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 1, Cited by 4]

Supreme Court of India

State Bank Of India vs Ramkrishna Pandurang Barve And ... on 23 July, 1990

Equivalent citations: AIR1990SC1981, [1993]77COMPCAS47(SC), 1990SUPP(1)SCC801, AIR 1990 SUPREME COURT 1981, (1991) 1 BANKCLR 283, (1991) BANKJ 263, 1991 SCD 23, (1990) 2 BANKLJ 476, (1990) MAH LJ 1282, (1993) 77 COMCAS 47, 1990 SCC (SUPP) 801

Bench: L.M. Sharma, T.K. Thommen

JUDGMENT

1. Heard the learned Counsel for the parties. Special leave is granted.

2. This appeal arises out of a suit filed by the appellantState Bank of India for a money decree against the partnership firm, defendant No. 1, and its four partners, defendants Nos. 2 to 5. The trial Court passed a decree against the firm, defendant No. 1, and two of its partners, defendants Nos. 2 and 4, and dismissed the suit against the remaining partners, defendants Nos. 3 and 5. The defendants Nos. 1, 2 and 4 did not file any appeal against the decree.

3. The appellant-Bank challenged the decision of the trial Court so far it dismissed the claim as against the defendants Nos. 3 and 5 but did not implead the defendants Nos. 1, 2 and 4 as parties to the appeal before the High Court. On a preliminary objection raised against the maintainability of the appeal, the High Court held that the defendants Nos. 1, 2 and 5 were necessary parties and in their absence the appeal was not maintainable. Accordingly, the same was dismissed by the impugned judgment.

4. Mr. Solicitor General appearing on behalf of the appellant has contended that the defendants Nos. 1, 2 and 4 were not necessary parties and the decision of the High Court is illegal. He has further said that even assuming that the three defendants should have been impleaded as party respondents, the High Court ought to have added them as such by exercising the power under the proviso of Order 41, Rule XX of the CPC. Mr. V.N. Ganpule, the learned Counsel for the respondents has supported the view of the High Court by saying that if the facts and circumstances of the case are properly analysed it will be clear that the defendants Nos. 3 and 5 could not be saddled with the present liability.

5. The argument of Mr. Solicitor General is well founded. The question as to whether a decree against the defendants Nos. 3 and 5 should be passed or not is one dependent on evidence and cannot be considered at this stage. The High Court has not relied on this aspect and has refused to go into the merits of the case of the parties by deciding the preliminary point against the appellant. The question of maintainability of the appeal cannot depend on the ultimate conclusion of the disputed issue, between the parties about the binding nature of the debt on the defendants Nos. 3 and 5. We must confine ourselves to the question as to whether the defendants Nos. 1, 2 and 4 are necessary parties. They are clearly not so. A decree has been passed against them by the trial Court, which having not been appealed from became final. Now when the other defendants are also held liable for the debt, they (the defendants Nos. 1, 2 and 4) cannot be prejudiced. In case the present appeal is allowed, the decision is not going to adversely affect defendants Nos. 1, 2 and 4 at all. On the other hand, they will find the other partners sharing their burden.

6. There is still another aspect which has been completely lost sight of by the High Court, namely, that the firm, defendant No. 1, represents all the four partners and has suffered a decree which has become final. In other words, the defendants Nos. 3 and 5 also should prima facie be called upon to share the burden. By dismissing the suit against them an anomalous position has been created. However, we are not expressing any concluded opinion on this part, as their individual liability is, according to the learned Counsel for the respondents, limited on account of the circumstances pointed in the judgment of the trial Court. In any event the defendants Nos. 1, 2 and 4 cannot be held to be necessary parties so as to render the appeal in their absence not maintainable.

7. We accordingly set aside the impugned judgment of the High Court and remit the appeal to it for fresh decision in accordance with law. We make it clear that it will be open to the High Court to add the defendants Nos. 1, 2 and 4 as respondents to the appeal if on a consideration of the merits of the case it is of the view that their presence is proper or desirable.