Andhra HC (Pre-Telangana)
Ch.Vijaya Venkata Subba Raju And ... vs The A.P. Co-Operative Tribunal, ... on 19 November, 2014
Author: C.V. Nagarjuna Reddy
Bench: C.V. Nagarjuna Reddy
HON'BLE SRI JUSTICE C.V. NAGARJUNA REDDY
W.P.No.24598 of 2014
19-11-2014
Ch.Vijaya Venkata Subba Raju and another.. Petitioners
The A.P. Co-operative Tribunal, Hyderabad and others.. Respondents
Counsel for petitioners : Sri C.V. Mohan Reddy, Senior Counsel
for Sri P. Balaji Varma
Counsel for respondent Nos.2 & 3 : Sri Gurram Ramachandra Rao
<GIST:
>HEAD NOTE:
? CASES REFRRED:
1. AIR 1971 S.C. 742
2. 2010(8) SCC 685
3. AIR 1982 S.C. 948
4. AIR 1983 S.C. 355
5. AIR 2003 S.C. 3044
6. AIR 2003 S.C. 4244
7. AIR 2009 S.C. (Supp.) 886
8. AIR 2011 S.C. 1353
9. AIR 2013 S.C. 1172
10. 2007(6) ALD 22
HON'BLE SRI JUSTICE C.V. NAGARJUNA REDDY
W.P.No.24598 of 2014
Date : 19-11-2014
The Court made the following :
JUDGMENT:
The legal representatives of Smt. Ch. Buchi Venkayamma- respondent No.5 in C.T.A.No.81 of 2011, on the file of the A.P. Co- operative Tribunal, at Hyderabad, (for short the Tribunal) filed this Writ Petition feeling aggrieved by the purported common order in I.A.Nos.283/2012, 282/2012 and 237/2011 in C.T.A.No.81 of 2011.
The brief facts leading to the filing of this Writ Petition are stated hereunder :
Smt. Ch. Buchi Venkayamma (hereinafter referred to as deceased respondent No.5) was allotted plot No.112 by respondent No.7-society on 12-11-1994 and the same was registered in her favour on 2-6-1995. The said society registered plot No.113 in favour of respondent No.9 on 11-3-1983 and in favour of respondent No.3 on 3-5-1983. Respondent No.3 sold his plot to respondent No.2. Respondent Nos.2 and 3 filed W.P.No.22561 of 1994 claiming that respondent No.3 was actually allotted plot No.113; that respondent No.9 was allotted plot No.112 and that by mistake in the sale deed executed in favour of respondent No.9, plot No.113 was mentioned instead of mentioning plot No.112. They have therefore sought for correction of clerical mistake in the sale deed of respondent No.9. The Writ Petition was disposed of on 27-9-1995 at the admission stage in view of availability of remedy of arbitration under Section 61 of the A.P. Co-operative Societies Act, 1964 (for short "the Act"). Accordingly, respondent Nos.2 and 3 moved the Arbitrator-cum- Deputy Registrar of Co-operative Societies on 27-11-1995. The Arbitrator disposed of proceedings on 29-6-1998 wherein a finding was rendered that plot No.112 was not allotted to respondent No.9 and that it was vacant till the same was allotted to the deceased respondent No.5. Liberty was however given by the Arbitrator to respondent Nos.2 and 3 to initiate separate arbitration proceedings in respect of plot No.113. Feeling aggrieved by the said order of the Arbitrator, respondent Nos.2 and 3 filed an appeal before the Tribunal on 19-9-1998. The Tribunal disposed of the said appeal on 18-12-2001 remanding the case to the Arbitrator to decide the matter afresh after giving an opportunity to all the parties to adduce oral and documentary evidence. On remand, the Arbitrator passed award against respondent Nos.2 and 3. Assailing the said award, the said respondents filed C.T.A.No.62/2007 which was subsequently renumbered as C.T.A.No.116 and ultimately numbered as C.T.A.No.81 of 2011.
On 18-12-2008, the deceased respondent No.5 died, which fact was intimated by the Counsel representing her on 16-1-2009. On 9-2- 2009, the Tribunal dismissed the appeal for non-prosecution. Respondent Nos.2 and 3 filed I.A.No.80/2009 on 13-2-2009 for restoration of the appeal. On 25-3-2009, respondent Nos.2 and 3 filed a Memo wherein it was stated that respondent No.5 passed away on 18- 12-2008; that petitioner No.2 who is respondent No.6 in the C.T.A., is the son and class-1 heir of the deceased respondent No.5 and that the Tribunal may direct petitioner No.2 to furnish the details of the legal representatives of respondent No.5, if any.
On 10-9-2009, the Tribunal allowed I.A.No.80/2009, restored the C.T.A. to file and posted the appeal to 30-9-2009. On 30-9-2009, respondent Nos.2 and 3 filed another Memo wherein it was mentioned that on the Memo dated 25-3-2009 the Tribunal has brought petitioner No.2 (respondent No.6 in the C.T.A.) on record as the legal representative of the deceased respondent No.5; that one Ramdas Badri Raju entered appearance for the deceased respondent No.5 on 20-8-2007 and for petitioner No.2 on 23-10-2007 and that till the date of death of respondent No.5, the said counsel represented the said respondent. Respondent Nos.2 and 3 have also referred to the Judgment of the Supreme Court in Mahabir Prasad Vs. Jage Ram and others and extracted the following portion of para-6 of the said Judgment :
Where in a proceeding a party dies and one of the legal representatives is already on the record in another capacity, it is only necessary that he should be described by an appropriate application made it that behalf that he is also on the record, as an heir and legal representative. Even if there are other heirs and legal representatives and no application for impleading them is made within the period of limitation prescribed by the Limitation Act the proceeding will not abate.
In conclusion, respondent Nos.2 and 3 have requested the Tribunal to consider.
On 30-9-2009, the Tribunal passed the following docket order : Memo filed by the appellants to treat R-6 as L.R. for bring(ing) the L.Rs. of R-5 if any call on 23-10-2009.
On 23-10-2009, petitioner No.2 filed I.A.No.236 of 2009 seeking dismissal of the C.T.A. as abated in view of the death of the deceased respondent No.5 as her legal representatives were not brought on record. Thereafter, on 7-1-2010, respondent Nos.2 and 3 have filed I.A.No.237 of 2011 to bring on record the petitioners and respondent Nos.12 and 13 as the legal representatives of the deceased respondent No.5. By order dated 8-12-2011, the Tribunal closed the C.T.A. against the deceased respondent No.5 as abated as respondent Nos.2 and 3 failed to implead her legal representatives within the statutory period, and posted the C.T.A. for hearing against the other respondents. On the same day, the Tribunal closed I.A.No.236 of 2011 by observing that as the appeal against deceased respondent No.5 was automatically closed as abated, there was no need to pass a separate order on that petition. Aggrieved by the said order, respondent Nos.2 and 3 filed W.P.No.38154 of 2012. During the pendency of the said Writ Petition, respondent Nos.2 and 3 filed I.A.No.282 of 2012 on 18-12-2012 to condone the delay of 1340 days in filing the application for setting aside the abatement, if any caused due to the death of the deceased respondent No.5. They also filed another application for setting aside the abatement, if any, which was numbered as I.A.No.283 of 2012.
W.P.No.38154 of 2012 was disposed of by this Court on the representation of the petitioners herein that during the pendency of the Writ Petition, petitions for condonation of delay and setting aside abatement were filed by respondent Nos.2 and 3. This Court has therefore disposed of the Writ Petition without dealing with the merits of the case with a direction to the Tribunal to pass appropriate orders on the pending I.As. Accordingly, the Tribunal has passed order on 12-6-2014 whereby it has condoned the delay of 1340 days in filing an application to set-aside abatement and to bring on record the petitioners and respondent Nos.12 and 13 as the legal representatives of the deceased respondent No.5. Feeling aggrieved by the said order, two of the legal representatives of the deceased respondent No.5 have filed this Writ Petition.
Mr. C.V. Mohan Reddy, learned Senior counsel appearing for Mr. Balaji Varma, learned Counsel for the petitioners, submitted with considerable force that the Tribunal has committed a jurisdictional error in allowing the applications filed by respondent Nos.2 and 3. The said respondents, submitted the learned Senior Counsel, are guilty of utter negligence in pursuing their cause, as a result of which the litigation is dragged on for more than two decades and that even if there were some justifiable reasons for respondent Nos.2 and 3 for the initial delay in filing the application for setting aside the abatement, there was no justification for the delay of more than one year in filing such an application after dismissal of the C.T.A. as abated on 8-12-2011 against the deceased respondent No.5 by the Tribunal. He has further submitted that in the absence of sufficient reasons for condonation of delay, the Tribunal has no jurisdiction to condone the delay. That the expression sufficient cause implies presence of legal and adequate reasons and that unless the Court/Tribunal is satisfied that the conduct of the party is bonafide and reasonable explanation is offered for condonation of delay, it cannot condone the delay. In support of his submissions, the learned Senior Counsel placed reliance on the Judgment of the Supreme Court in Balwant Singh (dead) Vs. Jagdish Singh and others .
Opposing the above submissions, Sri G. Rama Chandra Rao, learned Counsel for respondent Nos.2 and 3 submitted that his clients have been diligent all through and that due to lack of legal advise, they could not seek proper prayer in the Memo filed as early as 30-9-2009. He has further submitted that while in fact there was no necessity for filing any application for condonation of delay in view of the admitted fact that petitioner No.2 who was admittedly one of the legal representatives of the deceased respondent No.5 was a party all through along with her, the appeal has not abated qua the said respondent. He has further submitted that on 7-1-2010 itself respondent Nos.2 and 3 have filed I.A.No.237 of 2011 for bringing on record the legal representatives of the deceased respondent No.5; and that out of abundant caution respondent Nos.2 and 3 have filed I.A.Nos.282 and 283 of 2012 for condonation of delay and setting aside the abatement, if any, respectively, on the advise of the changed counsel. The learned Counsel has placed reliance on the Judgments of the Supreme Court in Mahabir Prasad (1-supra), Mohammad Arif Vs. Allah Rabbul Alamin and others , Bhagwan Swaroop and others Vs. Mool Chand and others , Surya Dev Rai Vs. Ram Chander Rai and others , Mithailal Dalsangar Singh and others Vs. Annabai Devram Kini and others , Perumon Bhagvathy Devaswom PerinaduVillage Vs. Bhargavi Amma (dead) by L.Rs. and others , Kokkanda B. Poondacha and others Vs. K.D. Ganapathi and another , M/s. Atlas Cycle (Haryana) Ltd. Vs. Kitab Singh and a Judgment of this Court in Koneti Ramachandra and others Vs. Special Officer-cum-
Principal District Munsif, Chittoor District and others .
I have carefully considered the submissions of the learned Counsel for the respective parties and perused the record.
Before dealing with the submissions of the learned Counsel, let me first notice the relevant legal provisions. Order XXII CPC deals with abatement. The said provision in terms may not apply to the case on hand for the reason that the proceedings before the Tribunal are governed by separate Rules called A.P. Co-operative (Tribunal) Procedure Rules 1994 (for short the Rules). Rule 18 of the Rules envisaged procedure in case of death of an appellant or an applicant. From this provision it is clear that in case of death of an applicant/appellant, the legal representatives of the deceased party shall file a petition to come on record and in case of death of the respondent, the applicant/appellant shall file such an application to bring on record the legal representatives of the deceased respondent within 60 days from the date of death, failing which the appeal or review application shall abate as regards such deceased appellant or review applicant. Rule 19(1) of the Rules provides that in case of such abatement, if an application is filed by either the legal representative of the applicant/review applicant or the appellant in case of death of a respondent, files an application within 60 days from the date of order of abatement, the Tribunal may set-aside the order of abatement and proceed with the appeal or review application. Under sub-rule (2) thereof, where an application under sub- rule (1) has been filed after more than 60 days from the date of order, the Tribunal may condone the delay on a separate application filed for the purpose, if the delay is properly explained.
Though the language of Rule 18 of the Rules is similar, if not identical to Rule 3 of Order XXII CPC, which deals with abatement of proceeding, I find a marked departure from sub-rule (2) of Rule 9 of Order XXII CPC in the language of Rule 19 of the Rules. For the purpose of comparison, both these provisions are reproduced hereunder :
Rule 9 of Order XXII CPC Rule 19 of the A.P. Co-operative Tribunal (Procedure) Rules, 1994 (1) Where a suit abates or is dismissed under this Order, no fresh suit shall be brought on the same cause of action.
(2) The plaintiff or the person claiming to be the legal representative of a deceased plaintiff or the assignee or the receiver in the case of an insolvent plaintiff, may apply for an order to set-aside the abatement or dismissal; and if it is proved that he was prevented by any sufficient cause from continuing the suit, the Court shall set-aside the abatement or dismissal upon such terms as to costs or otherwise as it thinks fit.
(3) The provisions of Section 5 of the Indian Limitation Act, 1877 (15 of 1877 now the Limitation Act, 1963) shall apply to applications under sub-rule (2).
Explanation: Nothing in this rule shall be construed as barring, in any later suit, a defence based on the facts which constituted the cause of action in the suit which had abated or had been dismissed under this Order.
(1) Whenever an order or abatement has been passed in a case where the applicant or review applicant has died, his legal heir or representative in a case where the respondent had died the appellant, may within sixty days from the date of such order apply to the Tribunal for setting aside the abatement and the Tribunal may on sufficient cause being shown to its satisfaction set-aside the abatement and proceed with the appeal or review application.
(2) Where an application under sub-rule (1) has been filed after more than sixty days from the date of the order, the Tribunal may condone the delay on a separate application filed for the purpose when the delay is properly explained.
While there is no doubt that in respect of the proceedings before the Tribunal, limitation of 60 days is prescribed for bringing on record the legal representatives of a deceased party as in case of a proceeding before a Court governed by the provisions of Order XXII CPC, it is implied from the language of Rule 19 of the Rules that an order of abatement is expressly made by the Tribunal and limitation for filing an application for setting aside the abatement will commence from the date of passing such order. That the period of 60 days prescribed for filing an application for setting aside the abatement commences from the date of passing of the order of abatement, is further reinforced by the language of sub-rule (2) of Rule 19 of the Rules, which says that the Tribunal may condone the delay on a separate application in case an application under sub-rule (1) was filed after more than 60 days from the date of the order. Thus, on a combined reading of Rules 18 and 19 of the Rules, I am of the opinion that in the absence of a specific order of abatement passed by the Tribunal, the limitation for bringing on record the legal representatives of a deceased party will not commence and that there is no need for a party to seek condonation of delay in filing such an application in seeking to bring on record the legal representatives of the deceased party in the absence of an express order of abatement.
In the light of the above finding, let me now analyse the facts. It is not in dispute that on 16-1-2009, an intimation was given by the counsel for the deceased respondent No.5 that his client had died. On the expiry of 60 days, no specific order of abatement was passed by the Tribunal. However, by operation of Rule 18 of the Rules, the appeal is deemed to have abated qua the deceased respondent No.5. Even before the abatement has taken place, the appeal was dismissed on 9-2-2009 and on 13-2-2009 respondent Nos.2 and 3 have filed I.A.No.80 of 2009 for restoration of the appeal. When that application was pending, respondent Nos.2 and 3 have filed a Memo on 25-3-2009 informing the Tribunal that petitioner No.2 (respondent No.6 in the C.T.A.) was the class-I heir of the deceased respondent No.5 and he may be directed to furnish the names of the other legal representatives, if any. Interestingly, the said Memo was construed by the Tribunal as one filed for treating petitioner No.2 as the legal representative of the deceased respondent No.5. As respondent Nos.2 and 3 have not filed a separate application for bringing on record the legal representatives of the deceased respondent No.5, petitioner No.2 has filed I.A.No.236 of 2011 on 23-10- 2009. It is thereafter that respondent Nos.2 and 3 have filed I.A.No.237 of 2011 on 7-1-2010 to bring on record the legal representatives of the deceased respondent No.5.
It needs to be noted that till that stage, the Tribunal has not passed any order in writing dismissing the appeal qua the deceased respondent No.5, as abated. It is only on 8-12-2011 that such an order was passed by the Tribunal in C.T.A.No.81 of 2011 by which time I.A.No.237 of 2011 was filed by respondent Nos.2 and 3 for bringing on record the legal representatives of the deceased respondent No.5 on record and the same was pending. Indeed, the Tribunal committed a serious jurisdictional error in passing order on 8-12-2011 declaring the appeal having abated without disposing of I.A.No.237 of 2011. In the absence of a specific order of abatement passed by the Tribunal, the limitation for filing an application for setting aside abatement has commenced from 8-12-2011 and it has expired on 8-2-2012. The petitioners have filed I.A.No.283 of 2012 for setting aside the abatement order on 18-12-2012. But, the fact, however, remains that much before a formal order was passed by the Tribunal dismissing the appeal against the deceased respondent No.5 as abated, the application filed by respondent Nos.2 and 3 for bringing on record the legal representatives of the deceased respondent No.5 was filed and the same was pending.
Indeed, in Mahabir Prasad (1-supra), while dealing with the provisions of Order XXII CPC, the Supreme Court held that where in a proceeding a party died and one of the legal representatives is already on record in another capacity, it is only necessary that by an appropriate application made in that behalf it shall be informed that he is also on record as a heir and legal representative and that even if there are several heirs and legal representatives and no application for impleading them is made within the period of limitation prescribed by the Limitation Act, 1963, the proceeding will not abate. This is precisely what the counsel for respondent Nos.2 and 3 sought to do by filing the Memo on 25-3- 2009. It was categorically stated in the said Memo that petitioner No.2 in this Writ Petition (respondent No.6 in the C.T.A.) is the son and class- I heir of the deceased respondent No.5. Without stopping at that, they have also sought for a direction to respondent No.6 in the appeal to furnish the list of the other legal representatives of the deceased respondent No.5, if any. As per the dicta of the Supreme Court, if a party complies with the said requirement, the proceedings will not abate merely because the other legal representatives have not been brought on record within the period of limitation.
On a careful perusal of Memo dated 25-3-2009, I have absolutely no doubt in my mind that the same fully satisfies the requirements laid down in the Judgment in Mahabir Prasad (1-supra) and consequently there was no question of the appeal getting abated qua the deceased respondent No.5. The Tribunal has completely misdirected itself in dismissing the appeal on 8-12-2011 despite the fact that I.A.No.237 of 2011 filed by respondent Nos.2 and 3 on 7-1-2010 to bring on record all the legal representatives of the deceased respondent No.5 was pending. In my considered opinion, the Tribunal ought to have merely allowed I.A.No.237 of 2011 in the light of the Judgment in Mahabir Prasad (1- supra) which was specifically brought to the notice of the Tribunal by the Counsel for respondent Nos.2 and 3 through Memo dated 30-9-2009. The Tribunal has proceeded on a completely erroneous premise that the appeal has abated while passing order dated 8-12-2011. This Court is mindful of the fact that respondent Nos.2 and 3 have not questioned the order dated 8-12-2011. However, the said order being nonest it was of no consequence whether it was specifically questioned or not. In my view, the filing of I.A.Nos.282 and 283 of 2012 reflects the panic reaction of respondent Nos.2 and 3 in order to somehow get the appeal adjudicated on merits following the passing of order dated 8-12-2011 by the Tribunal declaring the appeal as abated though in law, the appeal has not abated.
Thus, viewed from proper and correct perspective, I have no hesitation to hold that the appeal has not abated against the deceased respondent No.5 in view of Memos dated 25-3-2009 and 30-9-2009 and I.A.No.237 of 2011 filed by respondent Nos.2 and 3. I am of the further opinion that there was absolutely no need for respondent Nos.2 and 3 to have filed I.A.No.283 of 2012 for setting aside abatement and I.A.No.282 of 2012 for condonation of delay in filing the said application as the order dated 8-12-2011 was passed without noticing the pendency of I.A.No.237 of 2011 and also the settled legal position as reflected in Mahabir Prasad (1-supra). Though the Tribunal has proceeded on the premise that abatement has taken place, that an application for setting aside such abatement was necessitated, and delay has occurred in filing such application, and purportedly allowed the said two applications, in my opinion, such an approach is erroneous. On this premise, while holding that no abatement has taken place and consequently the cause qua the legal representatives of the deceased respondent No.5 survives, the order of the Tribunal in allowing I.A.No.237 of 2011 is affirmed. The Writ Petition is accordingly dismissed.
As the litigation is pending for more than two decades, the Tribunal is directed to dispose of the C.T.A. on merits within three months from the date of receipt of this order.
As a sequel to the dismissal of the Writ Petition, interim order dated 27-8-2014 and as extended later is vacated and WPMP Nos.30810 and 30811 of 2014 are is disposed of as infructuous.
________________________ Justice C.V. Nagarjuna Reddy Date : 19-11-2014