Delhi High Court
Smt. Gurbux Kaur And Smt. Gurdev Kaur vs Shri Hari Singh And Ors. on 13 March, 2003
Equivalent citations: 104(2003)DLT560, 2003(68)DRJ278
Author: Vikramajit Sen
Bench: Vikramajit Sen
JUDGMENT Vikramajit Sen, J.
1. In Suit No. 2392 of 1996 the Plaintiff is the daughter of late Sardar Kundan Singh who died on 17.8.1981 and in Suit No. 2418 of 1996 the Plaintiff is the daughter of late Sardar Polo Singh who is stated to have died on 4.11.1997. The parties are cousins of each other. The prayer in Suit No. 2392/96 is for the passing of a decree declaring the dissolution of the sundry partnership firm, in which Plaintiff's father was a partner, for the rendition of accounts thereof, and for possession of immovable properties in which Plaintiff's father held a share. In Suit No. 2418/96 the prayers are essentially the same and so far as the facts are concerned the difference is that the claim is in respect of the estate of Sardar Polo Singh.
2. It appears that the Defendants herein had fired the first salvo in the shape of probate petitions in which they had propounded Wills allegedly executed by late Sardar Kundan Singh and late Sardar Polo Singh in their favor. These probate petitions came to be dismissed by K. Ramamoorthy, J. by a common Judgment dated 6.8.1996. It is the uncontroverter case of the parties that it is the Defendants who were in possession of the immovable properties as well as the assets of the erstwhile partnership in which late Sardar Kundan Singh and late Sardar Polo Singh were partners, to the exclusion of the Plaintiffs
3. A Written Statement has been filed in which a preliminary objection has been raised to the effect that the suit is barred by limitation. Two applications under Order VII Rule 11(d) read with Section 151 of the Code of Civil Procedure have also been filed by the Defendants for the rejection of the plaint on the same ground. By these Orders I propose to decide the question of whether the suits are liable to be dismissed as being barred by time.
4. The contention of Mr. P.K. Seth, learned counsel appearing on behalf of Plaintiffs, is that Order VII Rule 11 Code of Civil Procedure cannot be invoked by the Defendants in the circumstances of the case. It is his contention that the suit must be allowed to run its full course and only thereafter can a final decision be properly taken on this issue. Mr. Seth further contends, drawing support from Prakash Shukla v. State & Others. , that in view of the language of this Rule only the averments in the plaint can be looked into, and if so done the applications must be rejected. I find no merit in this contention for the simple reason that the statements in the plaints specifically mention that the cause of action arose to the Plaintiff on the deaths of late Sardar Kundan Singh and late Sardar Polo Singh, the respective fathers of the Plaintiffs on 17.8.1971 and 4.11.1977. Mr. Adarsh Dial, learned counsel appearing on behalf of Defendants, has founded his argument on these very statements. Although I am of the view that in deciding a contention raised under Order VII Rule 11(d) CPC, either in the Written Statement or by way of a separate application, the Court is not expected to pursue a pedantic approach while reading the plaint in order to arrive at the conclusion of whether the action is barred by limitation or not; instead a holistic approach has to be taken. In T. Arivandandam v. T.V. Satyapal & Another, , Justice Krishna Iyer had directed that if on a reading of the plaint it is manifestly vexatious and meritless in the sense of not disclosing a clear right to sue, the Court should exercise its power under Order VII of the Code of Civil Procedure. In that case the plaint was rejected by the Apex Court. This view was recommended by the Apex Court in Azhar Hussain v. Rajiv Gandhi, 1986 (Supp) SCC 315, ITC Limited v. Debts Recovery Appellate Tribunal and Others, and Samar Singh v. Kedar Nath Alias K.N. Singh & Others, 1987 (Supp) SCC 663. The Hon'ble Supreme Court did not perceive any obstacle in the path of the rejection of a suit even though Issues had been framed and, therefore, the expected course of the lis would have been the recording of evidence.
5. It may even be dereliction of duty if the suit is pointlessly continued till its normal end i.e. by constraining the parties to lead evidence even though it is quite clear to all concerned that the suit is already dead. Instead a euthanasia has to be performed. It is the bounden duty of the Court to do so where futile and pointless litigation comes to its attention and notice. It is always open to the Court to intelligently view the contents of the entire file before it in order to arrive at an informed decision of whether the plaint should be rejected. In using the words "statement in the plaint" what is intended to be articulated by the Legislature is that the Court ought not to go into contentious issue by sifting through the contents of the Plaint and the Written Statement and coming to a decision on the preponderance of probabilities. As soon as two opinions are possible about the maintainability of the suit, that is one articulated in the plaint and the other voiced in the Written Statement, the Court ought not to reject the plaint without giving adequate opportunity to the Plaintiff to prove its case. Undoubtedly, the averments in the plaint always remain at the fulcrum of the investigations.
6. I shall now refer to the facts of both the cases to see whether the preliminary objection raised by the Defendants should be sustained. The Defendants had filed probate petitions on 8.3.1973 and 30.1.1978 respectively. In Ishwardeo Narain Singh v. Sm. Kamta Devi and others, , the Apex Court has opined that the Probate Court is concerned only with the question of whether the Will sought to be probated is the last testament of the deceased person, that was duly executed, that it had been attested in accordance with law, and whether at the time of such execution the testator was of sound mind. In that case it was succinctly and perspicuously observed that the question of whether a particular bequest is good or bad is not within the purview of the Probate Court. The case of the Plaintiffs was that Probate of these Wills should not be granted, and as it transpired, the Plaintiffs succeeded in their submission. What is required to be seen is whether they were precluded or obstructed in any manner whatsoever in approaching the appropriate Court for the vindication of their perceived rights to possession and enjoyment of the immovable and movable properties. In the present case the prayers were for the dissolution and rendition of accounts of the erstwhile firms which stood dissolved by the deaths of late Sardar Kundan Singh and late Sardar Polo Singh. This relief was not available to them in the probate proceedings filed by the defendants and these claims were not subjudice. The Plaintiffs could have filed separate suits for possession of the properties of their respective fathers and also for the dissolution and rendition of accounts during the pendency of the probate proceedings. A convenient test would always be whether the later suit would be liable to be stayed under Section 10 of the Code of Civil Procedure.
7. According to Article 65 of the Schedule to the Limitation Act the prescribed period within which a suit for possession must be filed is twelve years and time from which this period begins to run is from when the possession of the Defendant becomes adverse to the Plaintiff. It is the Plaintiffs own case that they were out of possession of the properties when Smt. Gurbux Kaur filed her Objections in the probate case on 15.3.1976. It should have been made clear to her at least on that date that the Defendants had presented a case of possession hostile or adverse to her. The suit ought to have been filed on or before 14.3.1988. This applies mutates mutants to Smt. Gurdev Kaur. It is of course arguable that the hostile and adverse possession would be from the date on which she received summons/notice of the filling of the petition, that is, sometime in 1973. This need not be gone into as the period of prescription applies in both events. The prescribed period for the relief of dissolution of partnership and rendition of accounts is three years which has expired much earlier on the respective deaths of late Sardar Kundan Singh and late Sardar Polo Singh.
8. Mr. Dial has argued that Section 14(1) of the Limitation Act is not attracted in the facts of the case. It reads as follows:
"14. Exclusion of time of proceeding bona fide in court without jurisdiction.--(1) In computing the period of limitation for any suit the time during which the plaintiff has been prosecuting with due diligence another civil proceeding, whether in a court of first instance or of appeal or revision, against the same party for the same relief shall be excluded, where the proceeding relates to the same matter in issue and is prosecuted in good faith in a court which, from defect of jurisdiction or other cause of a like nature, is unable to entertain it."
9. The use of the word "plaintiff" in sub-section (1) of Section 14 of the Limitation Act can lead to two situations. Firstly, that the Plaintiff seeking the enlargement of time need not be a plaintiff in the other civil proceedings which it has been prosecuting with due diligence. Secondly, it can be predicated that the Plaintiff in both the actions must be one and the same person who seeks to avail of the latitude contained in Section 14(1) of the Limitation Act. In my opinion the word "plaintiff" must be governed by the concept of the prosecution of a legal action. In partition suits therefore, where all the parties are co-sharers, the Defendant may well respond to the role of a Plaintiff. However, if in partition suit one or any of the Defendants sets up a case of exclusive ownership, and in order to perfect this title, such Defendant must file a suit for possession, he would not be entitled to the protection of Section 14(1) of the Limitation Act. It would be the rarest case that the Defendant in the previously dismissed suit would be in a position to claim the benefit of an extension of time corresponding to the pendency of that action. In most cases, therefore, the person seeking to avail of the exclusion of time would have to be the Plaintiff in the previous action as well as the current action. That the person seeking to avail of the benefit of Section 14(1) of the Limitation Act must be the Plaintiff in both actions is also borne out from the fact that the previous action ought to have been dismissed from a defect of jurisdiction or other cause of a like nature which results in such an action becoming non-entertainable by a Court. This is not what has transpired in the present case since the probate proceedings had been dismissed on merits. However, had such proceedings been defeated for any jurisdictional reasons the benefit would still not inure to a Defendant in those proceedings. Quite obviously the Defendants as well as the subject matter of the two suits would also have to be the same. Therefore, since probate proceedings have only a limited scope of enquiry as explained in Ishwardeo Narain's case (supra), it would have no application to suits for possession or rendition of accounts pertaining to the firm. The facts in Rajinder Singh & others v. Santa Singh and others, , and in the present case are similar in essential features.
10. The Plaintiffs claim is wholly different to that of the Defendants as set up by them in the previous litigation. It should also have become plain to the Plaintiffs that if timely legal action was not taken their rights would be lost. They have failed to file their suit for possession and will regretfully have to suffer the consequences.
11. Similar views have also been expressed by a Learned Single Judge of this Court in Air India v. Shyam Antenna Electronic (P) Limited, . In that case it was observed that "ordinarily a defendant who is merely defending a suit filed by the other party cannot be taken to be prosecuting the said suit. This is for the reason that he is merely defending the suit. Since the plaintiff and defendant have different prescribed meanings which are well known it is only the plaintiffs who prosecute the suit. However, in case where defendant sets up his own claim or claims and also prays or a relief thereto he will also be taken to be prosecuting the suit". I shall only refer to the decision in Narayan Jivaji Patil and another v. Gurunathgouda Khandappagouda Patil and another AIR 1939 Bombay 1 which also clarifies the position.
12. It has oftentimes been stated that when limitation steps in it does not extinguish the right altogether, but merely forecloses the remedies. The rationale behind prescribing limitation has been succinctly stated by the Apex Court in Rajinder Singh's case (supra.) Paragraph 17 of that Judgment reads as under:
"The policy underlying statutes of limitation, spoken of as statutes of "repose" or of "peace", has been thus stated in Halsbury's Laws of England Vol. 24 p. 181 (para 330): "330. Policy of Limitation Acts. The courts have expressed at least three differing reasons supporting the existence of statutes of limitation, namely, (1) that long dormant claims have more of cruelty than justice in them, (2) that a defendant might have lost the evidence to disprove a stale claim, and (3) that persons with good causes of actions should pursue them with reasonable diligence".
13. For these reasons I am satisfied that the objection taken by the Defendants is well founded. The suits are dismissed as having been filed beyond the period of prescribed period under the Limitation Act.