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 3, Cited by 0]

Jammu & Kashmir High Court

Sh. Pradeep Rajwal vs Sh. Yog Raj on 24 November, 2023

Author: Rajnesh Oswal

Bench: Rajnesh Oswal

          HIGH COURT OF JAMMU, KASHMIR AND LADAKH
                          AT JAMMU
     CR No. 7/2022(O&M)                               Reserved on : 08.11.2023
                                                      Pronounced on: 24.11.2023


     1.   Sh. Pradeep Rajwal, Age 66                   .....Appellant(s)/Petitioner(s)
          years S/o. Late Sh. Basant Ram
          Rajwal, R/o. F-68, Kanji House,
          Gummat, Jammu.
     2.   Smt. Sulochana Mohan, Age 85
          years, W/o. Lt. Sh. Manmohan
          Lal R/o. H. No. 155, New Plot,
          Jammu
                            Through: Mr. Vivek Sharma, Adv.
                      vs
     1.   Sh. Yog Raj                                               ..... Respondent(s)
          S/o. Bhunda Ram, R/o. H. No. 1,
          Sector-1, Roop Nagar, Jammu.


                            Through: Mr. P. S. Pawar, Adv.


     Coram: HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE

                                      JUDGEMENT

1. The instant revision petition has been filed by the petitioners against order dated 20.11.2021 passed by the Court of learned 2nd Civil Subordinate Judge (Passenger Tax, Shops and Estt. Act), Jammu (hereinafter to be referred as the 'trial court') by virtue of which the application filed by the petitioners under Order 7 Rule 11 of the Code of Civil Procedure (for short the Code) for rejection of plaint, has been rejected.

2. The factual matrix of the controversy in hand is that the respondent along with others had earlier filed a suit for declaration, declaring the judgment and decree dated 20.09.2016 passed by the court of learned City Judge Jammu in case, titled, 'Pradeep Rajwal and anr. vs Nemo' as illegal, nullity and 2 CR No. 7/2022 inoperative and not binding upon anyone, which was assigned to the trial court by the Principal District Judge, Jammu. It is stated that at the time of filing of the suit, the respondent was having the knowledge of revocation of Trust Deed, which was registered on 11.02.2016 by the learned Sub Registrar, 3rd Additional Munsiff, Jammu but the respondent did not challenge the revocation of the Trust Deed in the earlier suit filed by them while throwing a challenge to the judgment and decree dated 20.09.2016 and rather filed another suit thereby challenging the revocation deed dated 11.02.2016 in respect of revocation of the trust. The petitioners filed an application under Order 7 Rule 11 of the Code on the ground that the suit was barred under Order 2 Rule 2 of the Code as the respondent did not challenge the revocation of Trust Deed dated 11.02.2016 in the earlier suit preferred by him along with others, whereby he had challenged the judgment and decree dated 20.09.2016 passed by the Court of learned City Judge, Jammu. The respondent filed the response and after considering the rival contentions of the parties, the learned trial court dismissed the application preferred by the petitioners.

3. The respondent has filed the response to the revision petition stating therein that the judgment and decree dated 20.09.2016 passed in suit, titled, 'Pradeep Rajwal and anr. vs Nemo' was challenged by the respondent when it came to the knowledge of the respondent. It is further stated that the learned trial court has rightly dismissed the application of the petitioners under Order 7 Rule 11 of the Code as only the averments made in the plaint are required to be looked into. Besides, the factual aspects of the case have also been narrated, which may not be relevant for the settlement of the present controversy. 3 CR No. 7/2022

4. Learned counsel for the petitioners has vehemently argued that the respondent ought to have challenged the revocation of Trust Deed in the suit filed earlier by the respondent for challenging the judgment/decree dated 20.09.2016 passed by the court of learned City Judge Jammu and once the respondent did not challenge the same, the respondent could not have filed the second suit for challenging the same.

5. Learned counsel for the respondent has submitted that while deciding an application under Order 7 Rule 11 of the Code, only the averments made in the plaint are required to be looked into and the defence of the defence has no relevance at all.

6. Heard and perused the record.

7. A perusal of the trial court record reveals that the suit for declaring the revocation of Trust Deed registered on 11.02.2016 as null and void, was filed by the respondent and one Amar Nath Bhardwaj. The petitioners during the pendency of the suit, filed an application for rejection of the plaint on the ground that the respondent had earlier filed a suit for declaration declaring the judgment/decree passed by the learned City Judge, Jammu dated 20.09.2016 as null and void, which was pending before the learned trial court on the basis of cause of action accrued to them on 04.10.2016. Therefore, at the time of filing of earlier suit, the revocation deed dated 11.02.2016 was very much within the knowledge of the respondent which they had admitted in paragraph 15 of the plaint but the respondent did not challenge the revocation dated 11.02.2016 in the earlier suit, therefore, as per Order 2 Rule 2 of the Code, the subsequent suit was not maintainable, as such, the plaint is required to be rejected under Order 7 Rule 11 of the Code. The respondent filed the response 4 CR No. 7/2022 thereby stating that if the petitioner intended to seek the disposal of the suit on whatever grounds, they could project the same in their written statement but they could not seek the rejection of the plaint under order 7 Rule 11 of the Code. It is also stated that in paragraph 9 of the earlier suit, titled, 'A. N. Bhardwaj and anr. vs. Pradeep Rajwal and Anr', it has been specifically pleaded that trustees of the reconstituted trust only have the locus to challenge the revocation of Trust Deed and the same was being challenged in the separate proceedings. It was also stated that cause of action in both the suits and the parties being different as such, the plaint cannot be rejected.

8. It is trite law that while considering an application under Order 7 Rule 11 of the Code, the only averments made in the plaint are required to be examined and if on the perusal of the averments made in the plaint, it is found that the suit is barred by any law or it does not disclose of cause of action, the plaint can be rejected. So far as the present suit is concerned, from the averments made in the plaint, it cannot be said that the suit is barred by any law or no cause of action has been disclosed. Rather it is the defence of the petitioners that under Order 2 Rule 2 of the Code, the plaint is required to be rejected as the respondent had not laid the claim in respect of the revocation of the Trust Deed in the earlier suit preferred by the respondent along with others, thereby seeking declaration of judgment and decree dated 20.09.2016 passed by the learned City Judge as null and void.

9. In Gurbux Singh v Bhooralal, 1964 AIR 1810, the Hon'ble Supreme Court has observed that for acceptance of a plea that the suit is barred under Order 2 Rule 2(3) of the Code, the defendant must make out that the second suit was in respect of the same cause of action as that on which the previous suit was 5 CR No. 7/2022 based, that in respect of that cause of action, the plaintiff was entitled to more than one relief and being thus entitled to more than one relief, the plaintiff without leave obtained from the court obtained to sue for the relief for which the second suit had been filed.

10. This Court at this stage would not go into the merits of the claims of the either parties as the issue in respect of the said claim of the petitioners can be framed by the learned trial court as at this stage. The Hon'ble Supreme Court in Popat and Kotecha Property v State Bank of India Staff Association, (2005) 7 SCC 510, has held that the plaint can be rejected as being barred by law only, if it appears to be so from the mere reading of the plaint and disputed questions cannot be decided at the time of adjudicating an application under Order 7 Rule 11 of the Code.

11. Learned trial court has meticulously examined the contentions raised by the parties and has rightly come to the conclusion that the plaint cannot be rejected at this stage. This Court does not find any wrong exercise of jurisdiction by the learned trial court, while passing the order impugned, therefore, there is no merit in the present petition and the same is dismissed accordingly.

(RAJNESH OSWAL) JUDGE Jammu 24.11.2023 Rakesh Whether the order is speaking: Yes/No Whether the order is reportable: Yes/No