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 12, Cited by 1]

Madras High Court

T. Savariraj Pillai vs R.S.S. Vastrad And Company, ... on 23 November, 1989

Equivalent citations: (1989)2MLJ349

ORDER
 

Sathiadev, J.
 

1. Defendant in O.S. No. 1293 of 1984 on the file of II Additional Subordinate Judge, Tiruchirapalli is the petitioner. Plaintiff is the sole respondent. Plaintiff filed the suit based on equitable mortgage and for other reliefs, and at the stage when defendant was examined as D.W.I, he filed I.A. No. 466 of 1987 under Order 23 Rule 1(3) and Section 151, Civil Procedure Code seeking permission to withdraw the suit with liberty to file a fresh suit in respect of the subject-matter of the present suit. The suit was filed by M/s. R.S.S. Vashtrad & Company through one of its partners M.M. Nalavad. He had sworn to before Court that he had filed Exhibit A-2 partnership deed to show that he is a partner of the plaintiff Firm even prior to 10-1-1983, but, however, this fact was not intimated to the Registrar of Firms by the Auditor of the Firm, and that entry has been made in the Register only during the pendency of the suit, and therefore it being a formal defect, which would not go into the root of the matter, he had been advised to file a fresh suit, and therefore, he sought for permission to withdraw the suit with liberty to file a fresh suit.

2. This was opposed by defendant claiming that it is only after cross-examination of the plaintiff, application had been made to include the name of Mr. Nalavad as a partner on 22-5-1987 and accordingly registered by the Registrar of Firm, and that on the date of suit, he was not a partner, and therefore, had no right to file the suit, and hence it is nonest in the eye of law.

3. The Court below held that the suit as filed is not void, and that it would be proper to grant the relief as prayed for and directed payment of Rs. 200. It is against the said order, this revision petition is filed.

4. The sole point which arises for consideration is, whether the non-compliance of the requirements of Section 69(2) of Indian Partnership Act is a formal defeat or its requirement is mandatory, and in its absence, a suit filed in this manner is a void suit;

5. Learned Counsel Mr. E. Padmanabhan, would straightway rely upon the decision in Loonkaran Sethia v. Ivan E. John in which dealing with the scope of Section 69 of the Act, it was held that it is mandatory in character and that a partner of an erstwhile unregistered partnership firm cannot bring a suit to enforce a right arising out of a contract within the ambit of Section 69.

6. In the matter of Abani Kanta Pal , a Division Bench in dealing with the scope of the Section held that if a Firm is not registered, excepting in a suit as contemplated under Section 69(3) of the Act; the Court will have no jurisdiction to entertain a suit in violation of Section 69(1). It further added:

... In other words, the plaint that has been filed by the plaintiff will be considered a void plaint, if it contravenes the provisions of Sub-sections (1) and (2) of Section 69 of the Partnership Act...
A Division Bench of the same Court in an earlier decision in Ram Kumar Shew Chandrai, a Firm v. Dominion of India held that if the name of the person who was partner on date of suit is not shown in the Register then the suit as filed is not maintainable. A Division Bench in Bank of Koothattukulam v. Thomas held:
It is necessary not only that the firm should be registered, but the person suing must be shown as a partner in the firm. And when it is found that on the date when the plaint is filed the second part of this condition has not been carried out then Section 69(2) is not complied.... The registration after the institution of the suit cannot cure the defect of non-registration before the date of suit.

7. A Division Bench of this Court in Buhari Trading Co. v. Star Metal Co. (1983)1 M.LJ. 10 A.I.R. 1983 Mad. 150: in dealing with the dismissal on the ground that the plaintiff there in was an unregistered firm, held that it would not be a bar to file a fresh suit on the same cause of action after the firm gets registered, and for doing that, no permission is needed. This decision also proceeds on the basis that the suit earlier filed is nonest in the eye of law.

8. To counter the contentions of learned Counsel Mr. E. Padmanabhan based on these decisions; learned Counsel Mr. T.R. Rajagopalan, would submit that it is only a formal defect in view of the provisions found in Order 23, Rule 1(3)(b), Civil Procedure Code, and relied on Sri Saravana Chit Fund Co. v. Sekudeen, 94 L.W. 228: which deals with failure to issue the statutory notice under Section 25 of the Chit Funds Act, and on the suit being dismissed for want of notice, it was treated as a technical defect, and to prevent parties from suffering, permission was granted to withdraw the suit under Order 23, Rule 1(3), C.P.C. with liberty to file a fresh suit, so that there may not be miscarriage of justice. This decision of the learned Judge, could not apply in relation to a suit covered by Section 69(2) of the Act, which had been held by the Supreme Court as mandatory; The concept of formal defect which could be available under Order 23, Rule 1 (3), C.P.C. would have no relevance when a mandatory requirement is not complied with, for the institution of a suit. A learned Judge in Atul v. Ramkishore A.I.R. 1956 Orissa 77, also took the same view in respect of Order 23, Rule 1(b), C.P.C. to the effect that a formal defect is a defect of form which is prescribed by rules of procedure such as misjoinder of parties, causes of action non-payment of court-fees, etc., and in a case where plaintiff fails to incorporate a prayer for dissolution of partnership in a suit for accounts, it would no doubt result in dismissal of suit, but it being a formal defect, plaintiff could be permitted to come again with a properly drafted plaint. This is again a decision, which does not deal with non-compliance of a mandatory requirement.

9. Kamayya v. Papayya I.L.R. 40 Mad.259 is a Full Bench decision which dealt with the powers of an appellate Court to allow a suit to be withdraw with liberty to file a fresh suit, and hence, it has no application to the point involved in this revision. Therefore, those decisions do not in any manner enable the plaintiff to secure the withdrawal of the suit with permission to file a fresh suit.

10. Yet, learned Counsel Mr. T.R. Rajagopalan, would submit that, when the suit had been filed by the Firm, the fact that the Firm being represented by a partner whose name was not registered with the Registrar of Firms on the date of filing of the suit, would not make it a void suit, and that Section 69(2) would have no application. In the light of the decisions relied on by learned Counsel Mr. E. Padmanabhan, and which had been referred to above; such a distinction would not be available to salvage a suit of this nature, which is hit by the mandatory requirements of Section 69(2) of the Act. In this context, Shreeram Finance Corporation v. Yasin Khan requires to be referred to. It was held there in that a suit hit by Section 69(2) is not maintainable, because it is a mandatory requirement.

11. In the concluding stage, learned Counsel Mr. Rajagopalan, would submit that the plaintiff is not now seeking for withdrawal of suit, and that he would continue the conduct the suit by taking other points, which are available to it in law. Therefore, the Court below is directed to restore the suit on its file and dispose it of, based on whatever other legal and factual contentions that may be raised by respective parties.

12. Hence, this revision petition is allowed. No casts.