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 25, Cited by 0]

Karnataka High Court

Smt Pravbhamani Bai vs Smt Shobhavathi @ Shobavathibai on 3 September, 2024

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                -1-
                                                           NC: 2024:KHC:36370
                                                          CRP No. 269 of 2022




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 3RD DAY OF SEPTEMBER, 2024

                                             BEFORE
                        THE HON'BLE MR JUSTICE SURAJ GOVINDARAJ
                    CIVIL REVISION PETITION NO. 269 OF 2022 (IO)
                   BETWEEN

                   1.    SMT PRAVBHAMANI BAI
                         W/O SRI NAGARAJ RAO
                         AGED 64 YEARS,
                         R/AT NO.443,
                         12TH CROSS, 4TH MAIN ROAD,
                         2ND STAGE, WEST OF CHORD ROAD,
                         BENGLAURU-560086.

                   2.    SMT.N INDUMATHI
                         D/O SRI NAGARAJ RAO
                         W/O SRI RAVINDRANATH SINDHIA
                         AGED 45 YEARS,
                         C/O NO.443, 12TH CROSS,
                         4TH MAIN ROAD, 2ND STAGE,
                         WEST OF CHORD ROAD,
                         BENGALURU-560 086

Digitally signed         PERMANENT R/AT NO.1, CASSANDRA COURT,
by PRAKASH N             MONROE TOWHSHIP, NEW JERSEY 08831
                         UNITED STATES OF AMERICA.
Location: HIGH
COURT OF                 PETITIONER 1 AND 2 ARE
KARNATAKA                REPRESENTED BY THEIR POA,
                         PETITIONER NO.3

                   3.    SMT.N.YAMUNABAI
                         D/O SRI NAGARJ RAO
                         AGED 42 YEARS,
                         R/AT NO.443,
                         12TH CROSS, 4TH MAIN ROAD,
                         2ND STAGE, WEST OF CHORD ROAD,
                         BENGLAURU-560086.
                                 -2-
                                         NC: 2024:KHC:36370
                                        CRP No. 269 of 2022




4.    RAMACHANDER SYLESH JADAV,
      H/O LATE N.BINDUMATHI,
      AGED ABOUT 50 YEARS,

5.    SIDHANTH SYLESH JADAV.,
      S/O LATE N.BINDUMATHI,
      AGED ABOUT 17 YEARS,

6.    NISHANTH SYLESH JADAV,
      S/O LATE N.BINDUMATHI,
      AGED ABOUT 15 YEARS,

      PETITIONER 4 TO 6 ARE R/AT
      1274, SKYVIEW CT.,
      MECHNICSBUR, PA-17050
      UNITED STATES OF AMERICA.

      PETITIONERS 4 TO 6 ARE IMPLEADED AS
      PER THE ORDER DATED 06.12.2022 OF
      THIS HON'BLE COURT AND ARE REPRESENTED
      BY THEIR POA, PETITIONER No.3,
      SMT.N.YAMUNABAI.
                                               ...PETITIONERS
(By SRI. B.S. KRISHNA., ADVOCATE)

AND

1.    SMT SHOBHAVATHI @ SHOBAVATHIBAI
      W/O SRI NAGABHUSHANA RAO
      D/O SRI NAGARAJ RAO
      AGED 49 YEARS,
      R/AT C/O RAMSHEKHAR BUILDING
      K.H.B. COLONY, NEAR WATER TANK
      GANAPATHI TEMPLE, WARD NO.30
      IJOOR RAMANAGARA-571 511.

      SRI.R.NAGARAJ RAO
      S/O LATE . RANOJI RAO
      AGED 80 YEARS, R/AT NO.443,
      12TH CROSS, 4TH MAIN ROAD,
      2ND STAGE, WEST OF CHORD ROAD,
      BENGALURU-560086
      (SINCE DEAD REPRESENTED BY LRS)
                              -3-
                                          NC: 2024:KHC:36370
                                         CRP No. 269 of 2022




     R.CHINNUBAI @ R.SHANTHABAI
     D/O LATE L.RANOJI RAO

2.   AGED 76 YEARS,
     R/AT NO.375,
     60 FEET ROAD, MEI LAYOUT
     OPP MEI PLAYGROUND
     BAGALUGUNTTE, NAGASHANDRA POST,
     BENGALURU-560073.

3.   SRI.VIJAYAKUMAR
     S/O SRI NAGARAJ RAO
     AGED 55 YEARS,
     R/AT NO.443,
     12TH CROSS, 4TH MAIN ROAD,
     2ND STAGE, WEST OF CHORD ROAD,
     BENGALURU-560086.

4.   SMT.ANNAPURNA
     D/O SRI NAGARJ RAO
     AGED 52 YEARS,
     R/AT NO.443, 12TH CROSS, 4TH MAIN ROAD,
     2ND STAGE, WEST OF CHORD ROAD,
     BENGALURU-560 086.

5.   SMT.N.BINDUMATHI
     D/O SRI NAGARAJ RAO
     AGED 39 YEARS,
     R/AT NO.443,
     12TH CROSS, 4TH MAIN ROAD,
     2ND STAGE, WEST OF CHORD ROAD,
     BENGALURU-560086.
     (SINCE DEAD, REPRESENTED BY LRS.,
     PETITIONERS 4 TO 6)

6.   M/S. PRIDE AND EXPERTS PROPERTIES PVT LTD
     REPREENTED BY ITS DIRECTOR
     MURALILAL SARAGI
     HAVING OFFICE NO.16/1, CRESCENT ROAD,
     AMERICAN COLONY
     BHAVANI MANSION
     KUMARA PARK EAST
     BANGALORE-560 001.
                              -4-
                                          NC: 2024:KHC:36370
                                        CRP No. 269 of 2022




7.   SMT.LAKSHMAMMA
     W/O SRI CHIKKANNA C
     AGED 70 YEARS,
     NO.39/2, K.R.MAIN ROAD,
     KARISANDRA, BANASHANKARI, 2ND PHASE,
     BANGALORE-560070.

8.   SRI.CHIKKANNA C
     S/O LATE CHIKKAPUTTEGOWDA
     AGED 78 YEARS,
     NO.39/2, K.R.MAIN ROAD,
     KARISANDRA, BANASHANKARI 2ND PHASE,
     BANGALORE-560 070.
                                                 ...RESPONDENTS
(BY SRI. SURESHA.C., ADVOCATE FOR R-1;
    SRI. M.S.RAGHAVENDRA PRASAD., ADVOCATE FOR R-2;
    SRI. E.R.GAJENDRA NAIDU, ADVOCATE FOR R-3 & R-4;
    SRI.G.SRIDHAR., ADVOCATE FOR R-6;
    R-7 & R-8 ARE SERVED AND UNREPRESENTED;
    R-5 DIED BY LRs., AS P-4, P-5 & P-6 VIDE ORDER DATED:
    06.12.2022)


     THIS CIVIL REVISION PETITION IS FILED SECTION 115 OF
THE CPC, 1908 PRAYING TO    CALL FOR THE RECORDS AND SET
ASIDE THE ORDER DATED 21.06.2022 PASSED BY THE HON'BLE
XXXI ADDITIONAL CITY CIVIL AND SESSIONS JUDGE (C.C.H 14),
BANGALORE WHEREB THE INTERLOCUTORY APPLICATION No.9
FILED BY THE PETITIONERS UNDER ORDER VII, RULE XI (a) AND (d)
OF THE CODE OF CIVIL PROCEDURE INO.S.No.3978 OF 2019 WAS
REJECTED, ETC.

                              *****

THIS CIVIL REVISION PETITION COMING ON FOR ORDERS AND HAVING BEEN RESERVED FOR ORDERS ON 22.07.2024, THIS DAY, THE COURT PRONOUNCED THE FOLLOWING:

-5-
NC: 2024:KHC:36370 CRP No. 269 of 2022 CORAM: HON'BLE MR JUSTICE SURAJ GOVINDARAJ CAV ORDER
1. The petitioners No.1 to 3, who are defendants No.5 to 7, and petitioners No.4 to 6, who are not parties before the trial Court are before this Court seeking for the following reliefs;
     i.     Call for records;

     ii.    Set aside the order dated 21.6.2022 passed by the
Hon'ble XXXI Additional City Civil & Sessions Judge (CCH 14), Bangalore whereby the Interlocutory Application No.9 filed by the Petitioners under Order VII, Rule XI (a) and (b) of the Code of Civil Procedure in O.S.No.3978/2019 was rejected;

iii. Pass an order allowing the application made by the petitioners under Order VII Rule 11 (a) and (b) read with Section 151 of the Code of Civil Procedure and reject the plaint in O.S.No.3978 of 2019 on the file of the Hon'ble XXXI Additional City Civil & Sessions Judge (CCH 14);

iv. Pass any such other suitable order/s as this Hon'ble court deems it appropriate in the admitted facts and circumstances of the case;

v. Award the costs of this proceedings, in the interests of justice and equity.

2. A suit in OS No.3978/2019 had been filed by respondent No.1 seeking for the following reliefs;

WHEREFORE, it is prayed that this Hon'ble Court may be pleased to pass a judgment and decree in -6- NC: 2024:KHC:36370 CRP No. 269 of 2022 favour of the plaintiff and against the defendants for the following reliefs;

a. PARTITION AND SEPARATE POSSESSION OF plaintiff 1/8th share in the schedule property.

b. To award the appropriate mesne profits from the date of suit till the date of giving the possession by appointing the Court commissioner for partitioning of the suit schedule properties.

c. Declare that gift deeds executed by the first defendant in favour of defendant No.5 and 7 illegal and same is not binding on the plaintiff.

d. Grant such other relief/s as it may deem fit to grant by this Hon'ble Court in the facts and circumstances of the case, in the interest of justice.

3. In the said suit, defendants No.5 to 7 had filed an application under Clause (a) and (b) of Rule 11 of Order 7 of the CPC for rejection of a plaint on the following grounds:

3.1. There is no cause of action which has arisen.
3.2. The plaintiff had suppressed material facts made false statements and the suit is vexatious as also frivolous.
-7-

NC: 2024:KHC:36370 CRP No. 269 of 2022 3.3. That there was no cause of action for filing of the suit, since the plaintiff had not made any whisper about who constitutes the members of the joint family, how long the plaintiff and defendants were residing together, when the plaintiff and defendants enjoyed the joint family properties, the manner in which plaintiff and other defendants had contributed to the joint family.

3.4. That the suit was barred by limitation, since, the plaintiff had made no claims over the properties for over 30 years of attaining majority.

3.5. Lastly, it was contended that defendant No.1's mother had no source of income; schedule 'B' property was acquired by her from the joint family property. Therefore, the plaintiff's claim was based on a false and misleading statement, and in that background, rejection of the complaint was sought.

-8-

NC: 2024:KHC:36370 CRP No. 269 of 2022

4. The trial Court by way of the impugned order dated 21.6.2022 dismissed the said application by holding that while deciding an application under Rule 11 of Order 7 it could not be determined whether the property is the joint family property or not which required evidence in trial. There being a separate paragraph indicating cause of action, the plaint disclosed a cause of action. As regards the plaint 'A' schedule property, the trial Court held that same was purchased by propositus-Sri.Ranojirao under the registered sale deed dated 31.10.1975 which was succeeded to by his wife Smt.Vagubai and son Sri.R.Nagaraja Rao, Defendant No.1 father of the plaintiff, who had executed a gift deed in favour of Defendant No.5 - 2nd wife only to the extent of his share. Plaintiff being the daughter of 1st wife her share from her grandfather's property was required to be ascertained. The plaintiff has never admitted ouster of possession hence, the question of limitation would not arise. Whether the property was acquired -9- NC: 2024:KHC:36370 CRP No. 269 of 2022 from and out of joint family funds or not would require evidence to be led and in that background that the application came to be rejected, which is challenged in the present proceedings.

5. Sri.B.S.Krishna., learned counsel appearing for the petitioner would submit that;

5.1. The propositus of the family being Sri.Ranojirao, he purchased schedule 'A' property from Sri.T.N.Siddappa under the registered sale deed dated 31.10.1975, defendant No.1 had purchased a property bearing Katha No.390/B after the death of grandfather Sri.Ranojirao, the defendant No.1 clubbed both the properties into one property and have given same for joint development to defendant No.9. That the father having executed the joint development agreement during his lifetime, the daughter-plaintiff cannot claim any right in the property.

- 10 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 5.2. Insofar as scheduled 'B' property is concerned Sri.Ranojirao's wife Vagubai had purchased the same under a registered sale deed dated 20.12.1967. After her death, defendant No.1 succeeded to the said property being her son and thereafter gifted the said property to the 2nd wife i.e., defendant No.5. Hence, the plaintiff who is the daughter of 1st wife cannot have any claim over the suit schedule 'B' property.

5.3. His submission is that the schedule 'C' property has been purchased out of the self-earning of defendant No.1, therefore it is not a joint family property. Similar is the submission made as regards schedule 'B' property.

5.4. His submission is that during the lifetime of the father i.e., defendant No.1, the plaintiff who is the daughter of defendant No.1 from the 1st wife cannot maintain a suit for partition as on the date of filing of the suit, the suit itself being

- 11 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 barred. The plaintiff claiming under defendant No.1, no decree of partition could be passed during the lifetime of defendant No.1, as such the plaint would have to be rejected.

5.5. He relies upon the decision of the Madhya Pradesh High Court in the case of M/s Reliance Cement Company Pvt. Ltd. vs. Manminder Singh1 more particularly para 7, 8 and 10 thereof, which are reproduced hereunder for easy reference:

7. On hearing learned counsel and perusing the record, this Court is of the considered view that on the date of filing of suit there was no cause of action in favour of plaintiff and the same would arise only when the lease deed is renewed or application was decided one way or the other.

Therefore, in the considered opinion of this Court learned trial Court erred in recording finding in respect of application under Order 7 Rule 11 CPC. The Court under Order 7 Rule 11(a) of CPC has to see whether only cause of action has arisen in favour of plaintiff.

8. In this regard it is worth referring to the decision in the case of Dahiben Vs. Arvind Bhai Kalyanji Bhansali, 2020 SCC Online (SC) 562 [Civil Appeal No.9519/2010 decided on 09.7.2020] wherein the Hon'ble Supreme Court has held as under:-

1
Civil revision No.361/2022 dated 3.1.2024
- 12 -
NC: 2024:KHC:36370 CRP No. 269 of 2022 "12. We have heard the learned Counsel for the parties, perused the plaint and documents filed therewith, as also the written submissions filed on behalf of the parties.
12.1 We will first briefly touch upon the law applicable for deciding an application under Order VII Rule 11 CPC, which reads as under-:
"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 in 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 written 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 plaintif 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 plaintif was prevent by any cause of exceptional nature for correction 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 plaintif ." (emphasis supplied) The remedy under Order VII Rule 11 is an independent and special remedy, wherein the Court is empowered to summarily dismiss a suit at the threshold, without proceeding to record evidence, and conducting a trial, on the basis of the evidence adduced, if it is satisfied that the
- 13 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 action should be terminated on any of the grounds contained in this provision. The underlying object of Order VII Rule 11 (a) is that if in a suit, no cause of action is disclosed, or the suit is barred by limitation under Rule 11

(d), the Court would not permit the plaintif to unnecessarily protract the proceedings in the suit. In such a case, it would be necessary to put an end to the sham litigation, so that further judicial time is not wasted.

In Azhar Hussain v. Rajiv Gandhi1 this Court held that the whole purpose of conferment of powers under this provision is to ensure that a litigation which is meaningless, and bound to prove abortive, should not be permitted to waste judicial time of the court, in the following words:

"12. ...The whole purpose of conferment of such power is to ensure that a litigation which is meaningless, and bound to prove abortive should not be permitted to occupy the time of the Court, and exercise the mind of the respondent. The sword of Damocles need not be kept hanging over his head unnecessarily without point or purpose. Even if an ordinary civil litigation, the Court readily exercises the power to reject a plaint, if it does not disclose any cause of action."

12.2 The power conferred on the court to terminate a civil action is, however, a drastic one, and the conditions enumerated in Order VII Rule 11 are required to be strictly adhered to. 12.3 Under Order VII Rule 11, a duty is cast on the Court to determine whether the plaint discloses a cause of action by scrutinizing the averments in the plaint, read in conjunction with the documents relied upon, or whether the suit is barred by any law.

12.4 xxxxxxx 12.5 In exercise of power under this provision, the Court would determine if the assertions made in the plaint are contrary to statutory law, or judicial dicta, for deciding whether a case for rejecting the plaint at the threshold is made out.

- 14 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 12.6 At this stage, the pleas taken by the defendant in the written statement and application for rejection of the plaint on the merits, would be irrelevant, and cannot be adverted to, or taken into consideration. 12.7 The test for exercising the power under Order VII Rule 11 is that if the averments made in the plaint are taken in entirety, in conjunction with the documents relied upon, would the same result in a decree being passed. This test was laid down in Liverpool & London S.P. & I Assn. Ltd. v. M.V.Sea Success I & Anr.,4 which reads as:

"139. Whether a plaint discloses a cause of action or not is essentially a question of fact. But whether it does or does not must be found out from reading the plaint itself. For the said purpose, the averments made in the plaint in their entirety must be held to be correct. The test is as to whether if the averments made in the plaint are taken to be correct in their entirety, a decree would be passed."

In Hardesh Ores (P.) Ltd. v. Hede & Co.5 the Court further held that it is not permissible to cull out a sentence or a passage, and to read it in isolation. It is the substance, and not merely the form, which has to be looked into. The plaint has to be construed as it stands, without addition or subtraction of words. If the allegations in the plaint prima facie show a cause of action, the court cannot embark upon an enquiry whether the allegations are true in fact. 12.8 If on a meaningful reading of the plaint, it is found that the suit is manifestly vexatious and without any merit, and does not disclose a right to sue, the court would be justified in exercising the power under Order VII Rule 11 CPC. 12.9 The power under Order VII Rule 11 CPC may be exercised by the Court at any stage of the suit, either before registering the plaint, or after issuing summons to the defendant, or before conclusion of the trial, as held by this Court in the judgment of Saleem Bhai v. State of

- 15 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 Maharashtra. The plea that once issues are framed, the matter must necessarily go to trial was repelled by this Court in Azhar Hussain (supra).

12.10 The provision of Order VII Rule 11 is mandatory in nature. It states that the plaint "shall" be rejected if any of the grounds specified in clause (a) to (e) are made out. If the Court finds that the plaint does not disclose a cause of action, or that the suit is barred by any law, the Court has no option, but to reject the plaint.

13. "Cause of action" means every fact which would be necessary for the plaintif to prove, if traversed, in order to support his right to judgment. It consists of a bundle of material facts, which are necessary for the plaintif to prove in order to entitle him to the reliefs claimed in the suit. In Swamy Atmanand v. Sri Ramakrishna Tapovanam this Court held:-

"24. A cause of action, thus, means every fact, which if traversed, it would be necessary for the plaintif to prove an order to support his right to a judgment of the court. In other words, it is a bundle of facts, which taken with the law applicable to them gives the plaintif a right to relief against the defendant. It must include some act done by the defendant since in the absence of such an act, no cause of action can possibly accrue. It is not limited to the actual infringement of the right sued on but includes all the material facts on which it is founded"

(emphasis supplied) In T. Arivandandam v. T.V. Satyapal & Anr.9 this Court held that while considering an application under Order VII Rule 11 CPC what is required to be decided is whether the plaint discloses a real cause of action, or something purely illusory, in the following words: -

"5. ...The learned Munsif must remember that if on a meaningful - not formal - reading of the plaint it is manifestly vexatious, and meritless, in the sense of not disclosing a clear right to sue, he should exercise his power under O. VII, R. 11,
- 16 -
NC: 2024:KHC:36370 CRP No. 269 of 2022 C.P.C. taking care to see that the ground mentioned therein is fulfilled. And, if clever drafting has created the illusion of a cause of action, nip it in the bud at the first hearing..."

(emphasis supplied) Subsequently, in I.T.C. Ltd. v. Debt Recovery Appellate Tribunal, this Court held that law cannot permit clever drafting which creates illusions of a cause of action. What is required is that a clear right must be made out in the plaint. If, however, by clever drafting of the plaint, it has created the illusion of a cause of action, this Court in Madanuri Sri Ramachandra Murthy v. Syed Jalal11 held that it should be nipped in the bud, so that bogus litigation will end at the earliest stage.

The Court must be vigilant against any camouflage or suppression, and determine whether the litigation is utterly vexatious, and an abuse of the process of the court.

14. .........A three-Judge Bench of this Court in State of Punjab v. Gurdev Singh,13 held that the Court must examine the plaint and determine when the right to sue first accrued to the plaintif , and whether on the assumed facts, the plaint is within time. The words "right to sue" means the right to seek relief by means of legal proceedings. The right to sue accrues only when the cause of action arises. The suit must be instituted when the right asserted in the suit is infringed, or when there is a clear and unequivocal threat to infringe such right by the defendant against whom the suit is instituted. Order VII Rule 11(d) provides that where a suit appears from the averments in the plaint to be barred by any law, the plaint shall be rejected."

10. It was the duty of the learned trial Court to see before registration of the plaint whether any cause of action has arisen or not. Learned trial Court did not consider the provisions of Order 7 Rule 11(a) of CPC. Resultantly, this revision is

- 17 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 allowed and the suit of the respondent/plaintiff being without any cause of action is dismissed.

5.6. By relying on M/s Reliance Cement Company Pvt. Ltd., case he submits that there is a duty cast on a trial Court to ascertain at the time of registration of the plaint whether any cause of action has arisen or not. If there is no cause of action, the plaint would have to be rejected.

5.7. By relying on the decision of the Hon'ble Apex Court in Dahiben case which refers to the decision in M/s Reliance Cement Company Pvt. Ltd., case he submits that the provisions of Rule 11 of Order 7 are of mandatory nature and the plaint shall be rejected if any of the grounds specified in Clause (a to d) are made out. When there is no cause of action made out or suit is barred by any law the Court has no option but to reject the plaint.

- 18 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 5.8. He relies upon the decision of in case of Rajendra Bajoria and others vs. Hemant Kuamr Jalan2, more particularly para 17, 19 and 20 thereof, which are reproduced hereunder for easy reference;

17. It could thus be seen that the court has to find out as to whether in the background of the facts, the relief, as claimed in the plaint, can be granted to the plaintiff. It has been held that if the court finds that none of the reliefs sought in the plaint can be granted to the plaintiff under the law, the question then arises is as to whether such a suit is to be allowed to continue and go for trial. This Court answered the said question by holding that such a suit should be thrown out at the threshold. This Court, therefore, upheld the order passed by the trial court of rejecting the suit and that of the appellate court, thereby affirming the decision of the trial court. This Court set aside the order passed by the High Court, wherein the High Court had set aside the concurrent orders of the trial court and the appellate court and had restored and remanded the suit for trial to the trial court.

19. We are in complete agreement with the findings of the High Court. Insofar as the reliance placed by Shri Jain on the judgment of this Court in the case of Dahiben (supra), to which one of us (L. Nageswara Rao, J.) was a member, is concerned, in our view, the said judgment rather than supporting the case of the plaintiffs, would support the case of the defendants. Paragraphs 23.3, 23.4, 23.5 and 23.6 in the case of Dahiben (supra) read thus:

2
Civil Appeal Nos.5819-5822/2021
- 19 -
NC: 2024:KHC:36370 CRP No. 269 of 2022 "23.3. The underlying object of Order 7 Rule 11(a) is that if in a suit, no cause of action is disclosed, or the suit is barred by limitation under Rule 11(d), the court would not permit the plaintiff to unnecessarily protract the proceedings in the suit. In such a case, it would be necessary to put an end to the sham litigation, so that further judicial time is not wasted.
23.4. In Azhar Hussain v. Rajiv Gandhi [Azhar Hussani v. Rajiv Gandhi, 1986 Supp SCC 315, Followed in Manvendrasinhji Ranjitsinghji Jadeja v. Vijaykunverba, 1998 SCC OnLineGuj281 :
(1998) 2 GLH 823] this Court held that the whole purpose of conferment of powers under this provision is to ensure that a litigation which is meaningless, and bound to prove abortive, should not be permitted to waste judicial time of the court, in the following words : (SCC p. 324, para 12) "12. ... The whole purpose of conferment of such powers is to ensure that a litigation which is meaningless, and bound to prove abortive should not be permitted to occupy the time of the court, and exercise the mind of the respondent. The sword of Damocles need not be kept hanging over his head unnecessarily without point or purpose. Even in an ordinary civil litigation, the court readily exercises the power to reject a plaint, if it does not disclose any cause of action."

23.5. The power conferred on the court to terminate a civil action is, however, a drastic one, and the conditions enumerated in Order 7 Rule 11 are required to be strictly adhered to. 23.6. Under Order 7 Rule 11, a duty is cast on the court to determine whether the plaint discloses a cause of action by scrutinising the averments in the plaint [Liverpool & London S.P. & I Assn. Ltd. v. M.V. Sea Success I, (2004) 9 SCC 512] , read in conjunction with the documents relied upon, or whether the suit is barred by any law."

- 20 -

NC: 2024:KHC:36370 CRP No. 269 of 2022

20. It could thus be seen that this Court has held that the power conferred on the court to terminate a civil action is a drastic one, and the conditions enumerated under Order VII Rule 11 of CPC are required to be strictly adhered to. However, under Order VII Rule 11 of CPC, the duty is cast upon the court to determine whether the plaint discloses a cause of action, by scrutinizing the averments in the plaint, read in conjunction with the documents relied upon, or whether the suit is barred by any law. This Court has held that the underlying object of Order VII Rule 11 of CPC is that when a plaint does not disclose a cause of action, the court would not permit the plaintiff to unnecessarily protract the proceedings. It has been held that in such a case, it will be necessary to put an end to the sham litigation so that further judicial time is not wasted.

5.9. By relying on Rajendra Bajoria's case, he submits that the Court has to find out whether, in the background of facts, the reliefs sought in the plaint can be granted or not. If the plaint does not disclose a cause of action, the Court will not permit the plaintiff to unnecessarily protract the proceedings.

5.10. In the present case, when the father is alive, the question of the decree for partition being granted would not arise; as such, the plaint ought to have been rejected.

- 21 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 5.11. Though there are several other decisions which are found on the file, filed from time to time they are not referred to or relied upon by counsel for the petitioner.

5.12. On the basis of the above submissions, he submits that the plaint ought to have been rejected.

6. Learned counsel for the respondent No.1 - Plaintiff would support the order passed by the trial Court and submit that;

6.1. The trial Court has rightly come to a conclusion that the contentions taken up and averments made in the plaint would require evidence to be led. The relationship between the plaintiff and defendant No.1 being admitted, the property having been purchased by the grandfather and grandmother insofar as those properties are concerned the plaintiff would have a claim which would require to be adjudicated by the trial Court.

- 22 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 6.2. As regards the submission of the counsel for the petitioner that at the time of filing of the suit the father was alive and the relief of partition could not be granted, he submits that subsequently the father has expired and therefore the succession is now open. Even if the submission of the plaintiff were to be accepted now that the father had expired, the succession having opened, the relief sought for in the plaint can be continued.

6.3. He relies upon the decision of the full bench of the Hon'ble Apex Court of India in Revanasiddappa v. Mallikarjun3 more particularly para 81 thereof which is reproduced hereunder for easy reference;' K. Conclusion

81. We now formulate our conclusions in the following terms:

81.1. In terms of sub-section (1) of Section 16, a child of a marriage which is null and void under 3 (2023) 10 SCC 1,
- 23 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 Section 11 is statutorily conferred with legitimacy irrespective of whether : (i) such a child is born before or after the commencement of the amending Act, 1976; (ii) a decree of nullity is granted in respect of that marriage under the Act and the marriage is held to be void otherwise than on a petition under the enactment;

81.2. In terms of sub-section (2) of Section 16 where a voidable marriage has been annulled by a decree of nullity under Section 12, a child "begotten or conceived" before the decree has been made, is deemed to be their legitimate child notwithstanding the decree, if the child would have been legitimate to the parties to the marriage if a decree of dissolution had been passed instead of a decree of nullity;

81.3. While conferring legitimacy in terms of sub- section (1) on a child born from a void marriage and under sub-section (2) to a child born from a voidable marriage which has been annulled, the legislature has stipulated in sub-section (3) of Section 16 that such a child will have rights to or in the property of the parents and not in the property of any other person;

81.4. While construing the provisions of Section 3(j) of the HSA, 1956 including the proviso, the legitimacy which is conferred by Section 16 of the HMA, 1955 on a child born from a void or, as the case may be, voidable marriage has to be read into the provisions of the HSA, 1956. In other words, a child who is legitimate under sub-section (1) or sub-section (2) of Section 16 of the HMA would, for the purposes of Section 3(j) of the HSA, 1956, fall within the ambit of the explanation "related by legitimate kinship" and cannot be regarded as an "illegitimate child" for the purposes of the proviso;

81.5. Section 6 of the HSA, 1956 continues to recognise the institution of a joint Hindu family

- 24 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 governed by the Mitakshara law and the concepts of a coparcener, the acquisition of an interest as a coparcener by birth and rights in coparcenary property. By the substitution of Section 6, equal rights have been granted to daughters, in the same manner as sons as indicated by sub-section (1) of Section 6;

81.6. Section 6 of the HSA, 1956 provides for the devolution of interest in coparcenary property. Prior to the substitution of Section 6 with effect from 9- 9-2005 by the amending Act of 2005, Section 6 stipulated the devolution of interest in a Mitakshara coparcenary property of a male Hindu by survivorship on the surviving members of the coparcenary. The exception to devolution by survivorship was where the deceased had left surviving a female relative specified in Class I of the Schedule or a male relative in Class I claiming through a female relative, in which event the interest of the deceased in a Mitakshara coparcenary property would devolve by testamentary or intestate succession and not by survivorship. In terms of sub-section (3) of Section 6 as amended, on a Hindu dying after the commencement of the amending Act of 2005 his interest in the property of a joint Hindu family governed by the Mitakshara law will devolve by testamentary or intestate succession, as the case may be, under the enactment and not by survivorship. As a consequence of the substitution of Section 6, the rule of devolution by testamentary or intestate succession of the interest of a deceased Hindu in the property of a joint Hindu family governed by Mitakshara law has been made the norm;

81.7. Section 8 of the HSA, 1956 provides general rules of succession for the devolution of the property of a male Hindu dying intestate. Section 10 provides for the distribution of the property among heirs of Class I of the Schedule. Section 15 stipulates the general rules of succession in the case of female Hindus dying intestate. Section 16

- 25 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 provides for the order of succession and the distribution among heirs of a female Hindu;

81.8. While providing for the devolution of the interest of a Hindu in the property of a joint Hindu family governed by Mitakshara law, dying after the commencement of the amending Act of 2005 by testamentary or intestate succession, Section 6(3) lays down a legal fiction, namely, that "the coparcenary property shall be deemed to have been divided as if a partition had taken place". According to the Explanation, the interest of a Hindu Mitakshara coparcener is deemed to be the share in the property that would have been allotted to him if a partition of the property has taken place immediately before his death irrespective of whether or not he is entitled to claim partition;

81.9. For the purpose of ascertaining the interest of a deceased Hindu Mitakshara coparcener, the law mandates the assumption of a state of affairs immediately prior to the death of the coparcener, namely, a partition of the coparcenary property between the deceased and other members of the coparcenary. Once the share of the deceased in property that would have been allotted to him if a partition had taken place immediately before his death is ascertained, his heirs including the children who have been conferred with legitimacy under Section 16 of the HMA, 1955, will be entitled to their share in the property which would have been allotted to the deceased upon the notional partition, if it had taken place; and 81.10. The provisions of the HSA, 1956 have to be harmonised with the mandate in Section 16(3) of the HMA, 1955 which indicates that a child who is conferred with legitimacy under sub-sections (1) and (2) will not be entitled to rights in or to the property of any person other than the parents. The property of the parent, where the parent had an interest in the property of a joint Hindu family governed under the Mitakshara law has to be

- 26 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 ascertained in terms of the Explanation to sub- section (3), as interpreted above.

6.4. By relying on Revanasiddappa's case he submits that defendant No.5 is the 2nd wife of defendant No.1, having married defendant No.1 during lifetime of the 1st wife. Defendants No.6, 7 and 8 are born out of the 2nd marriage during the lifetime of the 1st wife and as such defendant No.6, 7 and 8 would not have any right, title or interest over the joint family property but would only have a right over the individual property of the father.

6.5. Thus, he submits that defendants No.6, 7 and 8 cannot rubbish the rights of the plaintiff. The aspect of the entitlement of each of the parties has to be determined after the trial and an application under Rule 11 of Order 7 of the CPC cannot be made use to reject the claim of the plaintiff which is completely tenable and lawful at the threshold.

- 27 -

NC: 2024:KHC:36370 CRP No. 269 of 2022

7. The other Respondents adopt the submission of the counsel for Petitioners.

8. Heard Sri.B.S.Krishna., learned counsel appearing for the petitioner, Sri.Suresha.C., learned counsel appearing for respondent No.1, Sri.M.S.Raghavendra Prasad., learned counsel appearing for respondent No.2, Sri.E.R.Gajendra Naidu., learned counsel appearing for respondents No.3 and 4 and Sri.G.Sridhar., learned counsel appearing for respondent No.6. Perused papers.

9. In the present case admittedly a large extent of schedule 'A' property was purchased by the grandfather- Ramojirao. Defendant No.1 purchased a portion of the schedule 'A' property clubbed both properties and defendant No.1 has executed a joint development agreement with defendant No.9.

10. Schedule 'B' property was purchased by the grandmother which was succeeded to by defendant No.1-father.

- 28 -

NC: 2024:KHC:36370 CRP No. 269 of 2022

11. Defendant No.1 though was alive at the time of filing of the suit has subsequently expired. Defendant No.1 has not dealt with the properties during his lifetime so as to alienate the properties and/or transfer the interest of defendant No.1 in the properties to 3rd parties, at the time of death of defendant No.1 the properties continued to stand in the name of defendant No.1.

12. Though the contention of counsel for the petitioner is that when the suit was filed it was not maintainable since the father was alive is correct. Subsequent thereto, the father has expired, thus opening the succession, plaintiff admittedly being the daughter of defendant No.1 from his 1st wife would be entitled to both joint family property as also self-acquired property. In my considered opinion there would be no purpose served by rejecting the plaint at this stage and time, since the Plaintiff would be entitled to file a similar suit for the very same claims now that the father has expired.

- 29 -

NC: 2024:KHC:36370 CRP No. 269 of 2022

13. Defendant No.5 being the 2nd wife, defendants No.6, 7 and 8 being the Children from the 2nd wife, the 2nd marriage having been solemnized during the substance in the 1st marriage in terms of the decision of Hon'ble Apex Court in Revannasiddappa's case defendant No.5 would not be entitled to any right, defendants No.6, 7 and 8 would be entitled to the properties falling to the share of father and not having the right over the joint family property.

14. The aspect of whether the property is a joint family property or not would be subject matter of trial and would have to be adjudicated during trial so as to ascertain the rights of the Plaintiff and Defendants 6 to 8. It cannot therefore be said at this juncture that the plaintiff has no interest in the property to seek for partition requiring the exercise of the drastic power under Rule 11 of Order 7 of the CPC.

15. This submission would also amount to the suit being premature on account of father being alive. Whereas in the affidavit field in support of the application of

- 30 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 Rule 11 of Order 7, it is also sought to be contended by the petitioner that the suit is belated by contending that the plaintiff has not exercised any right over the property for last 30 years.

16. Such a submission apart from being contradictory is mutually destructive, either the suit can be said to be premature, or suit can be said to be barred by limitation. Be that as it may, the same also is to be subject matter of trial and cannot be adjudicated at the time of consideration of application under Rule 11 of Order 7 of the CPC.

17. Insofar as the contention that the plaint does not disclose cause of action as can be seen from para 18 of the plaint, there is specific cause of action para which has been pleaded. Whether the cause of action pleaded is correct or not is a matter of trial, a reading of a plaint does not indicate that there is no cause of action which is disclosed in the plaint. The plaint does indeed disclose the cause of the action,

- 31 -

NC: 2024:KHC:36370 CRP No. 269 of 2022 therefore, it would not require the exercise of power under Rule 11 of Order 7 of CPC on that ground.

18. Insofar as doctrine of blending or otherwise these are matters of trial and cannot again be adjudicated at the time of consideration of the application under Rule 11 of Order 7 of the CPC. Thus, for all the abovementioned reasons, I do not find any infirmity in the order passed by the trial Court.

19. Reserving liberty to the petitioner to agitate these issues during the course of trial the above petition stands dismissed.

Sd/-

(SURAJ GOVINDARAJ) JUDGE SR List No.: 19 Sl No.: 2