High Court Kerala High Court

Vijayalakshmi vs Narayanan on 11 July, 2007

Kerala High Court
Vijayalakshmi vs Narayanan on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 1131 of 2006()


1. VIJAYALAKSHMI,
                      ...  Petitioner

                        Vs



1. NARAYANAN, AGED BAOUT 68,
                       ...       Respondent

2. NALINI, AGED ABOUT 48,

3. MOHANDAS, AGED ABOUT 43,

4. KUMARI, AGED ABOUT 43,

5. LEENA, AGED ABOUT 33,

6. RAJAMMA, AGED ABOUT 48,

7. BABY, AGED ABOUT 36, D/O.PAVITHRAN,

8. SATHEESAN, AGED ABOUT 38 YEARA,

9. SHEELA, AGED 32 YEARS,

10. UNNI, AGED ABOUT 25 S/O.PAVITHRAN,

11. THAMPI, AGED ABOUT 27,

12. GEETHA, AGED ABOUT 38,

13. PREETHA, AGED ABOUT 34, D/O.DHARMAN,

14. SUDHEESH KUMAR, S/O.DHARMAN,

15. SUBHASHINI, W/O.DHARAMAN,

16. VASANTHI, W/O.LATE RAJAPPAN,

17. AJITH KUMAR, S/O.RAJAPPAN,

18. ANITHA MOL, D/O.LATE RAJAPPAN,

19. SANTHI, D/O.KOTTILAPPILLY MADHAVI,

20. RAMANI, D/O.KOTTILAPPILLY MADHAVI,

21. VIJAYAN, S/O.KOTTILAPPILLY MADHAVI,

22. USHAKUMARI, D/O.MADHAVI,

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  :SRI.AJU MATHEW

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/07/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                   R.S.A.No. 1131               OF 2006
                    ............................................
          DATED THIS THE 11th DAY OF JULY, 2007

                               JUDGMENT

Appellant is the third defendant in O.S.500 of 2000 on the

file of Munsiff Court, Aluva. First respondent originally

instituted RCP 28 of 1998 before Rent Control Court, Aluva to

evict the legal heirs of deceased Narayanan, contending that

Narayanan was the tenant of the building now occupied by the

appellant and on the death of Narayanan his rights devolved on

his wife and children. Defendants in the suit disputed the title of

first respondent. Rent Control Court, under Ext.A11 order

found that there is a bonafide dispute of title and directed first

respondent to approach the civil court. First respondent

thereafter instituted O.S.167 of 2000 on 15.4.2000 seeking a

decree for permanent prohibitory injunction restraining

appellant and others from carrying out any resconstruction in

the building. No decree for recovery of possession was sought

for and it was only a suit for injunction. Subsequently O.S.500 of

2000 was filed on 13.11.2000 seeking a decree for recovery of

possession on the strength of title. The suit was resisted by

defendants disputing the title as well as the right to recover

RSA 1131/2006 2

possession. It was also contended that suit is barred under

Order II Rule 2 of Code of Civil Procedure in view of the

omission to claim a decree for recovery of possession in O.S.167

of 2000.

2. Learned Munsiff on the evidence of PW1 and Exts.A1 to

A18 and Ext.C1 and C1(a) dismissed the suit holding that suit is

barred under Order II Rule 2 of the Code and without

terminating tenancy by sending a notice under Section 106 of

the Transfer of Property Act, first respondent is not entitled to

recover possession of the building. First respondent challenged

the decree and judgment before Additional District Court, North

Paravur in A.S.2 of 2005. Learned Additional District Judge, on

reappreciation of evidence, set aside the findings of learned

Munsiff and held that suit is not barred under Order II Rule 2 of

the Code as the original suit was only one for injunction and the

latter suit was for recovery of possession and not on the same

cause of action. Learned District Judge also found that as

defendants are not claiming that they are tenants, no notice

under Section 106 of the Transfer of Property Act is warranted,

as the suit was instituted consequent to Ext.A11 order as the

tenancy was disputed and findings of learned Munsiff is

RSA 1131/2006 3

unsustainable. Upholding the title under Ext.A1 to A3 as well as

the bonafide need as provided under Section 11(3), learned

District Judge granted a decree for recovery of possession on the

ground provided under Section 11(3) of Kerala Act 2 of 1965.

The decree and judgment are challenged in the second appeal.

3. Learned counsel appearing for appellant and learned

counsel appearing for respondent who appeared consequent to

the aplication filed under Section 5 of Limitation Act to condone

the delay in filing appeal, were heard.

4. Learned counsel appearing for appellant challenged that

the decree granted by first appellate court on the ground that

the claim for recovery of possession was available to first

respondent when O.S.167 of 2000 was filed on 15.4.2000 and as

first respondent omitted to claim a decree for recovery of

possession, under Sub rule 2 of Rule 2 of Order II, the suit is

barred and the finding of learned District Judge is unsustainable.

Reliance was placed on the decision of Apex Court in

Sidramappa V. Rajashetty and others ( AIR 1970 SC 1059).

5. Learned counsel appearing for first respondent

submitted that the plea under Order II Rule 2 is not sustainable

without producing the pleadings in the earlier suit as well as the

RSA 1131/2006 4

judgment and as the plaint and written statement of O.S.167 of

2000 were not produced, appellant cannot be heard to contend

that suit is barred under Order II Rule 2. Reliance was placed

on the decision of Apex Court in Bengal Waterproof Limited

V. M/s. Bombay Waterproof Manufacturing Company and

another (AIR 1997 SC 1398) and a Division Bench decision of

this court in K.S.E.B V. Abraham (2006(4) KLT 770). Relying

on the decision of Apex Court in Inacio Martins V. Narayan

Hari Naik and others (AIR 1993 SC 1756) and Kunjan Nair

Sivaraman Nair V. Narayanan Nair (AIR 2004 SC 1761)

learned counsel argued that as the cause of action in the first

suit, which was only a suit for injunction, was different from the

cause of action for the latter suit, which was for recovery of

possession, the second suit is not barred under Order II Rule 2

of the Code. Relying on the decision of the High Court of Punjab

in Prakash Aggarwal V. Haryana Financial Corporation,

Chandigar( AIR 1999 Punjab and Haryana 225) learned

counsel argued that as O.S.167 of 2000 was withdrawn with

liberty to file a fresh suit as evidenced by Ext.A16 judgment and

so in any event the subsequent suit is not barred under Order II

Rule 2.

RSA 1131/2006 5

6. Though learned counsel appearing for appellant

vehemently argued that the failure to seek a decree for recovery

of possession in O.S.167 of 2000 would attract the bar provided

under sub rule 2 of Rule 2 of Order II, I cannot agree with that

submission. Rule 1 of Order II mandates that every suit as far as

practicable be so framed, so as to afford ground for final decision

upon the subjects in dispute and to prevent further litigation

concerning them. Rule 2 provides what all claims are to be

included in the plaint. Sub rule 1 of Rule 2 provides that every

suit shall include the whole of the claim which the plaintiff is

entitled to make in respect of the cause of action but a plaintiff

may relinquish any portion of his claim in order to bring the suit

within the jurisdiction of any court. In view of sub rule 1, a

plaintiff has to include the whole of the claim which he is

entitled to make in respect of the cause of action. At the same

time in order to bring the suit within the jurisdiction of that

court where he is instituting the suit, he is entitled to relinquish

any portion of his claim. Sub rule 2 provides the consequence of

relinquishment or omission of a portionof the claim. Under Sub

rule 2, whether a plaintiff omits to sue in respect of any portion

of his claim or intentionally relinquishes any portion of the claim,

RSA 1131/2006 6

he shall not afterwards sue in respect of the portion so omitted

or relinquished. Sub rule 2 deals with the effect of an omission

or relinquishment of a portion of the claim in a suit as under rule

1 the plaintiff has to prevent further litigation and sub rule

mandates that he is to include the whole of the claim in respect

of the cause of action. If the plaintiff omits to sue or

intentionally relinquishes any portion of the claim which he

should have included in the plaint he shall not afterwards sue in

respect of the portion so omitted or relinquished. Therefore the

omission or relinquishment which bars the institution of a

subsequent suit could only be an omission or relinquishment of a

portion of the claim in respect of the same cause of action. It has

no application if the subsequent suit is in respect of a different

cause of action. Sub rule 3 of Rule 2 provides that if a person

who is entitled to more than one relief in respect of the same

cause of action omits to do so except with the leave of the court,

he shall not afterwards sue for any relief so omitted. Therefore if

the omission to raise a claim in the former suit in respect of the

cause of action, if he is entitled to more than one relief was

without the leave of the court, sub rule 3 operate as a bar from

suing for that relief. But if that omission was with the leave of

RSA 1131/2006 7

the court, there is no bar to sue in respect of the omitted relief.

The bar under sub rule 3 is in respect of the same cause of

action. Apex Court in Sidramappa’s case (supra) considering the

cause of action contemplated under Rule 2 of Order II held ” The

requirement of Order II Rule 2 of Code of Civil Procedure is that

every suit should include the whole of the claim which the

plaintiff is entitled to make in respect of a cause of action. Cause

of action means cause of action for which the suit was brought. It

cannot be said that the cause of action on which the present suit

was brought is the same as that in the previous suit. Cause of

action is a cause of action which gives occasion for and forms

the foundation of the suit. If that cause of action enables a

person to ask for a larger and wider relief than that to which he

limits his claim, he cannot afterwards seek to recover the

balance by independent proceedings”.

7. Failure of first respondent to raise a claim for recovery of

possession in O.S.167 of 2000 is not a bar to institute another

suit for recovery of possession, as the cause of action was

different. The cause of action in a suit for injunction and a suit

for recovery of possession are different. The cause of action in

respect of the suit for injunction is the apprehended attempt on

RSA 1131/2006 8

the part of the legal heirs of the original tenant to resconstruct

the building. The cause of action for the present suit is

continuation of the illegal possession of the building by legal

heirs of the original tenant, after denying the title of first

respondent. In such circumstances the first appellate court

rightly held that the second suit is not barred by the provisions

of Order II Rule 2.

8. Apex Court in Inacio Martins’s case (supra)

considered the question whether a subseqeunt suit for recovery

of possession is barred under Rule 3 of Order II of the Code. It

was held

” It is well known that Order 2, Rule 2,

C.P.C is based on the salutary principle

that a defendant or defendants should

not be twice vexed for the same cause

by splitting the claim and the reliefs.

To preclude the plaintiff from so doing

it is provided that if he omits any part

of the claim or fails to claim a remedy

available to him in respect of that

cause of action he will thereafter be

RSA 1131/2006 9

precluded from so doing in any

subsequent litigation that he may

commence if he has not obtained the

prior permission of the court. But the

Rule does not preclude a second suit

based on a distinct cause of action. It

may be out of place to clarify that the

doctrine of res judicata differs from the

rule embodied in Order 2, Rule 2, in

that, the former places emphasis on

the plaintiff’s duty to exhaust all

available grounds in support of his

claim while the latter requires the

plaintiff to claim all reliefs emanating

from the same cause of action. The

High Court is, therefore, clearly wrong

in its view that the relief claimed is

neither relevant nor material”.

Dealing with the difference in cause of action it was held

” Therefore the cause of action for the

former suit was based on an

RSA 1131/2006 10

apprehension that the defendants were

likely to forcibly dispossess the

plaintiff. The cause of action for that

suit was not on the premise that he

had in fact been illegally and forcibly

dispossessed and needed the court’s

assistance to be restored to

possession. Therefore, the subsequent

suit was based on a distinct cause of

action not found in the former suit and

hence we do not think that the High

Court was right in concluding that the

suit was barred by Order 2, Rule 2(3)

of the Code of Civil Procedure. It may

be that the subject matter of the suit

was the very same property but the

cause of action was distinct and so also

the relief claimed in the subsequent

suit was not identical to the relief

claimed in the previous suit. The High

Court was, therefore, wrong in

RSA 1131/2006 11

thinking that the difference in the

reliefs claimed in the two suits was

immaterial and irrelevant. In the

previous suit the relief for possession

was not claimed whereas in the second

suit the relief was for restoration of

possession. That makes all the

difference”.

The same principle has been followed in Kunjan Nair

Sivaraman Nair’s case (supra).

9. There is force in the submission of learned counsel

appearing for respondent that a plea on the bar under Rule 2 of

Order II is not available without producing the pleadings in the

former suit. A Constitution Bench of the Apex Court in Gurbux

Singh V. Bhooral (AIR 1964 SC 1810)considered this aspect

and held :

” In order that a plea of a bar under

O.2 R.2(3), Civil Procedure Code

should succeed the defendant who

raises the plea must make out(1)

that the second suit was in respect of

RSA 1131/2006 12

the same cause of action as that on

which the previous suit was based:

(2) that in respect of that cause of

action the plaintiff was entitled to

more than one relief;(3) that being

thus entitled to more than one relief

the plaintiff, without leave obtained

from the Court,omitted to sue for the

relief for which the second suit had

been filed. From this analysis it

would be seen that the defendant

would have to establish primarily

and to start with, the precise cause

of action upon which the previous

suit was filed, for unless there is

identity between the cause of action

on which the earlier suit was filed

and that on which the claim in the

later suit is based there would be no

scope for the application of the bar.

No doubt, a relief which is sought in

RSA 1131/2006 13

a plaint could ordinarily be traceable

to a particular cause of action but

this might, by no means, be the

universal rule. As the plea is

technical bar it has to be established

satisfactorily and cannot be

presumed merely on basis of

inferential reasoning. It is for this

reason that we consider that a plea

of a bar under O.2, R.2, Civil

Procedure Code can be established

only if the defendant files in

evidence the pleadings in the

previous suit and thereby proves to

the Court the identity of the cause of

action in the two suits. It is common

ground that the pleadings in C.S.28

of 1950 were not filed by the

appellant in the present suit as

evidence in support of his plea under

O.2, R.2, Civil Procedure Code. The

RSA 1131/2006 14

learned trial Judge, however,

without these pleadings being on the

record inferred what the cause of

action should have been from the

reference to the previous suit

contained in the plaint as a matter of

deduction. At the stage of the

appeal the learned District Judge

noticed this lacuna in the appellant’s

case and pointed out, in our opinion

rightly, that without the plaint in the

previous suit being on the record, a

plea of a bar under O.2, R.2, Civil

Procedure Code was not

maintainable”.

Apex Court in Bengal Waterproof Limited’s case (supra)

followed this position. A Division Bench of this court in

K.S.E.B V. Abraham (supra)also held that without producing

the pleading and judgment in the former suit, party is

precluded from raising the plea.

10. Finally when the former suit itself was withdrawn the

RSA 1131/2006 15

plea of bar under rule 2 of Order II will not lie. I am supported

by the decision of a Single Judge of High Court of Punjab in

Harbhagwan and others V. Punni Devi and others (AIR

1999 Pubjab and Haryana 223). His lordship held :

“Assuming, the cause of action in

both the suits was based upon

title in the suit land and was akin

in all the cases, yet, as referred to

above, inasmuch the earlier two

suits were dismissed as

withdrawn with permission to file

fresh on the same cause of action,

third suit will not be barred by

any principle of law”.

As no substantial question of law is involved the appeal is

dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-