Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Telangana High Court

Smt Gourineni Shanti vs B. Prithviraj on 29 April, 2024

HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

      CIVIL REVISION PETITON Nos.898 and 909 of 2023
COMMON ORDER:

Since the parties and the issue involved in both the Civil Revision Petitions are one and the same, they are heard together and being disposed of by Common order.

2. Civil Revision Petition Nos.898 and 909 of 2023 are filed challenging the orders dated 13.03.2023 passed by the II Additional District Judge, Medchal in I.A.No.103 of 2023 in O.S.No.651 of 2006 and I.A.No.104 of 2023 in O.S.No.652 of 2006, respectively.

3. By the impugned orders, the aforesaid applications filed by plaintiff No.1 under Order IX Rule 7 CPC praying the Court to set aside orders dated 31.12.20219 and to permit her to give evidence were dismissed.

4. Heard Sri S.Malla Rao, learned counsel for the petitioner, and Sri A.Venkatesh, learned senior counsel representing Ms. Velimeni Manognya, learned counsel for respondent Nos.2 and Sri G.Arun, learned counsel for respondent No.3. Perused the entire material available on record.

2

LNA, J CRP.Nso.898 & 909 of 2023

5. In both the Revision Petitions, the petitioner is plaintiff No.1, respondent No.1 is plaintiff No.2 and respondent Nos.2 to 4 are defendant Nos.1 to 3 in the suit. For convenience, hereinafter the parties will be referred to as arrayed in the suit.

6. Perusal of the record indicates that originally, plaintiff No.1 had instituted two suits-O.S.Nos.651 and 652 of 2006 seeking specific performance and permanent injunction in respect of the suit schedule property against defendant No.1. Initially, defendant No.1 was set ex parte on 12.03.2007 for non-filing of written statement. Plaintiff No.1 filed her evidence as P.W-1 on 14.08.2007 and was completed on 29.08.2007. Later, on 06.10.2007, defendant No.1 filed applications to set-aside ex parte orders, dated 12.03.2007, along with his written statements. The said applications were allowed on 23.07.2008 and defendant No.1 filed his written statements in both the suits.

7. Based on the pleadings of plaintiff No.1 and the original defendant i.e., defendant No.1, on 16.09.2008, the trial court framed six (6) issues to be decided during the trial. Subsequently, during the pendency of the said suits, the suit schedule properties were sold to third parties and the alleged purchasers were 3 LNA, J CRP.Nso.898 & 909 of 2023 impleaded as defendant Nos.2 and 3 in the suits vide order dated 26.12.2009. Similarly, as plaintiff No.1 had executed an assignment deed in favour of respondent No.1 herein, he was impleaded as plaintiff No.2 on 04.11.2011 and the plaints in both the suits were amended and defendant No.1 filed his additional written statements on 08.10.2012.

8. The trial court posted the matters for trial on 05.12.2012. On the said date, the chief examination affidavits filed by plaintiff No.1 earlier were recorded as filed and the matters were posted for marking of documents on 18.12.2012. Subsequently, on 22.07.2013, plaintiff No.2 was examined in part. On 31.12.2019, the trial court noticing that plaintiff No.1 as PW-1 has failed to appear for cross examination by defendant Nos.1 to 3 since long time, eschewed her evidence i.e., her chief examination affidavit recorded on 05.12.2012 along with the documents marked. The said orders are under challenge in the present Revision Petitions.

9. Learned counsel for the petitioner contended that the trial Court erred in holding that the petitioner is estopped from seeking recall of the orders under revision and the trial Court has not given 4 LNA, J CRP.Nso.898 & 909 of 2023 any cogent reason while dismissing the applications and prayed this Court to allow these Revisions.

10. On the other hand, learned counsel appearing for the respondents contended that the trial Court, taking into account the facts and circumstances of the cases, rightly dismissed the applications by giving cogent and convincing reasons and therefore, the impugned orders need no interference by this Court.

11. Learned counsel for the petitioner relied upon the judgment of the High Court of Andhra Pradesh at Amaravati in Makam Leela Kumari Vs. Gurram Jaya Lakshumma 1, wherein it is held as under:-

"If at all the petitioner did not turn up on date given to lead additional evidence for which the I.As were allowed, at best, the trial Court could have closed the opportunity to lead the additional evidence, but it cannot eschew the evidence earlier recorded, since it is nothing to do with the additional evidence."

12. In the instant cases, it is to be seen that plaintiff No.1 herself filed memos and also applications seeking to eschew her evidence. Therefore, the aforesaid judgment relied upon by the 1 2023(6) ALT 16 (AP) 5 LNA, J CRP.Nso.898 & 909 of 2023 learned counsel for the petitioner is not applicable to the present cases and it is of no aid to the petitioner/plaintiff No.1.

13. Learned counsel for the respondents relied upon the judgment of the erstwhile High Court of Andhra Pradesh in Devarapathi Pattabhi Ramaiah Vs. DaruhiriLakshmi Presanna and others 2 and the judgment of the High Court of Madras in M.Kumar Vs. S.Subbaiah and others 3.

14. The aforesaid judgments were rendered in altogether different facts and circumstances and as such, they have no relevance to the present Revisions.

15. The evidence of P.W-1 was eschewed by the trial Court on 31.12.2019 and plaintiff No.1 filed applications on 23.01.2023 to set aside the orders dated 31.12.2019, which is per se at belated stage, and in the interregnum, much water has flown under the bridge. For better appreciation, the sequence of events/dates is narrated hereunder:-

(1) The plaintiff's evidence was treated as closed on 22.03.2021;
2

MANU/AP/0306/1998 3 MANU/TN/1760/2008 6 LNA, J CRP.Nso.898 & 909 of 2023 (2) By order dated 23.11.2021, the evidence on behalf of plaintiff was reopened, which was treated as closed on 22.03.2021;

(3) On 27.01.2022, defendant Nos.2 and 3 filed their respective written statements;

(4) On 21.02.2022, additional issues were framed in both the suits;

(5) On 29.03.2022, memos filed by plaintiff No.1 seeking permission to file fresh-chief affidavit on all issues by eschewing earlier chief affidavits were allowed by trial Court;

(6) The orders dated 29.03.2022 were carried in Revision by the defendants before this Court, vide CRP.Nos.1388 and 1401 of 2022 and the said CRPs were allowed vide orders dated 11.08.2022, by observing that plaintiff No.1 ought to have filed Interlocutory Application(s) seeking appropriate remedy, instead of filing memos;

(7) Pursuant to the orders dated 11.08.2022 of this Court in CRP.Nos.1388 and 1401 of 2022, plaintiff No.1 filed I.A.No.339 of 2022 in O.S.No.651 of 2006 and I.A.No.341 7 LNA, J CRP.Nso.898 & 909 of 2023 of 2022 in O.S.No.652 of 2006 seeking permission to file chief-examination affidavits by eschewing her earlier chief examination affidavits;

(8) By orders dated 21.11.2022, the trial Court dismissed the said applications; and (9) Challenging the orders dated 21.11.2022, plaintiff No.1 filed CRP.Nos.2999 and 3000 of 2022 and the said Revisions were dismissed by this court vide order dated 27.01.2023, clarifying that plaintiff No.1 is not permitted to lead evidence afresh altogether, but, she is permitted her to lead evidence on the additional issues.

(10) Pursuant to common order dated 27.01.2023 of this Court in CRP.Nos.2999 and 3000 of 2022, plaintiff No.1 filed evidence affidavits on the additional issues.

16. Now, in the present Revision Petitions, plaintiff No.1 seeks to set aside the orders dated 31.12.2019 passed in both the suits by which, her evidence was eschewed and to permit her to give evidence in support of her case.

17. From a perusal of the chronological events narrated above, it is obvious that the evidence of plaintiff No.1 was eschewed by 8 LNA, J CRP.Nso.898 & 909 of 2023 the trial Court by orders dated 31.12.2019. However, she filed memos seeking permission to eschew her evidence which was already eschewed and the same were allowed by the trial Court on 29.03.2022. However, on Revision, the said orders of the trial Court were set aside by this Court permitting plaintiff No.1 to file appropriate application/s for the relief claimed. Pursuant to the same, plaintiff No.1 filed I.A.Nos.339 and 341 of 2002 in O.S.Nos.651 and 652 of 2006 respectively, seeking to eschew her earlier chief examination affidavits and to permit her to file fresh chief affidavits on all the issues in both the suits. The said applications were dismissed by the trial Court.

18. The second limb of the relief sought for in I.A.Nos.339 and 341 of 2022, which is akin to the relief sought for in the second limb of prayer in I.A.Nos.103 and 104 of 2023, i.e., "to permit plaintiff No.1 to file fresh chief affidavit on all issues", is not as innocuous as it appears to be. The suits were filed in the year 2006 and the evidence affidavits of plaintiff No.1 filed in lieu of her chief examination were taken on record on 05.12.2012. Here, at the cost of repetition, it is to be noted that after the said date, much water has flown under the bridge, i.e., defendant Nos.2 and 3 have 9 LNA, J CRP.Nso.898 & 909 of 2023 filed their written statements; that additional issues were framed; that P.Ws.2 and 3 were examined on behalf of plaintiff No.1; that P.W-1 has filed her evidence affidavits on the additional issues; and that P.Ws.1 and 3 were also cross-examined on different dates.

19. A close scrutiny of the record reveals that plaintiff No.1 filed memos and applications to eschew her earlier chief examination and to permit her to file fresh chief examination affidavits on all the aspects, when the orders dated 31.12.2019 eschewing her evidence as P.W-1 are subsisting, as indicated above. Having failed in her attempts to get the said memos and interlocutory applications ordered, she filed the present Revision Petitions against the orders of the trial Court in dismissing the applications filed seeking to set aside the orders dated 31.12.2019. Thus, it appears that predominantly, plaintiff No.1 is much concerned to lead fresh evidence on all the aspects. Even otherwise, at this juncture, if plaintiff No.1 is permitted to file fresh chief affidavits on all the issues in both the suits, it would have a bearing on the proceedings that have taken place in the suits in the light of the present stage of the suits, i.e., completion of 10 LNA, J CRP.Nso.898 & 909 of 2023 examination of P.W.2 and 3 on behalf of plaintiff No.1 and even cross-examination of P.W-3.

20. Further, the above sequence of proceedings also reflect the conduct of plaintiff No.1 in filing memos and applications one after the other to eschew her evidence and to permit her to give fresh evidence at a belated stage i.e., after examination of P.Ws-2 and P.W-3, which cannot be appreciated. It is pertinent to note that plaintiff No.1 has already assigned her rights in favour of plaintiff No.2 and plaintiff No.2 was already examined as P.W-2. Therefore, plaintiff No.1 cannot be permitted to give fresh evidence at this stage. Also, it cannot be brushed aside that plaintiff No.1 may take advantage of curing the lapses, if any, in her evidence affidavits based on the pleadings of defendants in the additional written statements. A party cannot be permitted to improve her case and fill lacunae, if any, based on the pleadings of the other party. This course is not permissible under law.

21. When the evidence of plaintiff No.1 was eschewed by orders dated 31.12.2019, admittedly, she slept over the said orders and was not diligent enough to take steps in that regard. Further, it 11 LNA, J CRP.Nso.898 & 909 of 2023 is to be noted that plaintiff No.1 failed to give cogent and convincing reasons in support of her applications filed seeking permission to lead fresh evidence in the suits.

22. In the light of the aforesaid facts and circumstances of the case and the foregoing discussion, this Court has no hesitation to hold that plaintiff No.1 has not made out any case to set aside the impugned orders passed by the trial Court and hence, she is not entitled to seek indulgence of this Court.

23. Accordingly, both the Civil Revision Petitions are dismissed. There shall be no order as to costs.

24. Pending miscellaneous applications, if any, shall stand closed.

__________________________________ JUSTICE LAXMI NARAYANA ALISHETTY Dated:29.04.2024 dr