigation for the tarwad, and if it is found, as in this case, that he was, it does not matter if the other members were added or omitted to be added. The decree which the plaintiffs got in the lower Appellate, Court was a decree against the karnavan and, therefore, against the tarwad. The karnavan and, therefore, the tarwad, appealed and got a decree in his favour and, therefore, in its favour. That decree enures for the whole tarwad, whether or not all the other members were on the record. Applying the test whether the original suit could have been maintained without bringing the 10th and 13th. defendants on record, it appears to me quite clearly that it could. The plaintiffs’ tarwad is, therefore, bound by the decree in second appeal.

9. The plaintiffs have relied specially on two rulings to controvert this view: Balaram Pal v. Kanysha Majhi 53 Ind. Cas. 548 and Ambika Prasad v. Jhinak Singh 71 Ind. Cas. 321 : 45 A. 230 : 21 A.L.J. 91 : A.I.R. 1923 All. 211. The former case, I confess I do not follow, where it is stated “as the plaintiffs pleaded a joint title, the right to sue was one which did not survive to the surviving plaintiff,” I do not see why it might not have survived. But if the Court meant that from the other facts it was apparent that the right to sue did not survive, this ruling has no application to the present case. The case of Ambika Prasad v. Jhinak Singh 71 Ind. Cas. 321 : 45 A. 230 : 21 A.L.J. 91 : A.I.R. 1923 All. 211 purports to follow this case. But, with respect, I do not see why the decree against a deceased party should be a nullity if the deceased party was properly represented in the decree and, therefore, all the necessary parties were on the record, and I doubt if that ruling was intended to go so far.

10. In this view of the case I do not think it necessary to consider the application of Order XLI, Rule 4 and the rulings under that rule; but I agree with the plaintiffs’ learned Pleader when he contends that that rule can only apply when the fact of the omission of the parties is brought to the notice of the Court and it consciously decides to apply the rule. If the rulings in Guntuku Appanna v. Jellapalli Gavarappadu 87 Ind. Cas 748 : 48 M.L.J. 601 : 22 L.W. 112 : A.I.R 1925 Mad. 910 and Chintaman v. Gangabai 27 B. 284 : 5 Bom. L.R. 90 imply that Order XLI, Rule 4 applies even if the Court is ignorant of the absence of the necessary parties, it may be that they go too far. It is not necessary to go into this question further. In the present case, the High Court was not aware when it heard the appeal that the 10th defendant was dead, although it might have been aware, if it had scrutinised the array of parties that the 13th defendant who was a party in the lower Appellate Court had not been added in the High Court. Nor is it a case for the application of Order XXII, and the survival of any right to sue or defend a suit.

11. The whole of the defendants’ party was embodied in the karnavan and the right to appeal never abated against him, Thus, no possibility of conflict between the decisions of the lower Appellate Court in the first appeal and the High Court in the second appeal arises.

12. On the whole, therefore, I am not prepared to interfere with the order of the lower Appellate Court and dismiss this appeal with costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here