Supreme Court of India
R K Roja vs U S Rayudu & Anr on 4 July, 2016
Equivalent citations: AIR 2016 SUPREME COURT 3282, 2016 (14) SCC 275, 2016 (3) AJR 712, AIR 2016 SC (CIVIL) 2157, (2016) 3 ALL RENTCAS 1, (2016) 5 ANDHLD 18, (2016) 3 UC 2181, (2016) 4 JCR 201 (SC), (2016) 3 CIVLJ 911, (2016) 4 ICC 98, (2017) 1 MAD LW 843, (2016) 2 ORISSA LR 606, (2016) 3 CIVILCOURTC 790, (2016) 5 ALLMR 446 (SC), (2016) 2 RECCIVR 810, (2016) 3 CURCC 120, (2016) 2 CLR 389 (SC), (2016) 4 PAT LJR 103, (2016) 118 ALL LR 479, (2017) 3 ALL WC 2572, (2016) 4 JLJR 1, (2016) 133 REVDEC 444, (2016) 6 SCALE 729, (2016) 165 ALLINDCAS 150 (SC), 2016 (4) KCCR SN 408 (SC), (2016) 5 BOM CR 487
Bench: Rohinton Fali Nariman, Kurian Joseph
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5540 OF 2016
(Arising out of S.L.P.(C) No. 15474 of 2016)
R. K. ROJA ... APPELLANT (S)
VERSUS
U. S. RAYUDU AND ANOTHER ... RESPONDENT (S)
J U D G M E N T
KURIAN, J.:
Leave granted.
The appellant has two grievances - (i) The Court has not disposed of an application filed by her under Order VII Rule 11 of The Code of Civil Procedure, 1908 (hereinafter referred to as ‘the Code’) for rejection of the Election Petition and the same has been posted along with the main petition and (ii) She is denied an opportunity to file written statement. The first respondent herein filed an Election Petition challenging the election of the appellant to the 289 Nagiri Assembly Constituency. Appellant was declared elected on 16.05.2014. The election petition is dated 30.06.2014. On receipt of notice in the Election Petition, the appellant filed Annexure-P/4-application for rejection of the Petition, under Order VII Rule 11 of the CPC by way of a counter affidavit. It appears that the court declined to consider the same on the ground that there was no formal application and hence proceeded with the trial. At that stage, appellant filed Annexure-P/5-formal application for rejection of the Election Petition on the ground that the Election Petition did not disclose any cause of action. That application as per the impugned order dated 27.04.2016 was posted along with the main petition, and thus, the appeal. The High Court has taken the view that the same “was not filed at the earliest opportunity” and that appellant was not diligent in prosecuting the application. Therefore, the court took the view that … “this application filed by the first respondent shall be decided at the time of final hearing …”.
We are afraid that the stand taken by the High Court in the impugned order cannot be appreciated. An application under Order VII Rule 11 of the CPC can be filed at any stage, as held by this Court in Sopan Sukhdeo Sable and others v. Assistant Charity Commissioner and others[1] … “The trial court can exercise the power at any stage of the suit – before registering the plaint or after issuing summons to the defendant at any time before the conclusion of the trial. …”. The only restriction is that the consideration of the application for rejection should not be on the basis of the allegations made by the defendant in his written statement or on the basis of the allegations in the application for rejection of the plaint. The court has to consider only the plaint as a whole, and in case, the entire plaint comes under the situations covered by Order VII Rule 11 (a) to (f) of the CPC, the same has to be rejected.
Once an application is filed under Order VII Rule 11 of the CPC, the court has to dispose of the same before proceeding with the trial. There is no point or sense in proceeding with the trial of the case, in case the plaint (Election Petition in the present case) is only to be rejected at the threshold. Therefore, the defendant is entitled to file the application for rejection before filing his written statement. In case, the application is rejected, the defendant is entitled to file his written statement thereafter (See Saleem Bhai and others v. State of Maharashtra and others[2]). But once an application for rejection is filed, the court has to dispose of the same before proceeding with the trial court. To quote relevant portion from paragraph-20 of Sopan Sukhdeo Sable case (supra):
“20. … Rule 11 of Order 7 lays down an independent remedy made available to the defendant to challenge the maintainability of the suit itself, irrespective of his right to contest the same on merits. The law ostensibly does not contemplate at any stage when the objections can be raised, and also does not say in express terms about the filing of a written statement. Instead, the word “shall” is used, clearly implying thereby that it casts a duty on the court to perform its obligations in rejecting the plaint when the same is hit by any of the infirmities provided in the four clauses of Rule 11, even without intervention of the defendant. …” In Saleem Bhai case (supra), this Court has also held that … “A direction to file the written statement without deciding the application under Order VII Rule 11 cannot but be a procedural irregularity touching the exercise of jurisdiction of the trial court.” However, we may hasten to add that the liberty to file an application for rejection under Order VII Rule 11 of the CPC cannot be made as a ruse for retrieving the lost opportunity to file the written statement.
Apparently, in the present case, it is seen that Annexure-P/4-Affidavit dated 15.03.2015, with a prayer … “to dismiss the present Election Petition under Order VII Rule 11 of the CPC…”, was filed within thirty days of the receipt of the summons in the Election Petition. However, the court was not inclined to consider the same in the absence of a formal application, and thus, Annexure-P/5-Application No. E.A. No. 222 of 2016 was filed on 22.02.2016 leading to the impugned order, posting the application for consideration at the time of final hearing.
The procedure adopted by the court is not warranted under law. Without disposing of an application under Order VII Rule 11 of the CPC, the court cannot proceed with the trial. In that view of the matter, the impugned order is only to be set aside. Ordered accordingly. However, the concern expressed by the High Court with regard to the alleged attempt on the part of the appellant for delaying the trial of the Election Petition cannot be brushed aside. Therefore, we have heard the learned Senior Counsel appearing for the appellant on the application under Order VII Rule 11 of the CPC. We are satisfied that the said Application does not come within the purview of any of the situations under Order VII Rule 11
(a) to (f) of the CPC. Therefore, the application is rejected. In the peculiar facts of this case which we have narrated above, the appellant is given an opportunity to file written statement in the Election Petition within two weeks from today.
Since the Election Petition has been pending before the High Court since 2014, we request the High Court to dispose of the same before the end of this year.
The appeal is disposed of accordingly.
........................................J. (KURIAN JOSEPH) ......………………………………J. (ROHINTON FALI NARIMAN) New Delhi;
July 4, 2016.
-----------------------
[1] (2004) 3 SCC 137
[2] (2003) 1 SCC 557
-----------------------
REPORTABLE
-----------------------
6