Madhya Pradesh High Court
Shrimati Gayatriraje Puar vs Shrimati Shailajaraje Puar on 16 December, 2022
Author: Amar Nath Kesharwani
Bench: Amar Nath Kesharwani
--1--
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CR No. 391 of 2021
(SHRIMATI GAYATRIRAJE PUAR AND OTHERS Vs SHRIMATI SHAILAJARAJE PUAR AND
OTHERS)
16-12-2022
Dated :
Shri Vijay Kumar Asudani, learned counsel for the petitioner.
Shri Ravindra Singh Chhabra, learned senior counsel with Shri
Mudit Maheshwari, learned counsel for the respondent No.1.
Shri Pourush Ranka, learned counsel for the respondent No.2 Shri Sumeet Samvatsar, learned counsel for the respondent No.3.
Shri Sunil Jain, learned senior counsel with Shri Kushagra Jain, learned counsel for the respondent Nos.4 and 5. _________________________________________________________ Learned counsel for the petitioner as well as the learned counsel for the respondent Nos.5 and 6 submit that they do not want to file reply to I.A. No.993/2022, application under Order 1 Rule 10 of the Code of Civil Procedure, 1908 filed on behalf of the respondent No.3 to delete her name from the array of respondents. Learned counsel for the petitioner as well as learned counsel for the respondent No.5 and 6 submits that they support the contentions made in the application i.e. I.A. No.993/2022.
Learned counsel for the respondent No.2 submits that he does not want to file reply to I.A. No.993/2022 but orally opposes the contentions made in the aforesaid application and submits that the
--2--
application for deletion of name is out side / beyond the subject matter of the present civil revision, which is arising out of dismissal of application filed on behalf of petitioner under Order 7 Rule 11 of Code of Civil Procedure, 1908 and, therefore, the aforesaid application is not maintainable in this revision petition.
Learned counsel for the respondent No.1 has filed the reply to I.A. No.993/2022 and submits that I.A. No.993/2022 deserves to be dismissed on the sole ground that lis involved in the civil revision is for dismissal of application, under Order 7 Rule 11 of Code of Civil Procedure, 1908, for rejection of the plaint. On the date when impugned order was passed, the applicant/respondent No.3 was already a party to the suit and had not raised any plea with respect to deletion of her name, therefore, the application is liable to be dismissed and it cannot be considered in the revision petition which is confined only to the validity of the impugned order. It is also submitted that the respondent No.3 has very conveniently suppressed the fact that a similar application has been filed in the suit and the same is pending for adjudication on account of stay order dated 07.03.2022. It is also submitted that the respondent No.3 is a necessary party as she is the legal heir of Late Shrimant Krishnajirao Puar and in a suit for partition each of the coparcener is a necessary party. Even otherwise, plaintiff is dominus litus cannot be asked to delete a necessary party, if the applicant/respondent No.3 is not interested to claim her legitimate share, the applicant always has an option to remain absent during the trial or file written statement of her choice. It is also submitted that the applicant/respondent No.3 was party to the order under challenge
--3--
before this Court and, therefore, she cannot be deleted from the memo of petition and prays to dismiss I.A. No.993/2022. In support of the reply, respondent No.1/plaintiff has filed his affidavit.
I have considered the arguments advanced by the learned counsel for the parties and perused the impugned order and document annexed with the record. From perusal of the impugned order dated 22.10.2021, it reveals that the name of applicant/respondent No.3 is incorporated as defendant No.3 in the suit and since, the civil suit is pending before the trial court, therefore, it is appropriate to file the appropriate application before the trial court for deletion of the name of respondent No.3 from the case and no purpose will be served by deleting the name of respondent No.3 from this revision petitioner, therefore, I.A. No.993/2022 is dismissed with liberty to file an appropriate application (if not earlier filed) before the trial court for deletion of the name of applicant/respondent No.3 from the suit.
Learned counsel for the respondent No.1 prays for withdrawal of I.A. No.2827/2022, application under Section 340 r/w Section 195 of Code of Criminal Procedure, 1973 to conduct a preliminary enquiry and make a complaint under Section 191, 193, 200 and 209 of Indian Penal Code,1860 against the petitioners and respondent No.3 with a liberty to file a fresh application before the competent court at an appropriate stage.
Learned counsel for the petitioner opposes the prayer for withdrawal of the application with liberty to file fresh application under Section 340 of Cr.P.C. and submits that in view of the judgment delivered by the Hon'ble Apex Court in the case of Iqbal Singh
--4--
Marwah & Anr Vs Meenakshi Marwah & Anr., (2005) 4 SCC 370, I.A. No.2827/2022 is not maintainable, therefore, liberty should not be given.
Considered the arguments advanced by the learned counsel for the parties and perused the record.
It is the revision petition which is filed on behalf of the petitioner, aggrieved by the order dated 20.10.2021 passed by the 3 rd District Judge, Dewas in Civil Suit No.101A/2021, on an application under Order 7 Rule 11 of the Code of Civil Procedure, 1908 filed on behalf of petitioner. Application under Section 340 of Cr.P.C. is not liable to be considered in the present petition, therefore, I.A. No.2827/2022 is accordingly dismissed and if cause of action arises then respondent No.1 can proceed according to law and for that no liberty is required from this Court. Accordingly, I.A. No.2827/2022 stands disposed of.
Heard on I.A. No.1160/2022, an application under Section 151 of CPC filed on behalf of respondent No.1 for appropriate orders with respect to documents filed by the petitioner on 10.11.2021 by document No.4158/2021, without affidavit, neither forming part of the plaint nor record of the trial court.
I have considered the documents annexed with the document No.4158/2021 and considered the averments mentioned in I.A. No.1160/2022.
Learned counsel for the petitioner has drawn attention of this Court towards the point No.11 of the application filed before the trial court under Order 7 Rule 11 of CPC and submits that the documents
--5--
filed as document Nos.4158/2021 is necessary to decide the point No.11 of the application. Counsel for the petitioner has placed reliance on judgment delivered in the case of His Highness Maharaja Pratap Singh Vs. Her Highness Maharani Sarojini Devi and others, 1994 Supp (1) SCC, 734.
Learned counsel for the respondent No.1 opposed the application and submits that alleged custom i.e. rule of "primogeniture" can be proved only by way of evidence and placed reliance upon judgement delivered by the Apex Court in the case of Maharani Deepinder Kaur Vs. Rajkumari Amrit Kaur and others, (2022) 9 SCC, 658 and, hence, prays that documents which was filed as document No.4158/21 is not necessary to decide the present petition. Learned counsel for the respondent No.1 also submits that in consideration of application under Order 7 Rule 11 of CPC, the pleas taken by the defendant in the written statement and application for rejection of the plaint on merits, would be irrelevant, and cannot be adverted to, or taken into consideration, in support of above arguments, learned counsel for the respondent has placed reliance on judgement delivered by the Hon'ble Apex Court in the case of Dahiben Vs. Arvindbhai Kalyanji Bhanusali, (2020)7 SCC, 366.
I have considered the arguments advanced by the learned counsel for the parties and perused the record, documents as well as citation mentioned. In this petition, alleged impugned order is to be examined, only with respect to provision of Section 115 of Code of Civil Procedure, 1908. Section 115 (1) of CPC is reproduced as below:-
--6--
"[(1)] The High Court may call for the record of any case which has been decided by any Court subordinate to such High Court and in which no appeal lies thereto, and if such subordinate Court appears-
(a) to have exercised a jurisdiction not vested in it by law, or
(b) to have failed to exercise a jurisdiction so vested, or
(c) to have acted in the exercise of its jurisdiction illegally or with material irregularity, the High Court may make such order in the case as it thinks fit: [Provided that the High Court shall not, under this section, vary or reverse any order made, or any order deciding an issue, in the course of a suit or other proceeding, except where the order, if it had been made in favour of the party applying for revision would have finally disposed of the suit or other proceedings.]"
Trial court has dealt with that point in para No.33 to 35 of the impugned order. Para 35 of the impugned order is reproduced as below:-
"35- izfroknhx.k dh vksj ls mBkbZ xbZ bl vkifRr dk fujkdj.k okn i= ds fopkj.k ds nkSjku okn iz'u fojfpr dj fd;k tk ldrk gS ;fn izfroknhx.k }kjk bl laca/k esa tokcnkos esa vfHkopu fd;k tkrk gSA fgUnq mRrjkf/kdkj vf/kfu;e 1956 dh /kkjk 5 (II) dksbZ okn oftZr ugha djrk gS cfYd ;g izdV djrk gS fd mDr izko/kku ,slh laink dj ykxw ugha gksaxs tks fdlh ns'kh jkT; ds 'kkld }kjk Hkkjr ljdkj ls dh xbZ fdlh izlafonk ;k djkj ds fuca/kuksa }kjk ;k bl vf/kfu;e ds izko/kkuksa ls iwoZ ikfjr fdlh vf/kfu;efr ds fuca/kuksa }kjk fdlh ,dy okfjl dks votfur gqbZ gSA mijksDr izko/kku ls ;g Li"V gS fd izfroknhx.k dks mijksDr izko/kku ds varxZr ;g izekf.kr djuk vko';d gS fd Hkkjr ljdkj ls ,slh dksbZ lafonk ;k djkj oknksDr laifRr ds fdl Hkkx ds laca/k esa fu"ikfnr dh x;h Fkh rFkk ,slh laifRr mDr lafonk ;k djkj ds vk/kkj ij ,dy okfjl dks votfur gqbZ gSA oSls Hkh ;g okn dsoy fgUnq mRrjkf/kdkj
--7--
vf/kfu;e ds izko/kkuksa ij vk/kkfjr ugha gS] cfYd vU; vf/kfu;e ,oa vfHkopuksa ij Hkh vk/kkfjr gSA blfy, okn i= es pkgh xbZ lgk;rk izFken`"V;k fdlh Hkh fof/k }kjk okftZr ugha gksuk ikbZ tkrh gS] blfy, izfroknhx.k dh vksj ls mBkbZ xbZ mDr vkifRr Hkh fujk/kkj gksus ls vikLr dh tkrh gSA"
In the case of Maharani Deepinder Kaur Vs. Rajkumari Amrit Kaur and others, (2022) 9 SCC, 658, Hon'ble Apex Court has held in para 24 that "rule of primogeniture" can be proved only by way of evidence. Therefore, facts of the "primogeniture" is to be proved by the party, who said so, during the course of the trial, therefore, documents relating to "primogeniture" are not required to decide the present revision petition.
Since, trial is pending before the court below, therefore, the copy of documents which is sought to be taken on record by this Court as document No.4158/2021, can be filed before the trial court, in original or certified copy and trial court will deal with that document in accordance with law at appropriate stage. Accordingly, I.A. No.1160/2022 and document No.4158/2021 is disposed of.
Let this matter be listed on 21.12.2022 along with C.R. No.453/2021 for final hearing at motion hearing stage.
(AMAR NATH (KESHARWANI)) JUDGE N.R. Digitally signed by NARENDRA KUMAR RAIPURIA Date: 2022.12.19 18:44:45 +05'30'