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 8, Cited by 1]

Madras High Court

K.Jothi vs D.Prema on 11 August, 2009

Author: K.K.Sasidharan

Bench: K.K.Sasidharan

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS 
						
DATED :  11.08.2009
									
Coram
								
The HONOURABLE MR.JUSTICE K.K.SASIDHARAN

C.R.P.(PD)Nos.1200 & 1273 of 2009 

& M.P.No.1 of 2009 (2 nos.)

1.K.Jothi
2. V.Chitra 					   : Petitioners in 							     CRP(PD)No.1200/2009


1. M/s. Pranava Woven Wear Pvt. Ltd.,
   1043, Avanashi Road
   Coimbatore.

2. D.V.N. Raaj Mohan
3. Jothilakshmi
4. Chitra Venkatesalu	   		   : Petitioners in 								CRP(PD)No.1273/2009    									

vs.

1.D.Prema

2.V.Hema

3. A.Mahalakshmi

4.V.Jayanthi
  rep.by Power of Attorney
  V.Chitra					  : Respondents 1 to 4
							    in CRP(PD).No.1200/09

5. V.Ramanarayanan		            : 5th Respondents in 
							    CRP (PD) No.1200/09
									&
							    Respondent in 
							    CRP (PD) No.1273/09
								




PRAYER in CRP (PD) No.1200 of 2009
	Civil Revision Petition against the order dated 9.4.2008 in I.A.No.608 of 2008 in O.S.No.469 of 2004 on the file of District and Sessions Court (Fast Track Court NO.II), Coimbatore.

PRAYER in CRP (PD) No.1273 of 2009
	Civil Revision Petition against the order dated 24.4.2009 in I.A.No.1041 of 2009 in O.S.No.980 of 2009 on the file of I Additional District Munsif, Coimbatore.

		For Petitioners  : Ms.P.T.Asha
					    for M/s.Sarvabhauman Associates

		For Respondent   : Mr.Jayesh Dolia
					    for M/s. Aiyer and Dolia
					    for R1

					    Mr.T.V.Ramanujam,
					    Senior Counsel
					    for Mr.T.V.Krishnamachari
					    in CRP (PD).NO.1200/08 for R2

						
						ORDER

Challenge in CRP (PD) No.1200 of 2009 is to the order passed by the learned Additional District Judge, Coimbatore in I.A.No.608 of 2008 in O.S.No.469 of 2004 dismissing the application filed by the petitioners with a prayer to reject the right of the first respondent to cross examine the fifth respondent.

2. Challenge in CRP (PD) No.1273 of 2009 is to the order passed by the learned District Munsif, Coimbatore in I.A.NO.1041 of 2009 granting an order of interim injunction against the petitioners.

CRP (PD)No.1200 of 2009

BACKGROUND FACTS

3. The suit in O.S.No.469 of 2004 was preferred by the first respondent against the revision petitioners and respondents 2 to 5 praying for a judgment and decree of partition of the suit property into seven equal shares and to allot one such share to her with separate possession and enjoyment.

4. In the plaint in O.S.No.469 of 2004, the first respondent would contend thus:-

(a) The schedule property was purchased in the name of deceased Janakiammal by her husband late K.Venkatesalu, who is none other than the father of the plaintiff and defendants 1 to 5. The property was purchased as per registered document dated 15.6.1951 and the entire sale consideration was paid by Thiru K.Venkatesalu though the property was purchased in the name of his wife Janakiammal. Subsequent to the purchase Thiru K. Venkatesalu constructed a bungalow, which was given the name "Green Banks". The entire funds for the construction was provided only by late Venkatesalu. His wife Janaki Ammal was only a house wife and she was not having the resources both for purchasing the property as well as to put up the bungalow.
(b) The parents of the plaintiff was having only female children and as such the sixth defendant, her son was given in adoption to her parents, as per the deed of declaration of adoption dated 16.6.1983. Accordingly the sixth defendant was taken over by her parents, treated him as their son and he was brought up as such to the knowledge of the entire public of Coimbatore. The sixth defendant was residing along with the adopted parents and his entire education was met by them and he was also given in marriage.
(c) The sixth defendant was a dutiful son of Janakiammal and K.Venkatesalu. He performed all the duties of a son and lived with them throughout their life. The marriage of the children of deceased Venkatesalu were performed by the parents in a grand manner. However the fifth defendant was a spendthrift without any moral standard and she divorced her husband and on account of her conduct which was not expected from the member of a reputed family the parents were in great sorrow. Mr.Venkatesalu died on account of the mental torture inflicted by the fifth defendant. Her mother Janakiammal was also at great pains on account of the activities of the fifth defendant in particular.
(d) While the matters stood thus, the fifth defendant made attempts to marry her blood relation, the seventh defendant, which was also not liked by the members of the family including their mother. The mother was so worried that it would be impossible for her to move in the society. Subsequently the mother became sick and ultimately she died. The fifth defendant in collusion with defendants 2 to 4 in the suit, fabricated and cooked up a will dated 8.8.2002 to grab the "A" schedule property. The said will was not genuine, valid and binding on the plaintiff.
(e) According to the plaintiff, her deceased mother was not in a good mental condition and as such the will was the result of a rank forgery committed by the fifth defendant in association with her accomplice. Therefore the will was not valid and enforceable and no right would accrue to the beneficiaries of the will. In such circumstances, the plaintiff prayed for partition of the property.

5. The suit was contested by the defendants.

6. In the written statement filed by the revision petitioners, being defendants 3 and 5 in the suit, they have narrated the facts which led to the execution of the will by their mother. According to the revision petitioners the property originally belonged to Janakiammal only and it was purchased with her stridhana property. In fact late Venkatesalu was not having any money with him for the purpose of purchasing the property as he was only a Supervisor in a Textile Mill at Coimbatore. The beneficiary of the will were either divorcees or were living separately from their spouse and they were also not having any residence to live, which was the sole reason for executing the will in their favour by their mother. The second revision petitioner has also justified her marriage with the seventh defendant.

7. The fifth respondent, who is none other than the son of the first respondent has filed separate written statement. It was his case in the written statement that "B" schedule property was ancestral joint family property and as such he was entitled to half share in the entire properties and another share out of the share of Venkatesalu. The fifth respondent has also stated that the properties were purchased not by Venkatesalu and the funds of his grand-father Kandasamy Naidu were also utilised for acquiring the property. According to him he was entitled to a larger share than what was stated in the plaint.

8. Subsequently the suit was taken up for trial and P.W.1 was examined and the evidence on the side of the plaintiff was closed. Since the fifth respondent was not setting up a case adverse to the first respondent, he was examined as D.W.1. The first respondent/plaintiff, who is none other than the mother of the fifth respondent sought to cross examine the fifth respondent.

9. The revision petitioners found that the fifth respondent has no adverse interest against the first respondent and as such the first respondent was not entitled to cross examine D.W.1. Accordingly they filed an application in I.A.No.608 of 2008.

INTERLOCUTIORY APPLICATION:-

10. In the affidavit filed in support of the application in I.A.No.608 of 2008, the revision petitioners have contended that two material issues arise for consideration in the suit and they being, whether the "A" schedule property was purchased by K.Venkatesalu and as to whether Janakiammal died leaving behind the will dated 8.8.2002 as her last will and testament. In respect of both these two issues, the fifth respondent has supported the case of the first respondent. Therefore there was no adversity or conflict of interest between the first respondent and the fifth respondent so as to enable the first respondent to cross examine the fifth respondent as D.W.1. Therefore the petitioners prayed for rejecting the right of first respondent to cross examine the fifth respondent.

11. The application was contested by the first respondent by filing counter. According to her, there was conflicting interest between her and the fifth respondent and as such she is entitled to cross examine D.W.1. It was her further contention that, the fifth respondent has not disputed the will stated to have been executed by her mother on 8.8.2002 and as such it cannot be said that the fifth respondent was supporting her case.

12. The fifth respondent has not filed any counter in answer to the contentions raised in I.A.No.608 of 2008.

13. The learned trial Judge found that the contentions of the first respondent and the fifth respondent were not the same in respect of the quantum of share. Similarly the devolution of the property in plaint "B" Schedule was also not admitted by the fifth respondent. Nothing was indicated in the written statement filed by the fifth respondent about the will. Therefore the learned trial Judge was of the view that the fifth respondent was an adversary in so far as the first respondent was concerned and as such the first respondent was entitled to cross examine D.W.1. Accordingly the application was dismissed. It is the said order, which is impugned in the civil revision.

CRP (PD) NO.1273 of 2009-

14. The respondent/fifth respondent in CRP (PD).N.1200 of 2009 preferred a suit in O.S.No.980 of 2009 before the District Munsif Court, Coimbatore against the revision petitioners and their private limited company. The suit is one for injunction.

15. In the plaint in O.S.No.980 of 2009, the respondent/plaintiff would contend thus:-

(a) The plaint schedule property originally belonged to his father K.Venkatesalu. He was also having several other properties. The said Venkatesalu died intestate on 17.5.1997 leaving behind him and six daughters. After the death of Venkatesalu, the plaintiff and other legal heirs including the mother Janakiammal were in possession and enjoyment of the suit property as well as other properties left behind by his father. The property was purchased by Venkatesalu out of his own income in the name of his mother Janakiammal and one N.Duraisamy and Damodaran on 15.6.1951. Subsequently a partition was effected between the parties as per document dated 2.1.1961. Thereafter his father constructed a Bungalow and it was named as "Green Bank".
(b) His mother Janakiammal was not in a good health condition on account of knee transplantation and old age and it was not possible for her to identify any person and things. She became very sick due to various ailments and she was not in a sound and disposing state of mind. Ultimately she died on 22.10.2002. After the death of Janakiammal the suit property known as "Green Bank" and other properties devolved on her legal heirs including the plaintiff.
(c) While the matters stood thus, the plaintiff found a publication in the Indian Express on 23.3.2009 regarding the mortgage created by the defendants in respect of the suit property in favour of Merchantile Bank on the basis of a forged will. Necessary enquiries were made by the plaintiff with the Tamil Nadu Merchantile Bank and it was only at that point of time, he came to know that the defendants with an intention to cheat him and other legal heirs have created a fabricated will as if the same was executed by deceased Janakiammal. There was no such will as alleged and the will was a rank forgery. Defendants 3 and 4 managed to obtain a loan of Rs.10 crores and created a mortgage on 17.10.2006 on the strength of the alleged will.
(d) On 20.4.2009, the defendants attempted to dispossess him and the same was thwarted by him by the timely intervention of his friends and well wishers. The defendants are highly influential persons having men and material at their command and as such they would resort to acts of trespass and forcible dispossession. Therefore he was constrained to file the suit for injunction.

16. Along with the suit in O.S.No.980 of 2009, the respondent also filed an application for ex parte injunction in I.A.No.1041 of 2001 on 24.4.2009. The learned trial Judge by way of a cryptic order granted an ex parte injunction on 24.4.2009. It is the said order which is challenged in CRP. (PD). No.1273 of 2009.

THE ISSUE:

17. The substantial issue that arises for consideration in C.R.P.(PD).No.1200 of 2009 is as to whether the first respondent is having an interest adverse to that of the fifth respondent so as to enable her to cross examine the fifth respondent, who was examined as D.W.1.

EXAMINATION OF WITNESSES:

18. Chapter X of the Indian Evidence Act, 1872 deals with examination of witnesses. As per Section 135, the order in which witnesses are produced and examined shall be regulated by the law and practice for the time being relating to civil and criminal procedure respectively, and, in the absence of any such law, by the discretion of the court. Section 138 deals with order of examinations which provides that witnesses shall be first examined-in-chief then (if the adverse party so desires) cross examined, then (if the party calling him so desires) re-examined. Section 137 provides examination in chief as well as cross examination and re-examination. Examination of a witness by the party, who calls him is called examination-in-chief. The examination by an adverse party is called cross examination. Similarly, examination of a witness, subsequent to the cross-examination by the party, who called him is called re-examination.

19. Cross examination of a witness is a right given to the opposite party. The law makers have used the word "adverse party" in so far as the question of cross examination is concerned. Therefore the right to cross examine a witness was given only to the party, having adverse interest in the matter. While considering the question as to whether a party was having interest adverse to that of the other, the entire pleadings have to be considered. It is not sufficient if one or two paragraphs from the written statement is taken in isolation. The entire text of the written statement has to be taken into consideration in order to see as to whether the fifth respondent was supporting the case of the first respondent or he was setting up a case adverse to her interest. Incidentally the fifth respondent has also filed a suit in O.S.No.980 of 2009 against the revision petitioners. Since the said suit is with respect to the very same property which is the subject matter in the suit in O.S.No.469 of 2004, the averments in the said suit have also to be taken into consideration to decide the issue of adverse interest.

20. The main object of cross examination is to bring out the falsity and to find out the truth. Cross examination is an art. It would help the Court to assess the relative merits of the case projected by the parties.

21. The statute gives right to a party to cross examine a witness, if his interest was adverse to the party who called him as a witness.

22. The right to cross examination being a statutory right it cannot be denied lightly. The trial court has to exercise the jurisdiction in accordance with settled legal principles.

23. The adverse nature of the case would be revealed from the pleadings already on record. There would be situations where the adverse nature of the claim would arose even during the course of recording evidence. The provision to cross examine a witness by a party, who called him as a witness and examined in chief was inserted in the evidence act only to meet such situations. In case such hostile witnesses were not permitted to be cross examined, it would cause prejudice to the parties as the evidence given by the witnesses would remain unchallenged and it would be used against the person, who called him as a witness. Therefore the law makers were conscious of the fact that both on account of the adverse nature of the case as borne out by pleadings as well as on account of the hostile evidence tendered, a party would be entitled to cross examine the witness.

THE DISPUTE:-

24. In the case on hand the main dispute is about the acquisition of property by the mother of the petitioners. According to the first respondent/plaintiff the property was purchased by her father K.Venkatesalu out of his income in the name of mother Janakiammal. However the revision petitioners contended that the father had no independent source of income and it was only with her sthridhana property, mother Janakiammal, purchased the property.

25. The next contention is about the will stated to have been executed by mother Janakiammal in favour of the revision petitioners and others on 8.8.2002 in respect of the plaint "A" Schedule property.

26. Therefore the challenge in the suit relates to the nature of acquisition as well as the will executed by mother Janakiammal. In such circumstances, the adverse interest has to be considered only as per the pleadings with respect to the acquisition of property by mother Janakiammal as well as the will executed by her.

27. Since the fifth respondent has already filed a suit in O.S.No.980 of 2009 before the learned District Munsif, Coimbatore and as the orders passed in the said suit was challenged in C.R.P.(PD).No.1273 of 2009, I had the advantage of reading the plaint in the said suit. In the said suit the fifth respondent has taken a definite stand both with regard to the nature of acquisition as well as execution of will.

28. The contention of the first respondent/plaintiff and the fifth respondent/6th defendant would be clear from the following chart.

Plaintiff's case Case of the 6th defendant in O.S.No. 469/2004 Case of the 6th defendant being plaintiff in O.S.NO.980 of 2009 The property was purchased by K.Venkatesalu out of his own funds in the name Janakiammal The property was purchased by Venkatesalu only. But he was given the funds by his father Kandasamy Naidu. Janakiammal had no independent source of income to purchase the property.

The property was purchased by K. Venkatesalu out of his own funds in the name of Janakiammal The Will stated to have been executed by mother Janakiammal in respect of the plaint "A" schedule property in favour of the revision petitioners and Jayanthi was a forged will as mother has not executed the will.

-

Janakiammal was not in a sound and disposing state of mind. The will was a fabricated one created by the revision petitioners and her sister. It was a forged will created only for the purpose of cheating and to deprive him of getting his legitimate share in the suit property.

29. The above chart clearly shows that the fifth respondent/6th defendant has also supported the case of the first respondent/plaintiff with regard to the nature of acquisition as well as the execution of will by mother Janakiammal

30. The learned trial Judge has taken note of the contentions in the written statement of the fifth respondent with regard to the funds provided by the grand-father and the share claimed by him. Those contentions have nothing to do with the main issues to be decided in the suit. The petitioners appear to have not cited the attention of the learned trial Judge with respect to the subsequent plaint filed by the fifth respondent in O.S.No.980 of 2009. There was also no attempt made by them to mark the plaint in O.S.No.980 of 2009 in the interlocutory application. Therefore I am of the view that the matter requires to be considered by the learned trial Judge afresh.

CRP No.1273 of 2009

31. The learned trial Judge by way of a brief order restrained the revision petitioners from interfering with the peaceful possession and enjoyment of the suit property by the respondent. However nothing was indicated in the said order about the materials which were considered by the learned trial Judge to decide the prima facie case, balance of convenience as well as irreparable injury.

32. While granting an injunction ex parte, the Court was required to consider the prima facie case and balance of convenience. It is not sufficient that the Court reproduces the ingredients of Order 39 Rule 1 of the Code of Civil Procedure. The attempt of the court should be to assess the merits of the case pleaded by the petitioner to find out the prima facie basis and the order should contain reasons which weighed with the learned trial Judge for granting the order of injunction. Reasons should be indicated in the order. Reasons introduce clarity to the order and it would also enable the appellate or revisional authority to assess the factors which made the learned trial Judge to grant the order of ex parte injunction.

RIGHT TO REASON:

33. In Director, Horticulture, Punjab v. Jagjivan Parshad, 2008(6) SCALE 103 = (2008) 5 SCC 539, the Supreme Court underlined the necessity to record reasons thus:

"Reasons substitute subjectivity by objectivity. The emphasis on recording reasons is that if the decision reveals the inscrutable face of the sphinx, it can, by its silence, render it virtually impossible for the courts to perform their appellate function or exercise the power of judicial review in adjudging the validity of the decision. Right to reason is an indispensable part of a sound judicial system. Another rationale is that the affected party can know why the decision has gone against him. One of the salutary requirements of natural justice is spelling out reasons for the order made, in other words, a speaking-out. The inscrutable face of a sphinx is ordinarily incongruous with a judicial or quasi-judicial performance. (See Chairman and MD, United Commercial Bank v. P.C. Kakkar (2003(4) SCC 364)"

PRIMA FACIE CASE:-

34. The Supreme Court in M. Gurudas v. Rasaranjan, 2006 (9) SCALE 275 = (2006) 8 SCC 367 explained as to what is meant by prima facie case thus:-

"18. While considering an application for injunction, it is well settled, the courts would pass an order thereupon having regard to:
(i) Prima facie case
(ii) Balance of convenience
(iii) Irreparable injury.

19. A finding on prima facie case would be a finding of fact. However, while arriving at such a finding of fact, the court not only must arrive at a conclusion that a case for trial has been made out but also other factors requisite for grant of injunction exist."

35. The learned counsel appearing on behalf of the respondent very fairly conceded that the learned trial Judge should have indicated reasons in support of his order. According to the learned counsel the trial Judge should be directed to pass fresh orders after considering the counter filed by the revision petitioners.

36. Therefore I am of the opinion that the impugned order is liable to be set aside.

DISPOSAL:-

37. In the result the order dated 9.4.2008 in I.A.No.608 f 2008 in O.S.No.469 of 2004 on the file of the learned District and Sessions Judge (Fast Track Court No.II), Coimbatore is set aside. The matter is remitted to the trial court for fresh consideration on merits and as per law without in any way being influenced by the observation contained in the present order. It is open to the petitioners to produce a copy of the plaint in O.S.No.980 of 2009 as a document to be exhibited in I.A.No.608 of 2008. The civil revision Petition No.1200 of 2009 is allowed.

38. Similarly the order dated 24.4.2009 in I.A.No.1041 of 2009 in O.S.No.980 of 2009 on the file of the learned First Additional District Munsif, Coimbatore is set aside. The learned Judge is directed to consider the interlocutory application on merits and as per law and to dispose of the matter within thirty days from the date of receipt of a copy of this order. The Civil Revision Petition Petition No.1273 of 2009 is allowed. Consequently the connected Mps are closed. No costs.

Tr To

1. The District and Sessions Court (Fast Track Court NO.II), Coimbatore.

2. I Additional District Munsif, Coimbatore