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 16, Cited by 0]

Madras High Court

Tamilia vs N.P.Murugesan on 16 November, 2021

Author: S.S.Sundar

Bench: S.S.Sundar

                                                                             A.S.No.914 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 16.11.2021

                                                    CORAM :

                                   THE HONOURABLE MR.JUSTICE S.S.SUNDAR

                                            Appeal Suit No.914 of 2020
                                                        and
                                             C.M.P No.12384 of 2020

                                              [Video Conferencing]


                    1.Tamilia
                      W/o.Late Mahalingam

                    2.Anuradha
                      D/o.Late Mahalingam

                    3.Saravanan
                      S/o.Late Mahalingam                            ... Appellants/Plaintiffs

                                                       Vs.

                    1.N.P.Murugesan
                      S/o.Perumal

                    2.Venkatesan
                      S/o.Late Ammasi

                    3.Nithiyadevi
                      W/o.Karthik Yuvaraj

                    4.Navanishvenkatam
                      S/o.Karthik Yuvaraj


https://www.mhc.tn.gov.in/judis
                    1/24
                                                                                   A.S.No.914 of 2020

                    5.Vijayarakavan
                      S/o.Karthik Yuvaraj

                    6.R.Sampath
                      S/o.Ramachandran                              ... Respondents/Defendants



                    Prayer : Appeal Suit filed under Section 96 R/W 41 of Civil Procedure
                    Code against the judgment and decree dated 31.10.2019 made in
                    O.S.No.92 of 2018 on the file of the Additional District Judge,
                    Dharmapuri.


                                    For Appellants     :      Mr.N.Manokaran,
                                                                    for Mr.R.Prabakar

                                    For Respondents :         Mr.V.Raghavachari, for R1 to R6



                                                      JUDGMENT

The present Appeal has been filed under Section 96 R/W Order 41 of Civil Procedure Code as against the judgment and decree made in O.S.No.92 of 2018 on the file of the learned Additional District Judge, Dharmapuri.

2.The brief facts that are necessary for the disposal of the appeal are as follows:

https://www.mhc.tn.gov.in/judis 2/24 A.S.No.914 of 2020
(a).The appellants herein as plaintiffs filed the suit in O.S.No.92 of 2018 on the file of the Additional District Court, Dharmapuri praying for the following reliefs:
                                  “(1)         jhth             brhj;Jf;fs;               thjpfSf;F
                          cilikahdJ vd tpsk;gy; bra;Jk;
                                  (2)      gpujpthjpfshtJ              mth;fspd;          Ml;fshtJ
                          jhth           brhj;jpy;       rl;ltpnuhjkhft[k;            vt;tifapYk;
                          gpuntrpf;fhkYk;             g[jpa    mikg;ig         Vw;gLj;jhkypUf;f
                          thjpfspd;           bjhlu;r;rpahd            RthjPd        mDgtj;jpw;F
                          bjhy;iy            juhkypUf;f            epiya[Wj;Jf;               fl;lis
                          gpwg;gpj;Jk;
                                  (3)       17/10/1996          1?k;      gpujpthjp            bgaupy;
                          jahupf;fg;gl;Ls;s              fpua          Mtzk;          vz;/1873-1996
                          KiwnflhdJ. bry;yhJ vd mwptpf;ft[k;
                                  (4)         17/10/1996           ghf;fpaehjd;                bgaupy;
                          jahupf;fg;gl;Ls;s              fpua          Mtzk;          vz;/1872-1996
                          KiwnflhdJ. bry;yhJ vd mwptpf;ft[k;
                                  (5)     10/5/1996     xU      gHdp     bgaupy;      jahupf;fg;gl;l
                          Mtzk;           vz;/944-1996        KiwnflhdJ.            bry;yhJ         vd
                          mwptpf;ft[k;/
                                  (6)      15/11/1999?y;        gHdp       mynkYf;F              vGjp
                          itj;jjhf              brhy;Yk;               Mtzk;          vz;/2636-1999
                          KiwnflhdJ. bry;yhJ vd mwptpf;ft[k;
                                  (7)      26/04/2000         ghf;fpaehjd;         1?k;     gpujpthjp
                          bgaupy;         vGjpf;        bfhLj;jjhf           ,Uf;Fk;          Mtzk;
                          vz;/942-2000             KiwnflhdJ.                  bry;yhJ              vd

https://www.mhc.tn.gov.in/judis
                    3/24
                                                                                 A.S.No.914 of 2020

                          mwptpf;ft[k;
                                  (8)   28/7/2014     khzpf;fk;    kw;Wk;    2     Kjy;      5
                          gpujpthjpf;F       6?k;    gpujpthjp    bra;jjhf       cs;s    fpua
                          Mtzk;         vz;/3330-2014       KiwnflhdJ.      bry;yhJ        vd
                          mwptpf;ft[k;
                                  (9)   jhth        bryt[    thjpfSf;F      gpujpthjpfshy;
                          fpilf;Fk;gof;Fk;”



The prayer in the suit is therefore for declaration of title and consequent permanent injunction and to declare that the alienation made by the Husband of the first petitioner in favour of the first defendant and the subsequent alienations made by the first defendant in favour of the third parties are invalid and void.
(b).Immediately after the suit was filed, the respondents 1 and 6 herein who are the defendants 1 and 6 in the suit filed an application in I.A.No.127 of 2018 for rejection of plaint under Order 7 Rule 11 CPC. The main ground on which the said application was filed is that the suit is hopelessly barred by limitation, as the sale deeds which were executed between 17.10.1996 and 28.07.2014 are challenged in the suit which was filed in the year 2018. The said application was contested by the plaintiffs.

https://www.mhc.tn.gov.in/judis 4/24 A.S.No.914 of 2020 The Trial Court without deciding the issue as to whether the suit is barred by limitation or not, dismissed the application mainly on the ground that it would be appropriate if the issue relating to limitation is decided after the written statement is filed and issues are properly framed. The operative portion of the said order dismissing the application in I.A.No.127 of 2018 is extracted below for convenience.

                                  “6/      i)     kfhyp';fk;          10/5/1996k;      tUlk;      gHdp
                          vd;gtUf;F                fpuak;           bfhLj;Js;shu;/          17/10/1996y;
                          KUnfrd;                  kfhyp';fj;jplk;                ,Ue;J          fpuak;
                          bgw;wpUf;fpwhu;/                     17/10/1996y;            ghf;fpaehjDk;

kfhyp';fj;jplk; ,Ue;J fpuak; bgw;wpUf;fpwhu;/ mij bjhlu;e;J fpua';fs; eilbgw;wpUf;fpwJ/ ,e;epiyapy;

                          ,e;j          tptu';fs;         2017k;      tUlk;       j';fSf;F       bjupa
                          te;jjhf          tHf;Fiuapy;               gj;jp?7y;    brhy;yg;gl;Ls;sJ/
                          mjhtJ Rkhu; 21 Mz;Lfs; fHpj;J bjupa te;jjhf
                          bfhs;s Koa[k;/
                                  6/     ii) vJ           vg;goapUg;gpDk;.        ,e;j     tHf;fhdJ
                          X/v!;/92-2018                 vd;w         vz;zplg;gl;l           tHf;fhFk;/
                          vjpu;kDjhuh;fs;                jug;gpy;     mry;       tHf;fpd;      thjpfs;
                          vjph;tHf;Fiu             jhf;fy;       bra;atpy;iy          vd;gij     Rl;of;

fhl;oapUf;fpwhh;fs;/ vdnt. ,k;kDtpd; kDjhuh; mry;

                          tHf;fpy;              vjph;      tHf;Fiuia                jhf;fy;      bra;J
                          mjd;nghpy;             rl;lk;     kw;Wk;      bghUd;ik          vGtpdhf;fs;
                          tide;J            tpil           fhz;gJjhd;            rhpahd       eilKiw
                          vd;Wk;.        ,e;j           epiyapy;       mry;      tHf;fpy;      thjpfs;
https://www.mhc.tn.gov.in/judis
                    5/24
                                                                                   A.S.No.914 of 2020

                          jhf;fy;      bra;j        gpuhij     fhytiur;        rl;lj;jpd;fPH;
                          epuhfhpf;f      ntz;Lbkd          kDjhuh;     jug;gpy;     nfhUtJ
                          bfh";rk;      mtrukhd         epiy     vd;gij        ,e;ePjpkd;wk;
                          fUj;jpy;      bfhz;L       mry;    tHf;fpy;    vjph;tHf;Fiuia
                          jhf;fy;      bra;at[k;.     gpwF     fhytiur;        rl;lj;jpd;fPH;
                          ,e;j      tHf;F      ghjpg;g[ilajh>     vd;gJ       Fwpj;J       rl;l
                          vGtpdh         tide;J         Kot[       vLg;gjw;F          cz;lhd
                          eilKiwfSf;F               cz;lhd      tha;g;g[fs;    kDjhuUf;F
                          cs;sJ       vd;fpw    fhuzj;jpdhy;      ,e;j     epiyapy;       ,e;j
                          kD mDkjpf;fj;jf;fjy;y vd Kot[ bra;J js;Sgo
                          bra;J cj;jutplg;gLfpwJ/”



(c).Thus, the application in I.A.No.127 of 2018 filed under Order 7 Rule 11 CPC came to be dismissed by an order dated 15.02.2019. Thereafter, on 28.03.2019, the 6th defendant in the suit filed the written statement in O.S.No.92 of 2018 and on the very same day, the second application in I.A.No.1 of 2019 was filed under Order 7 Rule 11 CPC. The second application in I.A.No.1 of 2019 was mainly contested by the plaintiffs on the ground that it is barred by res judicata and that there is no change in the circumstances warranting the second application I.A.No.1 of 2019 under Order 7 Rule 11 CPC. It was also pointed out by the plaintiffs that the second application does not disclose the dismissal of the first application.

https://www.mhc.tn.gov.in/judis 6/24 A.S.No.914 of 2020

(d).A mere perusal of the affidavit filed in I.A.No.1 of 2019 would disclose that it is almost the replica of the affidavit filed in I.A.No.127 of 2018, except paragraphs 6 and 7 in the affidavit in I.A.No.1 of 2019. Be that as it may, it is admitted that the Trial Court took up the second application and allowed it summarily. Consequently, the suit was taken up and without recording the evidence, it was summarily rejected mainly on the ground that the petition filed in I.A.No.1 of 2019 under Order 7 Rule 11 CPC was allowed.

(e).Aggrieved against the judgment and decree passed in O.S.No.92 of 2018 rejecting the plaint under Order 7 Rule 11 CPC, the present Appeal has been filed.

3.The learned counsel appearing on behalf of the appellants though raised several grounds emphasized much on the point that the second application in I.A.No.1 of 2019 filed under Order 7 Rule 11 CPC is not maintainable and it is barred by the principle of res judicata. Before dealing with the contentions and arguments putforth by the learned counsel https://www.mhc.tn.gov.in/judis 7/24 A.S.No.914 of 2020 for the appellants, this Court is desirous to deal with the scope and object of Order 7 Rule 11 CPC.

11. Rejection of plaint.— The plaint shall be rejected in the following cases:—

(a) where it does not disclose a cause of action;

(b) where the relief claimed is undervalued, and the plaintiff, on being required by the Court to correct the valuation within a time to be fixed by the Court, fails to do so;

(c) where the relief claimed is properly valued, but the plaint is returned upon paper insufficiently stamped, and the plaintiff, on being required by the Court to supply the requisite stamp-paper within a time to be fixed by the Court, fails to do so;

(d) where the suit appears from the statement in the plaint to be barred by any law;

(e) where it is not filed in duplicate;

(f) where the plaintiff fails to comply with the provisions of rule 9:

[Provided that the time fixed by the Court for the correction of the valuation or supplying of the requisite stamp-paper shall not be extended unless the Court, for reasons to be recorded, is satisfied that the plaintiff was prevented by any cause of an exceptional nature from correcting the valuation or supplying the requisite stamp-paper, as the case may be, within the time fixed by the Court and that refusal to extend such time would cause grave injustice to the plaintiff.] From the express language of S.11(d), the Court can reject the plaint only if the suit is barred by any law from the statements in the plaint. The https://www.mhc.tn.gov.in/judis 8/24 A.S.No.914 of 2020 provisions of Order 7 Rule 11 CPC are designed and aimed at preventing vexatious and frivolous litigations. For the purpose of deciding an application under Order 7 Rule 11(d), the averments in the plaint alone are relevant and the pleas or materials produced by the defendant are wholly irrelevant at that stage. The Court need not examine the correctness of the contents of the plaint. Rejection of plaint would result in termination of proceedings before trial and will have serious consequences affecting the rights of parties. Therefore, much care is required and the power has to be exercised carefully.
4.The learned counsel appearing on behalf of the appellants relied upon several judgment of the Hon'ble Supreme Court as well as this Court to substantiate the first point that the issue relating to limitation cannot be decided at the threshold, since it is always a mixed question of law and facts. Since the plaint averments would clearly show that the suit is well within the period of limitation, which starts from the date of knowledge of the plaintiffs, it is contended by the learned counsel for the appellants that the issue relating to limitation is a triable issue and hence, the plaint cannot be rejected at the threshold.

https://www.mhc.tn.gov.in/judis 9/24 A.S.No.914 of 2020

5.At this juncture, it would be appropriate to consider the judgments relied on by the learned counsel for the appellants.

(i).In the decision of the Hon'ble Supreme Court made in the case of Salim D.Agboatwala and others v. Shamalji Oddhavji Thakkar and others reported in 2021 SCC Online SC 735, reliance was placed on paragraphs 10 to 16 of the judgment and the same is usefully extracted hereunder:

“10. Insofar as the rejection of plaint on the ground of limitation is concerned, it is needless to emphasis that limitation is a mixed question of fact and law. It is the case of the appellants/plaintiffs that only after making inspection of the records in connection with the suit land available in the office of defendant No.3 (Court Receiver) that they came across the correspondence and documents relating to the transactions and that the proceedings before the ALT were collusive, fraudulent and null and void. The appellants/plaintiffs have even questioned the authority of the Court Receiver to represent them in the tenancy proceedings.
11. The above averments may or may not be true. But if the plaintiffs succeed in establishing the above averments, the issue of limitation cannot be put against the plaintiffs. Generally a party, who never had any notice of a particular proceeding before a quasijudicial authority, is entitled to approach the Court upon gaining knowledge of the proceedings. Limitation cannot be put against such a party.

https://www.mhc.tn.gov.in/judis 10/24 A.S.No.914 of 2020

12. We are not dealing here with a case where notices were ordered to be issued, but were not or could not, be served on necessary and proper parties. We are dealing with a case where the plaintiffs assert in no uncertain terms that notices were never ordered to them nor served on them. Therefore, the answer to the issue regarding limitation, will depend upon the evidence with regard to the issuance and service of notice and the knowledge of the plaintiffs. Hence, the Trial Court as well as the High Court were not right in rejecting the plaint on the ground of limitation, especially in the facts and circumstances of this case.

13. As observed by this Court in P.V. Guru Raj Reddy vs. P. Neeradha Reddy And Others, the rejection of plaint under Order VII Rule 11 is a drastic power conferred on the Court to terminate a civil action at the threshold. Therefore, the conditions precedent to the exercise of the power are stringent and it is especially so when rejection of plaint is sought on the ground of limitation. When a plaintiff claims that he gained knowledge of the essential facts giving rise to the cause of action only at a particular point of time, the same has to be accepted at the stage of considering the application under Order VII Rule 11.

14. Again as pointed out by a three member bench of this Court in Chhotanben vs. Kiritbhai Jalkrushnabhai Thakkar2, the plea regarding the date on which the plaintiffs gained knowledge of the essential facts, is crucial for deciding the question whether the suit is barred by limitation or not. It becomes a triable issue and hence the suit cannot be thrown out at the threshold.

15. Referring to a few averments contained in the plaint, it is contended by the learned counsel for the respondents that the appellants had constructive notice of the proceedings under Section 32G and the sale certificate issued under Section 32M. In support of such a plea, the https://www.mhc.tn.gov.in/judis 11/24 A.S.No.914 of 2020 learned counsel relies upon the following decisions, Ram Niwas (Dead) vs. Bano (Smt.) & Ors.; Rajasthan Housing Board vs. New Pink City Nirman Sahakari Samiti Limited & Anr.; Murlidhar Bapuji Valve vs. Yallappa Lalu Chaugule; Parvathathammal vs. Sivasankara Bhattar And Others.

16. But a defendant in a suit cannot pick up a few sentences here and there from the plaint and contend that the plaintiffs had constructive notice of the proceedings and that therefore limitation started running from the date of constructive notice. In fact, the plea of constructive notice is raised by the respondents, after asserting positively that the plaintiffs had real knowledge as well as actual notice of the proceedings. In any case, the plea of constructive notice appears to be a subsequent invention.”

(ii).In the decision of the Hon'ble Supreme Court made in the case of Shakti Bhog Food Industries Ltd. v. Central Bank of India and another reported in 2020 (5) MLJ 502 SC, the Hon'ble Supreme Court had an occasion to deal with the scope of Order 7 Rule 11 CPC, particularly with reference to sub-rule (d) of Order 7 Rule 11 CPC. When a petition is filed under Order 7 Rule 11 CPC on the ground that the suit is barred by law of limitation, the Hon'ble Supreme Court held that the issue should be considered purely on the basis of what is stated in the plaint and not on the basis of the information furnished or supplemented by the defendants https://www.mhc.tn.gov.in/judis 12/24 A.S.No.914 of 2020 either in the written statement or in the application filed under Order 7 Rule 11 CPC. Further, it is reiterated that the plea of limitation is a mixed question of fact and law and that the Court cannot consider the plea of limitation in a petition filed under Order 7 Rule 11 CPC, if the plaint disclose the cause of action and the plaint averments save the period of limitation.

(iii).In the decision of the Hon'ble Supreme Court made in the case of Vaish Aggarwal Panchayat v. Inder Kumar and others reported in 2020 (12) SCC 809, the Hon'ble Supreme Court reiterated that in an application filed under Order 7 Rule 11 CPC for rejection of plaint on ground that the suit is barred by law in view of applicability of principle of res judicata, the issue has to determined only after the trial with regard to all the issues framed. Paragraphs 10 and 16 of the said judgment is usefully extracted hereunder:

“10.As is evident, after the framing of the issues the defendant filed the application under Order VII Rule 11 C.P.C. stating that the suit is not maintainable as barred by resjudicata. The learned trial Judge, as is evident from the order passed by him, has taken note of the stand taken in the written statement which has been regarded as the incorrect approach by the learned appellate Judge. The High Court, as it appears, https://www.mhc.tn.gov.in/judis 13/24 A.S.No.914 of 2020 has been guided by the finding recorded by the learned trial Judge totally ignoring the factum that such a conclusion has been arrived at by taking into consideration the averments made in the plaint and the assertions put forth in the written statement. The crux of the matter is whether, in the obtaining factual matrix, the High Court should have applied the principle of resjudicata. The cause of action for filing the suit is different. The grounds urged in the suit, as we find, are also quite different. Even if the plaint is read keeping in mind the cleverness and deftness in drafting, yet it is not prima facie discernible from the plaint that it lacks any cause of action or is barred by any law. On a perusal of the plaint alone it cannot be said that the suit is barred by the principle of resjudicata.
....
....
16.After so stating, the Division Bench opined that in the facts of the said case, the suit could not be dismissed as barred by limitation without proper pleadings, framing of issue on limitation and taking evidence, for question of limitation is a mixed question of fact and law and on ex-facie reading of the plaint it could not be held that the suit was barred by time.”
(iv).In the decision of the Hon'ble Supreme Court made in the case of Urvashiben and another v. Krishnakant Manuprasad Trivedi reported in 2019 (13) SCC 372, the Hon'ble Supreme Court held that in the application for rejection of plaint on the ground that the suit is barred by limitation, in a suit for specific performance, cannot be summarily decided https://www.mhc.tn.gov.in/judis 14/24 A.S.No.914 of 2020 at the threshold, since the issue as to when actually the plaintiff had notice of refusal of performance could be adjudicated only at the time of trial. The Hon'ble Supreme Court considering the scope of Order 7 Rule 11 CPC has reiterated the legal position that for the purpose of adjudicating the application, the averments made in the plaint alone should be considered and that the allegations by the defendants cannot be gone into at the stage of deciding the application under Order 7 Rule 11 CPC. In other words, from the reading of the averments in the plaint, if the suit can be saved from the bar of limitation, then the issue cannot be decided in a petition filed under Order 7 Rule 11 CPC.

6.From the several other judgments relied on by the learned counsel for the appellants, this Court has no hesitation to reiterate the law settled by the Hon'ble Supreme Court as well as this Court in several precedents that the plea of limitation should be treated as a mixed question of fact and law and that the averments in the plaint alone should be considered while deciding the issue as to whether the application under Order 7 Rule 11 CPC is barred by any law.

https://www.mhc.tn.gov.in/judis 15/24 A.S.No.914 of 2020

7.This Court has no difficulty in understanding the law as focused by the learned counsel appearing on behalf of the appellants. The learned counsel for the appellants further submitted that the second application filed under Order 7 Rule 11 CPC is not maintainable and the decision of the Trial Court in the earlier application will operate as res judicata. Even though, no judgments were cited by the learned counsel for the appellants, this Court is able to appreciate the point based on the first principle on the interpretation of Section 11 CPC and also the principles of law recognized by our High Court and various High Courts even before the Civil Procedure Code. The principle of res judicata was followed by several Courts in India and in abroad without the aid of Section 11 CPC. The principle of res judicata can also be extended to other proceedings as well.

8.The original application in I.A.No.127 of 2018 for rejection of plaint under Order 7 Rule 11 CPC filed by the respondents 1 and 6 herein who are the defendants 1 and 6 in the suit was dismissed by the Trial Court not on merits but on the ground that the question of limitation should be decided only after trial. This is an appropriate order and any Trial Judge is normally expected to pass the same order in view of the specific languages https://www.mhc.tn.gov.in/judis 16/24 A.S.No.914 of 2020 employed in Order 7 Rule 11 CPC and various judgments, some of which have been referred to earlier.

9.The learned counsel appearing on behalf of the respondents however submitted that the principle of res judicata need not be followed in deciding the subsequent application filed under Order 7 Rule 11 CPC. The learned counsel relied upon a few judgments for the proposition that this Court can directly entertain a revision to reject the plaint under Order 7 Rule 11 CPC, if it is an abuse of process of law. The learned counsel pointed out that the application originally filed under Order 7 Rule 11 CPC was dismissed giving liberty to the defendants to file the same after filing of the written statement. He also pointed out that the second application was filed immediately after filing of the written statement. The very same Presiding Officer who dismissed the earlier application has allowed the subsequent application. Referring to these facts, the learned counsel would further submit that the dismissal of the earlier application by the lower court itself would suggest that the respondents can file an application once again after the filing of written statement. This Court is unable to get any support from the nature of the order passed by the learned Trial Judge https://www.mhc.tn.gov.in/judis 17/24 A.S.No.914 of 2020 while dismissing the application on the first occasion. It has to be seen that the learned Trial Judge has given elaborate reasons for dismissing the first application. The learned Trial Judge was convinced that the question of limitation cannot be finally adjudicated summarily as the plaintiffs should be given an opportunity to establish his case to save limitation. It is seen that the Trial Court was earlier convinced that the plaintiff has specifically pleaded the date of knowledge to save limitation. Therefore, the issue regarding limitation should be considered after the written statement is filed. It was also observed by the Trial Court that no prejudice will be caused to the defendants as they will have ample opportunity to let in evidence to show that the suit is barred by limitation.

10.Secondly, the learned counsel for the respondents relied upon the decision of the learned Single Judge of this Court in the case of P.Baskar and others v. P.Annadurai and others reported in (2021) 1 LW 267. It is seen that the learned counsel on behalf of the respondents herein was the counsel representing the respondent in the aforesaid case which was in favour of the plaintiff therein. The learned counsel appearing for the appellants was in fact appearing for the defendants to strike off the plaint https://www.mhc.tn.gov.in/judis 18/24 A.S.No.914 of 2020 under Order 7 Rule 11 CPC. This Court after considering the lack of particulars in the plaint, came to the conclusion that the statement found in the plaint was contrary to the documents and that the intention to camouflage the pleading to make as if the suit is filed within the period of limitation was critically commented by this Court before holding that the suit should be thrown out under Order 7 Rule 11 CPC on the ground that it is barred by limitation. The learned counsel also relied on a few more judgments.

11.The learned counsel for the respondents also relied on the judgment of the Hon'ble Supreme Court made in the case of Samar Singh v. Kedar Nath and Others reported in 1987 (Suppl) SCC 663, wherein the Hon'ble Supreme Court has held that the election petition which does not disclose any cause of action can be dismissed under Order 7 Rule 11 CPC either at the threshold of the proceedings or at any subsequent stage of the proceedings. The aforesaid judgment was relied on by the learned counsel appearing on behalf of the respondents to support his contention that the Hon'ble Supreme Court has approved the second application filed under Order 7 Rule 11 CPC, if it is taken up for hearing after filing of the written https://www.mhc.tn.gov.in/judis 19/24 A.S.No.914 of 2020 statement and evidence, even though the earlier application was dismissed at the initial stage. However, this Court is unable to accept the submission as the judgment of the Hon'ble Supreme Court cannot be taken as authority for maintaining the second application under Order 7 Rule 11 CPC.

12.The learned counsel appearing on behalf of the respondent also relied on the decision of the Madhya Pradesh High Court made in the case of Dilip Buildcon Ltd v. Ghyanshyam Das Dwivdei reported in I.L.R. (2018) M.P. 2502. A bare reading of the said judgment would reveal that though the Madhya Pradesh High Court has considered the scope of an application filed under Order 7 Rule 11 CPC on the ground that the suit is barred under Section 63 of the State Act and that the second application was held maintainable. The decision as reported would indicate that the Court entertained the second application under Order 7 Rule 11 CPC on the basis of the subsequent event which was not available at the time when the first application was decided and therefore, principle of res judicata was held not applicable. One of the basic ingredients for applying Section 11 CPC is that the cause of action and issue based on the cause of action should be similar. In the present case, the earlier application was decided https://www.mhc.tn.gov.in/judis 20/24 A.S.No.914 of 2020 for valid reason which was supported by several precedents. The said order cannot be ignored when the subsequent application is filed. As if the said point was never raised by the appellant, the Trial Court decided the second application and rejected the plaint as a consequence, without any Trial. In short, the suit itself was dismissed without any opportunity being given to the appellant to examine any witness or marking any documents to support the facts stated by him in the entire plaint.

13.In view of the aforesaid judgments relied upon and discussed above, this Court is of the view that the Trial Court has allowed the second application mechanically and as a consequence, dismissed the suit itself without any Trial. Thus, the nature of order passed does not go well with the principles reiterated by this Court and the Hon'ble Supreme Court while considering the scope of Order 7 Rule 11 CPC.

14.The question of limitation as per the averments made in the plaint in the present case may be a remote chance for the plaintiff to save limitation. A mere possibility will give a right to the plaintiff to withstand the application under Order 7 Rule 11 CPC. In that view of the matter, this https://www.mhc.tn.gov.in/judis 21/24 A.S.No.914 of 2020 Court is unable to sustain the order of the Trial Court in entertaining the second application and therefore, the order of the Trial Court is set aside on the ground that the second application is barred by principle of res judicata.

15.As a result, the Appeal Suit is allowed and the judgment and decree dated 31.10.2019 made in O.S.No.92 of 2018 on the file of the learned Additional District Judge, Dharmapuri is set aside. Consequently connected miscellaneous petition is closed. No costs.

16.Since the judgment and decree in the suit is consequent to the order made in I.A.No.1 of 2019 in O.S.No.92 of 2018, the learned Additional District Judge, Dharmapuri is directed to restore the suit on file and proceed with the Trial. Considering the fact that the suit is of the year 2018, the Trial Court is directed to expedite the Trial and dispose of the suit within a period of six months from the date of receipt of a copy of this order. Since the plaintiffs are now given an opportunity to let in evidence and substantiate their case as to how the suit is saved by limitation, the plaintiffs are not permitted to cause unnecessary hurdle to the respondents https://www.mhc.tn.gov.in/judis 22/24 A.S.No.914 of 2020 by amending the plaint or by filing additional pleadings before the Trial Court. The Trial Court is directed to proceed with the Trial on the basis of the averments made in the plaint, as it is.

16.11.2021 Index : yes/no Internet: yes/no pgp To Learned Additional District Judge, Dharmapuri.

https://www.mhc.tn.gov.in/judis 23/24 A.S.No.914 of 2020 S.S.SUNDAR, J., pgp AS.No.914 of 2020 Dated : 16.11.2021 https://www.mhc.tn.gov.in/judis 24/24