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]

Andhra Pradesh High Court - Amravati

Meesala Suryanarayana vs Sadapu Nagesh on 18 November, 2024

        IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

                        MONDAY. THE FIRST DAY OF JULY
                      TWO THOUSAND AND TWENTY FOUR

                                     PRESENT



                THE HONOURABLE SRI JUSTICE B SYAMSUNDER

 TRANS. CIVIL MISC,PETITION NOs: 239. 244, 245. 247, 256. 264 & 293 OF
                                       2023


                 TRANS. CIVIL MISC.PETITION NO: 239 OF 2023

Between:


    Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years,
    R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal
    Vizianagaram District

                                                                       ...Petitioner

                                       AND


    Kanda Venkata Ramarao, S/o. Subbarao, Aged 57 years, R/ o. Door.No. 5-
    18-5, Park Veedhi, Tuni Town, Tuni Mandal, East Godavari District.

                                                                     ...Respondent

Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased to transfer the.O.S. No.48/2023 on the file of Additional Junior Civil Judge at Tuni East Godavari District to the competent in Vizianagaram courts.

Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondent: Sri. Vajja Chethan Kumar Reddy TRANS. CIVIL MISC.PETITION NO: 244 OF 2023 Between:

Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal Vizianagaram ...Petitioner AND Killaka Chittibabu, S/o Late Subbarao, R/o. Binnidi Village, Komarada Mandal, Parvatipuram Manyam District.
...Respondent Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased to transfer the OS.No.23/2023 on the file of Principal Junior Civil Judge at Parvathipuram to the competent Court in Vizianaga ram.
Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondents: Sri. Subrahmanyam Kotari TRANS. CIVIL MISC.PETITION NO: 245 OF 2023 Between:
Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal Vizianagaram District ...Petitioner AND Meesala Raja Gopala Naidu, S/o. late Akkunaidu, Aged 64 years, R/o. Flat No. 203, Towers, Patamatalanka, Patamata, Vijayawada - 520010 ...Respondent Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased to transfer the O.S. No.588/2023 on file of II Additional Junior Civil Judge at Vijayawada to the competent court in Vizianagaram. Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondent: Sri. Dr Majji Suri Babu TRANS. CIVIL MISC.PETITION NO: 247 OF 20?.-^ Between:
Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years. R/ 0. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal, Vizianagaram District ...Petitioner AND Nagulapalli Varahalarao, S/o. late Nukaraju, Aged 55 years, R/o. D.No.1- 84(1), 1®* Ward, Chettupalli Village, Narsipatnam Mandal, Visakhapatnam District.
...Respondent Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased to transfer tile O.S. No.71/2023 on the file of Principal Junior Civil Judge at Narasipatnam, Visakhapatnam District to the competent court in Vizianagaram.
Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondent: Sri. V Gurunadham TRANS. CIVIL MISC.PETITION NO: 256 OF 70?:^ Between:
Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years. R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal Vizianagaram District ...Petitioner AND Sadapu Nagesh, S/o. Pydithalli, Aged 49 years, R/o. Dabbi Veedhi, Salur Parvathipuram Manyam District ...Respondent Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased to transfer the O.S. No.2/2023 on the file of Senior Civil Judge at Bobbin to the connpetent court in Vizianagaram. Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondent: Sri. V Lakshmi Harish TRANS. CIVIL MISC.PETITION NO: 264 OF 2023 Between:
Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years, R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal, Vizianagaram District.
...Petitioner AND Ruttala Nagaratnam, W/o. Sanyasirao, Aged 36 years, R/o. Rukminipuram Village, Yellamachili Mandal, Visakhapatnam District ...Respondent Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased to transfer the O.S. No.7/2023 on the file of Senior Civil Judge at Yelamanchili, Visakhapatnam District to the competent Court in Vizianagaram.
Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondent: Sri. T Raja Damoji Rao TRANS. CIVIL MISC.PETITION NO: 293 OF 2023 Between:
Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal Vizianagaram District ...Petitioner AND Meesala Raja Gopala Naidu, S/o. late Akkunaidu, Aged 64 years, R/o. Flat No. 203, Bujjuiu Towers, Patarnatalanka, Patamata, Vijayawada- 520010 ...Respondent Petition under Section 24 of the C.P.C. Praying that in the circumstances stated in'the affidavit filed therewith, the High Court may be pleased to transfer the O.S. No.29/2023 on the file of VII Additional District Judge at Vijayawada to the competent court in Vizianagaram. Counsel for the Petitioner: Sri. V V Satish Counsel for the Respondent: Sri. Dr Majji Suri Babu The Court made the following:
THE HON^BLE SRI JUSTICE BANDARU SYAMSUNDER TRANSFER CIVIL MISCELLANEOUS PETITION Nos. 239, 244, 245, 247, 256, 264 and 293 of 2023 COMMON ORDER;
As all these Transfer Petitions are filed by the same petitioner against different respondents, who said to be filed suits against him, for recovery of money can be disposed of by common order.

2. I have heard learned counsel for petitioner Mr.V.V.Satish as well as learned counsel representing respondents in all Transfer Petitions Mr. Vajja Chethan Kumar Reddy, learned counsel for respondent in Tr.CMP.No.239 of 2023, Mr.V.Lakshmi Harish, learned counsel for respondent in Tr.CMP.No.256 of 2023 and also representing on behalf of Mr. Subrahmanyam Kotari and Mr.V.Gurunadham, learned counsel for respondents in Tr.CMP.No.244 of 2023 and Tr.CMP.No.247 of 2023 respectively. The learned counsel. Dr. Majji Suri Babu represented for respondent in Tr.CMP.No.245 of 2023 and Tr.CMP.No.293 of 2023, and Mr. Raja Damoji 2 Rao, learned counsel for respondent in Tr.CMP.No.264 of 2023.

3. These Petitions are filed by the petitioner/ defendant under Section 24 of code of Civil Procedure (in short seeking transfer of money suits filed by respondents in different Courts to competent Court at Vizianagaram.)

4. For better understanding of the issue involved in all the petitions, following tabular form which has stated by the petitioner in the written statement filed in the suits can be extracted as under:

Tabular Form s. Suit Name of the Name of Date Place Attesters Scribe Principle No. Number Transferee the of of Court Amount Plaintiff Promissory Execution Note 1 O.S.No.2 On the file of Killaka 13.03.2020 Parvathi l.Budi Somired Rs.5,00,0 3/2023 Principal Chitti Puram Sriramulu di Junior Civil 00/-
                                       Babu                                    2.R.Ramu    Venkata
                   Judge      at                                                           appala
                   Parvathipura                                                            Satya
                   m
                                                                                           Sanyasi
                                                                                           Nukaraj
                                                                                           u


2.     O.S.No.5    On the file of      Meesala        13.03.2020   Patamatal   l.Budi      Somired    Rs.5,00,0
       88/2023     2"'* Additional     Raja                        anka,       Sriramulu   di
                                                                                                      00/-
                   Junior      Civil   Gopala                      Vijayawad               Venkata
                   Judge         at    Naidu                       a           2.          appala
                   Vijayawada.                                     (Krishana   Mudadlaa    Satya
                                                                   Dist)       ppala       Sanyasi
                                                                               Naidu.      Nukaraj
                                                                                           u
                                                 3




3.   O.S.No.2   On the file of      Meesala     13.03.2020   Patamatal    l.Budi          Somired   Rs.75,00,
     9/2023     VII Additional      Raja                     anka,        Sriramulu       di
                                                                                                    000/-
                District            Gopala                   Vijayawad                    Venkata
                Judge      at       Naidu                    a            2.              appala
                Vijayawada                                   (Krishana    Mudadlaa        Satya
                                                             Dist)        ppala           Sanyasi
                                                                          Naidu.          Nukaraj
                                                                                          u



4.   O.S.No.3   On the file of      Somireddi   13.03.2020   S.           l.Budi          A. Siva   Rs. 15,00,
     /2023      Senior      Civil   Venkataa                 Rayavara     Sriramulu       Prasada
                                                                                                    000/-
                Judge          at   ppala                    m Village,                   Rao
Yelamanchili. Satya S.Rayavar 2. R...not Sanyasi am under Nukaraj u Mandal stand the (Visakhap name atnam)

5. O.S.No.4 On the file of Kanda 13.03.2020 Tuni (East l.Nageswa Somired Rs.5,00,0 8/2023 Additional Venkata Godavari ra Rao. di 00/-

                Junior      Civil   Rama Rao                 Dist)                        Venkata
                Judge          at                                         2.G.S...not     appala
                Tuni                                                      under           Satya
                                                                          stand     the   Sanyasi
                                                                          name            Nukaraj

6.   O.S.No.7   On the file of      Nagulapal   13.03.2020   Narasipat    l.Budi          A.Siva    Rs.5,00,0
     1/2023     Principal           li                       nam          Sriramulu       Prasada   00/-
                Junior      Civil   Varahala                 (Visakhap                    Rao
                Judge       at      Rao                      atnam)       2.   R...not
                Narasipatna                                               under
                m                                                         stand     the
                                                                          name



7.   O.S.No.l   On the file of      Reddy       13.03.2020   Konuru       l.Budi    Sri   Somired   Rs. 15,00,
     2/2023     Senior      Civil   Ramu                     Village,     Ramulu          di
                                                                                                    000/-
                Judge      at                                Garividi                     Venkata

Vizianagaram Mandal, 2. appala Vizianagar Bommalat Satya am Dist. appa Rao. Sanyasi Nukaraj

8. O.S.No.2 On the file of Sadapu 13.03.2020 Saluru l.Budi Somired Rs.35,00, /2023 Senior Civil Nagesh (Vizianaga Sriramulu di 000/-

                Judge          at                            ram Dist.)                   Venkata
                Bobbli                                                    2. R.Ramu       appala
                                                                                          Satya
                                                                                          Sanyasi
                                                                                          Nukaraj

9.   O.S.No.7   On the file of      Ruthala     13.03.2020   Rukminip     l.Budi          Somired   Rs. 15,00,
     /2023      Senior      Civil   Nagaratn                 uram         Sriramulu       di
                                                                                                    000/-
                Judge      at       am
                                                             Village,                     Venkata
                Yelamanchili                                 Yellamanc    2. R.Ramu       appala
                                                             hili                         Satya
                                                             Mandal,                      Sanyasi
                                                             Visakhapa                    Nukaraj
                                                             tnam Dist.

5. It is the contention of the petitioner that all nine suits are'for recovery of money basing on promissory notes, dated 13.03.2020 filed in different Courts at the instance of one Mr. Meesala Raja Gopal Naidu and in all these cases his defense is common due to that all the suits have to be disposed of by the same Court to avoid conflicting decisions. He prays to allow the Petitions.

6. The learned counsel for the petitioner would submit that all the suits have been filed by respondents against the petitioner for recovery of money basing on promissory note dated 13.03.2020 said to be executed at different places which created at the instance of Mr. Meesala Raja Gopal Naidu wherein petitioner has filed written statement raised same defence due to that all the suits have to be transferred to Courts at Vizianagaram, where the petitioner is residing now.

7. The learned counsels representing the respondents would submit that suits have been filed by the different persons at different places basing on promissory notes, due to that prayer of the petitioner cannot be considered. The learned 5 counsel representing the respondent in Tr.CMP.No.245 of 2023 would submit that he filed counter in the said Transfer Petition wherein it is wrongly noted the year of promissory note as 13.02.2021 instead of 13.03.2020 for which the learned counsel for petitioner would submit that the contention of the petitioner in his written statement is that all the promissory notes including the suit filed by the respondent in Tr.CMP.No.245 of 2023 is promissory note dated 13.03.2020 and he also agreed that there is a mistake in the counter-affidavit filed by respondent with regard to date of promissory note.

8. During the course of arguments, the learned counsel representing both sides would fairly submit that as one of the suit is already pending before VII Additional District Judge Court, Vijayawada, all suits can be transferred to the said Court.

9. The learned counsel for petitioner would submit that the intention of the petitioner is, all suits have to be disposed of by the same Court to consider his defence raised 6 in the written statements filed in the suits and in view of date of promissory note i.e., 13.03.2020.

10. This Court in Dr. Reddy^s Laboratories Ltd., Hyderabad Vs. PulletikurhtiVaraha Chandra Bose and Others^ held which reads as under;

"Necessity for transfer of suits from one Court to another, would arise if only there exists any similarity of causes of action or commonality of parties. When such situation does not exist, the relief claimed for transfer of the suit, cannot be granted".

The Hon hie Apex Court in Kulwinder Kaur @ Kulwinder Gurcharan Singh Vs. Kandi Friends Education Trust and Others^ held that following factors have to be taken into consideration in a situation in which it is the duty of the Court to transfer the case.

i) balance of convenience or inconvenience to the plaintiff or defendant or witnesses;
ii) convenience or inconvenience of a particular place of trial having regard to the nature of evidence on the points involved in the suit; hi) issues raised by the parties;

^ (2004) 5 ALT 209 ^ (2008) 3 see 659 7

iv) reasonable apprehension in the mind of the litigant that he might not get justice in the Court in which the suit is pending;

v) important questions of law involved or a considerable section of public interested in the litigation;

vi) "interest of justice" demanding for transfer of suit, appeal or other proceeding, etc. The Hon"ble Apex Court observed that the above guidelines are illustrative but not substantive guidelines.

11. When issues raised in all the suits is common and in view of the common defence in all the suits, there are grounds to consider the request of the petitioner to transfer the cases to any one of the Court to dispose of all the suits.

12. After considering the contentions of both sides and as learned counsel for the petitioner also concedes for transfer of all other suits to VII Additional District Judge Court, Vijayawada where O.S.No.29 of 2023 is pending, all the Transfer Civil Miscellaneous Petitions can be allowed except Tr.CMP.No.293 of 2023.

8

13. In the result, Tr.CMP.Nos.239, 244, 245, 247, 256 and 264 bf 2023 are allowed but the Tr.CMP.No.293 of 2023 IS i-

hereby dismissed.

14. The following suits which are pending in different Courts are transferred to VII Additional District Judge Court, Vijayawada to conduct trial simultaneously along with O.S.No.29 of 2023.



                               Tabular Form

           S.No.     Suit Number           Name of the          Name         of
                                           Transferer           the
                                           Court                Transferee
                                                                Court


           1         O.S.No.23/2023        Principal            VII
                                       Junior           Civil   Additional
                                       Judge Court,             District
                                       Parvathipuram            Judge
                                                                Court,
                                                                Vijayawada
           2.        O.S.No.588/2023   II  Additional           VII
                                       Junior    Civil          Additional
                                       Judge Court,             District
                                       Vijayawada               Judge
                                                                Court,
                                                                Vijayawada

           3            No,3/2023      Senior
                                       Judge
                                                       -Civil
                                                   Court,
                                                                VH-
                                                                Additional
                                       Yelam an chili           District
                                                                Tfnage"
                                                                Court,
                                                                Vijayawada
                                             9




               4.        O.S.No.48/2023         Additional           Vll
                                                Junior       Civil   Additional
                                                Judge Court,         District
                                                                     Judge
                                                                     Court,
                                                                     Vijayawada
               5.        O.S.No.71/2023         Principal            VII
                                                Junior       Civil   Additional
                                                Judge   Court,       District
                                                N arasipatnam        Judge
                                                                     Court,
\
                                                                     Vijayawada
               6.        Q.G.Nu. 1-27^023       Senior       Civil     :i
                                                Judge   Court,       Additional
                                                Vizianagaram         Di^ict                   \


                                                                     Judgi                        )


                                                                     Court,
                                                                     Vijayawada
               7.        O.S.No.2/2023          Senior       Civil   VII
                                                Judge     Court,     Additional
                                                Bobbli               District
                                                                     Judge
                                                                     Court,
                                                                     Vijayawada
               8.        O.S.No.7/2023          Se'iior      Civil   VII
                                                Judge     Court,     Additional
                                                Yelam an chili       District
                                                                     Judge
                                                                     Court,
                                                                     Vijayawada




                                                                            shown        in
         15.   Learned     Judges,    Transferor            Courts

tabular form shall transmit the case records in the respective suits to VII Additional District Judge Court, Vijayawada, as expeditiously as possible within a period of three [03] weeks from the date of receipt of copy of this Order. All the parties to or their it the respective suits and the petitioners herein authorized Advocate shall appear 10 before VII Additional District Judge Court, Vijayawada on 06.11.2024. No order as to costs.

Consequently, miscellaneous petitions if any, shall stand closed. The Interim Stay, if any granted, shall stand vacated.

SD/- K SRINIVASA RAJU ASSISTANT REGISTRAR Note: In Para No.15 of the Common Order, dated 01.07.2024 at Page No.9 the words "or their authorized Advocate" are added as per Court Order / dated 18.11.2024 made in I.A.No.1 of 2024 in Tr.C.M.P.No.239, 244, 245, 247, 256 & 264 of 2023 SD/- K SRINIVASA RAJU ASSISTANT REGISTRAR //TRUE COPY// SECTION OFFICER To,

1. The VII Additional District Judge, Vijayawada

2. The Additional Civil Judge (Junior Division), Tuni, East Godavari District.

3. The Principal Civil Judge (Junior Division), Parvathipuram.

4. The II Additional Civil Judge (Junior Division), Vijayawada.

5. The Principal Civil Judge (Junior Division), Narsipatnam Visakhapatnam District.

6. The Civil Judge (Senior Division), Bobbin.

7. The Civil Judge (Senior Division), Yelamanchili, Visakhapatnam District.

8. One CC to Sri. V V Satish, Advocate [OPUC]

9. One CC to Sri. Vajja Chethan Kumar Reddy, Advocate [OPUC]

10. One CC to Sri. Subrahmanyam Kotari, Advocate [OPUC]

11. One CC to Sri. Dr Majji Suri Babu, Advocate [OPUC]

12. One CC to Sri. V Gurunadham, Advocate [OPUC]

13. One CC to Sri. V Lakshmi Harish, Advocate [OPUC]

14. One CC to Sri. T Raja Damoji Rao, Advocate [OPUC]

15. Meesala Suryanarayana, S/o. late Surappala Naidu, Aged about 49 years, R/o. Konuru Village, Konuru Post (Via)S.R. Nagar S.o., Garividi Mandal, Vizianagaram

16. Kanda Venkata Ramarao, S/o. Subbarao, Aged 57 years, R/o. Door No.5-18-5, Park Veedhi, Tuni Town, Tuni Mandal, East Godavari District.

17. Killaka Chittibabu, S/o Late Subbarao, R/o. Binnidi Village, Komarada Mandal, Parvatipuram Manyam District.

18. Meesala Raja Gopala Naidu, S/o. late Akkunaidu, Aged 64 years, R/o.

Flat No. 203, Towers, Patamatalanka, Patamata, Vijayawada - 520010

19. Nagulapalli Varahalarao, S/o. late Nukaraju, Aged 55 years, R/o.

D.No.1-84(1), 1 Ward, Chettupalli Village, Narsipatnam Mandal Visakhapatnam District.

20. Sadapu Nagesh, S/o. Pydithalli, Aged 49 years, R/o. Dabbi Veedhi Salur, Parvathipuram Manyam District.

21.Ruttala Nagaratnam, W/o. Sanyasirao, Aged 36 years, R/o. Rukminipuram Village, Yellamachili Mandal, Visakhapatnam District

22. Three CD Copies sree HIGH COURT DATED: 01/07/2024 18/11/2024 AMENDED COMMON ORDER TRCMP.Nos.239, 244, 245, 247, 256, 264 & 293 of 2023 J ■■ 2 0 NOV 202^ "i/.

k\0 W ^ . Oyrvent auction ^ ALLOWING THE TRCMP NOs.239, 244, 245, 247, 256, 264 OF 2023 DISMISSING THE TRCMP N0.293 OF 2023