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 3, Cited by 0]

Bombay High Court

M/S. Ketan Diesel Servies, Thr. Prop. ... vs M/S Varma Tradeink Prop. Shailendra M. ... on 14 December, 2017

                                                                                                          cra126.17.odt

                                                               1

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH AT NAGPUR

                          CIVIL REVISION APPLICATION NO.126/2017

     APPLICANT :                      M/s. Ketan Diesel Services
     (Ori. Defendant)                 Through its Pop. Shri Mahendra Nandalal Malviya 
     On R.A.                          Nr. Dipa School Walcut Compound, Nand Dham 
                                      Complex Amravati, Distt. Amravati (M.S.).

                                                 ...V E R S U S...

     RESPONDENT :                     M/s Varma Tradeink Prop. Shailendra M. Varma
     (Ori. Plaintiff)                 Through his power of attorney Holder 
     On R.A.                          Shri Roshansingh s/o Bhikamsingh Rajpur, 
                                      Aged about 43 years, Occu : Service, 
                                      R/o Plot No.128/129 Chaturbhuj Layout 
                                      Control Wadi, Nagpur. 

     --------------------------------------------------------------------------------------------------
                           Shri Sawan Alaspurkar, Advocate for applicant 
                           Shri P.K. Mishra, Advocate for respondent 
     ---------------------------------------------------------------------------------------------------------------------

                                      CORAM  : ARUN D. UPADHYE, J.
                                      DATED :   14/12/2017
                                                                           
     ORAL JUDGMENT   

1. Rule. Rule made returnable forthwith. The civil revision application is heard finally with the consent of the learned Counsel for the parties.

2. By this civil revision application, the applicant has prayed to quash and set aside the order dated 14/9/2017, below Exh.12, passed by the 10th Joint Civil Judge, Senior Division, Nagpur in Summary Civil Suit No.10/2017.

::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 :::

cra126.17.odt 2

3. The brief facts of the case are as under : -

The respondent/plaintiff has filed Summary Civil Suit for recovery of an amount of Rs.12,33,016/-. The plaintiff came with a case that he is authorized distributor of Automotive spare parts manufactured by "Bosch India Company Ltd., (Automotive Sector) Bangalore. The applicant/defendant - M/s Ketan Diesel Services was also authorized by the company to run the service station at Amravati. The case of the plaintiff is that he has frequently supplied the spare parts manufactured by Bosch India Company Limited to the defendant's firm M/s Ketan Diesel Services at Amravati, as per his order placed with the plaintiff from time to time. The plaintiff has also maintained the computerized account. It is the case of the plaintiff that the applicant has issued a cheque bearing No.000749 on 21/4/2016, drawn against his account No.967530110000011 with Bank of India, Amravati Branch, Amravati, payable at all branches of B.O.I. The plaintiff has presented the said cheque for encashment on 14/6/2016 with ICICI bank having branch at Wadi Nagpur, however, the same was dishonoured. The demand notice through Advocate was also issued to the applicant. The plaintiff thus constrained to file the present suit for recovery of amount under Order XXXVII of the Code of Civil Procedure.
::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 :::
cra126.17.odt 3

4. The suit summons in Form No.4 (Appendix-B) was issued to the defendant, hence, the applicant appeared in the suit. During the pendency of the said suit, the applicant has filed application vide Exh.12 under Order VII Rule 10 of the Code of Civil Procedure for return of the plaint and dismissal of the suit. In the application, it is contended that the suit filed by the plaintiff is without jurisdiction and it cannot be tried by the Court as there is no territorial jurisdiction as per the provisions of Section 20 of the Code of Civil Procedure. It is also mentioned that Amravati Court has only jurisdiction to entertain the suit.

5. The respondent/plaintiff has filed his reply and objected the said application. It is the case of the plaintiff that the present application is nothing but to prolong the matter. According to the plaintiff, the order was placed at Nagpur, the material was also dispatched from Nagpur, the cheque was also drawn at Nagpur and the office of the plaintiff is also at Nagpur. Since cause of action arose at Nagpur, the Court of law at Nagpur has jurisdiction to entertain the suit and the application be rejected.

6. After hearing the learned Counsel for both sides, the learned 10th Joint Civil Judge Senior Division, Nagpur by its order dated 14/9/2017 rejected the application (Exh.12) filed by the applicant. The said order is impugned in the present civil revision application by the applicant.

::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 :::

cra126.17.odt 4

7. I have heard the learned Counsel for the parties at length. The learned Counsel for the applicant has vehemently submitted that as per the provisions of Section 20 of the Code of Civil Procedure and more particularly illustrations (a), the civil Court at Nagpur has no jurisdiction to entertain the suit. He further submitted that the learned trial Judge has wrongly rejected the application filed under Order VII Rule 10 of the Code of Civil Procedure. According to him, the defendant is residing at Amravati and the goods are also delivered at Amravati and therefore, the Court at Amravati has only jurisdiction to entertain the suit. According to him, merely because the cheque is dishonoured at Nagpur, the plaintiff cannot get the right to file the suit at Nagpur. Lastly, it is submitted that the impugned order be set aside by allowing the civil revision application.

8. Learned Counsel for the respondent has submitted that the suit is filed under Order XXXVII of the Code of Civil Procedure. Summons, under the said provision, in Form No.4 (Appendix-B) is issued. The defendant has also a remedy to apply to the Court to defend the suit and therefore, the present application (Ex.12) filed by the defendant is not maintainable. He also pointed out that as per the provisions of Section 19 of the Code of Civil Procedure, the plaintiff has option to file the suit at Nagpur as well as at Amravati. The plaintiff has chosen the place to file the suit at Nagpur. He also submitted that the office of the plaintiff is at ::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 ::: cra126.17.odt 5 Nagpur, defendant has placed the order at Nagpur, account is maintained at Nagpur, bill is generated at Nagpur and the cheque in question is also dishonoured at Nagpur, hence, the civil Court at Nagpur has jurisdiction. The learned trial Court has rightly rejected the application, hence, no interference of this Court is called for. The civil revision application be dismissed.

9. Considering the submissions of the respective parties and having gone through the impugned order dated 14/9/2019 passed by the 10th Joint Civil Judge Senior Division, Nagpur, below Exh.12 in Summary Civil Suit No.10/2017, I am of the view that no interference of this Court is called for in the said order. It is to be noted that the Summary Civil Suit No.10/2017 filed by the respondent/plaintiff for recovery of an amount of Rs.12,33,016/- comes under the negotiable instrument. It is stated that in the said suit summons, in Form No.4 (Appendix-B) under Order XXXVII Rule 2 of the Code of Civil Procedure is issued. The defendant appeared in the suit and filed the present application (Exh.12) for rejection of plaint. The defendant instead of obtaining the permission to defend the suit moved application under Order VII Rule 10 of the Code of Civil Procedure for return of the plaint. It is to be noted that the present suit is filed under the title "Summary Suit Under Order XXXVII of the Code of Civil Procedure 1908 for recovery of sum of Rs.12,33,016/- below bill of ::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 ::: cra126.17.odt 6 exchange". Though the learned trial Judge has considered the said application and after hearing both the sides has rightly rejected the application. In view of the provisions of Order XXXVII of the Code of Civil Procedure, it appears that the said application itself was not maintainable. Nevertheless, the plaintiff has averred in the plaint that the cause of action for filing the suit arose on 16/6/2016, when the cheque has been dishonoured on presentation to the Bank and also made averment that the goods were purchased on credit from Nagpur and price was payable at Nagpur by the defendant and therefore, the civil Court at Nagpur has jurisdiction to entertain the suit. The learned Counsel for the respondent/plaintiff has also pointed out the provision of Section 19 of the Code of Civil Procedure. As per the said provision, where a suit is for compensation for wrong done to the person or to movable property, if the wrong was done within the local limits of the jurisdiction of one Court and the defendant resides, or carries on business, or personally works for gain, within the local limits of the jurisdiction of another Court, the suit may be instituted at the option of the plaintiff in either of the said Courts.

10. In view of the said provision, the plaintiff has given option to file the suit where the wrong is done or where the defendant resides or carries on business or personally works for gain within the local limits of the jurisdiction of another Court. The learned Counsel for the applicant, ::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 ::: cra126.17.odt 7 however, relied upon Section 20 of the Code of Civil Procedure and more particularly illustration (a) and submitted that the Court at Nagpur has no jurisdiction to entertain the present suit. He further submitted that the defendant resides at Amravati and goods are delivered at Amravati but only because the cheque is dishonoured at Nagpur does not give jurisdiction to the Court at Nagpur. But the said submission cannot be accepted. The averments made in the plaint explicit that the defendant has made order of the spare parts of automobile at Nagpur, the property is also delivered from Nagpur to Amravati and account of the transaction is also maintained at Nagpur and hence, the Nagpur Court has jurisdiction to entertain the suit filed by the plaintiff.

11. Learned Counsel for the applicant has relied upon the judgment of the Hon'ble Apex Court, reported in (2003) 1 Supreme Court Cases 557 (Saleem Bhai and others...Versus...State of Maharashtra and others). In the said judgment, the Hon'ble Apex Court has held that the germane facts for deciding such an application, held, are the averments in the plaint and not the pleas taken in the written statement. Hence, the trial Court's direction to the defendant to file the written statement, without deciding his application under Order VII Rule 11, held as bad. He has also relied upon the judgment of this Court, reported in 2004 (1) Mh.L.J. 50 (Shreyans Industries...Versus..State of ::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 ::: cra126.17.odt 8 U.P. and others). In the said judgment, this Court has held that while deciding the issue of jurisdiction, findings are also given on other issues on merits. In view of plaint being ordered to be returned for want of jurisdiction, findings recorded on merits were without jurisdiction.

In the facts and circumstance of the case, both these rulings are not applicable in the case at hand.

12. Learned Counsel for the respondent has relied upon the judgment of this Court, reported in 2010 (5) Mh.L.J. 547 (Mallikarjun Transport, Aurangabad and another...Versus...Dr. Babasaheb Ambedkar Sahakri Sakhar Karkhana Ltd., Keshegaon, Osmanabad). In the said ruling, it is held that the cause of action arose to the plaintiff within territorial jurisdiction of two Courts. Plaintiff has an option to file suit in either of the Courts.

13. In the instant case, the defendant is residing at Amravati and the cause of action arose at Nagpur and therefore, both the Courts are having jurisdiction to entertain the suit. Thus, the plaintiff has option to file the suit in either of the Courts.

14. Considering the submissions of both the sides and after going through the legal provisions, I am of the view that the order passed by the learned 10th Joint Civil Judge, Senior Division, Nagpur, dated 14/9/2017, below Exh.12, in Summary Civil Suit No.10/2017 does not ::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 ::: cra126.17.odt 9 require any interference of this Court. The civil revision application filed by the applicant/original defendant is devoid of any merit and liable to be dismissed and accordingly the same is dismissed. Rule stands discharged. No order as to costs.

JUDGE Wadkar ::: Uploaded on - 15/12/2017 ::: Downloaded on - 16/12/2017 02:04:58 :::