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 23, Cited by 0]

Andhra Pradesh High Court - Amravati

Pallinti Seshama Naidu Died 9 Ors. vs Pallinti Sanjeevi Naidu Died 13 Ors. on 2 January, 2024

     THE HON'BLE SRI JUSTICE V.GOPALA KRISHNA RAO

                     A.S.M.P.NO.591 OF 2013
                             IN / AND
                 APPEAL SUIT No.424 OF 2005


JUDGMENT:

-

This Appeal, under Section 96 of the Code of Civil Procedure [for short 'the C.P.C.'], is filed by the Appellants/plaintiffs challenging the Decree and Judgment, dated 25.03.2005, in O.S. No.41 of 1999 passed by the learned IV Additional District Judge, Tirupati [for short 'the trial Court']. The Respondents herein are the defendants in the said Suit.

2. The Appellants/Plaintiffs filed the above said suit for division of suit schedule properties into six equal shares by metes and bounds and allot one such equal share to the first plaintiff and three of such shares to the plaintiffs 2 to 5 and direct the defendants to render accounts for mesne profits for the first item of the suit schedule properties. 2

3. Both the parties in the Appeal will be referred to as they are arrayed before the trial Court.

4. The brief averments of the plaint, in O.S. No.41 of 1999, are as under:

i) Late Sri P.Nagappa Naidu was the common ancestor. He had two sons viz., Subba Naidu and Pedda Seshama Naidu.

Both of them passed away leaving behind their successors. Late P.Subba Naidu and late Pedda Seshama Naidu during their life time members of undivided Hindu joint family and possessed considerable movable and immovable properties. Late P.Subba Naidu had four sons namely Sanjeevi Naidu (first defendant), Chengama Naidu, Venkatappa Naidu and Seshama Naidu(first plaintiff). Late Pedda Seshama Naidu had one son namely Venkata Subba Naidu. (2nd plaintiff is the wife and plaintiffs 3 to 5 are the children of said Venkata Subba Naidu). (defendants 2 and 3 are the sons of late Chengama Naidu). Late Venkatappa Naidu left the joint family and he was adopted by N.Achama Naidu. The whole joint family consisted 3 of plaintiffs 1 to 5 and defendants 1 to 3 as co-parceners. Venkata Subba Naidu died in the year 1998 and the plaintiffs 4 and 5 became members of joint family. The husband of defendant No.4 was adopted into another family and defendant No.5 was adopted by late Venkatappa Naidu and so both are not entitled any share in the joint family. Defendant Nos.4 and 5 were shown as proforma parties. The joint family members possessed various types of properties at Kobaka village and Yerpedu village and the properties at Kobaka village were already partitioned among the co-parceners and the properties at Yerpedu village are yet to be partitioned.

ii) The first defendant got prepared partnership deed with false recitals. After the deaths of Chengama Naidu and Venkata Subba Naidu, partnership deed was not reconstituted by adding defendants 2 and 3, plaintiffs 2 to 5 as partners. The plaintiffs and defendants 1 to 3 are in joint possession of item No.1 of plaint schedule property i.e., cinema hall. The defendants in collusion with Nuthalapati Venkatappa Naidu 4 created false documents making it appear that the land of cinema hall was purchased by Venkatappa Naidu. The plaintiffs, late Chengama Naidu and late Venkata Subba Naidu were not acquainted with English language. So, they did not make an attempt to read the recitals in the partnership deed that was prepared at the instance of defendant No.1. Defendant No.1 falsely got it mentioned that the first defendant and late Venkatappa Naidu are entitled for 5/8th share and they allotted 3/8th share to other members of the joint family. The said property was joint family property and it should not be subject matter of partnership deed and it will not bind on the members of joint family.

iii) First defendant and late Venkatappa Naidu were alone in exclusive possession and enjoyment of the Cinema hall. Plaintiffs 1 to 5 and defendants 2 and 3 never received their share of income from the Cinema hall ever since the date of construction of theatre i.e., 1976. So, defendants 1, 4 and 5 are 5 liable to render the accounts and mesne profits from item No.1 to the members of joint family.

iv) Plaintiffs 1 to 5 and defendants 1 to 3 are entitled the shares in item No.2 of the plaint schedule i.e., rice mill. The property mentioned in item No.3 i.e., terraced house was acquired with the funds of joint family but it was fraudulently kept in the name of first defendant. First defendant is liable to account for all the amounts collected by him by sale of trees and 'kampa' from 1972 onwards. The first defendant took initiative in all matters relating to joint family and gave false information regarding ownership of the properties and the shares of members of joint family to the Revenue authorities and to the Land Ceiling Authorities. The first plaintiff came to know about the fraudulent activities of first defendant and gave legal notice dated 07.06.1999 to the first defendant, enclosing copies of plaint, to give his consent for amicable partition of the suit properties. The first defendant sent a reply notice with false and untenable allegations. In view of the above circumstances, 6 the plaintiffs filed the suit and prayed the court to declare the plaint schedule properties as joint family properties and divide the same into six equal shares and to give 1/6th share to the first plaintiff and three of such equal shares to the plaintiff Nos.2 to 5 and direct the defendants to render accounts for mesne profits for item No.1 of the plant schedule properties.

5. The first defendant alone filed a written statement. The brief averments of the written statement filed by the first defendant are as under: -

i) The first defendant had his own nucleus and his own source of private income by way doing civil contract works and by way of doing business in oil engines, etc. However, during the year 1971, i.e., on 27.07.1971, the members of the said joint family decided to get separated, as such, they had an amicable partition of their joint family properties, under a registered partition deed. The first defendant, the father of second and third defendants and the first plaintiff signed on it.
7

There were no properties either at Kobaka or at Yerpedu or in any other place except the properties shown in the partition deed.

ii) The first defendant, the said N.Venkatappa Naidu, late P.Chengarma Naidu, the first plaintiff, late Venkata Subba Naidu, who is the husband of second plaintiff and father of plaintiffs 3 to 5, wanted to construct a theatre and run the same at Yerpedu. They formed into partnership business on 15.07.1972 with specific shares allotting 3/8th share to the first defendant, 1/4th share to late N.Venkatappa Naidu, 1/8th share to Late P.Chengama Naidu, 1/8th share to the first plaintiff and 1/8th share to late P.Venkata Subba Naidu and executed a partnership deed on 15.07.1972 with all the terms and conditions. The shares were allotted as per their investments. A portion of land was sold by Late N.Venkatappa Naidu in favour of other members under a sale letter, as a result of which all the five members have acquired rights and became the owners of the said site.

8

iii) The first defendant was made the Managing partner to manage and to maintain the said theatre. Thus, the first plaintiff was entitled to 1/8th share then. The branch of Venkata Subba Naidu i.e., plaintiff Nos.2 to 5 were entitled to 1/8th share. Late Chengama Naidu and after his death, his sons, defendants 2 and 3 were entitled to 1/8th share, and the defendants 4 and 5 through late N.Venkatappa Naidu were entitled to 1/4th share and the first defendant is entitled to 3/8th share. Later on the defendants 2 and 3, being the sons of late Chengama Naidu sold 1/16th share to Pallinti Bhupathi Naidu, who is none other than the son of first defendant. The partnership deed was reduced into writing and was signed by all the partners on 15.07.1972. As per the said deed, even the first plaintiff, Late Venkata Subba Naidu and other partners used to submit their annual returns to the income tax departments with their signatures separately till 1986. The first plaintiff and Late Venkata Subba Naidu used to sign in form No.12 up to 1983. As time progressed, the first defendant with his industry and 9 foresight has gone developing his position economically and socially, where as the first plaintiff with his spend thrift and avaricious attitude has lost much of his properties. As a result, the first plaintiff has developed an unnecessary sibling rivalry and jealousy against the first defendant.

iv) One fine day, the first plaintiff suddenly and without any notice and without probable and reasonable cause and without any justification locked the front door of the picture palace and thereby prevented the first defendant from running the picture palace. When all the persuasions of this defendant proved futile, he was constrained to file a suit O.S.No.47/1993 against the first plaintiff on the file of Principal District Munsif Court, Srikalahasti for permanent injunction and for other heads of relief. After receipt of summons and notices, the first plaintiff engaged a counsel and filed a petition stating that he would avail one of the conditions enshrined in the partnership deed, dated 15.07.1972, to refer the disputes to an arbitrator under clause 18 of the said partnership deed. So, he did not choose to 10 file any written statement and counter. The said contention of the first plaintiff was affirmed by the trial court and the High Court of Andhra Pradesh at Hyderabad. Inevitably, the first defendant was constrained to withdraw the said suit as not pressed. Consequently, the first plaintiff filed another suit in O.S.No.12 of 1997 against the defendant Nos.1, 2, 3, 5 and the husband of the second plaintiff, on the file of the Subordinate Judge's Court, Srikalahasti, to appoint an Arbitrator to look into the disputes pertaining to the picture palace and for other head of relief. There, in the said suit, the first plaintiff categorically and unequivocally admitted the existence of the partnership deed dated 15.07.1972 and respective shares of each partner of Vijayalakshmi Picture Palace at Yerpedu in pata No.4 of the plaint in OS.No.12 of 1997. In the midst, the first plaintiff not pressed the suit, without the permission of the Hon'ble Court to file a fresh suit on the same cause of action or otherwise. As such, the said deed of partnership was acted upon. 11

v) Late Venkata Subba Naidu, who is the husband of the second plaintiff, inherited the properties of his father by name Seshama Naidu at Kobaka. Later on the land of the said Venkata Subba Naidu at Kobaka, were exchanged with the lands of the first defendant and late Chengama Naidu at Vaddi Kandriga under a registered exchange deed, dated 29.07.1971. Late Venkata Subba Naidu and his mother Seshamma also executed a registered relinquishment deed dated 29.7.1971 in favour of the first defendant, Late Chengama Naidu and the first plaintiff, stating that they will not have any rights in the then existing properties and the properties to be acquired in future.

vi) The registered sale deed in the name of the first defendant and in the name of late N.Venkatappa Naidu are true, valid and binding upon the other defendants, as well as the plaintiffs. The registered partition deed executed among the first defendant, the first plaintiff and the father of defendants 2 and 3 is true, valid and binding upon all the parties. The said partition deed was acted upon and there are alienations made by the 12 first plaintiff basing on the said partition. The registered exchange deed and the registered relinquishment deed executed by late Venkata Subba Naidu and his mother Seshamna are true, valid and binding upon plaintiffs No.2 to 5.

vii) Late Venkatappa Naidu purchased the item No.2 of the plaint schedule site and the Venkateswara Rice and Flour Mill thereon in a running condition, from one Imam Saheb of Tirupati under the registered sale deed. Subsequently the first defendant purchased some extent of site and on which he constructed Visweswara Rice and Flour Mill. After the completion of the construction of the Rice Mill, first defendant, Late N.Venkatappa Naidu, Late Chengama Naidu, first plaintiff and Late Venkata Subba Naidu formed into a partnership business along with one N.Rama Chandra Naidu of Yerpedu village to run both the mills together.

viii) The first defendant purchased a portion of item No.3 of the plaint schedule site, originally, from N.Bathi Naidu and others. Later in the year 1985 another portion of the site was 13 purchased by the fist defendant from N.Ramachandra Naidu and others under the Registered Sale deed. Thus, both the sites exclusively belong to the first defendant, accordingly, they are self-acquired and separate properties. In the year 1986 the first defendant constructed an RCC house by borrowing a loan of Rs.75,000/- from Andhra Bank, Yerpedu and leased out the same to Andhra Bank itself. All transactions under registered exchange deed dated 29.07.1971, registered relinquishment deed dated 29.07.1971 goes to show that registered partition deed dated 27.07.1971 was came into existence with the knowledge of all concerned parties including plaintiffs. They are true and binding on the defendants as well as plaintiffs. The Land Ceiling Authorities after verifying the declarations submitted to them passed orders on 28.06.1976 and the said orders became final. The suit is barred by limitation, the court fee paid is not correct, the suit is hit by Order 2 Rule 2 C.P.C and prayed the Court to dismiss the suit.

14

6. Based on the above pleadings, the trial Court framed the following issues:

     (i)      Whether the suit is hit by Order 2 Rule 2 CPC?

     (ii)     Whether suit is barred by time?

     (iii)    Whether Court fee paid is correct?

     (iv)     Whether description of the property mentioned in
              plaint schedule is correct?

     (v)      Whether plaintiffs are entitled for partition of
              plaint schedule property as prayed for?

     (vi)     To what relief?


7. During the course of trial in the trial Court, on behalf of the Plaintiffs, PW1 and PW2 were examined and Ex.A1 to Ex.A6 were marked. On behalf of the Defendant No.1, DW1 to DW3 were examined and Ex.B1 to Ex.B11 were marked.

8. After completion of the trial and hearing the arguments of both sides, the trial Court dismissed the suit with costs vide its judgment, dated 25.03.2005, against which the present appeal 15 is preferred by the appellants/plaintiffs in the Suit questioning the Decree and Judgment passed by the trial Court.

9. Heard Sri N.Pramod, learned counsel for appellants/plaintiffs and Sri O.Manohar Reddy, learned senior counsel, representing Sri P.Hemachandra, learned counsel for respondents 9 to 14 and Sri A.Chandraiah Naidu, learned counsel for respondent Nos.3, 6 to 8.

10. The learned counsel for the appellants/plaintiffs would contend that the plaint schedule properties are joint family properties of plaintiffs and defendants. He would further contend that after the death of Chengama Naidu and Venkata Subba Naidu, the partnership was not reconstituted and as such, the plaint schedule properties are to be treated as joint family properties. He would further contend that the trial Court erroneously dismissed the suit instead of decreeing the suit and the appeal may be allowed. Learned counsel for respondent Nos.3, 6 to 8 would contend that appeal may be allowed. 16 Respondent Nos.6 to 8 are legal representatives of second defendant. 3rd respondent is 3rd defendant in the suit. Defendant Nos.2 and 3 are remained set exparte in the suit.

11. Per contra, learned counsel for respondent Nos.9 to 14 would contend that there was a registered partition deed among the joint family members under the registered partition deed dated 27.07.1971 and the suit for partition is not at all maintainable and on appreciation of the entire evidence on record, the trial Court rightly dismissed the suit and there is no need to interfere with the finding given by the trial Court and he further pleaded that the appeal may be dismissed.

12. Having regard to the pleadings in the Suit and the findings recorded by the trial Court and in the light of rival contentions and submissions made on either side before this court, the following points would arise for determination:

1) Whether the appellants/plaintiffs are entitled the relief of partition of the plaint schedule 17 properties and mesne profits for item No.1 of the plaint schedule properties?
2) Whether the decree and judgment passed by the trial court needs any interference? If so, to what extent?

13. Point Nos.1 and 2:

The case of the plaintiffs is that late P.Subba Naidu and late P.Seshama Naidu during their life time members of undivided Hindu joint family and possessed considerable movable and immovable properties and both of them died at about 50 years ago. The plaintiffs further pleaded that late Venkatappa Naidu left the joint family and he was adopted by an Achama Naidu and the whole joint family consists of plaintiffs 1 to 5 and defendants 1 to 3 as co-parceners and Venkata Subba Naidu died in the year 1998 and the plaintiffs 4 and 5 became members of joint family along with first plaintiff.
They further pleaded that the husband of defendant No.4 was adopted into another family and defendant No.5 was adopted by late Venkatappa Naidu and so both are not entitled any 18 share in the joint family, defendant Nos.4 and 5 were shown as proforma parties. They further pleaded that the joint family members possessed various types of properties at Kobaka village and Yerpedu village and the properties at Kobaka village were already partitioned among the co-parceners and the properties at Yerpedu village are yet to be partitioned.

14. The relationship in between both the parties is not in dispute by both sides. The contention of the first defendant before the trial Court is that the properties were partitioned between the parties long back and declaration were submitted to Land Ceiling Authorities about their separate possession and enjoyment of the respective properties. The respondent Nos.3, 6 to 8 engaged an advocate before this appellate Court and they supported the case of the appellants. But they were remained set exparte before the trial Court and they did not take any defense before the trial Court and they have not contested the suit proceedings before the trial Court. 19

15. In order to prove the case of the plaintiffs, the first plaintiff examined himself as PW1. He reiterated the contents of the plaint in his evidence affidavit as PW1. In cross examination, he admits that in the year 1971, there was a partition between the plaintiffs and defendants under a registered partition deed dated 27.07.1971 and he was a party in that partition deed and his signature is also there in the said registered partition deed. He further admits that as per the partition deed they have been in possession and enjoyment of the properties and he did not file the said partition deed in the present suit. He further admits that the plaintiffs 1 to 5 have been residing at Vaddi Kandriga village and enjoying themselves their share of properties. He further admits that he exchanged some properties that fell out of his share in the partition. In his cross examination, he further admits that he purchased a house from his elder brother at Beri street in Tirupathi in the year 1972 and the same was purchased by his elder brother in the year 1956. It seems that 20 after registered partition deed, the first plaintiff purchased the house property at Beri street in Tirupathi.

16. In the present case, as stated supra, the defendants 2 and 3 were remained set exparte before the trial Court. The first defendant alone contested in the suit proceedings. As per the case of the first defendant, the first item of the suit schedule land in which Vijaya Lakshmi Picture Palace was constructed at Yerpedu, the same was originally purchased by Nuthalapati Venkatappa Naidu, the adopted son of Achama Naidu of Kobaka village, who was not even member of the joint family, under a registered sale deed in his name and the total extent purchased by him was Ac.1.00 cents. The first defendant further pleaded that himself, the said N.Venkatappa Naidu, late P.Chengama Naidu, the first plaintiff late Venkata Subba Naidu i.e., the husband of the second plaintiff and father of plaintiffs 3 to 5 wanted to construct a theater and run the same at Yerpedu. The first defendant further pleaded that they formed into a partnership business on 15.07.1972 with specific shares 21 allotting 3/8th share to him, 1/4th share to late Venkatappa Naidu, 1/8th share to late P.Chengama Naidu, 1/8th share to first plaintiff and 1/8th share to late P.Venkata Subba Naidu and executed a registered partition deed on 27.07.1971 with all the terms and conditions. He further pleaded that the shares were allotted as per their investments and the partnership deed was reduced into writing and was signed by all the partners on 15.07.1972 and as per the said deed even the first plaintiff, late Venkata Subba Naidu i.e., the husband of second plaintiff and father of other plaintiffs 3 to 5 submitted their annual returns to the Income Tax Department with their signatures separately till 1986. The same is not at all disputed by the other side. The first defendant further pleaded that the first plaintiff suddenly and without any notice and without probable and reasonable cause and without any justification locked the front door of the theater and thereby prevented him for running the picture palace and therefore, he was constrained to file the suit OS.No.47 of 1993 against the first plaintiff on the file of 22 Principal District Munsif Court, Srikalahasthi for permanent injunction and other reliefs.

17. The evidence on record proves that after receipt of the summons and notice, the first plaintiff herein engaged a counsel and filed a petition in that suit stating that he would avail one of the conditions mentioned in the partnership deed to refer the disputes to an arbitrator under clause 18 of said partnership deed and so he did not file any written statement and counter. The said contention of the first plaintiff herein was affirmed by the trial Court and the composite High Court of Andhra Pradesh at Hyderabad. The same is not at all disputed by the plaintiffs. The first defendant further pleaded that in view of the aforesaid reasons he constrained to withdraw the said suit as not-pressed. The evidence on record further proves that the first plaintiff herein filed another suit in OS.No.12 of 1997 against him and the defendants 2, 3 and 5 herein and the husband of the second plaintiff on the file of Sub Ordinate Judge Court, Srikalahasti to appoint an arbitrator to look into the disputes 23 pertaining to the Vijaya Lakshmi picture palace and in the said suit, the first plaintiff categorically admitted the existence of registered partnership deed dated 15.07.1972 and respective shares of each partner of Vijaya Lakshmi Picture Palace at Yerpedu in para No.4 of the plaint in OS.No.12 of 1997. The aforesaid suit in OS.No.12 of 1997 filed by the first plaintiff herein was dismissed as not-pressed and he has not sought any permission from that Court to initiate a fresh suit on the same cause of action or otherwise. The above circumstances which are not disputed by the defendant No.1 clearly goes to show that there was a registered partnership deed in respect of item No.1 of the plaint schedule cinema theater and the shares were also allotted as per their investments as per registered partnership deed dated 15.07.1972.

18. Furthermore the first defendant herein filed a suit in OS.No.47 of 1993 against the first plaintiff herein at Srikalahasthi for permanent injunction, in that suit the plaintiff No.1 herein specifically pleaded that the said suit is not at all 24 maintainable, in view of clause 18 of the said partnership deed, the disputes has to be referred to arbitrator and the said matter went up to the composite High Court of Andhra Pradesh and the same was affirmed by the composite High Court of Andhra Pradesh, with a finding that the dispute in between the partners has to be referred to an arbitrator under clause 18 of the partnership deed. Further more the material on record reveals that the first plaintiff herein filed another suit O.S.12 of 1997 against the first defendant and other defendants herein and husband of second plaintiff at Srikalahasthi to appoint an arbitrator to look into the disputes pertaining to the item No.1 of the plaint schedule property and in the above said suit, the first plaintiff herein admitted the existence of registered partnership deed dated 15.07.1972 and respective shares of each partner of Vijaya Lakshmi Picture Palace in the plaint itself and during the course of trial the first plaintiff herein is not pressed the suit without any permission of the said Court to file a fresh suit on the same cause of action or otherwise. It is relevant to say 25 some of the admissions made by the PW1 in his cross examination itself, PW1 admitted in cross examination itself that in the registered partnership deed there is a clause that an arbitrator should be appointed to settle the disputes between the parties. He would further admits that he filed a suit OS.12 of 1997 on the file of Senior Civil Judge Court, Srikalahasthi for appointment of arbitrator and the material on record further reveals that he filed a memo, under Ex.B9, for not pressing the suit.

19. Further more Ex.B1 goes to show that the first plaintiff sold Ac.0.76 cents of land at Kobaka village to one Nagaraja Naidu under Ex.B1. PW1 further admits that he locked the Vijaya Lakshmi Picture Palace in the year 1993 and the cinemas are not exhibiting in the theater and ever since the lock of the theater is with him. The evidence of PW1 fails to establish that item No.2 and 3 of the plaint schedule properties are joint family properties, the same were purchased out of the joint family funds. Therefore, for the reasons stated above, it is 26 clear that so far as item No.1 of the plaint schedule property cinema theater is concerned there was a registered partnership deed in between all the partners i.e., in between the plaintiffs and defendants and respective shares were allotted under the said registered partnership deed with all terms and conditions and the shares were allotted to each partner as per their investments and there was a clause 18 in the registered partnership deed, accordingly, any dispute under the partnership deed has to be referred to an arbitrator which was affirmed by the composite High Court of Andhra Pradesh in OS.No.47 of 1993, the same is not at all disputed by the both the parties. Therefore, the appellants/plaintiffs cannot go back by the terms and conditions of the registered partnership deed. Therefore, the suit for partition and to render accounts for mesne profits for item No.1 of the plaint schedule property is not at all maintainable. As stated supra, the evidence of PW1 fails to establish that item Nos.2 and 3 of the plaint schedule 27 properties are joint family properties and the same have been purchased out of joint family funds.

20. PW2 is another witness of the plaintiffs. She is none other than the sister of wife of PW1. In cross examination, she admits that she does not know who purchased the properties and how the properties came into their custody and she does not know who is looking after the lands at Kobaka and Yerpedu villages and she does not know the shares of each defendant as to how much of amount was paid for construction of theater at Yerpedu. She pleaded ignorance about the total cost of construction and so also how much amount was paid for construction of cinema theater and about relevant documents and she also pleaded ignorance about the alleged demand made by PW1 for partition. The admissions of PW2 goes to show that she is not aware about the acquisition of the plaint schedule properties. PW2 further stated in her evidence in cross examination that she has not filed any document to show that the properties are joint family properties and she does not 28 know whether there is a partition deed between PW1, defendant No.1 and other brothers and there is a document in respect of maintenance of theater. The evidence of PW2 clearly goes to show that she has no knowledge about the properties of the parties concerned. To prove their case the plaintiffs relied on Ex.A1 to Ex.A6. Ex.A1 to Ex.A6 are exchange of notices. The same are not helpful to support the case of the plaintiffs that the plaint schedule properties are joint family properties.

21. The first defendant himself examined as DW1. As per his evidence, the item No.2 of the plaint schedule property comprises two Rice Mills namely Venkateswara Rice and Flour Mill and Visweswara Rice and Flour Mill. Late Venkatappa Naidu purchased the site and the Venkateswara Rice and Flour Mill thereon in a running condition from one Imam Saheb under a registered sale deed and subsequently the first defendant purchased some extent of site on which he constructed the Visweswara Rice and Flour Mill. He further deposed in his 29 evidence that after completion of construction of rice mill, the first defendant, late Venkatappa Naidu, Chengama Naidu, the first plaintiff and Venkata Subba Naidu formed into a partnership business along with N.Ramachandra Naidu of Yerpedu village to run both the mills together. As stated supra, there was a registered partition deed in between both the parties and share of each party is clearly mentioned in the said registered partition deed itself. As per his evidence there was an agreement in between the partners to that effect that each partner was entitled to run the mills for one year as per 1/8th share and the same was decided by way of lottery. It clearly shows that there was an arrangement by way of agreement between all the partners of the partnership concerned.

22. He further deposed that so far as third item of the plaint schedule property concerned, he purchased a portion of the site originally from N.Bathi Naidu and others, later on in the year 1985 another portion of the site was purchased by him from N.Ramachandra Naidu and others under a registered sale deed 30 and thus both the sites exclusively belong to him, those are his self acquired properties. He further deposed that in the year 1986 he constructed an RCC house by borrowing a loan of Rs.75,000/- from Andhra Bank, Yerpedu and leased out the same to Andhra Bank itself and the market value of the site and terraced house on first floor easily fetch Rs.4,00,000/- as per the existing market value in that locality. Therefore, the plaintiffs failed to discharge their burden to prove their case. To disprove the case of the plaintiffs, the first defendant relied on the evidence of DW1 to DW3 and Ex.B1 to Ex.B11.

23. Learned counsel for appellants placed a reliance in Addanki Narayanappa v. Bhaskara Krishnappa (Dead) his legal heirs1, in that decision it was held as follows:

In the case before us, as also in Samuvier's case ILR 55 Mad.72 the document cannot be said to convey any immovable property by a partner to another expressly or by necessary implication. If we may recall, the document executed by the Addanki partners in favour of the Bhaskara partners records the fact that the partnership business has come to an end and that the latter have 1 AIR (SC) 1966 0 1300 31 given up their share in "the machine etc. and in the business" and that they have "made over same to you alone completely by way of adjustment". There is no express reference to any immovable property herein. No doubt, the document does recite the fact that the Bhaskara family has given to the Addanki family certain property. This, however, is merely a recital of a fact which had taken place earlier. To cases of this type the observations of Kekewich,J., which we have quoted do not apply. The view taken in Samuvier's case, ILR 55 Mad.72: seemed to commend itself to Varadachariar, J. in Thirumalappa v. Ramappa, (AIR 1938 Mad.133) but it was reversed in Ramappa v. Thirumalappa, (AIR 1939 Mad.884).
Another reliance is placed by the learned counsel for appellants in Addanki Narayanappa and others v. Bhaskara Krishnappa and others 2 , in that decision, Full Bench of composite High Court of Andhra Pradesh held as follows:
"The interest of a partner in partnership assets comprising of movable and immovable property cannot be regarded as a right or interest in immovable property within the meaning of Section 17(1)(b) of the Registration Act".
2

AIR (AP) 1959 380 32 The learned counsel for appellants further relied on a judgment in Vathsala Manickavasagam vs. N.Ganesan 3 , in that decision, the Apex Court held as follows:

Having heard the learned counsel for the respective parties, we are of the considered opinion that at the forefront, it will be necessary to consider the effect of Ex.A-17, in as much as, the said document is fully controlled by Section 17 of the Evidence Act. Section 17 of the Evidence Act reads as under:
"S.17. Admission defined:- An admission is a statement, oral or documentary or contained in electronic form, which suggests any inference as to any fact in issue or relevant fact, and which is made by any of the persons, and under the circumstances, hereinafter mentioned."

In the case on hand, there was an ample evidence to prove that there was an earlier partition under registered partnership deed in between both the parties. The same is admitted by the plaintiffs. As stated supra, the item No.1 of the plaint schedule property is relates to the cinema theater at Yerpedu and there was a partnership account in the said business and the share of each partner was divided under the 3 2013(9) SCC 152 33 registered partnership deed and so also there was a specific condition in the registered partnership deed that any dispute arose under the partnership deed, has to be referred to an arbitrator. With regard to item Nos.2 and 3 of the plaint schedule property are concerned the appellants failed to prove that from out of the ancestral nucleus the first defendant acquired the item Nos.2 and 3 of the plaint schedule property. Furthermore, the registered partition deed is admitted by the appellants and the names of the shares were also mutated in the revenue records and each sharer also filed a declaration before the Land Acquisition Authority. Further more, the said partition and declaration before the Urban Land Ceiling Authority is admitted by the first plaintiff in his evidence itself. There was a clear admission of the appellants that initially the first defendant filed a suit vide OS.No.47 of 1993 at Principal District Munsif Court, Srikalahasthi for permanent injunction and other reliefs with regard to item No.1 of the plaint schedule property and after receipt of the suit summons and notices, the 34 first plaintiff herein, who is the defendant in the said suit engaged a counsel and filed a petition in that suit stating that he would have availed one of the conditions incorporated in the registered partnership deed dated 15.07.1972 to refer the disputes to an arbitrator under clause 18 of the partnership deed and that the fist plaintiff herein did not choose to file any written statement and the same was affirmed before the trial Court and so also upheld by the composite High Court of Andhra Pradesh. The same is admitted by the appellants.

24. The material on record reveals that there was a deed of partnership in respect of item No.1 of the plaint schedule property i.e., cinema theater. The said partnership deed is bind on all the parties. The plaintiffs herein themselves took a plea in earlier suit O.S.No.47 of 1993 that any dispute arose under the partnership business has to be referred to arbitrator and the same has to be dealt by the arbitrator and the said dispute went up to the composite High Court of Andhra Pradesh and the same was upheld by the composite High Court of Andhra 35 Pradesh. The appellants have to approach the proper forum for dissolution of partnership business. Therefore, the present suit for partition of item No.1 of the plaint schedule property is not at all maintainable.

25. Another important circumstance to disbelieve the case of the appellants is that the appellant No.1 herein filed suit vide OS.No.12 of 1997 against the defendants and husband of second plaintiff on the file of Sub Ordinate Judge Court, Srikalahasthi to appoint an arbitrator to look into the disputes pertaining to the item No.1 of the plaint schedule property and in the said suit, the first appellant herein admitted the existence of partnership deed and so also respective shares of each partner of Vijaya Lakshmi Picture Palace at Yerpedu and the first appellant herein sought permission of the said Court to withdrawn the said suit, but he has not sought any permission from that Court to file a fresh suit. The same is not at all disputed by the appellants herein. As stated supra, therefore, 36 the present suit for partition in respect of item No.1 of the suit schedule property is not at all maintainable.

26. As stated supra, to disprove the case of the plaintiffs, the first defendant relied on the evidence of DW1 to DW3. The other defendants remained set exparte before the trial Court. The first defendant examined himself as DW1. He also relied on the evidence of DW2. As per the evidence of DW2 the plaint schedule properties are not joint family properties and those are acquired by first defendant with his own income. Further more, the evidence of DW2 goes to show that the brothers of DW1 divided from the joint family since 1974. The first defendant relied on Ex.B1 to Ex.B11. Ex.B1 is the registered sale deed dated 10.01.1986 executed by first plaintiff in favour of P.Nagaraju Naidu, Ex.B2 is the relinquishment deed dated 29.07.1971 executed by P.Venkata Subba Naidu and P.Seshamma to first defendant, first plaintiff and to P.Chengama Naidu, Ex.B3 is the exchange deed between the first defendant and first plaintiff dated 29.07.1971, Ex.B4 is the 37 certified copy of registered partition deed among the first defendant, first plaintiff and P.Chengama Naidu dated 27.07.1971. Ex.B1 to Ex.B3 are the subsequent to the execution of registered partition deed. Therefore, the Ex.B1 to Ex.B3 goes to show that Ex.B4 partition deed was acted upon and both parties separated from the joint family.

27. As per the evidence of DW3, the scheduled mentioned properties are not the joint family properties of the plaintiffs and defendants and to his knowledge the joint family of the first defendant was disrupted about 33 years back and first defendant is having his own nucleus and getting some income by doing civil contract works and also doing business in oil engines. He further deposed that to his knowledge, the first defendant residing separately for the past 33 years by dividing the joint family. He further deposed that after dividing from the joint family, the first plaintiff sold his share to the third parties and both the parties submitted separate proposals before the Land Ceiling Tribunal and since 1971 the plaintiffs and 38 defendants are residing separately. The evidence of DW3 goes to show that since 1971 both the parties are residing separately and there was an exchange of land alienations and purchases among the plaintiffs and defendants after execution of registered partition deed entered by both the parties. In cross- examination, nothing was elicited from DW3 to discredit the testimony of DW3. The evidence of DW3 supports the case of the first defendant.

28. Learned counsel for appellants placed another reliance in Bharat Singh and others vs. Bhagirathi4, in that decision, the Hon'ble Supreme Court of India held as follows:

Admissions must be clear if they are to be used against the person making them. They are substantive evidence by themselves in view of Sections 17 and 21 of the Evidence Act, though they are not conclusive proof of the matters admitted. The admissions duly proved are admissible evidence irrespective of whether the party making them appeared in the witness box or not and whether such party when appearing as witness was confronted with those statements in case it made a statement contrary to those admissions. The purpose contradicting the witness under Section 145 of the Evidence Act is quite different from the purpose of 4 AIR 1966 SC 405 39 proving the admission. Admission is substantive evidence of the fact admitted while a previous statement used to contradict a witness does not become substantive evidence and only serves the purpose of throwing doubt on the veracity of the witness. Weight to be attached to an admission made by a party is a matter different from its use as admissible evidence.

The learned counsel for appellants also relied on another decision in Ram Sarup Gupta (dead) by L.Rs. vs. Bishun Narain Inter College and others5, in that decision it was held as follows:

In the absence of pleadings, evidence, if any, produced by the parties cannot be considered. No party should be permitted to travel beyond its pleadings and all necessary and material facts should be pleaded by the party in support of the case set up by it. The object and purpose of pleading is to enable the adversary party to know the case it has to meet. In order to have a fair trial it is imperative that the party should state the essential material facts so that other party may not be taken by surprise.
In the case on hand, there was an ample evidence to show that the parties have partitioned their properties in the year 1971 under the registered partition deed and the plaintiffs 5 1987 SCR (2) 805 40 have not placed any evidence to show that the plaint schedule properties are purchased from out of the joint family funds. It was alleged by the appellants that item No.1 of the plaint schedule property i.e., theater building was constructed with the contribution of the members of the joint family and therefore the said theater building and the site on which the building was constructed is a joint family property of plaintiffs and defendants 1 to 3. The appellants further pleaded in the plaint itself that though the said property belongs to joint family, a false recital in the partnership deed was made by the first defendant to suit his case with oblique motive. The alleged oblique motive and the alleged fraud is not at all proved by the appellants, in fact the fraud is alleged by the appellants, therefore, the burden is cast on the appellants to prove the same. But for the reasons best known to the appellants they have failed to prove the same. As stated supra, the appellants failed to prove that false recitals were made in the partnership deed by the first defendant and the alleged fraud is not at all proved by the appellants.
41

29. It was argued by the learned counsel for appellants that the existence of partnership business with the proof of sharing and loss shows that the first plaintiff was running the management of item No.2 of the plaint schedule property and placed a reliance in M/s.K.D.Kamath and Company vs. Commissioner of Income-tax, Bangalore 6 . He also placed another reliance of composite High Court of Andhra Pradesh in Gannamani Anasuya vs. Parvatini Amarendra Chowdary7, in that decision it was held as follows:

It is well established that the partnerships do exist without even a written deed or work details. Coming together of individuals is enough. The entitlement to a share and its extent can be determined as provided under the law or equally or as agreed to amongst the parties. Normally, difficulties do arise if such question arises amongst strangers. However, one family knowingly a joint one, the members /coparceners can open up a venture of the like nature. Where there is a meet of two minds or more than two and an intention or participation as such in the activities to be carried, there is a partnership. It is not necessary, as established already to have a deed even at the stage of inception. It can commence without a deed and other terms and conditions can be worked out and finalized later. Some times, the partners even continue without 6 1971 (2) SCC 873 7 ALD 2010 (6) 234 42 even a deed therefore and still the partners get the benefits of the profits out of the business carried out in the proportion to which they agreed upon or as the exigencies arise.
The learned counsel for appellants also placed another reliance of Apex Court in Purushottam and another Vs. Shivraj Fine Arts Litho Works and others8, in that decision it was held as follows:
"....the partnership having come into existence of which plaintiff 1 was a partner, and he having transferred to the said partnership all his assets and liabilities of his proprietary concern, he had no subsisting exclusive right to enforce the liability against the defendants since such rights as he had as the proprietor vested in the partnership. He could not therefore either file a suit or claim any relief in the suit filed by the partnership asserting his right as the erstwhile proprietor...."

In the case on hand, the registered partition deed and registered partnership deed in between the plaintiffs and defendants and father of defendants 2 and 3 was admitted by the first plaintiff. The specific plea was taken by the plaintiffs in the plaint itself that the theater building was constructed with 8 (2007)15 SCC 58 43 the contribution of the members of the joint family and therefore it constitute a joint family and false recital was made by the first defendant in the partnership deed with an oblique motive. As stated supra, the same is not at all proved by the appellants by adducing any cogent evidence before the trial Court. The appellants also failed to prove that there was joint family properties which were not partitioned and the joint family income was utilized for purchase of item Nos.1 to 3 of the plaint schedule property.

30. The learned counsel for appellants relied on another decision in Kusam Satyanarayana Reddy and others vs. Kusam Sambrajyamma (died) per L.Rs.9, in that decision, the composite High Court of Andhra Pradesh held as follows:

ORDER 7, Rule 7 of the Code of Civil procedure (for short "the Code") lays down: "every plaint shall state specifically the relief which the plaintiff claims either simply or in the alternative, and it shall not be necessary to ask for general or other relief which may always be given as the Court may think just to the same extent as if 9 2004(3) ALT 115(DB) 44 it has been asked for. And the same rule shall apply to any relief claimed by the defendant in his written statement. "
In the aforesaid case, cross objections were filed by another party, but in the instant case, no cross objections were filed. Therefore, the facts and circumstances in the cited decision are different to the instant case. The learned counsel for appellants relied on another decision in Vulsa Laxminarayana Vs. Vulsa Bhoodamma and another10, in the facts and circumstances in the cited decision are different to the instant case.
Learned counsel for appellants relied on other judgments in Prafulla Chandra Karmakar and another vs. Panchanan Karmakar11, in Sunita Jain vs. Padma Jain12 and in Ramathal and others vs. K.Rajamani (dead) through L.Rs13.
In the case on hand, the appellants specifically pleaded in the plaint itself that the property in item No.1 of the plaint 10 1994(2) ALT 445 11 AIR 1946 Calcutta 427 12 2019 SCC online MP 2491 13 2023 Live Law (SC) 666.
45
schedule property i.e., cinema theater was constructed with the contributions of the joint family members and therefore, it is a joint family property and it is not a partnership asset and the deed of partnership cannot bind the members of the joint family. As stated supra, the registered partnership deed is admitted by the appellants herein before the earlier suit proceedings before the trial Court and in that civil case, the appellants herein pleaded that there was a registered partnership deed and there was a specific clause in the said partnership deed that the dispute with regard to the registered partnership deed, among the partnership members, has to be dealt by the arbitrator only and civil Court jurisdiction is barred. Now the appellants cannot took a different stand that the civil Court is having jurisdiction to decide the partnership dispute between both the parties. It is not in dispute by both the parties that the share of each partner is also incorporated in the registered partnership deed and the same is admitted by both the parties in the case on hand. 46

31. It is the specific case of the appellants that item No.2 of the plaint schedule property is undivided joint family property and the property of item No.3 of the plaint schedule property was purchased by the first defendant from out of joint ancestral nucleus. A specific defense was taken up by the first defendant in the written statement itself that he purchased the item Nos.2 and 3 of the plaint schedule property with his own income and there was a registered partition deed in between both the family members in the year 1971 itself. The said registered partition deed is not at all disputed by the appellants. The said partition deed is admitted by the appellants herein. Therefore, in the absence of any proof that it is a joint family property nor any evidence to show that the land is belongs to the joint family, the contention of the appellants cannot be accepted. In the case on hand, the appellants failed to prove that the properties are purchased out of joint family funds and in the absence of any evidence, the appellants/plaintiffs are not entitled any relief. 47

32. The learned counsel for first respondent/ first defendant placed a reliance in Kalyani (dead) by L.Rs. vs. Narayanan and others 14 , in the said decision, the Apex Court held as under:

Partition can be partial qua person and property but a partition which follows disruption of a joint family status will be amongst those who are entitled to a share on partition. On death of karappan, Kesavan, the son of the second wife obtained a physical partition of the property, took his own share and left the family. There was first a disruption of the joint family by specifying the shares in Ext. P-1. Till disruption of joint family status takes place no coparcener can claim what is his exact share in coparcenary property. It is liable to increase and decrease depending upon the addition to the number or departure of a male member and inheritance by survivorship. But once a disruption of joint family status takes place, coparceners cease to hold the property as joint tenants but they hold as tenants- in-common. Looking to the terms of Ext. P-1 there was a disruption of joint family status, the shares were specified and vested liabilities and obligations towards the family members were defined and imbalance out of unequal division was corrected. This certainly has the effect of bringing about disruption of joint family status and even if there was no partition by metes and bounds and the coparceners continued to remain under the same roof or enjoyed the property without division by metes and bounds, they did not hold as joint tenants unless re-union is pleaded and proved.
14
1980 0 AIR(SC) 1173 48 Here, in the case on hand, both parties have partitioned their properties way back in the year 1971 and admittedly there was a registered partition deed in between both the parties.
The specific plea of the first respondent in the present case is that in the year 1971 the members of the joint family decided to get separated. As such they had an amicable partition of their joint family properties and registered partition deed was executed on 27.07.1971, the first defendant, father of defendants 2 and 3 and first plaintiff signed on the said registered partition deed. A specific plea was taken by the first respondent/first defendant in the written statement itself that there was no joint family property either at Kobaka village or at Yerpedu village or in any other place except the properties shown in the partition deed. Therefore, the burden is always on the appellants/plaintiffs to disprove the case of the first defendant. For the reasons best known to the appellants/ plaintiffs, they failed to discharge their burden to prove that from 49 out of the ancestral nucleus entire plaint schedule properties were purchased by the parties.

33. The material on record reveals that the first defendant, N.Venkatappa Naidu, late Chengama Naidu i.e., father of defendants 2 and 3, first plaintiff and late Venkata Subba Naidu i.e., father of plaintiffs 3 to 5 wanted to construct a theater at Yerpedu in item No.1 of the plaint schedule property. Originally, the site was purchased by one Venkatappa Naidu and he is not the member of the joint family and later on all the above persons formed into a partnership body on 15.07.1972 and specific shares were allotted to each party in the said registered partnership deed itself and 1/4th share in the cinema hall was allotted to N.Venkatappa Naidu and the shares were allotted as per their investments. As stated supra, the appellant No.1 in the earlier proceedings before the Court at Srikalahasthi in OS.No.47 of 1993 has taken a defense that the suit has to be referred to arbitrator under clause 18 of partnership deed. The said suit was filed by the first defendant herein for claiming 50 relief of permanent injunction against the first plaintiff herein in respect of cinema hall situated in item No.1 of the plaint schedule property. As stated supra, the defense of the appellant No.1 in that suit proceedings are to refer the matter to the arbitrator under clause 18 of the registered partnership deed. The same was affirmed by the trial Court and the same was upheld by the composite High Court of Andhra Pradesh.

34. The material on record reveals that the appellant No.1 filed OS.No.12 of 1997 against the first defendant herein and other defendants to appoint an arbitrator to look into the disputes pertains to the item No.1 of the plaint schedule property i.e., cinema theater, in the said suit the appellant No.1 herein admitted about the existence of partnership deed dated 15.07.1972 and respective shares of each parties of Vijaya Lakshmi Picture Palace were also mentioned in the plaint itself and in the trial Court, the first plaintiff herein not-pressed the said suit without seeking permission of the Court to institute a fresh suit on the same cause of action or otherwise. Exs.B5, 51 B6, B9 to B11 proves the same. It seems that the appellant No.1 herein himself pleaded in earlier suit proceedings that any issue relating to item No.1 of the plaint schedule property i.e., cinema hall has to be governed by the partnership laws and the same has to be dealt by an arbitrator. Now he cannot go back to approach the civil Court for remedy of partition. More over, the appellants failed to prove that item No.1 of the plaint schedule property is the joint family property. It is settled Law, partnership business has to be governed by the partnership laws. Therefore, the present suit for partition of item No.1 of the plaint schedule property is not maintainable.

35. The specific case of the first defendant herein is that the item Nos.2 and 3 of the plaint schedule properties are not the joint family properties. It is not in dispute by both the parties that there was a registered partition deed in between both the parties. Once there is a division of joint family properties, the burden lies heavily on the plaintiffs to show that the property has been purchased by the first defendant out of joint family 52 funds. The appellants have failed to prove that the funds of the joint family were utilized for the purpose of purchasing of the land. In the absence of any proof that it is a joint family property nor any evidence to show that the land is belongs to the firm, the plaintiffs cannot seek relief of partition. The material on record reveals that the plaint schedule properties are not the joint family properties. The plaintiffs have failed to prove that the properties are purchased out of the joint family properties. In the absence of any evidence, the plaintiffs are not entitled any relief of partition. The own admissions of PW1 and PW2 negatived the case of the plaintiffs for the relief sought for partition. Admittedly, there is no evidence on record that the item Nos.1 to 3 of the plaint schedule properties are purchased from out of joint family funds and those properties are joint family properties. For the foregoing reasons, the plaintiffs are not entitled the relief of partition and mesne profits for item No.1 of the plaint schedule property. I do not find any illegality in the finding given by the trial Court and the decree and judgment 53 passed by the trial Court is perfectly sustainable under law and the trial Court is justified in dismissing the suit, accordingly, the point Nos.1 and 2 are answered.

36. A.S.M.P.No.591 of 2013:

This petition is filed by the appellants to receive the copies of documents of partnership deed of Rice and Flour Mill business dated 30.06.1959 and the un-registered family arrangement document dated 27.07.1986. The contention of the petitioner/first appellant is that those documents could not be filed in the suit due to lack of knowledge and hence the same cannot be produced on account of reasons beyond his control. The respondents pleaded in the counter that those documents cannot be received as additional evidence and there are no merits in the present application.

37. This application is filed by the appellants invoking wrong provision of law under order 41 Rule 21 read with 151 of Civil Procedure Code. The correct provision of Law is Order 41 Rule 54 27 of Civil Procedure Code. Order 41 Rule 27 of Civil Procedure Code defines as follows:

Rule 27 - Production of additional evidence in Appellate Court.--(1) The parties to an appeal shall not be entitled to produce additional evidence, whether oral or documentary, in the Appellate Court. But if --
(a) the Court from whose decree the appeal is preferred has refused to admit evidence which ought to have been admitted, or [(aa) the party seeking to produce additional evidence, establishes that notwithstanding the exercise of due diligence, such evidence was not within his knowledge or could not, after the exercise of due diligence, be produced by him at the time when the decree appealed against was passed, or]
(b) the Appellate Court requires any document to be produced or any witness to be examined to enable it to pronounce judgment, or for any other substantial cause, the Appellate Court may allow such evidence or document to be produced, or witness to be examined.

The suit was instituted in the year 1999 and the suit was dismissed by the trial Court in the year 2005, the documents sought to be received as additional evidence are filed after 14 years of the institution of the suit and so also after 8 years of 55 the disposal of the suit, in the appeal proceedings. Admittedly, the appellants are parties to the documents sought to be received. Therefore, it is absurd to believe the explanation offered by the appellants that the aforesaid documents cannot be produced due to lack of knowledge, the same is un- believable.

38. The learned counsel for appellants placed a reliance in Peddi Venkataravamma vs. Chinnam Viswanadham and others15. In that decision, it was held as follows:

....the parties are not entitled to produce additional evidence, whether oral or documentary in the appellate Court, except for the three situations mentioned above. However, at the same time where the additional evidence sought to be adduced removes the cloud of doubt over the case and the evidence has a direct and important bearing on the main issue in the suit, such application may be allowed. It depends upon whether the appellate Court requires the evidence sought to be adduced to enable it to pronounce judgment or for any other substantial cause.
In a case of State of Karnataka and another vs. K.C.Subramanya and others16, the Apex Court held as follows:
15
2023(6) ALD 661 (AP) 16 (2014)13 SCC 468 56 It is thus clear that there are conditions precedent before allowing a party to adduce additional evidence at the stage of appeal, which specifically incorporates conditions to the effect that the party in spite of due diligence could not produce the evidence and the same cannot be allowed to be done at his leisure or sweet will.

In the case on hand, the appellants are parties to the aforesaid documents sought to be received, but they have failed to file the same along with plaint or at least during the course of trial. The appellants failed to prove inspite of due diligence they could not produce the evidence on additional documents before the trial Court, the conduct of filing of this application after lapse of 14 years of institution of the suit in an appellate Court in appeal proceedings, without proving due diligence shown by the appellants, these documents cannot be received as additional evidence in the appeal proceedings.

The legal position in this regard is no more res integra, the same has been well settled by the Apex Court in Union of 57 India vs. Ibrahim Uddin and another17. In the said case, the Apex Court held as follows:

The general principle is that the Appellate Court should not travel outside the record of the lower court and cannot take any evidence in appeal. However, as an exception, Order XLI Rule 27 CPC enables the Appellate Court to take additional evidence in exceptional circumstances. The Appellate Court may permit additional evidence only and only if the conditions laid down in this rule are found to exist. The parties are not entitled, as of right, to the admission of such evidence. Thus, the provision does not apply, when on the basis of evidence on record, the Appellate Court can pronounce a satisfactory judgment. The matter is entirely within the discretion of the court and is to be used sparingly. Such a discretion is only a judicial discretion circumscribed by the limitation specified in the rule itself.
It is not the business of the Appellate Court to supplement the evidence adduced by one party or the other in the lower Court. Hence, in the absence of satisfactory reasons for the nonproduction of the evidence in the trial court, additional evidence should not be admitted in appeal as a party guilty of remissness in the lower court is not entitled to the indulgence of being allowed to give further evidence under this rule. So a party who had ample opportunity to produce certain evidence in the lower court but failed to do so or elected not to do so, cannot have it admitted in appeal.
17
2012(8) SCC 148 58 The ratio laid down in the aforesaid decision is squarely applicable to the present facts of the case. It is well settled that in the absence of pleadings, evidence, if any, produced by the parties cannot be considered. It is also equally settled that no party should be permitted to travel beyond its pleading and that all necessary and material facts should be pleaded by the party in support of the case set up by it. The object and purpose of the pleading is to enable the adversary party to know the case it has to meet. In order to have fair trial it is imperative that the party should state the essential material facts, so that the other party may not be taken by surprise. Admittedly, the appellants herein are parties to the documents sought to be received as additional evidence and they are having knowledge about the said documents, but they failed to file the same along with plaint or at least during the course of trial. As stated supra, they have chosen to file the said documents after 14 years of the institution of the suit, that too they were defeated in the trial Court, that too after 8 years of the dismissal of the suit, in the 59 appeal proceedings. It seems that even though the appellants are having knowledge about the said documents, they wantonly did not produce the same before the trial Court. In fact, there is no pleading in the plaint about the documents sought to be received as additional evidence before the trial Court. The additional evidence in the appellate stage cannot be looked into without any pleadings in that regard. It is also settled that no evidence is permissible to be taken on record in the absence of pleadings in that respect. The reasons offered by the appellant No.1 in his affidavit for not producing the so called documents sought to be received as additional evidence is not convincing.
So, there are no merits in the present application.

39. In the result, A.S.No.424 of 2005 and A.S.M.P.No.591 of 2013 in A.S.No.424 of 2005 are dismissed. No order as to costs. 60

As a sequel, miscellaneous petitions, if any, pending in the Appeal shall stand closed.

_________________________ V.GOPALA KRISHNA RAO, J Date: 02.01.2024 sj 61 17 THE HON'BLE SRI JUSTICE V.GOPALA KRISHNA RAO A.S.M.P.NO.591 OF 2013 IN / AND APPEAL SUIT No.424 OF 2005 Date: 02.01.2024 sj