Bombay High Court
Shri Ramesh S/O Rambhau Bidkar vs Shri Baljit S/O Mukundlal Juneja on 7 June, 2016
Author: A.S. Chandurkar
Bench: A.S. Chandurkar
wp3684.13.odt 1/9
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR.
WRIT PETITION NO.3684 OF 2013
PETITIONERS: 1. Shri Ramesh S/o Rambhau Bidkar,
Aged about 60 years, occu: Business,
(Ori. Plaintiffs)
R/o 47, Survey nagar, Jaitala Road,
Nagpur.
2. Shri Ranjit Prabhakar Lad, R/o
Pandharpur.
3. Shri Kishor Prabodh Sadavarte, R/o
138, Ramnbagar, Nagpur.
-VERSUS-
RESPONDENT:
(Org. Defendant)
ig Shri Balaji S/o Mukundlal Juneja,
Aged about 43 years, Occu: Business,
R/o Near Hanuman mandir,
Gokulpeth, Nagpur.
Shri P. S. Sadavarte, Advocate for the petitioner.
Shri M. V. Fulzele, Advocate for respondent.
----------------------------------------------------------------------------------------------------
CORAM: A.S. CHANDURKAR, J.
DATED: 07
th JUNE, 2016.
ORAL JUDGMENT :
1. In view of order dated 26-2-2016 passed by the Hon'ble Supreme Court in Special Leave Petition Nos.35851-35852 of 2014, the writ petition is taken up for hearing.
2. The petitioners are aggrieved by the order dated 6-3-2013 passed by the trial Court below Exhibit-53-A whereby the application moved by the petitioner no.1 seeking permission to withdraw the amounts deposited by the respondent has been rejected.
3. The petitioners are the plaintiffs who claim to be the ::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 2/9 owners of land admeasuring 45000 sq. fts. It is the case of the petitioners that the said property has been let out to the respondent at monthly rent of Rs.25,000/- from 1-10-2008. As the petitioners alleged that the tenancy had been terminated and the possession was not handed over, Civil Suit No.194/2010 came to be filed for recovery of possession along with the recovery of unpaid rent.
The respondent filed his written statement in the aforesaid suit and denied the entitlement of the petitioner. It was pleaded that the agreement dated 17-11-2008 was not valid. However, the fact that the respondent was put in possession by the petitioner was not disputed.
4. The petitioner no.1 moved an application under provisions of Order XV-A of the Code of Civil Procedure, 1908 (for short, the Code) on 11-6-2010 praying that the respondent be directed to pay unpaid rent and future mesne profits. A further prayer was made for permission to withdraw the amounts if so deposited. The trial Court by order dated 22-11-2010 directed the respondent to deposit a sum of Rs.25,000/- per month from the date of filing of the suit. However, the amounts deposited were not permitted to be withdrawn by the petitioner no.1.
5. The petitioner no.1 being aggrieved by the aforesaid order challenged the same by filing Writ Petition No.284/2011. However, on 24-1-2011 the writ petition came to be dismissed observing that the order of the trial Court did not call for any interference. The review application filed by the petitioner no.1 was dismissed on 16-9-2011. In the meanwhile, the respondent filed an application calling upon the ::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 3/9 petitioner to disclose the names of other partners who had claimed to have purchased the property in question. The respondent also moved an application for rejection of the plaint under provisions of Order VII Rule 11 of the Code on the ground that the suit was filed by a incompetent person and was not maintainable. This application was rejected by the trial Court on 18-8-2011.
6. On 7-3-2012, the petitioner no.1 filed another application seeking permission to withdraw an amount of Rs.5,00,000/- deposited by the respondent subject to furnishing solvent surety. This application was opposed by the respondent and the trial Court by the order dated 6-3-2013 rejected the application on the ground that the earlier orders passed below Exhibit-5 had attained the finality.
7. The writ petition was admitted on 16-9-2013 by making Rule returnable after six years. The petitioner no.1 filed an application for review of aforesaid order which application was rejected on 5-1-2014. Being aggrieved, the petitioner no.1 approached the Hon'ble Supreme Court and by order dated 26-2-2016, the Special Leave Petitions were disposed of with a direction to decide the present proceedings within a period of six months.
8. Shri P. S. Sadavarte, the learned Counsel for the petitioners submitted that the trial Court was not justified in refusing permission to the petitioner no.1 to withdraw the amounts deposited by the respondent. According to him, it could not be said that the subsequent application was not maintainable on the ground of res judicata. He ::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 4/9 submitted that after the order dated 22-11-2010 was passed by the trial Court under provisions of Order XV-A of the Code, the petitioner no.1 had moved an application for directing the respondent to furnish bank guarantee for an amount of Rs.6,00,000/- which application was allowed by the trial Court on 6-3-2013. According to him, the respondent had sought dismissal of the suit under provisions of Order VII Rule 11 of the Code and this application was also rejected by the trial Court. Therefore, according to him, in view of these developments, the petitioner no.1 was entitled to withdraw the amounts deposited by the respondent subject to furnishing solvent surety. He submitted that these aspects were not considered by the trial Court and merely by observing that the earlier application was rejected, the prayer for withdrawing the amount was not granted. According to him, the earlier order dated 22-11-2010 being an interlocutory order, the same would not operate as res judicata in the subsequent stage of the same proceedings. He then submitted that it was not open for the respondent to deny the title of the petitioners as landlords. The petitioner no.1 being the landlord was entitled to withdraw the amounts deposited by the tenant. In support of his submissions, the learned Counsel placed reliance on the following judgments:
[1] Konchada Ramamurty Subudhi v. Gopinath Naik and others AIR 1968 Supreme Court 919.
[2] Pal Singh v. Sunder Singh AIR 1989 Supreme Court 758.
[3] Bansraj Vs. Stanley Parker Jones 2006(2) Mh.L.J. 465.
[4] Bansraj Laltaprasad Mishra v. Stanley Parker Jones AIR 2006 ::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 5/9 Supreme Court 3569.
[5] Keshar Bai v. Chhunulal 2014 (2) ALL MR 937. [6] Joginder Singh and another v. Smt. Jogindero and others AIR 1996 SC 1654. [7] Karam Kapahi v. Lal Chand Public Charitable Trust (2010) 4 Supreme Court Cases 753. [8] Sri Gangai Vinayagar Temple and another vs. Meenakshi Ammal and others 2015(6) Mh.L.J. 96. [9] Ismailbhai vs. Additional Collector, 2006(4) Mh.L.J. 695. [10] Bansraj Laltaprasad Mishra v. Stanley Parker Jones (2006) 3 Supreme Court Cases 91. [11]
Mangal Bhikaji Nagpase vs. State of Maharashtra and another 1997(2) Mh.l.J 55.
[12] Subhash Chandra v. Mohammad Sharif AIR 1990 Supreme Court 636.
[13] Haribhau Vs. Swami Narayan Mandir 2010(5) Mh.L.J. 878.
[14] Anantbhushan vs. Vikas 2005(4) Mh.L.J. 583.
[15] SKF India Limited vs. Banarasilal 2012(5) Mh.L.J. 259.
9. Shri N. V. Fulzele, the learned Counsel for the respondents supported the impugned order. According to him, the earlier order passed below Exhibit-5 had attained finality and, therefore, the subsequent application seeking similar relief was rightly rejected by the trial Court. He submitted that though the order passed below Exhibit-5 was challenged by the petitioner no.1, the said challenge was not successful. Therefore, now it was not permissible to seek similar relief which was already denied to the petitioner No.1.
10. I have heard the respective Counsel for the parties at length ::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 6/9 and perused the documents placed on record.
11. The following undisputed facts are found relevant :
In the application moved by the petitioner no.1 before the trial Court under provisions of Order XV-A of the Code, the following prayer was made:
"(iii) if the unpaid rent and future msene profit as directed by the Court, is deposited in Court by the Defendant, then the same may allowed to be withdrawn by the Plaintiff and paid to him."
This application was decided on 22-11-2010 and the prayer for permitting the petitioner no.1 to withdraw the amounts deposited was not granted. While challenging this order in Writ Petition No.284/2011, one of the reliefs sought was as under:-
"and issue an appropriate direction in allowing the Petitioner to withdraw the same as per provisions of Order XV-A C.P.C. if the amount is deposited in Court."
The writ petition, however, was dismissed on 24-1-2011 and prayer for reviewing the said order was also not accepted as a result of which the order refusing permission to the petitioner no.1 to withdraw the amounts deposited attained finality.
12. According to the petitioner no.1, in view of what had transacted during pendency of the suit, there was a case for permitting the petitioner no.1 to withdraw the amounts deposited. The factors relied upon in that regard are that an application for dismissal of the suit moved by the defendant came to be rejected. Similarly, the defendant had been directed to give bank guarantee of an amount of Rs.6,00,000/-
::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 7/9which was a factor to be considered in favour of the petitioners.
Similarly, the plaint was amended for adding two more plaintiffs who are now petitioner nos.2 and 3. According to the petitioners, in view of these developments, the subsequent application seeking permission to withdraw an amount of Rs.5,00,000/- came to be moved. However, if the application below Exhibit-53A is perused, there are no such pleadings that on account of various changed circumstances, the petitioner no.1 was entitled to withdraw the amount in question. In para 3 of the application, it was stated that the respondent was irregular in depositing the amount of rent. In para 5 of the application, it was stated that the petitioner no.1 was required to take steps for striking out the defence due to irregular deposit. It is on these pleadings that the aforesaid application came to be moved. In reply to said application, a plea of bar of res judicata was raised.
13. If the stand of the petitioner no.1 that he was entitled to withdraw the amount on account of changed circumstances is to be considered, it has to be noted that such is not the case made out in the application. The changed circumstances as sought to be contended by the petitioners as being relevant have not been pleaded in the application below Exhibit-53A. Though it is submitted by the learned Counsel for the petitioners that such averments are made in the writ petition, the same cannot be gone into for the first time especially when they were not made in the application that was moved before the trial Court.
::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 8/914. Once it is found that no changed circumstances have been pleaded by the petitioner no.1 in the subsequent application moved by him, it is clear that the relief sought by the petitioners is barred in view of the principles of res - judicata. The payer to withdraw the amounts deposited by furnishing security was made by the petitioner no.1 in his initial application which came to be specifically refused. As observed by the Hon'ble Supreme Court in Y.B. Patil Vs. Y. L. Patil (1976) 4 SCC 66, the principles of res - judicata are attracted even at the subsequent stage of the same proceedings. In this backdrop, therefore, the order of the trial Court cannot be faulted. The decision relied upon in SKF India Ltd.
(supra) is already distinguishable on facts.
15. In so far as the submission that it was the legal duty of the respondent to pay rent to the petitioners on account of the relationship between the parties, said legal position cannot be disputed. It is on that basis that the direction to deposit the amount in Court came to be passed by the trial Court on 22-11-2010. The reason for refusing permission to withdraw the amount till final decision of the suit has not been shown to have undergone a change so as to allow the said application. At least, there are no pleadings to that effect in the application below Exhibit-53-A. The proposition of law as laid down in the judgments at serial nos.1 to 13 relied upon by the learned Counsel for the petitioners cannot be disputed. However, in the view that has been taken there is no occasion to consider application of said law at this stage.
::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 ::: wp3684.13.odt 9/916. In view of aforesaid discussion, I do not find that the trial Court committed any error of jurisdiction or acted with material irregularity when it passed the impugned order. No case, therefore, has been made out to interfere in writ jurisdiction. However, considering the fact that the suit is of the year 2010, the proceedings therein are expedited. The trial Court shall decide Regular Civil Suit No.194/2010 expeditiously by the end of December, 2016 on its own merits and in accordance with law. The petition is, according, dismissed with no order as to costs.
JUDGE //MULEY// ::: Uploaded on - 14/06/2016 ::: Downloaded on - 30/07/2016 04:34:17 :::