Citation : 2022 Latest Caselaw 2798 Bom
Judgement Date : 23 March, 2022
Digitally signed by
SWAROOP SWAROOP SHARAD
SHARAD PHADKE
PHADKE
Date: 2022.03.23
21:42:11 +0530 app 551 of 2019.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
APPEAL NO.551 OF 2019
IN
NOTICE OF MOTION NO. 528 OF 2015
IN
SUIT NO. 175 OF 2014
WITH
INTERIM APPLICATION NO.543 OF 2019
Sanjay Mishrimal Punamiya
of Mumbai Indian Inhabitant,
residing at 5th Floor, Flat No.21,
A1-Sabah Court, 73/105 Marine
Drive, Mumbai - 400 020 ... APPELLANT
VERSUS
1. Sheikhah Fadiah Saad Al Abdulla,
Al Sabah, through constituted
Mr. Firas El-Kurdi, having her
address at Arabian Gulf Street,
Shaab Palace, P.O.Box 841,
Hawalli - 32009, Kuwait
2. Amish Amir Shaikh
presently residing at Room Next
to Flat No.1, Ground Floor,
Al-Sabha Court, 73 Marine Drive,
Mumbai - 400 020.
3. Mahesh Rupnarayan Soni
having his business at
Shop No.3, Golden Nest, Phase 8,
Mira Bhayander Road, Thane - 401 107 ... RESPONDENTS
WITH APPEAL NO.34 OF 2021 IN NOTICE OF MOTION NO.534 OF 2015
SSP 1/73 app 551 of 2019.doc
IN SUIT NO. 175 OF 2014 WITH INTERIM APPLICATION NO.555 OF 2019
Mahesh Rupnarayan Soni having his business at Shop No.3, Golden Nest, Phase - B, Mira Bhayandar Road, Thane - 401 107 ... APPELLANT
VERSUS
1. Sheikhah Fadiah Saad Al Abdulla, Al Sabah, through constituted Mr. Firas El-Kurdi, having her address at Arabian Gulf Street, Shaab Palace, P.O.Box 841, Hawalli - 32009, Kuwait
2. Sanjay Mishrimal Punamiya of Mumbai Indian Inhabitant, residing at 5th Floor, Flat No.21, A1-Sabah Court, 73/105 Marine Drive, Mumbai - 400 020
3. Amish Amir Shaikh presently residing at Room Next to Flat No.1, Ground Floor, Al-Sabha Court, 73 Marine Drive, Mumbai - 400 020. ... RESPONDENTS
Mr. Anil V. Anturkar, Senior Advocate with Mr. Zal Andhyarujina, Senior Advocate i/by Mr. Vipul J. Shah, for Appellant in APP 551 of 2019 and for Respondent No.2 in APP 34 of 2021.
Mr. Sharan Jagtiani, Senior Advocate with Mr. Haresh Jagtiani, Senior Advocate with Mr. Yashpal Jain, Mr. Suprabh Jain, Ms. Apurva Manwani, Ms. Bhumika Chulani, Ms. Aditi Harsha, Ms. Jahnavi Vora, for Respondent No.1 in both Appeals. Mr. Ashish Kamat with Mr. Shubhradeep Banerjee, Mr. Rajkumar Mishra i/by R.K.Mishra and Co., for Appellant in APP 34 of 2021 and for Respondent No.3 in APP 551 of 2019.
SSP 2/73
app 551 of 2019.doc
Ms. Twinkle Gadhiya i/by L.C.Tolat and Co., for Respondent No.2 in APP 551 of 2019 and for Respondent No.3 in APP 34 of 2021.
CORAM: S.J.KATHAWALLA & MILIND N. JADHAV
JUDGMENT RESERVED ON : 9th MARCH 2022 JUDGMENT PRONOUNCED ON : 23rd MARCH 2022
JUDGMENT : ( PER S.J.KATHAWALLA & MILIND N. JADHAV, JJ. )
1. These Appeals challenge a common Order of the Learned Single Judge
dated 6th September 2021 ("the Impugned Order"). The Appellant in Appeal
No.551 of 2019 is the Original Defendant No.1 ("Defendant No.1") in the Suit and
also Respondent No.2 in the Appeal No.34 of 2021. Defendant No.1 claims to be in
possession of Flat No. 21 as a tenant. Flat No. 21 is located on the 5 th Floor in the
building known as Al Sabah Court located at Marine Drive. Respondent No.2 in
Appeal No. 551 of 2019 is Defendant No.2 ("Defendant No.2") in the Suit and
Respondent No.3 in the connected Appeal No.34 of 2021. Defendant No.2 claims to
be in possession of a room on the ground floor next to Room No.1 in the same
building as a tenant. The Appellant in Appeal No.34 of 2021 is the Defendant No.3 in
the Suit and Respondent No.3 in the Appeal No. 551 of 2019 ("Defendant No.3").
Defendant No.3 claims to be in possession of a room located adjacent to the terrace on
the 6th floor in the same building as tenant. Respondent No.1 who is the original
Plaintiff ("Plaintiff") in the Suit is the landlord of the entire Building - Al Sabah
SSP 3/73 app 551 of 2019.doc
Court. Al Sabah Court belongs to the Plaintiff and the Royal Family of Kuwait of
which the Plaintiff is also a member.
2. By the Impugned Order the Learned Single Judge has rejected Notice of
Motion No.528 of 2015 and Notice of Motion No.534 of 2015. Notice of Motion
No.528 of 2015 was taken out by Defendant No.1 for directions to the Plaintiff to
prove to the satisfaction of the Court that Firaz El-Kurdi, the Power of Attorney
holder of the Plaintiff ("Constituted Attorney"), being the person who has verified
the Plaint and filed an Affidavit in Support of the Plaint, is acquainted with the facts of
the case in terms of Order VI Rule 15 of the CPC 1908. Defendant No.3, the Appellant
in the Appeal No.34 of 2019, challenges the Impugned Order dismissing Notice of
Motion No. 534 of 2015 taken out by the said Defendant No.3 seeking dismissal of the
Suit and / or rejection of the Plaint as filed by the Plaintiff under Order VI Rule 14 or
under Order VII Rule 11 of CPC.
3. It is the case of the Defendants that the Plaintiff, who claims to be one of
the heirs of the deceased landlord (Shaikh Abdullah Al-Salem Al- Sabah, Late Emir of
Kuwait) of Al Sabah Court Building in which the Suit Premises are situated, has filed a
suit through the Constituted Attorney, Firaz El-Kurdi, who is not personally aware of
the facts and circumstances of the case. It is then contended that despite being
unaware, the Constituted Attorney has affirmed the Plaint on the basis of Power of
Attorney of the Plaintiff which, on the date of verification of the Plaint i.e. on 5 th
SSP 4/73 app 551 of 2019.doc
December 2013 was not properly stamped as per the Maharashtra Stamp Act. It had
therefore been prayed that the verification in the Plaint does not meet the
requirements of Order VI Rule 15 and that the Plaintiff should satisfy the Court on the
compliance of provisions of Order VI Rule 15 and/or the Plaint be dismissed on the
grounds of defective verification.
4. Further, it has also been argued in these Appeals that there is non-
compliance of provisions of Order VI Rule 15(4) that relates to an Affidavit in support
of the pleadings. It is the case of the Defendants that since the Affidavit in support of
the Plaint does not disclose sources of the information set out in the Plaint and since
the deponent does not have any personal knowledge as regards the averments so
made, the same does not meet the requirements of Order VI Rule 15(4).
5. Another issue that was argued, by placing reliance on the Bombay High
Court (Original Side) Rules, 1958, is that if the verification does not comply with
Order VI Rule 15, the Plaint ought not to be admitted to the register of suits under
Rule 47 and should continue to remain under lodgement under Rule 45. It was also
argued that for admitting the Plaint into the register, the Prothonotary and Senior
Master of the Bombay High Court is the authority who must be satisfied in relation to
the compliance of Order VI Rule 15, although the provisions uses the expression
'Court'.
SSP 5/73
app 551 of 2019.doc
BRIEF FACTS AS STATED IN THE PLAINT
6. Since the main issue that arises in these Appeals pertains to the
verification of the Plaint, it would be relevant to note at the outset some of the salient
facts as stated in the Plaint.
7. At paragraph 5 of the Plaint it is stated that in 1955, Al Sabah Court was
taken on a long term lease by the late Emir of Kuwait namely Shaikh Abdullah Al-
Salem Al- Sabah ("Shaikh Abdullah"). On 24th November 1965 Shaikh Abdullah
passed away. It is also stated that on 1st May 1966, Shaikh Saad Al-Abdullah Al -Sabah
("Shaikh Saad") being the heir of the Late Emir, Shaikh Abdullah obtained the
inheritance certificate in his favour.
8. At paragraph 5 of the Plaint it is stated that on 13 th May 2008, Shaikh
Saad passed away and that the present heirs have obtained succession certificate from
the state of Kuwait, Ministry of Justice Legal Authentication Inheritance Division
Vide Succession Certificate No. 770/ 2008.
9. At paragraph 6 of the Plaint, it is the case of the Plaintiff that Faisal Essa
was the caretaker of Al Sabah Court during the lifetime of Shaikh Saad. Faisal Essa
used to visit the building regularly and had appointed full time staff to look after the
Suit Premises. It has been stated in the Plaint that after the demise of Shaikh Saad his
legal heirs including the Plaintiff granted necessary and specific authority to Faisal
Essa to take care of their properties including Al Sabah Court.
SSP 6/73
app 551 of 2019.doc
10. At paragraph 9 of the Plaint, it has been stated that at the relevant point
of time the entire building was occupied by tenants except the Suit Premises which
were owned, occupied, possessed and fully seized by Shaikh Saad and after his demise
by his legal hers including the Plaintiff. The Suit Premises were in absolute use,
occupation and possession of Mr Faisal Essa who was the caretaker since the lifetime
of Shaikh Saad. The Suit Premises as mentioned in Exhibit A to the Plaint consists of :
a) Flat No.21 on 5th floor admeasuring about 7000 sq. ft.;
b) Office room on the ground floor admeasuring 270 sq. ft.
c) Room on the 6th floor admeasuring 300 sq ft. in Al Sabah Court.
11. At paragraph 13 of the Plaint, the Plaintiff has stated that between 18 th
January 2013 and 16th February 2013, Mr. Faisal Essa had a kidney transplant at
Breach Candy hospital in Mumbai and was admitted to the hospital for this duration.
12. At paragraphs 13 to 16, it has been stated that on 6 th May 2013, Faisal
Essa left India as he wanted to rest in Kuwait due to his surgery. The keys to the Suit
Premises were handed over to the staff members. At this point of time the Defendant
No. 1 was a tenant in respect of Flat No. 3 situated on the 1 st floor of Al Sabah Court.
The Plaintiff has further stated in the said paragraphs that upon Faisal Essa leaving
the country, the Defendants took illegal possession of Suit Premises by colluding with
the domestic staff and paying them substantial sums and bringing pressure upon them
to toe their line. It has further been stated that the Plaintiff was unaware about this
SSP 7/73 app 551 of 2019.doc
incident at the relevant time.
13. At paragraph 19, the Plaintiff states that in order to legitimize their
occupation, the Defendants have created forged and fabricated documents to create
illegal tenancy over the Suit Premises.
14. At paragraph 33 of the Plaint, the Plaintiff has enumerated the grounds
of challenge to the Tenancy Agreements dated 30th October 2012 and 31st January
2013 which inter alia are as follows :
(i) That the Tenancy Agreements have been executed by the
Defendants with a dead person i.e. Shaikh Abdullah.
(ii) Signature of Faisal Essa (power of attorney holder of the late
Emir, Shaikh Abdullah) has been forged.
(iii) Tenancy Agreements are not registered and no stamp duty has
been paid on the same.
(iv) No amount of monthly rent was mentioned in the purported
forged Tenancy Agreements.
15. At paragraph 26, the Plaintiff has stated that on 10th November 2012,
Defendant No.1 filed a criminal complaint u/s. 406, 504, 506 of IPC r/w sections 3
and 25 of the Arms Act alleging that Faisal Essa threatened him with a revolver to
vacate the premises. On 18th February 2018, the learned Magistrate passed directions
for the complaint to be sent for investigation under section 156(3) of CrPC.
SSP 8/73
app 551 of 2019.doc
16. At paragraphs 36 and 37 of the Plaint, it is stated that on 12 th December
2012, Defendant No.1 also filed a R.A.N Application bearing No. 47 of 2012 for
fixation of standard rent. It has been submitted that the said R.A.N Application was
filed against Shaikh Abdullah who expired in 1965 and Faisal Essa. It has been further
stated that on 22nd December 2012, the Small Causes Court passed an ex-parte order
directing the Defendants therein to deposit a lump sum amount of Rs.50,000/- on a
quarterly basis as rent. It is the case of the Plaintiff that even the rent receipts attached
to the RAN Application were forged. The Plaintiff further states that the Writ of
Summons was not served for the aforesaid proceedings on the Plaintiff.
17. At paragraph 39 of the Plaint, the Plaintiff states that on 7 th September
2013, R.A.N Application No.47 of 2012 has been dismissed for default.
18. At paragraph 40, the Plaintiff has mentioned that on 22 nd January 2013,
the Defendant No. 1 has also filed RAD Suit No.174 of 2013 in the Small Causes
Court seeking declaration as a tenant with respect to Flat No.21.
19. At paragraphs 42 and 43, it has been stated that on 3 rd April 2013 the
Defendant Nos.2 and 3 also filed separate RAD suits bearing No. 606 of 2013 and 607
of 2013 in respect of premises on the Ground Floor and in respect of room adjacent to
terrace on the 6th floor. It has been submitted that both the Small Causes Court suits
have been filed against Shaikh Abdullah through his Constituted Attorney, Faisal
Essa. The Plaintiff states that the Defendants have claimed that the summons in the
SSP 9/73 app 551 of 2019.doc
above suits have purportedly been served upon the Defendants in that Suit (one of
them being Shaikh Abdullah) on 8th April 2018 at one of the Suit Premises. It has
been mentioned in the Plaint that as per the Tenancy Agreements, the Defendant
Nos. 2 and 3 claimed that they were in possession of that Suit Premise since August
2012. The Plaintiffs have brought certain documents on record in order to establish
the occupation of the owners of the Suit Premises during this period (at least till May
2013), which are the Valuation Report to show that the Plaintiff was in possession of
the premises at the time when the Defendant Nos.2 and 3 contended to be in
possession, electricity bills for the relevant time and the Affidavits of other tenants.
20. At paragraph 44, it has been stated in the Plaint that the Suits have been
decreed on 8th May 2013 i.e. within 30 days from the purported service of Writ of
Summons.
21. The Plaintiff, in this background, has submitted that the Defendants
have illegally and without the authority of law trespassed into the Suit Premises by
perpetrating a serious and brazen fraud. It is the Plaintiff's case that Plaintiff was
unaware about these events since none of the proceedings were served upon the
Plaintiff. It is only after Faisal left for Kuwait on 6 th May 2013 that the Plaintiff learnt
about these events through some tenants.
22. At paragraph 68 of the Plaint, it has been further submitted that since
the matter was of serious concern with long term implications involving Diplomatic
SSP 10/73 app 551 of 2019.doc
channels, the Royal family of Kuwait has written complaints to the higher ups in
Police departments, Kuwait Consulate and to External Affairs Ministry of India
regarding the illegalities committed by the Defendants.
23. In view of the above averments and cause of action, the Plaint inter alia
seeks the relief of declaration that the abovementioned Tenancy Agreements are
fraudulent, for recovery of possession from the Defendants as also a monetary claim
for mesne profits for the period of illegal occupation by the Defendants.
24. The verification clause of the Plaint reads as under :
"VERIFICATION
I, Mr. Firas El-Kurdi, constituted attorney of Plaintiff, Having address at Arabian Gulf
Street, Shaab Palace, P.O.Box -841, Hawalli-32009, Kuwait, presently in Mumbai do hereby solemnly
declare that what is stated in paragraphs Nos. 1 to 60 is true to my knowledge and what is stated in
remaining paragraph Nos. 61 to 94 is stated on information and belief and I believe the same to be
true.
Solemnly declared at Mumbai ) S/d-
This 5th day of December, 2013 ) Before me,
S/d-
Mzm Legal/Munir Merchant
Advocate for the Plaintiff
SSP 11/73
app 551 of 2019.doc
NOTICE OF MOTIONS FILED BY DEFENDANTS
25. Notice of Motion No. 528 of 2015 was filed by Defendant No.1 on the
following grounds :
(a) That grave allegations of fraud, forgery, collusion and trespass are
made against the Defendants and thus it is of relevance that this Court be satisfied that
the person verifying the Plaint is acquainted with the facts of the case.
(b) The satisfaction of the Court about the person verifying the Plaint
being acquainted with the facts of the case given the background of the dispute is a
mandatory requirement and of grave importance and unless the same is done, the Suit
should be stayed.
26. In this background, the following relief was sought in the Notice of
Motion :
"(a) That without prejudice to the rights and contentions of Defendant No.1 that the Plaint was not filed as per law and rules of procedure and is not a legally instituted Plaint, this Hon'ble Court be pleased to direct the Plaintiff to prove to the satisfaction of the Court that Firas El Kurdi the person who has verified the Plaint and filed an Affidavit in support of the Plaint is acquainted with the facts of the case in terms of Order VI Rule 15 of the Code of Civil Procedure, 1908."
27. Notice of Motion No. 534 of 2015 was filed by Defendant No.3 on the
following grounds :
(a) That Mr. Firas El-Kurdi who had signed the verification to the
SSP 12/73 app 551 of 2019.doc
Plaint and affirmed the Affidavit in support of the Plaint, had no personal knowledge
of the facts alleged and stated in the Plaint;
(b) That there was no subsisting and binding Special Power of
Attorney dated 29th July 2013 at the time of the Plaint and that no steps have been
taken by the Plaintiff to comply by the undertaking dated 5 th December 2013 given at
the time of lodging the Plaint for this Court to admit the Plaint on the basis of the said
Power of Attorney;
28. Notice of Motion No. 534 of 2015, filed by Defendant No.3 sought the
following reliefs :-
"(a) That this Hon'ble Court be pleased to dismiss the suit as filed by the Plaintiff.
(b) That in the alternative to Prayer Clause "a" above, this Hon'ble Court be pleased to reject the Plaint as filed by the Plaintiff under Order VI Rule 14 or under Order VII Rule 11 and/or under Section 151 of the Code of Civil Procedure, 1908."
IMPUGNED ORDER DATED 6TH SEPTEMBER 2019
29. The Learned Single Judge whilst rejecting both the motions has analysed
the Plaint in great detail in paragraphs 11 to 15. The Learned Single Judge after
considering the Plaint and the law relied upon by both parties has held in paragraphs
27 and 28 the following :
"27. On going through the plaint in great detail, I am unable to agree with the argument of Mr Kapadia that there is a defect in the verification as such that would non-suit the plaintiff. Order VI Rule 14 of the CPC deal with how the pleadings are to be signed. It states that, every pleading shall
SSP 13/73 app 551 of 2019.doc
be signed by the party and his pleader (if any). The proviso to Rule 14 carves out an exception that where a party pleading is, by reason of absence or for other good cause, unable to sign the pleading, it may be signed by any person duly authorized by him to sign the same or to sue or defend on his behalf. Order VI Rule 15 of the CPC deals with verification of pleadings. It states that, save as otherwise provided by any law for the time being in force, every pleading shall be verified at the foot by the party or by one of the parties pleading or by some other person proved to the satisfaction of the Court to be acquainted with the facts of the case.
It further stipulates that the person verifying shall specify, by reference to the numbered paragraphs of the pleadings, what he verifies of his own knowledge and what he verifies upon information received and believed to be true. From what is stated in the plaint, it is quite apparent, at least prima facie, that the constituted attorney of the plaintiff, Mr Kurdi is acquainted with the facts of the case. Mr Kurdi has referred to and relied upon several documents in the plaint including the alleged forged and fabricated Tenancy Agreements, as well as the Succession Certificates granted by Kuwaiti Authorities, first to Sheikh Saad on the death of Sheikh Abdullah, and then to the plaintiff on the death of Sheikh Saad. In fact, the reliefs in the plaint revolve around the fact that the Tenancy Agreement dated 30th October, 2012 entered into with defendant No.1 and two Tenancy Agreements dated 31st January, 2013 entered into with defendant Nos.2 and 3 are forged and fabricated documents and do not bind the plaintiff. This is the real dispute in the suit. All the facts pleaded in the plaint are in relation to establishing that these Tenancy Agreements are bogus. The fact that Sheikh Abdullah expired on 24th November, 1965 is to the knowledge of the constituted attorney of the plaintiff. It is this fact, and which is to the knowledge of the constituted attorney of the plaintiff, which is really important. This is for the simple reason that everything else flows from this. The
SSP 14/73 app 551 of 2019.doc
contentions with reference to the Tenancy Agreements being forged and fabricated is on the basis that they are supposedly entered into with Sheikh Abdullah (through his constituted attorney Mr Faizal) who expired way back on 24th November, 1965. It is impossible that an agreement is entered into with a dead person. I am not going into greater details with reference to these Tenancy Agreements as that would prejudice the rights of the parties when they argue the main Notice of Motion No. 313 of 2014. However, at least to my mind, the plaintiff has satisfied the requirements of Order VI Rule 15 Sub-Rule 1 of the CPC which clearly stipulates that it should be proved to the satisfaction of the Court that the person verifying the plaint is acquainted with the facts of the case. I clearly find that this test is met in the facts and circumstances of the present case. As mentioned earlier, I have in great detail set out what is stated in the plaint. I have also perused the documents that have been annexed to the plaint in great detail. On going through the same I do not think that it is correct on the part of the defendants to contend that the verification clause is defective so as to non-suit the plaintiff by virtue of the provisions of Order IV Rule 1 sub-rule 3 of the CPC which stipulates that the plaint shall not be deemed to be duly instituted unless it complies with the requirements specified in sub-rules (1) and (2). In turn sub-rule 2 of Rule 1 of Order IV of the CPC stipulates that every plaint shall comply with the rules contained in Orders VI and VII of the CPC so far as they are applicable. What is important to note is that Order IV Rule 1 sub-rule 2 of the CPC uses the word "so far as they are applicable". It does not mean that every rule of Order VI or Order VII of the CPC have to be complied with in its strict sense so as to non-suit the plaintiff. For example, Rule 2 of Order VI of the CPC stipulates that the pleadings should contain and contain only, a statement in a concise form of the material facts on which the party pleading relies for his claim or defence, as the case may be, but not
SSP 15/73 app 551 of 2019.doc
the evidence for which they are to be proved. If the argument of Mr Kapadia is to be accepted, then if the evidence is mentioned in the pleadings, there would be non-compliance of Rule 2 of Order VI of the CPC which would in turn, non-suit the plaintiff by virtue of Order IV Rule 1 sub-rule 2 of the CPC. I do not think, this was ever the intention of the Legislature. This is more so when one clearly takes into consideration that it is now well settled that the laws of procedure are the handmaidens of justice. Rules of procedure are to advance justice and not to scuttle or thwart the same. This being the position I am unable to agree with the arguments canvassed by Mr Kapadia that the verification clause is defective, and therefore, by virtue of provisions of Order IV Rule 1 sub-rule 3 of the CPC, the plaint is deemed to be not properly instituted.
28. I also find considerable force in the argument of Mr. Jagtiani that when the present Notices of Motion are being heard, the Court has to be satisfied that the person verifying the plaint is acquainted with the facts of the case (as contemplated under Order VI Rule
15). The question of proof is different from the question of establishing that the person verifying the plaint is acquainted with the facts. The question of proof would arise at the trial of the suit and not at this stage. If what is stated in the plaint is not proved by the plaintiff either through his constituted attorney or any other person, the suit will fail. This would be at the trial of the suit. However, that does not mean that the plaint has been incorrectly verified. These are two separate and distinct matters. Reading the plaint as a whole and which sets out in great detail what has transpired in the above matter and which is mainly based on documentary evidence coupled with the fact that those alleged documents have been entered into with a person who passed away as far back as on 24th November, 1965, I find that Mr. Jagtiani is correct in his submission that it is wrong on the part of the defendants to contend that the plaint is
SSP 16/73 app 551 of 2019.doc
defective as it is not properly verified."
30. With these findings, the Notice of Motions were dismissed.
31. In the above background, the questions that arise for our consideration in
these Appeals are as follows :
(i) Whether the verification appended to the present Plaint fulfills the requirements of Order VI Rule 15 of CPC ?
(ii) Whether the Prothonotary and Senior Master of this Court is the authority who is to be satisfied in relation to fulfillment of requirements for the purposes of verification under Order VI Rule 15 as per CPC read with the Bombay High Court (Original Side) Rules, 1980?
(iii) Whether an Affidavit as contemplated under Order VI Rule 15(4) must meet the requirements as laid down under Order XIX Rules 1 and 3 of the CPC?
SUBMISSIONS OF THE PARTIES IN REGARD TO THE QUESTION "WHETHER THE VERIFICATION APPENDED TO THE PRESENT PLAINT FULFILLS THE REQUIREMENTS OF ORDER VI RULE 15 OF CPC
32. Shri Anturkar, Ld. Senior Advocate along with Shri Zal Andhyarujina,
Ld. Senior Advocate for the Appellant/Defendant No.1 made the following
submission :
SSP 17/73
app 551 of 2019.doc
32.1 Shri Anturkar relying upon Order VI Rule 15 read with Order VI Rule 14
have contended that the signatory to the Plaint/verification ought to be acquainted
with the facts of the case. Whilst explaining the rationale of verifying a Plaint, Shri
Anturkar has submitted that this is to avoid an attempt to bring before the Court a case
based on false and malicious averments. The purpose being to fix responsibility on a
person for such averments and to avoid proxy litigations.
32.2 That the requirement as laid down in Order VI Rule 15 is mandatory
without the compliance of which the Plaint cannot travel the distance between Rule 45
(lodgement of a Plaint) to Rule 47 (admission of a Plaint in the register of suits) of the
Bombay High Court (Original Side) Rules, 1980 ("High Court Rules").
32.3 That the relevant authority for the purposes of the verification being 'to
the satisfaction of the Court' is the Prothonotary and Senior Master ("Prothonotary")
and the Prothonotary needs to be satisfied, even prima facie, about the personal
knowledge of the person signing such verification. Thus, it is the obligation of the
Prothonotary to ensure that the signatory has, on the basis of his own knowledge,
verified the Plaint and if he is not, then the Plaint ought not to be admitted under Rule
47 of the High Court Rules.
32.4 That in case the Prothonotary has not been satisfied or has not
conducted the enquiry as mandated under Order VI Rule 15 then, the Plaint ought to
revert back to the stage of lodgement. This Court cannot entertain such a Plaint.
SSP 18/73
app 551 of 2019.doc
Thus, since the Plaint is not admitted, no interim reliefs can be granted.
32.5 That the knowledge may not be 'first hand' however it can be on the
basis of acquaintance; acquaintance has to be something more than merely being
aware. It must mean knowledge. It may not strictly speaking be to the signatory's
personal knowledge. Acquaintance presupposes knowledge of fact or experience.
32.6 That in the present case, a bare reading of the Plaint would show that the
signatory to the verification clause, i.e., Firas El- Kurdi who according to the Plaintiff
is the Power of Attorney holder of the Plaintiff, does not have any personal knowledge
or knowledge about the averments made in the Plaint and the case sought to be made
out by the Plaintiff.
32.7 That the defect in the verification is curable, however, unless the same
was cured, the Plaint could not have been numbered and the same could not be
entered into the register.
32.8 That the Affidavit annexed to the Plaint was also a slipshod Affidavit and
did not fulfil the requirements of CPC and did not indicate the sources / basis on
which the averments were made in the Plaint. Also, the Affidavit must meet the
requirements of Order XIX of CPC dealing with 'Affidavits'.
33. Shri Anturkar relied upon various judgments and legal dictionaries in his
opening and rejoinder submission, which have been considered hereinafter.
SSP 19/73
app 551 of 2019.doc
34. Shri Ashish Kamat, Learned Advocate appearing for the Appellant in
Appeal No.34 of 2021 (Original Defendant No.3) has argued / submitted :
34.1 That Order VI Rule 15 requires the Plaint to be signed/verified by a
party who is proved to the 'satisfaction of the Court' to be 'acquainted with the facts
of the case'. In order to make the aforesaid submission, reliance was placed upon the
provisions of Order VI Rules 4, 9, 10, 14 and 15.
34.2 That the aforementioned provisions make it clear that only a person who
has personal knowledge of the facts of the case ought to sign and verify the Plaint.
34.3 That the test that requires to be met is whether or not the person signing
is "acquainted with the facts of the case and has personal knowledge regarding the
same". The mandate of Order VI Rule 15 (2) requires the deponent to mention what
he verifies of his own knowledge and what he verifies upon information received and
believed to be true. However, in the present case the verification reads "my
knowledge" and not "own knowledge".
34.4 That when the contents of the Plaint are stated to be on the basis of a
party's "information" and "beliefs", the source of such information and beliefs needs
to be shown i.e. on what basis are the assertions made in the Plaint which was absent in
the present case. It was further argued that even the paragraph numbers have not been
filled in the verification clause which further reflect the defect in the verification
clause.
SSP 20/73
app 551 of 2019.doc
34.5. Relying on the aforementioned provision, it was submitted that the
Affidavit must necessarily be confined to such facts as the deponent is able of his own
knowledge to prove which was not complied with in the present case. Upon taking the
Court through the Affidavit in support of the Plaint, it was further contended that the
Affidavit is not confined to the facts derived from the deponent's personal knowledge
and in fact does not even state the source of information.
34.6 That when the various incidents mentioned in the Plaint were taking
place, the deponent was not in India and hence the test as laid down in Order VI Rule
15, CPC, 1908 was not met. It was further submitted that it seemed that Faisal who
had personal knowledge of the events did not want to give his imprimatur to the
averments in the Plaint.
33.7 That the Affidavit annexed to the Plaint did not fulfill the requirements
of Order XIX Rules (1) and (3) and thus was not a compliant affidavit.
33.8. Upon reading of the aforementioned provisions, it was submitted that
the Affidavit must necessarily be confined to such facts as the deponent is able of his
own knowledge to prove which was not complied with in the present case. Upon
taking the Court through the Affidavit in support of the Plaint, it was contended that
the Affidavit does not even state the source of information.
33.9 Relying on Rule 44 of High Court Rules which deals with "Plaint to be
verified and before whom", it was submitted that as per the said rule, the verification
SSP 21/73 app 551 of 2019.doc
ought to be in Form 3 of the said Rules. Upon taking the Court through Form 3, it was
submitted that the said Rule takes the requirement of verification a notch higher and
requires "own knowledge" of the party verifying the Plaint as mentioned in Form 3. It
was further pointed out that as per section 129 of CPC, 1908, the High Court Rules
prevail over CPC. Thus it was submitted that since the rules require the contents of
the Plaint to be to the Party's personal knowledge, any deviation from the same would
make such verification defective.
33.10 In conclusion, the Learned Advocate also pointed out that there was no
response to the Notice of Motion in order to establish the manner in which Mr. Kurdi
has personal knowledge.
34. On the other hand, Shri Sharan Jagtiani, Learned Senior Advocate
appearing for the Respondent No.1 (Original Plaintiff ), submitted :
34.1 That Order VI Rule 14 contemplates signing of a pleading not only by a
party but also by any person duly authorized by him to sign the same. In effect, as per Rule
14, a Power of Attorney holder would also be empowered to sign the pleading on
behalf of the Plaintiff.
34.2 That Sub-Rule 1 of Order VI Rule 15 requires a Plaint to be verified at
the foot by a party or some other person who is to the satisfaction of the Court
acquainted with the facts of the Court. A person may be acquainted with the facts of a
case either on the basis of knowledge gained through his direct involvement or
SSP 22/73 app 551 of 2019.doc
knowledge acquired through other means such as by relying upon and believing what
is available in documents or from other persons or by drawing inferences from facts or
forming opinions etc. Since the test is to prove 'acquaintance' to the satisfaction of the
Court, that cannot be understood as any higher requirement by interpreting the word
'own knowledge' to mean personal knowledge in the sense of a person who is in a
position to give direct evidence or testimony of the facts pleaded.
34.3 That sub-rule 2 of Order VI Rule 15 contemplates verification in two
categories i.e. (i) on the basis of signatory's own knowledge and (ii) information
obtained/received which the signatory believes to be true. In this light it was
contended that the verification of a pleading is not confined only to facts within the
personal knowledge of the person verifying the pleading as is sought to be argued by
the Defendants.
34.4 That the Defendants are testing the verification clause of a Plaint by
importing or borrowing principles from the law of evidence. There are various other
provisions of Order VI, VII of the CPC which are indications that the requirements of
a pleading and a verification on that pleading cannot be conflated with notions of
evidence. Reliance was placed on Order VI Rules 2,4, 10, 12. On the basis of these
provisions, it was contended that the mode of proof / question of whether the
signatory has personal knowledge are not required to be gone into at the stage of the
Pleading.
SSP 23/73
app 551 of 2019.doc
35.5 That the verification is in effect divided into two parts : (i) that a party or
the power of attorney holder can state on the basis of his own knowledge and (ii) that
which the party or the power of attorney holder states on the basis of information. On
this basis it has been submitted that the requirement under sub-rule (2) cannot be
higher than the requirement as mentioned in sub-rule (1) i.e. the party or the power of
attorney holder ought to be 'acquainted' with the facts of the case.
34.6 In order to explain the meaning of the term 'acquaintance' and
'knowledge', reliance was placed on various judgments discussed hereinafter.
34.7. Shri Sharan Jagtiani, has taken us through the Plaint in great detail in
order to show the acquaintance of the signatory with respect to the facts of the case
and his sources of knowledge. On the basis of the Plaint it has been argued that in the
present case apart from the signatory's own knowledge all the sources of the
knowledge of the salient facts can be found in the Plaint and the documents annexed to
the Plaint.
34.8. It was then contended that under Order VI Rule 15, it is the Court that
has to be satisfied and that 'Court' can never mean the Prothonotary. Before the
Learned Single Judge this is also how the Appellants understood the provision and
made the application to the Court/Judge. In Appeal, in contradiction to their own
Notices of Motion they now contend that this requirement is to be considered by the
Prothonotary. The word 'Court' can never mean the Prothonotoary. The powers of
SSP 24/73 app 551 of 2019.doc
the Prothonotary do not include making this kind of adjudication on a dispute between
the parties. Under Rule 131 there is a delegation of powers to the Prothonotary and
there is no power to decide issues of this nature. The Prothonotary has to only
consider that a Plaint fulfils the procedural and requirements of form as set out in Rule
42, which can be considered by the Prothonotary. It was also submitted that Form 3 of
the High Court Rules makes no substantive addition to the requirements of a
verification clause in a Plaint.
34.9 On the Defendants' argument that the Affidavit as required under Order
VI Rule 15(4) must be in compliance of the provisions of Order XIX Rules 1 and 3,
Shri Sharan Jagtiani, has submitted that the provisions of Order XIX Rule 3 have no
application to an Affidavit in support of a pleading or plaint. He has relied upon
judgments, discussed hereinafter, in support of the submission that Order XIX applies
to Affidavits that are described in Order XIX Rule 1 and not to Affidavits that are only
to support a Plaint that already contains a verification clause.
34.10. Mr. Jagtiani submitted that in any event, the facts as set out in the Plaint
including the basis for asserting those facts would constitute the 'knowledge', as
properly understood, of the Constituted Attorney verifying the Plaint and therefore
even if Order XIX Rule 3 were applied that requirement would also be satisfied.
FINDINGS AND CONCLUSIONS :
35. Question No.1 : Whether the verification appended to the present Plaint
SSP 25/73 app 551 of 2019.doc
fulfils the requirements of Order VI Rule 15 of CPC ?
36. In order to deal with this issue, it is important to understand the purpose
of verification which can be gathered from various judgments cited by the parties such
as Shanti Prasad Jain V/s. Union of India1; Consolidated Foods V/s. Brandon &
Co.2; and State of Punjab & Another V/s Shri I. M. Lall3.
37. Upon reading the aforementioned judgments, the purpose of verification
can be explained as follows :
37.1 To fix responsibility on the party or person for statements made in the
pleadings;
37.2 To prevent false cases/pleadings from being recklessly filed in Court and
the Court having to invest their time for the same;
37.3 To ensure that pleading must have some sanctity and for that purpose
the rule makes provision by insisting upon competency of the person verifying.
37.4 Reliability, in order to enable the Court to decide whether it is safe to act
on the basis of Deponent's belief.
38. With this background, we now turn to provisions of Order VI Rule 14
and 15 dealing with verification of Pleadings. Order VI Rule 14 and 15 reads as follows :
"14. Every pleading shall be signed by the party and his pleader (if any) :
1 1968 Bom LR 431 at paragraph 28
2 1960 SCC Online Bom 74 at paragraph 3
3 ILR 1975 Delhi 332 at page 338
SSP 26/73
app 551 of 2019.doc
Provided that where a party pleading is, by reason of absence or for other good cause, unable to sign the pleading, it may be signed by any person duly authorized by him to sign the same or to sue or defend on his behalf.
15. Verification of pleadings.- (1) Save as otherwise provided by any law for the time being in force, every pleading shall be verified at the foot by the party or by one of the parties pleading or by some other person proved to the satisfaction of the court to be acquainted with the facts of the case. (2) The person verifying shall specify, by reference to the numbered paragraphs of the pleading, what he verifies of his own knowledge and what he verifies upon information received and believed to be true. (3) The verification shall be signed by the person making it and shall state the date on which and the place at which it was signed.
(4) The person verifying the pleading shall also furnish an affidavit in support of his pleadings."
39. Order VI Rule 14 contemplates signing of a pleading not only by a party
but also by any person duly authorized by him to sign the same. In effect, as per Rule
14, a Power of Attorney holder would also be empowered to sign the pleading on
behalf of the Plaintiff. Further, sub-rule 1 of Order VI Rule 15 requires a Plaint to be
verified at the foot by a party or some other person who is, to the satisfaction of the
Court, acquainted with the facts of the case. Thus, this provision requires verification
by the signatory who is familiar with the facts of the case. As discussed below, to be
'acquainted' is to be 'familiar' with the facts of the case.
40. For the purpose of being acquainted with the facts, knowledge can be
gained either when a person himself experiences or is involved personally with certain
SSP 27/73 app 551 of 2019.doc
events or knowledge may be acquired or gained through some other means, such as by
reading documents, drawing inferences, forming one's own opinion based on
discussions with others etc. Additionally, as also provided for in sub-rule (2) of Order
VI Rule 15, the verification can be made even by a Power of Attorney holder on the
basis of information that is believed to be true and who is therefore acquainted with
the facts of a case within the meaning of Order VI Rule 15(1). In our view, it is
certainly not a requirement of the law that only persons who are witness to the events
described or who have first-hand knowledge of the facts or who are present at a
particular location at which the events have occurred, would alone be acquainted with
the facts of a case.
41. We also find merit in the submission of Shri Sharan Jagtiani that the only
requirement or test to be satisfied before the Court is 'acquaintance' with the facts as
per sub-rule (1) of Order VI Rule 15. Therefore, the meaning of 'knowledge' or 'own
knowledge' in sub-rule (2), which is one of the basis of a verification, cannot be higher
than 'acquaintance'. Sub-rule (2) recognises two ways in which 'acquaintance' can be
established but if 'own knowledge' were to be understood as meaning something
higher or greater than 'acquaintance' then it would result in an inconsistency between
sub-rule (1) and sub-rule (2). Accordingly, even the meaning of 'knowledge' must be
understood as 'knowledge' resulting in 'acquaintance' with the facts of a case and no
higher than that. This view is supported by the judgments that we have considered
SSP 28/73 app 551 of 2019.doc
below.
42. As noted above, sub-rule 2 of Order VI Rule 15 contemplates that a
verification may fall within two categories, i.e., (i) on the basis of signatory's own
knowledge and (ii) information obtained/received which the signatory believes to be
true. Thus, it is clear that the verification of a pleading is not confined only to facts
within the personal knowledge of the person verifying the pleading as is sought to be
argued by the Defendants. It is open to the signatory to verify the contents on the basis
of the information received by him and believed by him to be true. Thus, we are not in
agreement with the contentions of the Defendants that the verification ought to be to
the signatory's personal knowledge. It would be relevant to reproduce certain
paragraphs of the judgment of this Court in the case of Shanti Prasad Jain vs. Union
of India (supra) that the Plaintiff has placed reliance upon :
"23. The verification of a pleading is not confined only to facts within the personal knowledge of the person verifying the pleading. On the other hand, it is open to him to verify a pleading upon information received by him and believed by him to be true. It is true that the manner of verification of a pleading as prescribed in r. 15 is by signing the verification clause at the foot of the pleading. But the opening words of cl. (1) of r. 15 contemplate making of a different provision in other Acts as regards the manner of verification. If form No. 3 prescribed by r. 21 is compared with the provisions of cl. (2) of r. 15, of O. VI, it would be apparent that they are worded practically in identical terms as regards the material on the basis of which verification could be made."
SSP 29/73
app 551 of 2019.doc
43. There is no quarrel with the proposition that the verification of Plaint is
required to enable the Court to decide whether it should proceed with the Petition or
the Plaint or to weed out cases based on false pleadings. The enquiry that the Court
(exercising judicial powers) needs to undergo at this stage is that to examine the
allegations made are not made recklessly but are made with due inquiry and with due
care and diligence. The requirement in sub-rule (1) is for the party to only be
'acquainted with the facts of the case' and not set out the manner in which the
Plaintiff seeks to prove the same.
44. The Defendants on the other hand are testing the verification clause of a
Plaint by importing or borrowing principles from the law of evidence. During the
course of their submission, it has been contended that the Plaint has been verified on
the basis of 'hearsay' knowledge. For the reasons noted above, this is a completely
incorrect approach in understanding the true meaning and requirement of Order VI
Rule 15 (1), (2) and (4) of the CPC.
45. There are various other provisions of Order VI, VII of the CPC as relied
upon by the Plaintiff which are indications that the requirements of a pleading and a
verification in support of that pleading cannot be conflated with notions of evidence.
Some of the provisions of Order VI that clearly make the distinction between rules of
pleadings and evidence are as follows :
"Rule 2. Pleading to state material facts and not evidence.--(1) Every
SSP 30/73 app 551 of 2019.doc
pleading shall contain, and contain only, a statement in a concise form of the material facts on which the party pleading relies for his claim or defence, as the case may be, but not the evidence by which they are to be proved."
"Rule 4. Particulars to be given where necessary.- In all cases in which the party pleading relies on any misrepresentation, fraud, breach of trust, wilful default, or undue influence, and in all other cases in which particulars may be necessary beyond such as are exemplified in the forms aforesaid, particulars (with dates and items if necessary) shall be stated in the pleading."
"Rule 10. Wherever it is material to allege malice, fraudulent intention, knowledge or other condition of the mind of any person, it shall be sufficient to allege the same as a fact without setting out the circumstances from which the same is to be inferred."
"Rule 12. Implied contract, or relation.
Wherever any contract or any relation between any persons is to be implied from a series of letters or conversations or otherwise from a number of circumstances it shall be sufficient to allege such contract or relation as a fact, and to refer generally to such letter, conversations or circumstances without setting them out in detail. And if in such case the person so pleading desires to rely in the alternative upon more contracts or relations than one as to be implied from such circumstances, he may state the same in the alternative."
46. On the basis of the aforementioned provisions of Order VI, it is clear
that the pleadings exclude evidence and what is to be stated in the Plaint is merely
facts without in any manner referring to the evidence by which such facts may be
proved. The Rules only stipulate a requirement to aver material facts and not the
evidence on the basis of which such averments are sought to be proved. The question
SSP 31/73 app 551 of 2019.doc
of proof is different from the question of establishing that the person verifying the
Plaint is acquainted with the facts. The question of proof would arise at the trial of the
suit and not at this stage and in the event the Plaintiff fails to prove what has been
stated in the Plaint then the suit would fail.
47. In this view of the matter, the standard sought to be applied by the
Defendants to the pleadings is not the requirement of the provisions of the CPC. At
this stage the requirement is to articulate the case/cause of action in the form of a
pleading and state material facts in that regard. Further, upon reading of Order VI
Rule 15 itself it is clear that there is no concept/requirement of personal knowledge in
Order VI Rule 15 sub-rule (1) which merely requires a pleading to be verified at the
foot by the party or by one of the parties pleading who is 'acquainted' with the facts of
the case.
48. Our views as expressed above are supported by various judgments relied
upon by the Plaintiff as also the legal dictionary relied upon by the Defendant No. 1,
which explain the meaning of the words 'acquainted' and 'knowledge'. Significantly,
some of the judgments use these expressions effectively as synonyms. This also
explains, perhaps, the choice of the expression 'acquainted' in sub-rule (1) and
'knowledge' in sub-rule (2) and the harmonious and consistent manner in which these
provisions apply.
49. The judgment in State of Punjab & Another V/s Shri I. M. Lall
SSP 32/73 app 551 of 2019.doc
(supra) at Page 339 of the judgment, explains the term 'acquaintance'. Here, the
interpretation of the term 'acquaintance' in Order VI Rule 15 came up at the stage of
First Appeal. The Suit was dismissed upon consideration of only one issue on which
the Court returned a finding that the Plaint has not been proved to have been validly
signed on behalf of the State of Punjab and that verification of the Plaint on the part of
the State of Punjab has not been made by a duly authorized person acquainted with the
facts of the case. In this context the issue of what would amount to a compliant
verification came up for consideration. The judgment reiterates the threshold to be
satisfied for a valid verification and the criteria to be fulfilled for the purposes of being
'acquainted with the facts of the case'. The relevant portion of the judgment in this
regard is reproduced herein below :
"Verification can, however, be made either from personal knowledge or on information received and believed to be true. Information derived from the records of a case and believed by the deponent to be true is certainly a good verification of the pleadings as its object is only to fix the responsibility for the pleadings. In the Port Canning and Land Improvement Co. Ltd. v. Dharanidhar Sardar, 9 CWN 608, (4) the Division Bench of the High Court of Calcutta construing a similar provision in the old Code of Civil Procedure, repelled the contention that deposition to the facts of the case could not be made from information believed. The court observed that the provision of law did not require actual personal knowledge on the part of the verifier and that the verifier could very well depose upon his opinion that he had acquired from other sources and believed and this amounted to a sufficient verification. The judicial Commissioner of Himachal Pradesh in Shiv Dutt's case also took the
SSP 33/73 app 551 of 2019.doc
same view that a party could verify the facts on information received from others and it was not necessary for him to be in the know of the facts personally (Emphasis supplied)."
What does the acquaintance of the facts of the case mean? The word 'acquaint' is not used in the sense of knowing personally or being a witness to the events alleged in the pleading. It is used in the sense of being familiar with or cognizant aware of, the facts. The word 'acquaint' as defined in Shorter Oxford English Dictionary means "to make known or become acquainted or familiar with, acquire experimental knowledge of a thing". The word 'acquainted' according to the same dictionary also means "familiar, through being known, or having personal or experimental knowledge". To the same effect is the meaning given in Webster's Third New International Dictionary. It is "to let know or inform". "Acquainted" means "being known or having knowledge". It further specifies that the word means "being somewhat familiar with". In other words, the expression, in our opinion, does include personal knowledge, but it is not confined to the same and would cover within its ambit the acquisition of familiarity with the facts from the records or other persons believed and a person verifying need not have been a witness to the events mentioned in the pleading. It is enough if he has handled the file and is familiar with the facts either from the records or from other persons. Should a person familiar with the facts be in personal knowledge of some of them, so much the better, but it is certainly not a requirement of law that only such person, who is a witness to the event or has first hand knowledge of the facts that can make the verification. If the submission of the respondent were accepted, as confining the acquaintance with the facts only to personal knowledge (apart from records), it would lead to an absurd result as it would make it impossible to institute some of the suits in which the cause of action might have arisen so long ago that the actors in the drama or witnesses to the event might be dead or retired or were otherwise not available. This would be
SSP 34/73 app 551 of 2019.doc
more so in the case of an institution like an incorporated company or the State which is a legal personality, but has of necessity to act through various human hands, who may or may not be available at the appropriate time. Surely, this could not be the intention of the legislature in using the expression "acquainted" with the facts". In our opinion, the expression is intended to exclude utter strangers who have absolutely nothing to do with the relevant papers or the case and who can reasonably not be fixed with the responsibility for the allegations made in the plaint. But, if any person happens to be authorised representative of the plaintiff and is familiar with the relevant files or the facts alleged in the plaint then, he certainly is allowed by the aforesaid provisions of law to make a valid verification. As we have seen, the verification can be made from personal knowledge or on information received and believed to be true. If this is permissible, in the state of law it necessarily follows that a person is competent to verify if he could do so without having the personal knowledge of the events, but is familiar with the relevant files or the facts of the case, through source whatsoever which he believes to be true. This fulfills the object of the statutory provision of fixing the responsibility for the allegations made in the pleading and also enables the parties to institute their suits without any unreasonable fetters, which may. In view of the contention of the defendant, be otherwise impossible to institute. We are, therefore, of the opinion, that the party himself or any other person who has made himself familiar with the facts of the case or the relevant papers and who has derived information stated in the pleadings from some other sources, which he believes to be true, is a fit and competent person to verify the pleadings. This would satisfy the requirements of the statutory provision." (Emphasis Supplied)
50. Even some of the legal dictionary meaning of the term 'acquaintance'
relied upon by the Defendants have been considered in this decision. In our view, the
SSP 35/73 app 551 of 2019.doc
view taken in this judgment supports the view that the test to be fulfilled for a person
verifying the plaint is not in the sense of knowing personally or being a witness to the
events alleged in the pleading as has been contended by the Defendants. The test to be
fulfilled is that of being familiar with or cognizant or aware of the facts. In other words,
the expression does include personal knowledge, but it is not only confined to the
same and would cover within its ambit the acquisition of familiarity with the facts from
the records. It cannot be restricted to such signatory having personally witnessed the
events mentioned in the pleading. Thus, for the purposes of being acquainted with the
facts, the knowledge can be acquired by reading documents, by opinions or inferences
reached on the basis of certain information acquired by such signatory. In our view,
this would amount to the signatory's own knowledge.
51. In the case of Shanti Prasad Jain V/s Union of India (supra), a Division
Bench of this Court was considering a challenge to an affidavit filed under Rule 21 of
the Company Court Rules along with a Petition under Section 398 of the Companies
Act, 1956, by the Union Of India. The affidavit was in effect the verification of the
Petition. The office of Union of India filed the Petition entirely on the basis of
information believed to be true and not on the basis of knowledge. The main question
addressed by this judgment was whether Order XIX Rule 3 of the CPC would apply to
such an affidavit. This aspect is dealt with below. However, the Court at paragraph 28
went on to hold that even assuming Order XIX Rule 3 would apply to such a
SSP 36/73 app 551 of 2019.doc
verification, a verification that is based on information would be compliant with the
requirements of Order XIX Rule 3 which speaks of own knowledge. This establishes
that the requirement of 'knowledge' cannot be understood as a high threshold and an
affidavit made by an officer of Union of India based on information would satisfy that
threshold.
52. As regards use of the term 'knowledge' in Order VI Rule 15(2), it is
important to understand the term contextually. For this purpose, the decision relied
upon by the Plaintiff in the matter of R. S. Sharma V/s. State4 would be relevant. The
relevant portion of the decision, at page 252, dealing with the meaning and
interpretation of knowledge is as under :
"It is common ground that the proviso is not applicable to the facts of the present case and we are concerned only with the main clause of Section 106 of the Act. Section 106 of the Act lays down a rule which affects the jurisdiction of the court. If the complaint, is not filed within the period prescribed, the court shall not have jurisdiction to try the same. The key word in the section is "knowledge". It has been contended on behalf of the state that there is a difference between 'knowledge' and 'information' and knowledge can be imputed to a person only at the stage when he believes the information to be true and that stage can only be reached after an enquiry has been made and satisfaction reached by the Inspector that the information is correct. It has been submitted that whether or not an Inspector had knowledge can be proved by him alone.
In Shorter Oxford English Dictionary, among other the following meanings have been given to the word "knowledge"-
4 1962 (1) Cri. L.J. 251
SSP 37/73
app 551 of 2019.doc
Acquaintance with a fact; state of being aware or informed: consciousness (of anything) Acquaintance with facts, range of information. Intellectual acquaintance with, or perception of, fact or truth; the fact, state or condition of understanding. Formerly, also, intelligence, intellect. A mental apprehension; a cognition. Theoretical or practical Understanding of an art, science, language, etc: The fact or condition of being instructed; information acquired by study; learning, Information, intelligence; intimation.
It would be seen from the above that the word "knowledge" is sometimes used also in the sense of information. When a person says that he has knowledge he is describing a state of his mind. That state may be reached either by what one sees or by what he hears and what he believes to be true. If an information is received which the inspector does not believe to be false or has no reason to believe it to be false he would be attributed a state of mind which may amount to his having knowledge of that matter. It may be noticed that the words used in Section 106 of the Act are "came to the knowledge of an Inspector" and not "when the Inspector was satisfied about the correctness of the information". If the legislature intended that an enquiry should be made by an Inspector and only if he is satisfied about the correctness of the information he should make a complaint, the words used by the legislature would have been, "within three months of the date on which the Inspector is satisfied about the commission of the offence".
Both satisfaction and knowledge denote a state of mind. In order to be satisfied or in order to have knowledge there must be some basis. The basis may be, as we have said above, either what is seen or what is heard or the information received. Knowledge is that state of mind when the person believes a thing to be true or has no reason to believe that it is not true. The state of satisfaction is reached only when the man is certain after deliberate consideration over the matter that that thing exists beyond all doubt. When a person gets fully determined either by the subjective process of deliberating
SSP 38/73 app 551 of 2019.doc
over the matter or by the objective process of making an enquiry or by seeing the thing himself the stage of knowledge ceases and the stage of satisfaction sets in (Emphasis Supplied)."
53. On the basis of the aforementioned judgment, it can be concluded that
the knowledge can be imputed either when a person himself experiences certain
events and/or also to information obtained by such person who believes it to be true.
Knowledge is merely a state of mind that may be reached either by what one sees or by
what he hears and what he believes to be true. Thus, in our view, if a person signing
the verification is satisfied of the correctness of the allegations made in the Plaint that
would meet the test for the purposes of verification. The question of proof is a matter
of trial and cannot be looked into at this stage.
54. In the present case, one of the crucial facts was that Shaikh Abdullah had
passed away in 1965 and that the Tenancy Agreements were executed supposedly with
Shaikh Abdullah in 2012. In our view, for the reasons stated above, the Defendants are
not correct in contending that merely because the Constituted Attorney was not in
India, he does not possess and fulfil the requirement under order VI Rule 15. In the
present case there is no reason to doubt that the death of Shaikh Abdullah in 1965
would be to the Constituted Attorney's knowledge.
55. In the present case, upon reading of the Plaint we are satisfied that the
critical facts were to the knowledge of the Constituted Attorney and the other sources
SSP 39/73 app 551 of 2019.doc
of knowledge are in the documents annexed to the Plaint itself and certain inferences
that he could draw on the basis of those documents and other circumstances that have
been relied upon to plead the case of fraud. Shri Sharan Jagtiani has taken us through
certain important events from the Plaint on the basis of which the signatory to the
verification would have had knowledge of those events. In our view it is these events
which constitute the Plaintiff's cause of action and which are, upon a reading of the
Plaint and the important exhibits are sufficient to show the acquaintance of signatory
with respect to the facts of the case and sources of knowledge. A few of significant
events from the Plaint are as under :
(i) That the Plaintiff has brought the Power of Attorney granted in favour of
Firaz El-Kurdi on record on the basis of which the verification was signed by the said
power of attorney holder.
(ii) That the fact that Shaikh Abdullah passed away in 1965 and Shaikh Saad
passed away in 2008 was well within Constituted Attorney's knowledge. This has not
been disputed by the Defendants. It can be said that this fact was to Constituted
Attorney's own knowledge and amongst other sources, evident from the Inheritance
Certificates brought on record along with the Plaint.
(iii) That the purported Tenancy Agreements dated 30.10.2012 and 31.1.2013
supposedly executed with Shaikh Abdullah (deceased since 1965) through his Power of
Attorney holder were evident from the Tenancy Agreements itself. These documents
SSP 40/73 app 551 of 2019.doc
cannot and have not been denied by the Defendants since the said Tenancy
Agreements form basis for Defendants claiming their rights on the Suit Property.
(iv) That the Plaint asserts that the Tenancy Agreements are forged and
fabricated on the grounds stated in paragraph 33 of the Plaint. These grounds and the
documents brought on record in support of these grounds account for the
'acquaintance' or knowledge of the Constituted Attorney.
(v) That Defendant No.1 under the forged Tenancy Agreement claims
possession of the premises before 30 th October 2012. However, the Valuation Report
dated 28th March 2013 which was procured from an independent valuer indicates that
as of 28th March 2013, the possession of the 5th floor flat (part of Suit Premises) was in
the Plaintiff's possession. The reading and acceptance of this Report on the part of the
Constituted Attorney amounts to his own knowledge and can form the basis of
'acquaintance' with the facts as regards possession.
(vi) That a handwriting expert's report has also been brought on record to
contend that the signature on the Tenancy Agreements was not that of Faisal and
which conclusion is confirmed by such expert. This is also evident from the document
itself. The acceptance of the findings of the Expert Report would amount to the
Constituted Attorney's own knowledge and on the basis of which he can rely upon the
said report, which has been done in the present case.
(vii) That RAN Application bearing No. 47/2012 was filed in the Small
SSP 41/73
app 551 of 2019.doc
Causes Court by Defendant No.1 for fixation of Standard Rent under Section 8 of
Maharashtra Rent Control Act in relation to Flat No.21 on the 5th Floor inter alia
against Shaikh Abdullah. The RAN proceedings in this regard have been annexed to
the Plaint, including an ex-parte order obtained against the deceased Shaikh Abdullah
passed fixing interim rent and granting an injunction against the Defendants therein.
Thus, the RAN Application could be relied upon and would constitute knowledge of
fraud since Shaikh Abdullah has been made a party.
(viii) That Defendant No.1 filed RAD Suit 174/2013 against Shaikh Abdullah
(since deceased), seeking declaration as a tenant with respect to Flat No. 21. The
allegation with respect to even the RAD Suit being an attempt to create false record
according to Plaintiff could be inferred from the Suit being filed against Shaikh
Abdullah and due to various other reasons enumerated below.
(ix) That the Writ of Summons in the above suit is shown to be served upon
Faisal at the Ground floor office in RAD Suit (174/2013). On the strength of this
document and the Tenancy Agreement it has been argued that the Plaintiff and the
Constituted Attorney could come to a conclusion that the service of Writ of Summons
upon Faisal was not possible on the Ground floor premises since if Defendant No.2's
case was to be believed, he himself was in occupation of the said premises since
August 2012 hence Faisal could not be served summons at the said premises. This
again is a circumstance to establish 'acquaintance' or knowledge to assert the case of
SSP 42/73 app 551 of 2019.doc
fraud alleged against the Defendants.
(x) That on 3rd April 2013, Defendant No.2 and Defendant No.3 filed RAD
Suit (606 and 607 of 2013 respectively) in Small Causes Court seeking a declaration of
tenancy on the ground that they were purportedly threatened by the representative of
Faisal on 29th March 2013 to move out from their respective premises. This is evident
from the record of Court proceedings available in this regard. It was further shown
that this RAD Suit was also filed against Shaikh Abdullah (described as the landlord)
who had passed away in 1965 itself through Faisal (described as the Constituted
Attorney of the landlord).
(xi) That on 8th April 2013, the Writ of Summons was shown to be served
on the 6th floor upon Faisal in RAD Suit 606 & 607 of 2013 filed by Defendant No.2
and Defendant No.3 respectively. Yet again, it was argued that the Defendants' own
case belies the fact that the service of Writ of Summons upon Faisal could be done on
the Top floor premises in Al Sabah because if defense of Defendant No.3 was to be
believed, he himself was meant to be in occupation of the said premises since August
2012. It was argued that this fact could be inferred from noticing the date on which the
summons were shown to be served and the case sought to be made out by the
Defendants as per the Tenancy Agreements.
(xii) That on 8th May 2013 and 9th May 2013, ex-parte decrees were passed in
RAD Suits (606 & 607 of 2013) filed by Defendant Nos.2 &3 and Suit No. 174/2013
SSP 43/73 app 551 of 2019.doc
filed by Defendant No.1 against the deceased Shaikh Abdullah (through his
Constituted Attorney- Faisal). Upon taking us through certain dates as per the Court
record in the case of Suit Nos.606 and 607 of 2013, it was argued that the decree has
been obtained within a period of 30 days from the alleged service of the Writ of
Summons in RAD Suit Nos.606 and 607 of 2013, although the time for filing written
statement itself is 30 days which was further extendable as per CPC. Even in the other
Suit No. 174 of 2013 the Writ of Summons was allegedly served upon the defendants
therein in February 2013 and the Suit decreed on 9 th May 2013. This fact alone can
certainly constitute the basis of the signatories assertion in the Plaint of the possession
of the Suit Premises being illegally taken through a brazen act of fraud because on
inquiry or by applying any common sense any person would be able to infer that it is
most unusual and unheard of for a suit for declaration of tenancy to be decreed in 30
days when the time for filing a defense is not even over at least as regards RAD Suit
Nos. 606 and 607 of 2013. Even the time of about 3 months for obtaining a decree in
the other RAD Suit is most rare and unusual and therefore may well form the basis for
the Constituted Attorney to assert based on acquaintance or knowledge of the facts
that the possession of the Suit Premises have been taken illegally by a brazen act of
fraud.
(xiii) That in Suit No. 607 of 2013, the address of Defendant No.3 (Plaintiff
therein) and Shaikh Abdullah (the Defendant therein) is one and the same. The fact
SSP 44/73 app 551 of 2019.doc
that the decree was against Shaikh Abdullah was undisputed and the fact that the
decree was passed was undisputed by the Defendants. Thus, in our view, the
Constituted Attorney was certainly in a position to draw inferences on the basis of the
documents and the timelines as mentioned above.
56. On the basis of these facts, in our view, these circumstances are
sufficient to show that the signatory of the verification was acquainted with the facts of
the case so as to sign and maintain a case of fraud. The correctness of these allegations
would be tested at the stage of trial or at the hearing of the Plaintiffs Notice of Motion
for interim relief, at which stage it will be considered on a prima facie basis. From the
point of view of acquaintance with the facts or knowledge to maintain a cause of
action, the test has been satisfied by the Constituted Attorney to our satisfaction under
Order VI Rule 15(1).
57. Considering that the purpose of a verification is to enable the Court to
determine if it is safe for the Court to proceed with a case and if there is sufficient
basis for the Court to believe that statements are made in a responsible manner and
that the allegations are not wild or reckless, we are satisfied for the reasons stated
above that all of these requirements are met in the present case.
58. The Defendants, in support of their submission on the issue of defect in
verification, relied upon a decision of Bombay High Court in the case of Consolidated
Foods V/s. Brandon & Co. (supra) This decision is not applicable in the present case
SSP 45/73 app 551 of 2019.doc
since the Court was considering the verification of a Petition that was affirmed by the
advocate for the Petitioner in that case. That apart, the first requirement as regards a
verification was a clear bifurcation between paragraphs being true to signatory's own
knowledge and the rest of the statements being upon information and beliefs being
clearly identified. This requirement is fulfilled in the present case as observed by the
Learned Single Judge in paragraph 5 of the Impugned Order. In that verification, all
the statements were verified on information and beliefs and none on personal
knowledge and there was no attempt whatever to disclose the sources of such
information nor to state the grounds of such information. None of these are applicable
to the present Plaint because it is deposed to until paragraph 60 on the basis of
knowledge. In any event to the extent it is based on information or for that matter
knowledge, the Plaint discloses the sufficient basis of information and knowledge. It
also discloses the grounds for the belief. Lastly, even after noticing the defect the court
observed "Although the affidavit in support is defective and Mr. Shah's contention is
correct, I do not propose to dismiss this petition on that ground as such affidavits, though
wholly improper and unjustified, have unfortunately become quite common." Further, this
decision has been considered and distinguished in the case of Shanti Prasad Jain V/s.
Union of India (supra).
59. In Raj Kumar Dhar V/s. Stuart Lewis5, also relied upon by the
5 1956 SCC Online Cal 160 at paragraphs 2 to 6
SSP 46/73 app 551 of 2019.doc
Defendants in support of their submission, the Court reiterated that the object of
verification is to fix a responsibility on the party verifying and to prevent false pleading
being recklessly filed or false allegations being recklessly made. It is with this objective
that the Rule makes provision for insisting upon competency of person where he is
other than an actual party. To establish competency, the Court may require
satisfaction of the acquaintance with the facts of the case. There is no quarrel with this
proposition and the test of acquaintance has not been elaborated in this judgment but
is explained in judgments cited by the Plaintiff. The objection in this case was failure to
place proper material before the Court to satisfy the Court that the person who signed
the verification was acquainted with the facts of the case. The Court found that the
only thing that was put on record for this purpose was the Power of Attorney. The
Court found this at paragraph 2. At paragraph 3, the Court observed that mere
reliance upon the Power Of Attorney was wholly insufficient and this did not establish
competence to verify. None of these apply in the present case where the Plaint
discloses the various sources on the basis of which the signatory would be competent
to verify. These are a combination of his personal knowledge, information that he
would have gathered from person's who would be aware of events constituting the
fraud, inferences, opinions formed by the deponent etc.
60. So far as the case of BBN UK Ltd. V/s Janardhan6 is concerned,
6 1993 SCC Online Bom 17
SSP 47/73 app 551 of 2019.doc
paragraph 37 discloses the reason for the Court's finding that the verification being
defective. The reason was not based on competence or acquaintance or lack of
acquaintance with the facts but the conflict that arises from an advocate in their
personal capacity verifying the Plaint. This happens when the advocate is a constituted
attorney who identifies with the litigant on whose behalf the verification is done.
Moreover whilst the judgment in Raj Kumar Dhar (supra) and Consolidated Foods
(supra) have been dealt with and explained/distinguished by the Division Bench in
Shanti Prasad Jain (Supra), the Single Judge decision in BBN UK Ltd (supra). did not
notice the Division Bench judgment in Shanti Prasad Jain (supra).
61. The decision in Amit Yadav V/s Jayesh Prasad7 cited by the
Defendants also does not have any application in the present case. The defect in the
verification was discussed in paragraphs 35, 38 and 39. The first defect, which is
inapplicable to this case, is that some set of paragraphs are based on personal
knowledge and on the basis of personal enquiry which the deponent believes to be
true. This overlap was a defect which does not exist in our case. Further, at paragraph
35, it was noted that the sources of information are not disclosed. This too does not
apply when the present Plaint is read as a whole. At paragraph 38, the fundamental
defect was that the Petition was not verified in terms of Order VI Rule 15 because it
was not accompanied by an Affidavit as required by sub clause (4) of the said rule. The
7 2016 (3) ADJ 1495
SSP 48/73 app 551 of 2019.doc
Plaint in the present case is accompanied by an Affidavit. Lastly, at paragraph 39, the
requirement emphasized by the Court was of clear bifurcation between paragraphs of
pleadings based on one's own knowledge and those that are believed to be true. The
present verification contains a bifurcation.
62. The decision in the case of Hari Shankar Jain V/s Sonia Gandhi8, also
does not have application in this case since the finding was about the Petition not
disclosing any basis for the averments made nor disclosing the source of knowledge for
making averments. The Plaint in the present case discloses both.
63. The decision in A. K. K. Nambiar V/s. Union of India & Anr. 9 is also
of no assistance to the Defendants since in that case, there was no verification
appended to the Petition or the Affidavit in support of the Petition which is clearly not
the case so far as the present case is concerned.
64. The decision in Manohar Narayan Joshi V/s. Ramu Mhatang Patel 10
also supports the stand taken by the Plaintiff with respect to Affidavit disclosing
sources or grounds of information. Heavy reliance was placed in that case on the
decision of Virendra Kumar Saklecha V/s. Jagjiwan11 to say that though the form for
an Affidavit in support of the Pleading did not require disclosure as regards sources of
information and the grounds of belief, the Petitioner was duty bound to disclose these
8 (2001) 8 SCC 233 9 1969(3) SCC 864 10 1972 SCC Online Bom 100 11 1972 (1) SCC 826
SSP 49/73 app 551 of 2019.doc
in view of Order XIX Rule 3 of CPC. Whilst distinguishing this judgment the Court in
Manohar Narain Joshi observed that in the case before the Supreme Court (cited in
the judgment) the rules made by the Madhya Pradesh High Court positively required
the statement about the source or grounds of information or belief when the affidavit
to election petition was to be filed. There were no such rules prescribed by the
Bombay High Court for the purposes of verification.
65. Having considered this aspect of the matter we are satisfied that the
verification of the Plaint by the Power of Attorney holder of the Plaintiff satisfies the
requirements of Order VI Rule 15(1) read with sub-rule (2). We are also of the view
that there is no infirmity or perversity whatsoever in the reasoning set out in
paragraphs 27 and 28 of the Impugned Order for recording satisfaction that the
verification of the Plaint is legal and valid and in accordance with the CPC. The
Learned Single Judge has given importance to one crucial fact namely that Shaikh
Abdullah died in 1965 and the Defendants have supposedly entered into agreements
with him post 1965 and have filed suits and obtained decrees against him. In our view
the Learned Single Judge is correct in relying upon this assertion in the Plaint to
explain how the Power of Attorney holder can rely upon these facts to establish
acquaintance and knowledge in respect the facts of the case as pleaded.
66. For all of the above reasons we hold that the verification appended to the
present Plaint fulfills the requirements of Order VI Rule 15 of CPC.
SSP 50/73
app 551 of 2019.doc
67. Question No.2 : Whether the Prothonotary and Senior Master of this
Court is the authority who is to be satisfied in relation to fulfilment of requirements for
the purposes of verification under Order VI Rule 15 as per CPC read with the Bombay
High Court (Original Side) Rules, 1980?
68. Relying upon the High Court Rules it has been argued by Shri Anturkar
and Shri Kamat that the Order VI Rule 15 buffers between Rule 45 to 47 and that the
Plaint does not travel the distance between Rule 45 (dealing with lodgement) to 47
(dealing with admission of the Plaint) if the verification does not satisfy Order VI Rule
15 and that the verification has to be to the satisfaction of Prothonotary. In effect, the
submission was that the Prothonotary must carry out the enquiry in order to ascertain
whether the Pleading meets the requirement as laid down under Order VI Rule 15.
69. The relevant Rules read as under :
"45- All plaints shall be verified, within the local jurisdiction, before one of the officers of the Court appointed in that behalf and elsewhere in India before the officer indicated by the Code of Civil Procedure, section 139. The verification shall be in Form No. 3.
47- When a plaint is admitted in words "Admitted this day" shall be endorsed thereon and signed by the Prothonotary and Senior Master or by one of his assistants, the words "written statement" being added when such statement is required."
70. In our view, the provisions of the Bombay High Court Rules above and
Order VI would make it clear that the term 'Court' as used in the aforementioned Rule
SSP 51/73 app 551 of 2019.doc
and Order VI does not mean and include the Prothonotary. The term 'Court' has not
been defined under CPC but has been defined under the Indian Evidence Act, 1872.
Section 3 of the Indian Evidence Act, 1872 defines Court as under :
"Court" includes all Judges and Magistrates and all persons, except arbitrators, legally authorized to take evidence.
71. Thus, a bare reading of the definition unmistakably conveys that the
definition of Court does not include Prothonotary. In our view, even the Bombay High
Court Rules do not use the term 'Court' and 'Prothonotary' interchangeably and
when a reference is sought to be made to the Prothonotary, the Rules in term mention
Prothonotary as an officer of the Court and vice versa. There is no quarrel with the
proposition that certain aspects of the admission of the Plaint are to be verified by the
Prothonotary being the officer of the Court who has been delegated the duty to ensure
that the Plaint meets the basic procedural requirements as mentioned in Order VII
Rules 1 to 8 of CPC. The relevant rule dealing with the requirement is Rule 42 (6)
which is reproduced herein below :
"(6) The plaint shall be divided into paragraphs numbered consecutively and shall contain the particulars required by Order VII, rules 1 to 8 of the Code of Civil Procedure."
72. Order VII Rules 1-8 enlists the particulars that ought to be
covered/included in a Plaint. All the particulars mentioned as per this Order would
constitute a pleading. For example, facts constituting cause of action, name of parties,
SSP 52/73 app 551 of 2019.doc
name of court in which such pleading is being filed, reliefs claimed etc. It is the
obligation of the Prothonotary to determine that the relevant parts of a pleading or
plaint are contained such as for example checking a plaint to see if it has a prayer
clause. However, the sufficiency or correctness of the same does not fall under the
realm of enquiry that the Prothonotary can enter into. Thus, the acceptability and
correctness of such averments or the verification will have to be tested by 'Court'. The
enquiry that the Prothonotary needs to carry out in order to enter the Plaint into the
register is different from the requirement of satisfaction of the Court as required under
Order VI Rule 15. The Prothonotary is not empowered to carry out any functions
which require exercise of judicial discretion which only Courts are empowered to
exercise.
73. In fact, the Defendants' argument that the term 'Court' used in Order
VI Rule 15 includes Prothonotary, and not the Court performing judicial functions and
exercising judicial power, would militate against various other provisions in the Order
VI and other provisions of CPC since in that case the powers of the Court could then
be exercised by the Prothonotary. For example, Order VI Rule 16 deals with striking of
pleadings. If Court would have to be read as Prothonotary in the aforementioned
provision, then, in that case the Prothonotary would have the power to strike out
pleadings if he formed an opinion that such pleadings are unnecessary, scandalous,
frivolous or vexatious.
SSP 53/73
app 551 of 2019.doc
74. In this regard, it would be apposite to reproduce paragraphs 14 and 18
from the decision of one of us (S.J. Kathawalla, J.) as a Single Judge of this Court in
Uday Singh Deshraj Rajput V/s Film Craft Production (India) Pvt. Ltd.12 where it
has been categorically held that "Court" does not include "Prothonotary":
"14. In my view, the word "Court" used in Section 149 of the CPC would not include the Prothonotary and Senior Master. The matters which are permitted to be disposed of by the Prothonotary and Senior Master are provided for by Rule 131 of the Bombay High Court (Original Side) Rules. Except these matters, where there is a delegation of the Chamber Judge's powers to the Prothonotary and Senior Master, the Prothonotary and Senior Master cannot exercise powers of the Court/Chamber Judge/Judge concerned. The order to be passed by the Court under Section 149 is a judicial order, to be passed after exercise of a judicial discretion. The Hon'ble Supreme Court in the case of Buta Singh (Dead) by L.Rs v. Union of India considered the power of the Court under Section 149 and held that "the discretion conferred on the Court by Section 149 is a judicial discretion" and observed further as follows: "The aid of Section 149 could be taken only when the party was not able to pay court fee in circumstances beyond his control or under unavoidable circumstances and the court would be justified in an appropriate case to exercise the discretionary power under s. 149, after giving due notice to the affected party." There is, thus, no question of the Prothonotary & Senior Master passing any order under Section 149.
...
18. The power under Section 149 of the Civil Procedure Code, 1908 to make up deficiency of Court fees cannot be exercised by the Prothonotary and Senior Master. The Prothonotary also has no power to allow parties and/or their Advocates to pay the admitted Court fees or any part thereof at a later date under Rule 986 of the Bombay High Court Original Side Rules, 1985. The
12 (2016) 6 Bom CR 557
SSP 54/73 app 551 of 2019.doc
power to use discretion and granting time under Section 149 of the CPC can only be exercised by the Court/Judge concerned. The order under Section 149 is, as the words "in its discretion" make clear, a judicial power, i.e., a power vested in Court. As already held, the expression "Court" does not include the office of the Prothonotary. Such a power cannot be delegated without an express Rule framed in accordance with law. This power cannot simply be assumed by the Prothonotary." (Emphasis Supplied)
75. Thus, in our view, the expression "to the satisfaction of the Court" does
not include satisfaction of Prothonotary since the delegation of powers to the
Prothonotary are powers specifically enumerated and essentially procedural in nature.
In effect, there can be no delegation of a substantial judicial enquiry. Further, if the
Prothonotary was the authority who would have to be satisfied in relation to the
requirements under Order VI Rule 15, then in that case the Applications made by the
Defendants in this case would have to be argued before the Prothonotary and not
before this Court. This was never the submission or stand before the Learned Single
Judge and this entire argument is inconsistent with prayers in the Notice of Motion.
76. Further, even the Pleadings of the Defendants are at odds with the
arguments now sought to be made before this Court. The Defendant in the Notice of
Motion bearing No.528 of 2015 has prayed that the Plaintiff has not filed the Plaint as
per law and that this Court be pleased to direct the Plaintiff to prove to the satisfaction
of the Court that the person verifying the Plaint is acquainted with the facts of the
case. There is no mention or prayer seeking directions for the matter to be remitted
SSP 55/73 app 551 of 2019.doc
back to the Prothonotary. Thus, in effect, the endeavour of the Defendants seem to be
that of completely altering their application at this belated stage.
77. We also find no merit in the submission that the verification in the Plaint
does not satisfy the higher requirements of the High Court Rules. Having considered
the High Court Rules and Form 3 we find that there is no higher standard for a
verification under the High Court Rules. There is no clear language to indicate any
departure from the requirements of Order VI Rule 15(1) and (2).
78. For all of the above reasons we hold that the Prothonotary and Senior
Master of this Court is not the authority who is to be satisfied in relation to fulfillment
of requirements for the purposes of verification under Order VI Rule 15 as per CPC
read with the Bombay High Court (Original Side) Rules, 1980.
79. Question No.3 - Whether an Affidavit as contemplated under Order VI
rule 15(4) must meet the requirements as laid down under Order XIX Rules 1 and 3,
CPC?
80. Shri Kamat, Learned Advocate for Defendant No. 3, has argued that the
Affidavit in support of the Plaint as required under order 6 Rule 15 (4) shall meet the
requirements of Order XIX Rule 1 and 3 and the provisions of Order XIX in this regard
ought to be complied with. We are not in agreement with these arguments for the
reasons set out below.
81. The Code of Civil Procedure (Amendment Act) Act, 1999 introduced a
SSP 56/73 app 551 of 2019.doc
new requirement of an Affidavit to be annexed in support of the pleadings in addition
to a verification. As a result, this requirement would have to be fulfilled in the case of
filing of a Plaint. There is no dispute that the present Plaint is accompanied by an
Affidavit in support of the Plaint.
82. An Affidavit as directed under Order VI Rule 15(4) does not require any
additional details or information to be mentioned. The Affidavit as directed in Order
VI Rule 15 (4) is only to be filed in support of pleading. A pleading includes a Plaint,
which includes the verification clause. Further, the verification is based on
acquaintance with the facts of a case and thus the same set of principles as applicable
to the verification shall apply to Affidavit. In other words, the Affidavit ought to be
seen in conjunction of the pleadings and verification made by the parties and hence
the threshold requirement of acquaintance would apply to the Affidavits. There is no
provision in law which states that the entire evidence has to be brought in support of a
pleading in the form of an Affidavit at the stage of filing. The requirement of such an
Affidavit is merely to fix additional responsibility on the deponent so as to ensure that
a responsible person has given his oath to the averments made in the pleading. Thus,
in our view, the requirement of having personal knowledge is wholly absent for the
purposes of enquiring as to whether the Affidavit meets the requirement of Order VI
Rule 15 (4).
SSP 57/73
app 551 of 2019.doc
83. In contrast to the above, it was the Defendants who have sought to
import provisions of Order XIX and apply the same to the Affidavit in support of the
Plaint. The Defendants have argued that the Affidavit as contemplated under Order VI
Rule 15(4) must satisfy the requirements of Order XIX Rule 3 since the same deal with
the 'Affidavits'. Order XIX Rule 1 to 3 reads as under :
Order XIX Rules 1-3 are reproduced herein below :
"Rule 1 - Power to order any point to be proved by affidavit Any Court may at any time for sufficient reason order that any particular fact or facts may be proved by affidavit, or that the affidavit of any witness may be read at the hearing, on such conditions as the Court thinks reasonable :
Provided that where it appears to the Court that either party bona fide desires the production of a witness for cross-examination, and that such witness can be produced, an order shall not be made authorizing the evidence of such witness to be given by affidavit. Rule 2- Power to order attendance of deponent for cross- examination (1) Upon any application evidence may be given by affidavit, but the Court may, at the instance of either party, order the attendance for cross-examination of the deponent.
(2) Such attendance shall be in Court, unless the deponent is exempted from personal appearance in Court or the Court otherwise directs. Rule 3 - Matters to which affidavits shall be confined (1) Affidavits shall be confined to such facts as the deponent is able of his own knowledge to prove, except on interlocutory applications, on which statements of his belief may be admitted; provided that the grounds thereof are stated.
SSP 58/73
app 551 of 2019.doc
(2) The costs of every affidavit which shall unnecessarily set forth matters of hearsay or argumentative matter, or copies of or extracts from documents, shall (unless the Court otherwise directs) be paid by the party filing the same."
84. A reading of Order XIX Rule (3) makes it clear that that an Affidavit filed
under Order XIX must restrict itself only to facts as the deponent is able to prove of
his own knowledge except in case of affidavits relied upon in interlocutory
applications. In contrast to the position noted above, so far as the Affidavit as
contemplated in Order VI Rule 15(4) is concerned, there is no positive provision in law
that an Affidavit verifying the Plaint or a pleading must be on the basis of 'own
knowledge'. The sub-rule is conspicuously silent about the requirement of 'own
knowledge' which is sought to be imported by the Defendants into Order VI Rule 15.
85. In fact, the provisions of Order XIX and in particular Rule (1) relate to
affidavits ordered by Court to be filed in proof of facts, or to the affidavits on record
which Court directs to be read at the hearing in proof of facts. Thus, Order XIX
requires every Affidavit to be confined to such facts and only to such facts that the
deponent is able to depose of his own knowledge. Order XIX is an enabling provision
for a Court to make an order that certain facts be stated on an affidavit. An affidavit
filed as per such an order of Court would have had to comply with the provisions of
Order XIX. That provisions of Order XIX cannot be applied to the Affidavit in support
of a pleading since as per Order VI, pleading includes both, facts which can be
SSP 59/73 app 551 of 2019.doc
deposed to the deponent's own knowledge and also that may be averred on the basis of
information and the deponent believes to be true. An 'affidavit' is not 'evidence'
within the meaning of the Evidence Act. In fact, Evidence Act does not apply to the
Affidavits. Section 1 of the Evidence Act which excludes the application of the said
Act is reproduced herein under :
"Section 1 - It extends to the whole of India 2 [except the State of Jammu and Kashmir] and applies to all judicial proceedings in or before any Court, including Courts- martial, [other than Courts-martial convened under the Army Act (44 &45 Vict., c. 58)] 4 [the Naval Discipline [29 & 30 Vict., 109] Act or 5 *** the Indian Navy (Discipline) Act, 1934 (34 of 1934),] 6 [or the Air Force Act (7 Geo. 5, c.
51)] but not to affidavits presented to any Court or officer, nor to proceedings before an arbitrator."
86. The Plaintiff placed much reliance on the judgment of Division
Bench of the Bombay High Court in Shanti Prasad Jain (supra). In this decision, an
Appeal arose out of an order of the Companies Tribunal dismissing an application
wherein it was prayed that the Petition filed under section 397/398 be rejected. The
Petitioner, Union of India, had in the Petition prayed for an order removing certain
Respondents as directors from the board of the company. The allegations against the
Respondents involved allegation of fraud, mismanagement, misconduct and
misappropriation of the Company funds. In this case, the affidavit was verified by one
SSP 60/73 app 551 of 2019.doc
Mr. D. S. Dang, Deputy Secretary, Government of India, Ministry of Finance
(Department of Revenue and Company Law) who according to the Respondents was
not personally aware of the facts.
87. After a year of filing of the Petition, Respondent filed an application
seeking dismissal of the Petition on the ground that since the Petition contained
allegations of fraud, coercion, misrepresentation, misconduct, improper conduct, the
application in law is required to be supported by an affidavit of person having personal
knowledge. It was alleged that since the affidavit has not been sworn in by Mr. Dang of
his personal knowledge, the Petition ought to be rejected. In order to assess whether
the affidavit was sustainable in law and met the requirements of the Rules, this Court
applied the principles as laid down in Order VI Rule 15 since even a Company Petition
was a pleading and since it was observed that an affidavit to be filed for the purposes of
verifying the Petition under Rule 21 in Form No.3 was nothing but verification of a
pleading. The relevant portion of the judgment in this regard is reproduced herein
below :
"22. We find it difficult to accept the arguments of Mr. Mody. We have already referred to the relevant provisions, and it is abundantly clear that the proceedings before the Tribunal are civil proceedings. There is also hardly any doubt that the intention of the Legislature as indicated in the various provisions of the Act is that the procedure that has to be followed by the Tribunal in dealing with the matters arising before it should be consistent with the procedure prescribed by the Civil Procedure Code. The power conferred on the Supreme Court to frame rules is to make rules consistent
SSP 61/73 app 551 of 2019.doc
with the Code of Civil Procedure, and the powers conferred on the Tribunal to frame regulations has to be exercised subject to the provisions of the Act and the rules made thereunder by the Supreme Court. It would necessarily follow that the expressions used in the rules or regulations connote the same meaning as the respective expressions used in the Civil Procedure Code connote. Rule 21 has provided that the petition shall be verified by an affidavit. The purpose of the affidavit required to be filed under r. 21 in form No. 3 is nothing but verification of the averments made in the petition. The verification of the contents of a pleading and evidence in proof of allegations made in the pleading are two distinct and separate terms well understood in the Civil Procedure Code. The relevant rule relating to the verification of a pleading is contained in rule 15(1) and (2) of O. VI, and it provides :
"(1) Save as otherwise provided by any law for the time being in force, every pleading shall be verified at the foot by the party or by one of the parties pleading or by some other person proved to the satisfaction of the Court to be acquainted with the facts of the case.
(2) The person verifying shall specify, by reference to the numbered paragraphs of the pleading, what he verifies of his own knowledge and what he verifies upon information received and believed to be true."
23. ......Mr.Mody has no doubt referred us to O. XIX in support of his contention that though the manner of verification as prescribed in the form is in identical terms with the provisions of cl. (2) of r. 15 of O. VI, there is a material difference. The verification of a pleading is required to be made at the foot of the pleading, the verification of a petition, however, is required to be made by an affidavit, and that, says Mr. Mody, would attract the provisions of r. 3 of O. XIX. The argument is not well founded. It is true that the heading of O. XIX is "Affidavits". But, if the Order is read as a whole, it leaves no doubt that the provisions of O. XIX relate to affidavits ordered by Court to be filed in proof of facts, or to the affidavits on record which Court directs to be read at the hearing in proof of facts. An affidavit is not evidence within the meaning of the Evidence Act. The Evidence Act
SSP 62/73 app 551 of 2019.doc
applies to all judicial proceedings in or before any Court. Section 1 in express terms provides that the Evidence Act has no application to the affidavits presented to Court or Officer. "Evidence" as defined in s. 3 is confined only to oral evidence, that is, statements made by witnesses in Court, and documentary evidence, that is, documents produced in Court and proved in the, manner prescribed by the Evidence Act. An affidavit thus in the strict sense is not evidence. Order XIX is an enabling provision, which enables a Court to make an order that any particular fact or facts may be proved by an affidavit, or any affidavit already filed on the record may be read at the hearing as evidence. The order of the Court, either explicit or implied, is a condition precedent to receive an affidavit in evidence at the trial of a suit. Rule 2 also is another enabling provision, providing that upon any application evidence may be given by affidavit.
25. It follows from this decision of their Lordships that O. XIX relates to affidavits directed to be filed by Court in proof of facts at the hearing. The provisions have application to substantive applications also, and that affidavits in absence of agreement between the parties either in suits or proceedings upon any applications are receivable in evidence only on an Order to that effect having been made by the Court or the Tribunal. Rule 3 of O. XIX provides that affidavits filed in proceedings other than interlocutory application shall be confined to such facts as the deponent is able of his own knowledge to prove. There is, however, no such limitation on affidavits which are filed in proof of facts alleged in an interlocutory application. Affidavits filed in an interlocutory application can be verified by the deponent both on his own knowledge as well as on information received and believed by him to be true, provided that the grounds of belief are stated by him. From the aforesaid provisions of r. 3 of O.XIX, it is not possible to infer that affidavits filed for any purpose whatsoever in proceedings other than interlocutory applications must be confined only to such facts as the deponent is able of his own knowledge to prove. On the other hand, it appears that verification of an affidavit simpliciter could be made by the deponent on his personal
SSP 63/73 app 551 of 2019.doc
knowledge as well as on information received by him and believed by him to be true. An affidavit is only a written declaration on oath by the deponent. The position has been made clear even in the two decisions to which Mr. Mody has drawn our attention. In Padmabati Dasi v. Rasik Lal Dhar , the question considered was whether the affidavit made in support of a petition by the respondent to the Court of Appeal from order that the appellants should be directed to furnish security for the costs was sufficient. In the course of their judgment, Jenkins C.J. and Woodroffe J., after referring to the provisions of O. XIX, r. 3, observed (p. 261):"...and every affidavit should clearly express how much is a statement of the deponent's knowledge and how much is a statement of his belief, and the grounds of belief must be stated with sufficient particularity to enable the Court to judge whether it would be safe to act on the deponent's belief."
26. These observations have been cited with approval by their Lordships of the Supreme Court in State of B'bay v. Purshottam . In considering the affidavit tendered by the Home Secretary in a matter relating to the detention of a detenu under the Preventive Detention Act, their Lordships at page 876 of the report observed:"...Verifications should invariably be modelled on the lines of O. XIX, r. 3, of the Civil Procedure Code, whether the Code applies in terms or not. And when the matter deposed to is not based on personal knowledge, the sources of information should be clearly disclosed. We draw attention to the remarks of Jenkins C.J. and Woodroffe J. in Padmabati Dasi v. Rasik Lal Dhar and endorse the learned Judges' observations."
27. In Consolidated Foods Corp. v. Brandon & Co. , the question which was being considered was an affidavit in support of the statements made in the petition filed under the Trade Marks Act. After considering the provisions of r. 3 of O. XIX, the aforesaid decisions of the Calcutta High Court, and that of the Supreme Court, the learned Judge observed (p. 801): "It is clear that when statements are made in an affidavit on information and belief the sources of information should be clearly disclosed' and the grounds of the belief also must be stated 'with sufficient particularity to enable the
SSP 64/73 app 551 of 2019.doc
Court to judge whether it would be safe to act on the deponent's belief. These are but the basic requirements of verification of pleadings and the contents of affidavits and care must be taken to comply with the same." "28. These decisions indicate that the limitation placed in O. XIX, r. 3, that the affidavit must be confined to such facts which the deponent is able to prove of his personal knowledge, has application only to those affidavits which have been directed by a Court to be filed in proof of the facts at the hearing of matters other than the hearing of interlocutory applications. Other affidavits could be on personal knowledge as well as on the information received and believed to be true, provided the sources of information and the grounds of belief are stated with sufficient particularity. An affidavit which is required to be filed in verification of a petition under s. 398 of the Act is not an affidavit directed by Court to be filed under O. XIX in proof of facts. There is, therefore, no warrant to hold that it must be confined only to such facts as are within the personal knowledge of the deponent. The object of requiring a pleading or the contents of a petition to be verified is to ensure that false allegations are not freely and recklessly made therein. As pointed out by Mr. Justice Mody in Consolidated Foods Corp.'s case, the basic requirement of verification of a pleading is that the deponent must clearly disclose which of the statements in the affidavit are true to his knowledge and which of the statements are based on information and belief, disclosing the sources of his information and the grounds of belief with sufficient particularity, so as to enable the Court to decide whether it would be safe to act on the deponent's belief. The verification of plaint or petition is required to enable the Court to decide whether it should proceed with the petition or the plaint. All that is required at that stage is to ascertain that the allegations therein are not made recklessly but are made after due inquiry and with due care. That objective is achieved when the deponent clearly states the sources of information on the basis of which allegations in a plaint or a petition have been made. Assuming, therefore, that the provisions of O. XIX, have any application to an affidavit in verification of a petition, required to be made under r. 21, in our opinion, the
SSP 65/73 app 551 of 2019.doc
affidavits filed by Mr.Dang in this case fulfil the general requirements of O. XIX, r. 3. In our opinion, however, O. XIX, r. 3 has no application in view of the express provision made in r. 21 and in the prescribed form of verification of an affidavit required to be filed under the said r. 21. We have already reproduced the relevant portion of the form above, and it is apparent that it is open to a deponent of an affidavit in verification of a petition under s. 398 to verify it on information received by him and believed to be true. Clause (b)(v) of sub-s. (1) of s. 643 of the Act empowers the Supreme Court to make rules generally for all applications to be made to the Court under the provisions of the Act. The only limitation on the power is that the rules must be consistent with the Code of Civil Procedure. Rule 21 and the form prescribed cannot be said to be in any manner inconsistent with the provisions of O. XIX, r. 3. It has also not been argued that the form prescribed and referred to in r. 21 is bad in law because it is inconsistent with the provisions of the Civil Procedure Code. Having regard to the provisions of s.643, r. 21 and the form prescribed, in our opinion, O. XIX has no application to affidavits verifying a petition under s. 398 of the Act, it is not in dispute that verification of the affidavits by Mr. Dang was in accordance with 1 lie said rule and the form prescribed."
88. We are of the view that there is much merit in the Plaintiffs reliance on
this decision as it clearly holds that the provisions of Order XIX Rule 3 are not
applicable to an affidavit in support of a petition, which is the basic pleading in that
case. In fact the Court refers to the principles of verification under Order VI Rule 15 to
hold that the affidavit which was basically the verification of the petition was valid and
proper. The Court has clearly held that Order XIX Rule 3 must be read with Order
XIX Rule 1 of the CPC to explain the situation to which it would apply. The Court has
also considered and distinguished some of the judgments that the
SSP 66/73 app 551 of 2019.doc
Defendants/Appellants are relying upon to explain how those were cases in which
Order XIX was attracted because the affidavits in those cases were not affidavits filed
in support of a pleading or in the nature of a verification of a pleading. Thus, we are in
respectful agreement with the said judgment and are of the view that it clearly
supports our reasons to hold that Order XIX Rule 3 would have no application to an
Affidavit in support of pleadings under Order VI Rule 15(4).
89. The decision in Padmabati Dasi vs Rasik Lal Dhar 13 cited by the
Defendants has no application in the present case since in that case, the Court applied
the provisions of Order XIX to a Petition filed before the Court of Appeal seeking a
direction against the Appellants/Orig. Plaintiffs to furnish security for costs. It is in
this context that Order XIX Rule 3 was strictly applied. Even then it was made clear
that an Affidavit may be on the basis of deponent's knowledge or statement of his
belief and the grounds of beliefs must be stated with sufficient particularity. In other
words, the judgment does not state that the basis of knowledge must be supported by
particulars. This judgment does not state that the principles of Order XIX Rule 3
would apply to a pleading such as a Plaint filed under Order VI Rule 1, a pleading by
which a suit is instituted. Resultantly, this decision does not have any application in
the present case.
90. The Defendant also relied upon the decision in the case of State of
13 1909 SCC OnLine Cal 104
SSP 67/73 app 551 of 2019.doc
Bombay V/s Purshottam Jog Naik14 since the Supreme Court has endorsed therein
the view of Padmabati Dasi V/s Rasiklal Dhar (Supra). However, even in that case,
Order XIX was being applied to an Affidavit and not to a pleading. In fact, paragraph
16 entirely supports the Plaintiff's submission. The Supreme Court disagreed with the
High Court's view that an Affidavit to support the Order could only be made by the
Minister. The Supreme Court stated that the question of whether the Minister's
affidavit would have been of more satisfaction is not a question of law. The relevant
observations are reproduced below :
"As a matter of abstract law, of course, the state of man's mind can be proved by evidence other than that of the man himself, and if the Home Secretary has requisite means of knowledge, for example, if the Minister had told him that he was satisfied or he had indicated satisfaction by his conduct and acts, and the Home Secretary's affidavit was regarded as sufficient in the particular case, then that would constitute legally sufficient proof. But whether that would be enough in any given case or whether the "best evidence rule" should be applied in strictness in that particular case, must necessarily depend upon its facts. In the present case, there was the element that 57 cases were dealt with in the course of 6 days and orders passed in all on one day. But we do not intend to enter into the merits. All we desire to say is that if the learned judges of the High Court intended to lay down as a proposition of law that an affidavit from the Minister-in charge of the department is indispensable in all such cases, then they went too far."
91. Further, both these judgments are considered and distinguished in the
14 AIR 1952 SC 317
SSP 68/73 app 551 of 2019.doc
case of Shanti Prasad Jain V/s. Union of India & Ors. (Supra).
92. Reliance was also placed on Barium Chemicals Ltd. Vs. Company Law
Board and Others15 by the Defendants. However, the decision does not have any
application in the present case since the observations therein were not with respect to
Affidavits in support of the Pleadings.
93. It has further been argued by Shri Anturkar that the source of the
information ought to be disclosed in the Affidavit filed in support of the Plaint failing
which the Affidavit would be a 'slipshod' affidavit which would not satisfy Order VI
Rule 15 (4). We do not agree with this submission since CPC and/or the High Court
Rules do not mandate disclosure of grounds or sources of information in the Affidavit
as is sought to be contended by the Defendants. That requirement is wholly absent for
the Affidavit to be annexed along with the Plaint and is sought to be introduced by the
Defendants without any basis in law. An Affidavit is merely a written declaration on
oath in support of the averments made in the Pleading, thus an attempt to mandate
additional requirements, not recognized under law, cannot be entertained.
94. It would be relevant to produce certain paragraphs from the decision of
the Supreme Court in the case of F. A. Sapa and Others V/s. Singora and Others 16
which has been relied upon by the Plaintiff. The relevant portions of the Judgment are
reproduced herein below :
15 1966 Supp SCR 311
16 (1991) 3 SCC 375
SSP 69/73
app 551 of 2019.doc
"From the text of the relevant provisions of the R.P. Act, Rule 94A and Form 25 as well as Order VI Rule 15 and Order XIX Rule 3 of the Code and the resume of the case law discussed above it clearly emerges (i) a defect in the verification, if any, can be cured (ii) it is not essential that the verification clause at the foot of the petition or the affidavit accompanying the same should disclose the grounds or sources of information in regard to the averments or allegations which are based on information believed to be true (iii) if the respondent desire better particulars in regard to such averments or allegations, he may call for the same in which case the petitioner may be required to supply the same and(iv) the defect in the affidavit in the prescribed Form 25 can be cured unless the affidavit forms an integral part of the petition, in which case the defect concerning material facts will have to be dealt with, subject to limitation, under section 81(3) as indicated earlier. Similarly the Court would have to decide in each individual case whether the schedule or annexure referred to in section 83(2) constitutes an integral part of the election petition or not; different considerations will follow in the case of the former as compared to those in the case of the latter."
95. We do not find any merit in the submission made by Shri Anturkar that
the judgment in F.A. Sapa (supra) is to be disregarded on the doctrine of sub-silentio,
as argued in rejoinder. This judgment notices certain prior decisions of the Supreme
Court. After analysing those decisions it sets out the findings as noted above. We are
bound by that decision and cannot disregard the same.
96. In any event, the Affidavit annexed to the Plaint in the present case
incorporates the entire Plaint in the body of the Affidavit. Thus the sources and
grounds as mentioned in the Plaint form a part of the Affidavit and the Affidavit
cannot be termed as a 'slipshod' Affidavit as is sought to be argued by the Defendants.
SSP 70/73
app 551 of 2019.doc
97. In relation to the Defendant's Notice of Motion bearing No.534 of 2015
filed seeking dismissal of the Suit, we are of the view that even if there is defect in the
verification, the Suit cannot be dismissed. The grounds on which the Plaint can be
dismissed are covered under Order VII Rule 11, CPC. Non-compliance of Order VI
Rule 15 in relation to verification is not one of the grounds on which the Plaint can be
dismissed. It has been held in catena of judgments that the rules prescribed under
Order VI Rule 15 are rules of procedure which can be rectified at any point of time.
Thus, the legislature does not contemplate dismissal of the Plaint on a merely
technical ground. The Plaintiff relies upon the judgment of this Court in the case of
All India Reporter Ltd. Vs. Ramchandra Dhondo Datar17 and the relevant portion
of the same reads as under :
"13. The question is whether the provisions contained in Order VI relating to signing, verification and presentation of the plaint relate merely to procedure or whether a plaint which does not strictly comply with the requirements of Order VI would cease to be a valid plaint and would be a nullity because of such de facts or irregularities. It is true that when a plaint is presented to the Court or to such officer as the Court appoints, it is open to the Court or to the officer to point out the de facts or irregularities to the person presenting the suit and to require him to rectify the de facts or irregularities. But can it be said that the de facts or irregularities would make the presentation of the suit itself invalid although the plaint is admitted and particulars of the plaint are entered in a register of suits as provided by Order IV, rule 2? In this connection it is necessary to note that Order VII, rule 11, which refers to the rejection of a plaint, enumerates only
17 AIR 1961 Bom 292
SSP 71/73 app 551 of 2019.doc
four cases in which a plaint has to be rejected, but it does not enumerate any of the facts or irregularities referred to in Order VI, Rules 14, Order VI, Rule 15, or Order VI, Rule 2. It is clear from the provision contained in Order VI that these rules relate only to procedure, and the better view would be to regard them as mere matters of procedure and to hold that if a plaint is not properly signed or verified but is admitted and entered in the register of suits it does not cease to be a plaint and the suit cannot be said not to have been instituted merely because of the existence of some defects or irregularities in the matter of signing and verification of the plaint."
98. This is also the view that has been rightly been taken by the Learned
Single Judge. We would like to add that we are not to be understood at all as saying
that the verification clause of the present Plaint has to be cured but are merely noting
this principle to state that even if there were a defect it cannot lead to dismissal of the
Suit.
99. For all of the reasons stated above, we find no merit in the Appeals filed
by the Defendants challenging the Impugned Order dated 6 th September 2021 and the
same are therefore, dismissed. Interim Applications also stand dismissed.
100. It has been pointed out to us that the Plaintiffs Notice of Motion No.313
of 2014 was directed to be heard expeditiously by an Order of the Supreme Court
dated 8th January 2020. We accordingly direct the Learned Single Judge hearing such
Notices of Motion to hear and decide the Plaintiffs Notice of Motion for interim
reliefs at the earliest.
SSP 72/73
app 551 of 2019.doc
101. In view of the reasons and conclusions as stated above, the Appeals are
dismissed. We are of the view that the Notices of Motion filed by the Defendants and
this Appeal were filed with the intent to delay the hearing of the Plaintiffs Notice of
Motion and the proceedings in the Suit. All Interim Orders passed in the above
Appeals are forthwith vacated.
( MILIND N. JADHAV, J. ) ( S.J.KATHAWALLA, J. ) SSP 73/73
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!