Delhi High Court
Kamlesh Sherawat & Anr vs Lalji Patel & Ors on 25 May, 2016
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 25th May, 2016
+ RFA 305/2016 & CMs No.17613/2016 (for stay), 17615/2016 (for
exemption for filing decree sheet) & 17616/2016 (for condonation
of 41 days delay in re-filing the appeal)
KAMLESH SHERAWAT & ANR ..... Appellants
Through: Mr. Raghav Kapoor, Adv.
Versus
LALJI PATEL & ORS ..... Respondents
Through: None.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. This first appeal under Section 96 of Code of Civil Procedure, 1908
(CPC) impugns the judgment and decree dated 8th January, 2016 of the
Court of Additional District Judge (ADJ)-03, Patiala House Court, New
Delhi in CS No.240/2014 filed by the appellants/plaintiffs for "recovery of
damages/compensation and litigation expenses on account of defamation" in
the sum of Rs.5 lakhs, consequent to rejection of the plaint under Order 7
Rule 11 of CPC, on the ground of the relief claimed therein being barred by
time.
2. The appeal came up before this Court first on 10th May, 2016, when
the counsel for the appellants/plaintiffs appearing on the second call sought
adjournment contending that he had as annexure to the memorandum of
appeal filed a copy of the plaint as originally filed and not the amended
plaint.
RFA No.305/2016 Page 1 of 8
3. On the next date of hearing i.e. 12th May, 2016, though the counsel for
the appellants/plaintiffs had filed the copy of the amended plaint but had not
filed certain other documents. Owing thereto, the matter was posted for
today and the Trial Court record requisitioned.
4. The learned ADJ has rejected the plaint holding that the suit had been
filed on the basis of erroneous impression of the appellants/plaintiffs of the
period of limitation under the Schedule to the Limitation Act, 1963 for filing
of such a suit being of three years, when as per Articles 75 & 76 of the said
Schedule, the period of limitation was of one year only.
5. It was/is the contention of the counsel for the appellants/plaintiffs
before this Court that the order of the learned ADJ is erroneous, as it failed
to consider the break-up of the amount of Rs.5 lakhs as given in the
amended plaint.
6. The counsel for the appellants/plaintiffs in para 51 of the amended
plaint has inter alia stated as under:
"51. That the Defendants have caused huge damages to
the reputation, prestige and character of the Petitioner's and
the damage / compensation can be compensated in terms of
money, however the petitioner's are claiming compensation
to the damages caused in the form of "DEFEMATION" to
the tune of Rs.5,00,000/- which is in the denomination of:-
ELECTRICITY/WATER CHARGES AND
MAINTENANCE TOTAL OF RS.90,000/-
(Rs.42,000/- including arrears of electricity/water bills
pending for past two years i.e. 2010 to 2012) + (Rs.48,000/-
for maintenance charges for past two years including
RFA No.305/2016 Page 2 of 8
maintenance of two booster pumps, two overhead tanks,
sanitary expenses, plumber expenses, pipe fitting, repairs
etc.)
HARASSMENT PHYSICAL & MENTAL FACED
BY BOTH THE PETITIONERS SINCE AUG. 2012 TILL
TODAY AMOUNTING TO RS.2,00,000/-
(Including daily police station visits, losses of businesses, loss
of Mental peace, unnecessary harassment to both the
Petitioners by filling frivolous litigation by the Defendants,
harassment to both the Petitioners when defendants filed
Civil Appeal which was dismissed, physical harassment when
kalandara was prepared because of the Defendants,
transportation expenses for both the Petitioners travelling
from MAHIPALPUR to DWARKA, litigation expenses).
DEFAMATION AMOUNTING TO RS.2,10,000/-
(Defaming the reputation of the Petitioners in the society
where Petitioner No.2 is living since his childhood by calling
the Police Officials daily at the residence of the Petitioner's
& also stating & addressing the Petitioner No.1 as not a
good woman as she is into gambling and other illegal
activities). Hence, making a Total of Rs.5,00,000/- in totality
altogether, with an up to date interest @ 24% Per Annum."
7. On a reading of the plaint, it is quite clear that the entire amount of
Rs.5 lakhs is claimed under the head „Defamation‟ only, as also apparent
from the title of the suit.
8. However, even if we are to treat the plaint as also being for recovery
of Rs.90,000/- towards electricity, water and maintenance charges and
Rs.2,00,000/- towards harassment, besides the sum of Rs.2,10,000/- towards
defamation, the appellants/plaintiffs have claimed the sum of Rs.90,000/-
towards electricity, water and maintenance charges without pleading
RFA No.305/2016 Page 3 of 8
monthly break-up and by vaguely stating that the sum is for the period of
two years i.e. from 2010 to 2012.
9. The suit is found to have been instituted on 15 th March, 2014; the
counsel for the appellants/plaintiffs today also is unable to state, as to what
is the monthly break-up of the electricity, water and maintenance charges
claimed therein. No bills or any other document to show that bills were
raised by the appellants/plaintiffs on the respondents/defendants month by
month or any demand made by the appellants/plaintiffs for the said amounts,
has been pleaded.
10. Looked at in this way also, the plaint does not satisfy the requirements
of Order VII Rule 6 of the CPC. In fact, a reading of the entire plaint shows
the same to be long winded, without following any principles of pleadings
and meandering from paragraph to paragraph. Certainly, such documents do
not qualify as pleadings within the meaning of law and I am of the opinion
that the plaint, even if held to be for recovery of electricity, water and
maintenance charges to the extent of Rs.90,000/-, has to be rejected on this
ground alone. Similarly, there is no pleading as to when the acts of physical
and mental harassment on account of which damages in the sum of
Rs.2,00,000/- were claimed / occurred. Again, it is vaguely stated that the
same occurred from 2010 to 2012.
11. The counsel for the appellants/plaintiffs today also is unable to state
which Article of the Schedule to the Limitation Act, 1963 would apply to
such a claim. The same shows the plaint to have been drafted without
regard to the Limitation Act.
RFA No.305/2016 Page 4 of 8
12. It may be mentioned that a lot of the time of the Court is wasted when
such pleadings are made and are put to trial and which trial, owing to the
inherent weakness in the pleadings, is bound to fail. The time of the Court is
not to be wasted in such matters, which appear to have been filed not with
the intent to get any relief or for adjudication of any bona fide dispute but
only to be used as a process of harassment of the opposite party by engaging
the opposite party in litigation.
13. Pleadings of the parties form the foundation of their case on which
issues are raised, evidence let in and findings arrived at for deciding
litigation. Parties are bound by the pleadings. A case not set up cannot be
allowed to be proved. If evidence is let in outside the pleadings it cannot
normally be looked into. From the pleadings, the opposite party must know
what is the case he has to answer and prove. Otherwise, the rule of
pleadings and the provision for amendment of pleadings for deciding the
real question in controversy between the parties will become meaningless.
Decision of a case cannot normally be on grounds outside the pleadings. It
is a case pleaded that alone could be proved. Without the necessary
pleadings, relief cannot be granted even if there is evidence.
14. Supreme Court in Bachhaj Nahar Vs. Nilima Mandal (2008) 17 SCC
491 reiterated that the object and purpose of pleadings and issues is to
ensure that the litigants come to trial with all issues clearly defined and to
prevent cases from being expanded and grounds being shifted during trial. It
was held that the object is also to ensure that each side is fully alive to the
questions that are likely to be raised or considered so that they may have an
RFA No.305/2016 Page 5 of 8
opportunity of placing the relevant evidence appropriate to the issues before
the Court for its consideration. It was yet further held that when the facts
necessary to make out a particular claim or to seek a particular relief are not
found in the plaint, the Court cannot focus the attention of the parties or its
own attention on that claim or relief by framing appropriate issue and the
Court, on finding that the plaintiff has not made out the case put forth by
him, cannot grant any relief.
15. Supreme Court as far back as in Kapil Deo Shukla Vs. The State of
Uttar Pradesh AIR 1958 SC 121 disapproved the practice of not taking
specific grounds either of law or facts, in that case in the memorandum of
appeal under the Cr.P.C. It was held that a memorandum of appeal which
does not specifically raise points of fact and law must be rejected in limine.
It was reasoned that a memorandum of appeal is meant to be succinct
statement of the grounds upon which the appellant proposes to support the
appeal and serve as a notice to the Court that such and such specific grounds
are proposed to be urged on behalf of the appellant, as also a notice to the
respondent that he should be ready to meet those specific grounds. A
memorandum of appeal with a bald ground was held to be of no help to any
of the parties or to the Court. It was held that such a bald ground may have
the merit of relieving the person responsible for drawing up the grounds of
appeal of applying his mind to the judgment under appeal and its weak point
but this slight advantage is very much out-weighed by the serious
disadvantage to the parties to the litigation and the Court which is to hear the
appeal. Such a bald statement of the grounds was held to leave the door
RFA No.305/2016 Page 6 of 8
wide open for all kinds of submissions thus tending to waste the time of the
Court and taking the respondent by surprise.
16. Inspite of the Supreme Court having held so more than half a century
ago and having reiterated the same again in Amanullah Vs. State of U.P.
(1973) 2 SCC 81, the pleadings continue to be drafted recklessly and
without regard to the requirements of law. In fact, the Division Bench of
this Court in Dr. H.L. Raskaran Vs. Union of India MANU/DE/3459/2011
commented upon the falling standards of pleadings resulting in judicial time
being wasted and contributing as one of the many reasons amongst others
for judicial delays. It was observed that hours are spent to grapple with the
pleadings to understand what the controversy is. Another Division Bench of
this Court in Zulfiquar Ali Khan Vs. Straw Products Limited 87 (2000)
DLT 76 observed that only such pleas as give rise to clear and bona fide
disputes are triable and not illusory and unnecessary or mala fide untenable
pleas, to delay the suit and that if a plea is not valid and tenable in law, the
Court would not be bound and justified in framing issue on the same thereby
causing unnecessary and avoidable inconvenience to the parties and waste of
valuable Court time.
17. Though it is also a principle of law that the Court should not dismiss
on mere technicality but I am of the view that since, inspite of the Courts
having commented repeatedly on the subject such pleadings continue to be
brought before the Court, a time has come for the Court to curb the said
practice and as aptly observed by the Supreme Court in Ramrameshwari
Devi Vs. Nirmala Devi (2011) 8 SCC 249 and reiterated in Maria
RFA No.305/2016 Page 7 of 8
Margarida Sequeira Fernandes Vs. Erasmo Jack De Sequeira (2012) 5
SCC 370, by striking down such pleadings, in order to curb uncalled for and
frivolous litigation. It was similarly observed in Prabodh Verma Vs. State
of Uttar Pradesh MANU/SC/0061/1984 that from the principle that the
Court should not dismiss on a mere technicality or just because a proper
relief is not asked for, it does not follow that the Court should condone every
kind of laxity in drafting pleadings and which appears to have become a rule
rather than an exception. It was held that an ill-drafted pleading is an
offspring of the union of carelessness with imprecise thinking and its
brothers are slipshod preparation of the case and rambling and irrelevant
arguments leading to waste of time which the courts can ill-afford by reason
of their overcrowded dockets.
18. No case for entertaining this appeal is made out.
19. Dismissed.
20. I refrain from imposing further costs on the appellants/plaintiffs.
Decree sheet be drawn up.
RAJIV SAHAI ENDLAW, J.
MAY 25, 2016 Bs/gsr..
RFA No.305/2016 Page 8 of 8