Delhi High Court
M/S. Jagdamba Industries vs Sh. Krishan Pratap on 3 January, 2011
Author: Valmiki J. Mehta
Bench: Valmiki J.Mehta
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA No.603/1999
% 3rd January, 2011
M/S. JAGDAMBA INDUSTRIES ...... Appellant
Through: Mr. Sindhu Sinha,
Advocate.
VERSUS
SH. KRISHAN PRATAP ...... Respondent
Through: Ms. Iti Sharma,
Advocate.
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA
1. Whether the Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
VALMIKI J. MEHTA, J (ORAL)
1. The present first appeal under Section 96 of the Code of Civil Procedure, 1908 (CPC) impugns the judgment and decree dated 31.3.1994 whereby the suit of the appellant/plaintiff for recovery has been dismissed on an application filed by the respondent/defendant under Order 7 Rule 11 CPC by treating the issue No.1 as a preliminary issue and which issue was with regard to the bar to the suit under Section 69 of the Indian Partnership Act, 1932. The impugned judgment passed in the present case has resulted not only in stalling RFA No.603/1999 Page 1 of 14 the suit for recovery filed against the respondent/defendant with respect to goods supplied, at the stage of a preliminary issue for about 21 years since the filing of the suit in the year 1989 but also in negating the mandate of the Legislature brought about by amending Order 14 Rule 2 of the Code of Civil Procedure, 1908 (CPC) in the year 1976 by Act 104 of 1996. The object of the amendment of 1976 was that the Court should decide all issues together and there should not be piecemeal decisions on separate issues, unless the issue is an issue of law pertaining either to the suit being barred by law or lack of jurisdiction of the Court. The issue to be tried as a preliminary issue has been so mandated to be decided only if no evidence is required to be led on the same and which becomes clear from the expression "issue of law" as appearing in Order 14 Rule 2 of CPC.
2. Order 14 Rule 2 of CPC and which reads as under:-
" Order 14 Rule 2 CPC Court to pronounce judgment on all issues:- (1) Notwithstanding that a case may be disposed of on a preliminary issue, the Court shall, subject to the provisions of sub-rule (2), pronounce judgment on all issues. (2) Where issues both of law and of fact arise in the same suit, and the Court is of opinion that the case or any part thereof may be disposed of on an issue of law only, it may try that issue first if that issue relates to-
(a) the jurisdiction of the Court, or
(b) a bar to the suit created by any law for the time being
in force, and for that purpose may, if it thinks fit, postpone the settlement of the other issues until after that issue has been determined, and may deal with the suit in accordance with the decision on that issue."
The Supreme Court in its recent decision reported as RFA No.603/1999 Page 2 of 14 Ramesh B. Desai v. Bipin Vadilal Mehta,(2006) 5 SCC 638, has laid down that Order 14 Rule 2 of CPC confers no jurisdiction on a Court to decide the mixed questions of fact and law as a preliminary issue. It is clearly held in this judgment that where for a decision on an issue of law (such as a suit being barred by a particular law) depends firstly upon the decision of a disputed fact then the issue cannot be tried as a preliminary issue. The Supreme Court has therefore made it clear that once there are disputed questions of facts which require trial, the issue cannot be decided as a preliminary issue. Paras 13, 15 and 16 of this judgment are relevant and the same read as under:-
"13. Sub-rule (2) of Order 14 Rule 2 CPC lays down that where issues both of law and of fact arise in the same suit, and the court is of the opinion that the case or any part thereof may be disposed of on an issue of law only, it may try that issue first if that issue relates to (a) the jurisdiction of the court, or (b) a bar to the suit created by any law for the time being in force. The provisions of this Rule came up for consideration before this Court in Major S.S. Khanna v. Brig. F.J. Dillon4 and it was held as under: (SCR p. 421) "Under Order 14 Rule 2, Code of Civil Procedure where issues both of law and of fact arise in the same suit, and the court is of opinion that the case or any part thereof may be disposed of on the issues of law only, it shall try those issues first, and for that purpose may, if it thinks fit, postpone the settlement of the issues of fact until after the issues of law have been determined. The jurisdiction to try issues of law apart from the issues of fact may be exercised only where in the opinion of the court the whole suit may be disposed of on the issues of law alone, but the Code confers no jurisdiction upon the court to try a suit on mixed issues of law and fact as preliminary issues. Normally all the issues in a suit should be tried by the court; not to do so, especially when the decision on issues even of law depend upon the decision of issues of fact, would result in a lopsided trial of the suit."
Though there has been a slight amendment in the language of Order 14 Rule 2 CPC by the amending Act, 1976 but the RFA No.603/1999 Page 3 of 14 principle enunciated in the abovequoted decision still holds good and there can be no departure from the principle that the Code confers no jurisdiction upon the court to try a suit on mixed issues of law and fact as a preliminary issue and where the decision on issue of law depends upon decision of fact, it cannot be tried as a preliminary issue.
15. The principle underlying clause (d) of Order 7 Rule 11 is no different. We will refer here to a recent decision of this Court rendered in Popat and Kotecha Property v. State Bank of India Staff Assn.10 where it was held as under in para 10 of the report: (SCC p. 515) "10. Clause (d) of Order 7 Rule 7 speaks of suit, as appears from the statement in the plaint to be barred by any law. Disputed questions cannot be decided at the time of considering an application filed under Order 7 Rule 11 CPC. Clause (d) of Rule 11 of Order 7 applies in those cases only where the statement made by the plaintiff in the plaint, without any doubt or dispute shows that the suit is barred by any law in force."
16. It was emphasised in para 25 of the report that the statement in the plaint without addition or subtraction must show that it is barred by any law to attract application of Order 7 Rule 11 CPC. The principle is, therefore, well settled that in order to examine whether the plaint is barred by any law, as contemplated by clause (d) of Order 7 Rule 11 CPC, the averments made in the plaint alone have to be seen and they have to be assumed to be correct. It is not permissible to look into the pleas raised in the written statement or to any piece of evidence. Applying the said principle, the plea raised by the contesting respondents that the company petition was barred by limitation has to be examined by looking into the averments made in the company petition alone and any affidavit filed in reply to the company petition or the contents of the affidavit filed in support of Company Application No. 113 of 1995 filed by the respondents seeking dismissal of the company petition cannot at all be looked into."
(Emphasis added)
3. Keeping in mind the aforesaid settled legal position let us turn to the facts of the present case. The appellant/plaintiff filed RFA No.603/1999 Page 4 of 14 against the respondent/defendant on 22.7.1989 a suit for recovery of Rs.98,000/- for goods (chemicals) supplied by the appellant/plaintiff to the respondent/defendant. In this suit, the appellant/plaintiff in para 1 stated that plaintiff is a registered partnership firm under the Indian Partnership Act, 1932. In the written statement, the defendant denied the factum of plaintiff being registered as a partnership under the Indian Partnership Act, 1932. After pleadings were complete, the trial Court framed the following issues:-
"1. Is the plaintiff firm registered and the suit has been filed by a competent person, if so to what effect? OPP
2. Whether the plaintiff has supplied the goods mentioned in para 4 of the plaint? And is there privity of contract? OPP
3. Whether the defendant made any payment of Rs.12107 in account if so to what effect? OPP
4. Is the plaintiff entitled to any interest, if so on what amount and at what rate? OPP
5. Relief."
4. Clearly, the issue No.1 was a factual issue in view of the fact that the plaintiff in the plaint asserted existence of a registered partnership under the Indian Partnership Act, 1932 and the defendant denied the same. The defendant, however, subsequently filed an application on 3.4.1992 under Order 7 Rule 11 CPC on a totally new ground praying that the issue no.1 be treated as a preliminary issue and the suit be dismissed being barred by Section 69 of the Indian Partnership Act, 1932 not because the partnership firm is not registered but because Rajender Kumar who has signed the plaint was RFA No.603/1999 Page 5 of 14 not shown to be a partner of the firm in the Registrar of firms on the date of filing of the suit on 22.7.1989 and he was shown as a partner only on 1.4.1990. Paras 1 to 4 of this application and the replies thereto on behalf of the appellant/plaintiff are relevant and the same read as under:-
PARAS OF APPLICATION "1. That the captioned suit for recovery etc., instituted by the plaintiff firm M/s Jagdamba Industries is pending adjudication in the Hon‟ble Court.
2. The plaintiff firm on its own showings claims to be a duly registered firm. The plaintiff firm has also averred that Shri Rajinder Kumar is one of its registered partners and is thus competent to sign and verify the plaint for and on behalf of the plaintiff firm.
In support of its claim, the plaintiff firm has produced on record certain documents.
3. That on the plaintiffs own allegations and documents, it is apparent that Shri Rajinder Kumar has been registered as a partner of the plaintiff firm only w.e.f. 1.4.1990.
This record bears out that this suit has been instituted on 22.7.1989.
4. Thus, on the plaintiffs own showings, it is apparent that the said Shri Rajinder Kumar was not a duly registered partner of the plaintiff firm on the day this suit was instituted."
PARAS OF REPLY "1. Para 1 of the application except the matter of court record is wrong and is denied.
2. Para 2 of the application except the matter of RFA No.603/1999 Page 6 of 14 court record is wrong and is denied.
3. Para 3 of the application is wrong and is denied. It is submitted that in Form „A‟, is issued by Registrar of Firms under Indian Partnership Act, Sh. Rajinder Kumar has been shown to have joined the plaintiff/firm on 1-4- 89, and form „C‟ has also been issued to this effect by the Registrar of Firms. The said documents are on court‟s record. It is denied that Sh. Rajinder Kumar has been registered as partner in the firm w.e.f. 1-4-1990 as alleged.
4. Para 4 of the application is wrong and is denied. It is denied that Sh. Rajinder Kumar was not duly registered partner of plaintiff firm on the day of filing of the present suit as alleged. Rajinder Kumar is the partner and duly registered under Indian Partnership Act with Registrar of Firms since 1-4-1984."
Clearly therefore there was a disputed question of fact because the averments of the respondent/defendant in his application were denied by the appellant/plaintiff.
5. Be that as it may, this plea of Rajender Kumar being not shown as a registered partner in the Registrar of firms on the date of filing of the suit was a plea conspicuous by its absence in the written statement and was taken up only for the first time in the application filed by the respondent/defendant under Order 7 Rule 11 CPC and which application was filed after completion of pleadings and framing of issues. A reference to Order 6 Rule 7 of the CPC shows that no pleading shall, except by way of amendment, raise any new ground of RFA No.603/1999 Page 7 of 14 claim or contain any fact inconsistent with the previous pleading of the party pleading the same. Order 6 CPC pertains to pleadings generally i.e. to pleadings of both the plaintiff and the defendant i.e. to both the plaint as also the written statement. The new ground of claim which was raised in the application under Order 7 Rule 11 CPC of Rajender Kumar not being shown in the Registrar of firms as a partner of the firm on the date of filing of the suit being clearly a new ground of claim for dismissing the suit, the same was wholly impermissible in view of Order 6 Rule 7 CPC. If the defendant/respondent wanted to raise such a plea he was bound to have applied for an amendment of its written statement to raise such a plea and admittedly the written statement was never applied for being amended to include the plea that Rajender Kumar was not shown as a partner of the firm in the Registrar of firms on the date of filing of the suit.
6. A reading of the impugned judgment shows that the trial Court has decided the preliminary issue not by taking the averments in the plaint as correct but the judgment has been passed by reference to the documents filed by the respective parties i.e. with reference to documentary evidence. It appears that pursuant to the application under Order 7 Rule 11 being filed by the respondent/defendant, the appellant/plaintiff sought to file documents to justify the filing of the suit by Sh. Rajender Kumar as Rajender Kumar was claimed to be a RFA No.603/1999 Page 8 of 14 registered partner of the firm on the date of filing of the suit. Thus the impugned judgment has for the purpose of deciding the application under Order 7 Rule 11 CPC referred to and relied upon documentary evidence to allow the application under Order 7 Rule 11 CPC though the settled legal position is that for deciding either a preliminary issue under Order 14 Rule 2 CPC or an application under Order 7 Rule 11 CPC only the averments in the plaint can be looked into and disputed questions of facts cannot be decided by reference to documentary evidence. Surely a disputed question of fact cannot be decided in a summary manner by reference to documentary evidence without allowing parties to lead complete evidence of all its witnesses, and, disputed questions of facts cannot be the subject matter of a preliminary issue as held by the Supreme Court in the case of Ramesh B. Desai (supra).
7. Before this Court, the learned counsel for the respondent/defendant, and which defendant has successfully prolonged the suit for recovery till date for over two decades has argued three points for dismissing the appeal. The first point is that under Order 14 Rule 2 CPC, a bar of law can be tried as a preliminary issue and the bar of a suit under Section 69 of the Partnership Act, 1932 was a bar of law and hence such a plea could form the basis for seeking decision on the same as a preliminary issue. The second point RFA No.603/1999 Page 9 of 14 which was argued was that in the application under Order 7 Rule 11 when this plea of Rajender Kumar being not a partner as shown in the Registrar of firms on the date of filing the suit, this aspect was not denied in the reply filed to the application. Thirdly, it is argued that the appellant has been endeavouring to manipulate the record of the Registrar of firms after filing of the application under Order 7 Rule 11 CPC by the respondent/defendant so as to show that Rajender Kumar was a partner of the appellant/defendant firm on the date of the suit.
8. In my opinion, the first and third arguments are inter- related and can be dealt with together. The third argument pertains to the alleged manipulation of record on behalf of the appellant/plaintiff for showing Rajender Kumar as partner of the firm in the Registrar of firms on the date of the suit was filed which is a question of fact. The argument No.1 with respect to bar of law under Section 69 being capable of being decided as a preliminary issue also has to be decided keeping in mind that questions of facts cannot be decided by a preliminary issue. I have already referred to the decision of the Supreme Court in the case of Ramesh B. Desai (supra) and which clearly lays down that an issue of fact cannot be the subject matter of a preliminary issue under Order 14 Rule 2 CPC. Once it is a disputed question of fact whether Rajender Kumar was or was not a partner of the appellant/plaintiff partnership firm on the date of filing of the suit RFA No.603/1999 Page 10 of 14 surely the issue could not have been decided as a preliminary issue, because for deciding the alleged bar to the suit by virtue of Section 69 of the Indian Partnership Act, 1932 first the question of fact will have to be decided whether Rajender Kumar was or was not the partner of the firm shown in the Registrar of firms when the suit was instituted. Thus the issue is not a „question of law‟ simplicitor but it is a mixed question of fact and law. We also cannot lose sight of the fact that the issue was raised for the first time independently by means of an application under Order 7 Rule 11 CPC after pleadings were complete and which defence was not found in the written statement that Rajender Kumar was not a partner shown in the Registrar of firms as a registered partner on the date of the filing of the suit.
9. That takes me to the second argument which was advanced that in the reply to the application under Order 7 Rule 11 CPC it was not disputed by the appellant/plaintiff that Rajender Kumar was not a registered partner of the appellant partnership firm on the date of filing of the suit. Firstly, this argument is not correct as I have already reproduced above the replies of the appellant/plaintiff to paras 1 to 4 of the application under Order 7 Rule 11 CPC and in which it is denied that Rajender Kumar was not the registered partner of the firm on the date of institution of the suit. Secondly this sort of piecemeal filing of documents/evidence on an issue and piecemeal decision of a RFA No.603/1999 Page 11 of 14 suit by deciding of an issue on the basis of certain documents filed, without complete evidence being led on all issues, is exactly the situation which was sought to be prevented by the amendment to Order 14 Rule 2 CPC by Act 104 of 1976. Unfortunately, the trial Court has failed to consider this vital aspect while passing the impugned judgment and decree dismissing the suit on the basis of an application under Order 7 Rule 11 CPC by holding that Rajender Kumar was not shown to be a registered partner of the firm in the Registrar of firms on the date of filing of the suit.
10. On the basis of the above discussion the following conclusions emerge:-
(i) A disputed question of fact cannot be a question of law and such a question of law which before the same can be decided requires decision upon a disputed question of fact, cannot be tried either as a preliminary issue or by an application under Order 7 Rule 11 CPC vide the decision of Ramesh B. Desai (supra). Whether or not Sh.
Rajender Kumar was a registered partner of the appellant/plaintiff partnership firm on the date of the filing of the suit is a factual issue because the appellant had disputed that Rajender Kumar was an unregistered partner and had sought to sustain the suit by filing of different documents from the Registrar of firms to show that Rajender Kumar was in fact entitled to file the suit because he was a registered RFA No.603/1999 Page 12 of 14 partner of the firm on the date of filing of the suit. The fact that ultimately on merits the respondent/defendant may succeed at the stage of final arguments in the suit after evidence is lead on all issues including the issue of bar under Section 69 of the Partnership Act, 1932, however cannot mean that the mandated procedure of trial of all issues together and non trial of issues of facts as a preliminary issue can be given a go bye.
(ii) The respondent/defendant was not entitled to raise a totally new issue in an application under Order 7 Rule 11 viz of Rajender Kumar being not a registered partner of the firm because there was no such defence in the existing written statement where the only defence was that the partnership firm was not registered. There was no defence in the written statement that Rajender Kumar was not shown as a registered partner of the firm on the date of filing of the suit. Any departure from an existing pleading/written statement could because of Order 6 Rule 7 CPC have been done by means of an amendment application, and which procedure has admittedly not been followed in the present case.
11. In view of the fact that the impugned judgment decides disputed questions of facts as a preliminary issue/under Order 7 Rule 11 CPC without calling upon the parties to lead complete evidence and simply on the basis of documents which have been filed, the impugned RFA No.603/1999 Page 13 of 14 judgment is clearly unsustainable and is therefore liable to be set aside and is accordingly set aside. Since this is a commercial matter and the appellant has been put to delay of 21 years in progress of its suit for recovery of money with respect to goods supplied I hold that in terms of para 37 of the decision of the Supreme Court in the case of Salem Advocate Bar Association Vs. Union of India (2005) 6 SCC 344 appropriate costs should be imposed on the respondent/defendant for causing unnecessary delay in the trial of the suit. Accordingly, the present appeal is accepted and the impugned judgment is set aside with costs of Rs.20,000/- in favour of the appellant/plaintiff and against the respondent/defendant and which costs shall be paid within two weeks from today.
The appeal is therefore disposed of as allowed.
C.M. No.1651/1999 in RFA No.603/1999 No orders are required to be passed in this application which is disposed of as such.
JANUARY 03, 2011 VALMIKI J. MEHTA, J
Ne
RFA No.603/1999 Page 14 of 14