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 2, Cited by 52]

Supreme Court of India

Vallabh Das vs Dr. Madan Lal & Ors on 2 April, 1970

Equivalent citations: 1970 AIR 987, 1971 SCR (1) 211

Author: K.S. Hegde

Bench: K.S. Hegde, J.C. Shah

           PETITIONER:
VALLABH DAS

	Vs.

RESPONDENT:
DR.  MADAN LAL & ORS.

DATE OF JUDGMENT:
02/04/1970

BENCH:
HEGDE, K.S.
BENCH:
HEGDE, K.S.
SHAH, J.C.

CITATION:
 1970 AIR  987		  1971 SCR  (1) 211
 1970 SCC  (3)	92
 CITATOR INFO :
 RF	    1983 SC 786	 (9)


ACT:
Code  of  Civil	 Procedure (Act 5 of 1908),  O.	 23,  R.  1-
Withdrawal of suit by plaintiff-court imposing condition for
filing	fresh  suit on the  same  subject-matter-Meaning  of
subject-matter'.



HEADNOTE:
P was the owner of the suit properties.	 He had no children.
He  gifted  some of his properties to his wife on  June	 14,
1943.  On April 29, 1946 the first 'respondent instituted  a
suit for a declaration that he was the adopted son of P	 and
for  partition	and possession of his share  in	 the  family
property.  The first respondent claimed to have been adopted
on  July  12, 1943, P denied the said adoption	and  alleged
that in fact he had adopted the appellant on April 10, 1946.
In  view  of that allegation the appellant was	added  as  a
supplemental  defendant in the said suit, but no relief	 was
claimed	 against  him.	During the pendency of that  suit  P
died.	Thereafter the first respondent moved the  court  to
withdraw  the suit.  He was permitted to withdraw the  'same
with  liberty  to  file a fresh suit on the  same  cause  of
action	on condition that he paid the defendants'  costs  of
that  suit before instituting a fresh suit.  Thereafter	 P's
widow bequeathed her properties to the first respondent	 and
died soon after.  On November 29, 1951 the first  respondent
brought	 a fresh suit without having paid the costs  of	 the
appellant  in the earlier suit.. The appellant resisted	 the
suit  on several grounds.  However the trial court  and	 the
High  Court  decided  in favour	 of  the  first	 respondent.
Thereupon  by special leave the present appeal was filed  by
the   appellant.    The	  main	question   that	  fell	 for
consideration	was  whether  the  suit	 under	appeal	 was
maintainable  when  the condition precedent imposed  by	 the
court in the earlier suit-namely, the payment of defendants'
costs  by the plaintiff before bringing a fresh suit on	 the
same cause of action-had not been complied with.
HELD  : (i) Rule 1, 0. 23, Code of Civil Procedure  empowers
the  courts to permit a plaintiff to withdraw from the	suit
brought	 by  him with liberty to institute a fresh  suit  in
respect of the subject-matter of that suit on such terms  as
it  thinks  fit.   The expression  'subject-matter'  is	 not
defined	 in  the  Code.	 It does not  mean  property.	That
expression has a reference to a right in the property  which
the  plaintiff seeks to enforce.  That	expression  includes
the  cause  of action and the relief  claimed.	 Unless	 the
cause  of action and the relief claimed in the	second	suit
are the same as in the first suit it cannot be said that the
subject-matter	of  the second suit is the same	 as  in	 the
previous suit. [213 G-214 B]
(ii) The  non-fulfilment  of the condition  imposed  by	 the
Court  at the time of withdrawal of the first suit did	not
bar  the present suit because the subject-matter of the	 two
suits was not the same.
In  the	 first	suit the first	respondent  was	 seeking  to
enforce his right to partition and separate possession.	  In
the  present  suit he sought to get possession of  the	suit
properties from a trespasser on the basis of his, title.  In
the  first  suit  the cause of action was  the	division  of
status between the first respondent and his adoptive  father
and   the  relief  claimed  was	 the  conversion  of   joint
possession  into separate possession.  In the  present	suit
the plaintiff was seeking possession of the suit properties
from a trespasser
212
In  the first case his cause of action arose on the  day  he
got  separated	from his family.  In the  present  suit	 the
cause  of action, namely, the series of	 transactions  which
formed	the basis of the title to the suit properties  arose
on the death of his adoptive father and mother. [214 B-D]
Mere identity of some of the issues in the two suits did not
bring  about  an identity of the subject matter in  the	 two
suits. [214 D-E]
The appeal must accordingly be dismissed.
Rakhma Bai v. Mahadeo Narayan, I.L.R. 42 Bom. 1155 and Singa
Reddy  v.  Subba  Reddy, I.L.R. 39 Mad.	 987,  approved	 and
applied.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 615 of 1966. Appeal by special leave from the judgment and decree dated June, 25, 1962 of the Bombay High Court, Nagpur Bench in Appeal No. 191 of 1956 from original Decree,. B. R. L. Iyengar, S. K. Mehta, for the appellant. S. N. Kherdekar, G. L. Sanghi and A. G. Ratnaparkhi, for respondent No. 1.

The Judgment of the Court was delivered by Hegde, J. One Prem Sukh was the owner of the suite pro- perties. Parvatibai was his wife They had no children. Prem Sukh gifted some of his properties to his wife on June 14, 1943. Dr. Madan Lal's (1st respondent in this appeal) case is that Prem Sukh adopted him on July 12, 1943. Thereafter it is said that Prem Sukh adopted on April 10, 1946, the appellant Vallabh Das. On April 29, 1946, Dr. Madan Lal instituted a suit for a declaration that he is the adopted son of Prem Sukh and for partition and possession of his share in the family properties. Prem Sukh denied the adoption pleaded by Dr. Madan Lal. On the other hand he alleged that Vallabh Das was his adopted son. In view of that allegation, Vallabh Das was added as a supplemental defendant in that suit. No relief was claimed against him. During the pendency of that suit Prem Sukh died. Thereafter Dr. Madan Lal moved the court to withdraw the suit. He was permitted to withdraw the same with liberty to file a fresh suit on the same cause of action on condition that he pays the defendants' costs of that suit before instituting a fresh suit. Thereafter Parvatibai bequeathed her properties to Dr. Madan Lal and died soon after. The suit from which this appeal arises was brought on November 29, 1951 even before the costs of Vallabh Das (the appellant herein) in the previous suit had been paid. Vallabh Das resisted the suit on various grounds. He contended that Dr. Madan Lal was not adopted by Prem Sukh; even if he 213 had been adopted, that adoption was not valid under the Benaras School of Hindu law by which the parties were governed as Madan Lal was a married man on July 12, 1943 and lastly the suit as brought is not maintainable as Dr. Madan Lal had not paid the costs due to him under the order in the previous suit before instituting the present suit. Both the trial court as well as the High Court in appeal rejected every one of the contentions taken by Vallabh Das and decreed the suit as prayed for. Thereafter this appeal was brought after obtaining special leave from this Court. The factum of the adoption has been upheld both by the trial court as well as by the High Court. There is evidence to support that finding. No convincing circumstance was brought to our notice requiring us to review the evidence over again. This Court ordinarily does not interfere with concurrent findings of fact. We see no justification to disturb the concurrent finding of fact arrived at by the trial court and the High Court.

As regards the validity of the adoption, the contention of Vallabh Das that the adoption was invalid rests on the plea that on July 12, 1943, Dr. Madan Lal was a married man. This plea has been negatived by the trial court as well as by the High Court. They have come to the conclusion that Dr, Madan Lal was not a married man on that date and that he was married subsequently. Here again there is no good ground for us to interfere with the finding of fact reached by those courts.

The only contention that was seriously pressed before us on behalf of the appellant was that the suit under appeal is not maintainable as the condition precedent imposed by the court in the earlier suit namely the payment of defendants' costs by the plaintiff before bringing a fresh suit on the same cause of action had not been complied with. We do not think that this contention is well founded. Rule 1, Order 23, Code of Civil Procedure empowers the courts to permit a plaintiff to withdraw from the suit brought by him with liberty to institute a fresh suit in respect of the subject-matter of that suit on such terms as it thinks fit. The terms imposed on the plaintiff in the previous suit was that before bringing a fresh suit on the same cause of action, he must pay the costs of the defendants. Therefore we have to see whether that condition governs the institution of the present suit. For deciding that question we have to see whether the suit from which this appeal arises is in respect of the same subject-matter that was in litigation in the, previous suit. The expression "subject-matter" is not defined in the Civil Procedure Code. It does not mean property. That expression has a reference to a right in the property 214 which the plaintiff seeks to enforce. That expression includes the cause of action and the relief claimed. Unless the cause of action and the relief claimed in the second suit are the same as in the first suit, it cannot be said that the subject-matter of the second suit is the same as that in the previous suit. Now coming to the case before us in the first suit Dr. Madan Lal was seeking to enforce his right to partition and separate possession. In the present suit he seeks to get possession of the suit properties from a trespasser on the basis of his title. In the first suit the cause of action was the division of status between Dr. Madan Lal and his adoptive father and the relief claimed was the conversion of joint possession into separate possession. In the present suit the plaintiff is seeking possession of the suit properties from a trespasser. In the first case his cause of action arose on the day he got separated from his family. In the present suit the cause of action, namely, the series of transactions which formed the basis of his title to the suit properties, arose on the death of his adoptive father 'and mother. It is true that both in the previous suit as well as in the present suit the factum and validity of adoption of Dr. Madan Lal came up for decision. But that adoption was not the cause of action in the first nor is it the cause of action in the present suit. It was merely an antecedent even which conferred certain rights on him. Mere identity of some of the issues in the two suits does not bring about an identity of the subject matter in the two suits. As observed in Rakhma Bai v. Mahadeo Narayan(1), the expression "subject matter" in Order 23, Rule 1, Code of Civil Procedure means the series of acts or transactions alleged to exist giving rise to the relief claimed. In other words "subject matter" means the bundle of facts which have to be proved in order to entitle the plaintiff to the relief claimed by him. We accept as correct the observations of Wallis C.J. in Singa Reddi v. Subba Reddi(2), that where the cause of action and the relief claimed in the second suit are not the same as the cause of action and the relief claimed in the first suit, the second suit cannot be considered to have been brought in respect of the same subject matter as the first suit. For the reasons mentioned above this appeal fails and the same is dismissed with costs.

G.C.				  Appeal dismissed.
(1)I.L.R. 42 Bom.1155.
(2)I.L.R. 39 Mad. 987.
215