Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar Tayal vs Javed Malik
2012 Latest Caselaw 3685 ALL

Citation : 2012 Latest Caselaw 3685 ALL
Judgement Date : 24 August, 2012

Allahabad High Court
Arun Kumar Tayal vs Javed Malik on 24 August, 2012
Bench: Sibghat Ullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?A.F.R.
 
Court No. - 58
 

 
Case :- WRIT - C No. - 3718 of 2006
 

 
Petitioner :- Arun Kumar Tayal
 
Respondent :- Javed Malik
 
Petitioner Counsel :- Samir Garg,L.P. Singh
 
Respondent Counsel :- S.C.
 

 
Hon'ble Sibghat Ullah Khan,J.

Heard learned counsel for the petitioner at length.

Respondent no.1-Javed Malik has filed O.S. No.825 of 1998 against the petitioner and proforma no.2. In the suit plaintiff described himself as aged about 22 years. However, in his statement under order 10 Rule 2 CPC he stated that he was born in the year 1979 meaning that he was of 19 years of age at the time of institution of the suit.

Permission to sell the property of plaintiff when he was less than 18 years of age had been granted to his father, hence by virtue of Section 3 of the Majority Act, 1875 as it stood at the relevant time he would be deemed to have become major at the age of the 21 years. (Suit is also in respect of the same property regarding which permission was granted earlier by the Court in favour of the father of the petitioner to sell the same).

Petitioner filed application for rejection of the plaint under order 7 Rule 11 CPC which was rejected on 06.10.2004 by Additional Civil Judge (Senior Division), Court No.2, Bulandshahr. Against the said order petitioner filed Civil Revision No.219 of 2004 which was dismissed by Additional District Judge, Court No.6 Bulandshahr on 26.09.2005 hence this writ petition.

Plaintiff filed his passport before the court below in which his date of birth was mentioned as 05.08.1976. However, as in his statement under order 10 Rule 2 CPC plaintiff had stated that he was born in the year 1979, hence for the purposes of the suit that should have to be taken as correct.

Order 32 Rule 1 CPC providing that minor plaintiff may sue through his guardian is for the benefit of the minor. It cannot be used to this detriment.

Further, even if plaintiff's year of birth is taken to be 1979 he attained the age of 21 years i.e. majority in 2000. In Kamalammal Vs. A.M.Shanmugham AIR 1976 Madras 235, it has been held that if during pendency of the suit minor plaintiff attains the age of the majority, the suit can be treated to have validly been instituted from that date. Similar view has been taken by this Court in Raja Ram Vs. Naveen Chandra 1995 (2) ARC 354. The Supreme Court in Ms/ Puspa Sahkari Avas Samiti Limited Vs. Ms. Gangotari Sahkari Samiti Limited JT 2012 (3) 563, and Vithalbhai Pvt. Ltd. Vs. Union of India AIR 2005 SC 1891 has held that if the suit or execution application has been filed pre-mature i.e. before the accrual of the cause of action then it will be deemed to be properly filed from the date of accrual of the cause of action.

Accordingly, I do not find any error in the impugned orders. Writ petition is dismissed.

Order Date :- 24.8.2012

vks

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter