Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyama Pahwa vs Narendra Pratap Bhalla & Ors.
2018 Latest Caselaw 1690 Del

Citation : 2018 Latest Caselaw 1690 Del
Judgement Date : 13 March, 2018

Delhi High Court
Shyama Pahwa vs Narendra Pratap Bhalla & Ors. on 13 March, 2018
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                   Date of decision: 13th March, 2018
+       CS(OS) No.499/2009 & CC Nos. 81/2009 & 40/2010, IA Nos.
        17283/2013 (u/O VII R-11 CPC), 2432/2015 (u/O VI R-17
        CPC)
        SHYAMA PAHWA                                       ..... Plaintiff
                   Through:              Mr. Shailendar Dahiya, Adv.

                                        Versus

        NARENDRA PRATAP BHALLA & ORS. ..... Defendants
                    Through: Mr. Sajan Narain, Adv. for D-1&2.
                             Mr. Sunil Goyal, Mr. Deepak, Adv.
                             for D-3.
                             Ms. Suruchi Suri, Adv. for D-4.

CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.

The plaintiff, aged 73 years at the time of institution of the suit,

in the year 2009 instituted this suit against her three brothers

impleaded as defendants no.1 to 3 viz. a) Narendra Pratap Bhalla, b)

Bharat Bhushan Bhalla; and, c) Mahinder Pratap Bhalla and her sister

Smt. Kamla Ohri (defendant no.4).

2. It was the case in the plaint i) that the plaintiff had been

suffering from chronic depression for the past 30/40 years and had

been under psychiatric treatment since 1961; ii) that the plaintiff was

residing at Mumbai since 1982 but used to visit her parents and stay

with them in Delhi in property No.S-61, Greater Kailash Part-I, New

Delhi; iii) that the plaintiff, in August, 2008, shifted to Delhi along

with her husband; the husband of the plaintiff died on 19th September,

2008; iv) that the condition of the plaintiff deteriorated in the last few

months preceding the filing of the suit and the plaintiff had been

suffering from Bipolar Affective Disorder with symptoms suggestive

of Dementia; v) that the neuropsychological assessment of the plaintiff

reflected impairment in functioning of temporal lobe, Visuospatial

Perceptual ability and Parieto-Occipital Lobe functioning; vi) that plot

bearing No.S-61, Greater Kailash Part-I, New Delhi, ad-measuring

500 sq. yds. was purchased by the plaintiff‟s father Sh. Harcharan

Dass Bhalla from his own funds and the father of the plaintiff carried

out construction on the said property with his own funds; vii) that Sh.

Harcharan Dass Bhalla, father of the plaintiff died intestate on 4 th

August, 1980 leaving the plaintiff and the defendants as his only

children and Smt. Basant Bhalla as his wife, as his only natural heirs;

viii) that Smt. Basant Bhalla, mother of the parties to the suit also

expired intestate on 26th January, 2007, leaving the plaintiff and the

defendants as her only natural heirs; ix) that the plaintiff thus has a

1/5th share in property No. S-61, Greater Kailash Part-I, New Delhi; x)

that the defendants no.1 to 3, being the brothers of the plaintiff, are

occupying the ground, first and second floors of the said property as

co-owners and the plaintiff, though not in physical possession, is in

symbolic and deemed possession, jointly with the defendants no.1 to

3; xi) that the defendants always recognized the plaintiff as joint

owner of the property; xii) that the plaintiff visited defendants no.1 to

3 in the property on 28th September, 2008 and stayed with the

defendants till 13th October, 2008; xiii) that the defendant no.1 asked

the plaintiff to sign on some typed papers without understanding the

contents of the same and also threatened the plaintiff; xiv) that the

plaintiff was taken to some place where some other persons were also

present and further signatures of the plaintiff obtained under threat and

coercion; xv) that the plaintiff was cautioned of not disclosing the

same to her family members; xvi) that the plaintiff being scared,

signed the papers without any objection; xvii) that the plaintiff

informed her son of the said incident; xviii) that when the son of the

plaintiff enquired from the defendant no.1, the defendant no.1 shouted

at him also and the defendants no.2 and 3 denied any involvement;

xix) that the plaintiff is not aware of the nature of the documents got

signed from her; and, xx) that the documents which were got signed

from the plaintiff are bound to be cancelled and declared null and void

and not binding on the plaintiff.

3. On the aforesaid pleas, reliefs of a) partition of property No.S-

61, Greater Kailash Part-I, New Delhi; b) injunction restraining

defendants from dealing with the said property; c) recovery of mesne

profits; and, d) declaration that the documents got executed from the

plaintiff are null and void and unenforceable against the plaintiff, were

claimed.

4. The counsel for the plaintiff, in the hearing on 27 th November,

2017, informed that the plaintiff was claiming the reliefs of

declaration as sham, fabricated, null and void and unenforceable of i)

Composition Deed dated 12th October, 1964 allegedly executed by

Smt. Basant Bhalla and Sh. Harcharan Dass Bhalla; ii) judgment and

decree dated 17th July, 1975 in Civil Suit No.397/1974 titled

"Narendra Pratap Bhalla Vs. Harcharan Das Bhalla"; iii) the Will

dated 21st June, 1965 allegedly executed by Sh. Harcharan Dass

Bhalla in favour of defendants no.1&2; and, iv) the Relinquishment

Deed dated 12th January, 1995 allegedly executed by Smt. Basant

Bhalla in favour of defendant no.2.

5. The suit was instituted and the plaint signed and verified, not by

the plaintiff herself but by her son, as her next friend and was

accompanied with IA No.3488/2009 under Order XXXII Rules 3 and

15 of the CPC.

6. The suit came up first before this Court on 17th March, 2009,

when the following order was passed:

"This suit has been filed on behalf of the plaintiff by her son alleging therein that the plaintiff was an insane lady and an application under Order 32 CPC is accompanied with the suit. However, the plea of insanity taken by the son of the plaintiff in the suit raises a doubt. Moreover, the son of the plaintiff had not filed any petition for appointment of guardian of the plaintiff before any court on the ground of his mother‟s insanity.

In these circumstances, I consider that it is necessary to examine her mental condition.

List this matter now on 19th March 2009 for appearance of the plaintiff and for recording her statement under Order 10 CPC."

7. On 19th March, 2009, the plaintiff appeared in person and her

statement recorded as under:

"Statement under Order 32 CPC of Smt. Shyama Pahwa wife of Late Shri Madan Mohan Pahwa r/o J-12, First Floor, South Extension Part- I, New Delhi-110049.

ON SA:

Plaintiff appeared in for her examination under Order 32. Plaintiff disclosed her name, her education and her age correctly. She also disclosed that she is living with her son. She disclosed that she sometimes forgets the things. She disclosed that she herself told about the facts of this case to her son as well as to her advocate. Few more questions are being asked to determine the mental status of the plaintiff.

Q. I have been living in Mumbai since 25 years. My parents used to live in Delhi at J-12, South Extension Part-I. When I used to visit Delhi from Mumbai, I used to visit my parents in Greater Kailash. I was being treated for my mental ailments as well as for my physical ailment in Mumbai and Delhi both. I was working as a teacher and I had been teaching the students only for a period of three years. I was giving teachers training to the nursery teachers in Training Institute in Delhi at Bal Bharti School. I had never worked in Mumbai. I do not remember the dates when I taught in Delhi but I taught in Delhi for about three years. The House in Greater Kailash is a big house but I do not remember whether it is 500 sq fts or 500 sq yards. My son is 41 years of age. My son is living with me. He lived with me in Delhi as well as in Mumabi. I shifted from Delhi to Mumbai many years ago but I cannot give the number of years. My husband died on 19th September, 2009. Again said, in 2008. I shifted to Delhi after the death of my husband. My husband had taken a small house in Mumbai. My husband was working in Mumbai. My husband was working as Dock Safety Inspector and later on got promoted to Dock Safety Director and he retired as Dock Safety Director. He was getting pension.

I lived in Mumbai for about 25 years with my husband prior to death of my husband. I used to live in Delhi prior to that. I got married

in 1960. Prior to 1960 I was living in Delhi and after 1960 I shifted to Mumbai and started living with my husband. My son Rahul Pahwa shifted to Delhi along with me after death of my husband. My son has been working in Delhi, Jaipur and Lucknow but he has not worked Mumbai. He was not living with me when he worked. He had worked in Nepal also. I know as to why this suit has been filed. This suit has been filed since one of my brothers wants to get the entire property of my father transferred in his name. I have 1/5th share in the property which my brother does not want to give to me. I have filed this suit for my 1/5 th share. I have 1/5th share in the suit property because we are five brothers and sisters. My father died in 1980. I can read English and understand English. I have read the suit filed in this Court. Whatever is written in the suit was told by my son to the advocate. I had gone through the suit and told my son to give instructions to the advocate. I do not consider myself of having proper mental faculty. I do not consider myself as a woman of insane mind or an idiot."

8. The following order was passed on 19th March, 2009:

"It is submitted by counsel for the plaintiff that despite the statement made by the plaintiff today in the Court, he would like to pursue the suit in its present form.

The property has been valued by the plaintiff at Rs.50 lac. The suit property is 500 sq. yards built up plot in the area of Greater Kailash. To my understanding the value of the property would be much more than Rs.5 crore. However, counsel for the plaintiff submits that he would amend the valuation as per notified rates of Union of India and shall file notification also.

The plaintiff is given liberty to amend the suit regarding valuation and for fixing appropriate court fees.

It is submitted by the counsel for the plaintiff that he relies upon a decision of this Court in Saroj Salkan v. Capt. Sanjeev Singh and Ors

155(2008) DLT 300 (DB) saying that the plaintiff was not liable to pay Court fees on ad veloram basis because the plaintiff was a co- owner of the property sought to be partitioned and he would be liable to pay the fixed Court fee.

The issue qua court fees is left open, to be decided after completion of pleadings.

List this matter now on 11th August 2009."

9. A perusal of the order dated 19th March, 2009 in the suit

indicates that this Court, on so examining the plaintiff, was not

satisfied that the plaintiff was a person of unsound mind, for the

provisions of Order XXXII Rule 15 of the CPC to be applicable or for

the suit on the basis of cause of action personal to the plaintiff to be

filed by her son as her next friend. This is indicated from this Court

asking the counsel for the plaintiff, whether he would want to pursue

the suit in the form in which it was filed i.e. not by plaintiff herself

but by her son, as her next friend and accompanied with an application

under Order XXXII Rule 15 of CPC. The counsel for the plaintiff

however insisted on pursuing the suit in the form in which it was filed,

probably because without the plaintiff being of unsound mind, there

was no cause of action for the plaintiff to sue.

10. Immediately on change of Roster, IA No.5699/2009 was filed

by the plaintiff to seek early hearing and which came up before this

Court on 29th April, 2009 when the following order was passed:

"I.A. No. 5699/2009 This application has been filed by the plaintiff to seek early hearing of the matter. Along with the application the plaintiff has filed amended plaint incorporating a fresh valuation of the suit property. Since, summons have not been issued in the suit, the amended plaint is taken on record. Issue summons to the defendants returnable on 11th May, 2009. Summons be issued through all permitted modes. I.A. No. 3489/2009 Exemption allowed subject to the plaintiff filing the certified copies of the originals within eight weeks.

I.A. No. 3487/2009 Issue notice to the defendants returnable on 11th May, 2009. The defendants shall maintain status quo in relation to the title of the suit property till the next date. Compliance of Order 39 Rule 3 CPC be made within three days."

11. The order dated 29th April, 2009 indicates that this Court,

without realising that the suit was filed under Order XXXII

Rule 15 of the CPC and that as per the earlier orders, this Court

was not satisfied of the maintainability of the suit, issued

summons of the suit.

12. The defendants no.1&2 have made Counter Claims in the suit

against the plaintiff.

13. The suit and the Counter Claim are since languishing, with

issues even having not been framed yet.

14. The plaintiff has since died and has been substituted by her son

who had earlier instituted the suit as the next friend of the plaintiff.

15. The application, being IA No.17283/2013 of defendants no.1&2

under Order VII Rule 11 of the Code of Civil Procedure, 1908 (CPC)

and the application, being IA No.2432/2015 of the plaintiff under

Order VI Rule 17 of the CPC were for consideration on 27 th

November, 2017, when the counsels were heard and granting time as

sought by them to, in the course of the day, hand over copies of certain

judgments which they sought to rely on, the file was sent to the

chamber for passing orders on the said applications.

16. On going through the file, the aforesaid position emerged.

17. In the order dated 27th November, 2017, it was inter alia

observed / held as under:

"11. Though it is doubtful that inspite of the Court having ordered summons of the suit to be issued, it is open to the defendants to contend that there is no admission of the suit or that the issuance of summons of the suit is without application of mind, but else the law is clear: when a suit is filed as the next friend of a person who, owing to state of mind, is unable to act on his own, an inquiry is necessarily required to be conducted and the suit cannot be

proceeded with further. I have recently on 11th August, 2017, had occasion to reiterate the same including by reference to my earlier judgment in Mithilesh Chauhan Vs. Rajesh Kumar Pandey 2009 SCC OnLine Delhi 3481 and to Jairamgurnami Vs. Shantagurnani (1979) 15 DLT 8, Jai Prakash Goel Vs. State AIR 2005 Del 83 and Radhika Kapoor Vs. State 2016 (159) DRJ 437, in the order in CM(M) 864/2017 titled G.S. Bawa Vs. Surinder Kaur.

13. In the present case, though an enquiry under Order XXXII Rule 15 of the CPC was conducted by the Court and the Court was not satisfied of the maintainability of the suit but subsequently, summons of the suit were ordered to be issued without expressing opinion contrary to that expressed earlier.

14. It is thus felt that the application of the plaintiff for amendment of the plaint ought not to be decided first or till the suit is held to have been appropriately instituted.

15. Ordinarily, the Court would have at this stage ordered such an inquiry into the state of mind of the plaintiff, to be conducted. However, the plaintiff is no more. The question arises, as to how the said enquiry is to be conducted now.

16. It is deemed appropriate to grant an opportunity to the counsels to address on the said aspect.

18. List on 21st February, 2018."

18. On 21st February, 2018, the counsel for the defendants no.1 and

2, on enquiry, whether there is any judgment covering the legal point,

relied upon Manthena Krishnam Raju Vs. Dadal Ramanaiah @

Rafiale MANU/AP/0404/2000. However, on request of counsel for

the plaintiff, the hearing was adjourned to today.

19. The counsel for defendants no.1 and 2 contends that in

accordance with Manthena Krishnam Raju supra, the suit has to be

dismissed with liberty to the heirs of the deceased plaintiff to, if so

desire, and if so entitled, bring a suit in accordance with law.

20. The counsel for the plaintiff has argued (i) that the dicta

aforesaid in Manthena Krishnam Raju supra is not applicable to the

facts of the present case, inasmuch as in that case the plaintiff died

shortly after the institution of the suit; however, in the present case the

plaintiff died after nearly two years of the institution of the suit and

after she had been examined by the Court; (ii) that the Court is

presumed to have found the plaintiff to be a person of unsound mind

before the summons of the suit were ordered to be issued; and, (iii) the

defendants, even after service of summons of the suit and till the

demise of the plaintiff, did not take any steps for inquiry into the

mental status of the plaintiff.

21. In Manthena Krishnam Raju supra, the suit was instituted on

3rd April, 1991 for cancellation of registered Sale Deeds executed by

the plaintiffs in favour of the defendants, along with an application

under Order XXXII Rule 15 of the CPC to permit the next friend of

the plaintiff to file the suit on behalf of the plaintiff; the plaintiff

expired on 5th May, 1991 and the legal representatives of the plaintiff

were substituted in her place. It was the contention of the defendants

therein that since the plaintiff expired, no enquiry as contemplated

under Order XXXII Rule 15 of the CPC was possible and the only

option left to the Court was to reject the plaint and the legal

representatives of the plaintiff could not continue the suit. Per contra,

it was the contention of the counsel for the legal representatives of the

plaintiff that they could continue the suit and had already been brought

on record and the defendants could take all defences which were

available to them in law. It was held i) that the plaint had to be

returned as no enquiry under Order XXXII Rule 15 CPC was possible;

ii) that under Order XXXII Rule 15, enquiry can be dispensed with

only in cases where the person is already adjudged as a lunatic or of

unsound mind; iii) else, the Court has to conduct an enquiry for the

purpose of finding whether the plaintiff suffers from unsoundness of

mind or mental infirmity so as to be incapable of protecting his

interest; iv) where the plaint is presented on behalf of a person of

unsound mind by his next friend, the representation by the next friend

does not become effective for the purpose of admitting the plaint and

issuing process against the defendant until the stage contemplated by

Order XXXII Rule 15 is reached; v) that until the Court finds the

plaintiff to be of unsound mind, by conducting an enquiry

contemplated by Order XXXII Rule 15, the provisions of Rules 1 to

14 of Order XXXII do not get extended and there is no plaint properly

presented so as to commence the proceedings in the suit; vi) that if on

conducting the enquiry, the Court comes to the conclusion that the

plaintiff is not a person of unsound mind, that will be a valid ground to

reject the plaint since the plaint in such a case had been presented by

an unauthorized person on behalf of the plaintiff; vii) that if a person

is not of unsound mind, then letting another person sue as a next

friend on his behalf will be a total deprivation of the liberty of the

person concerned to take care of his own interest and amount to

foisting on him another person to pursue a litigation which he himself

might not have liked; viii) that the Court owes a duty to the person on

whose behalf suit is brought by another, to conduct enquiry; ix) that if

without conducting any enquiry, permission is granted, the suit is not

maintainable as enquiry under Order XXXII Rule 15 is mandatory; x)

that if no enquiry as contemplated by Order XXXII Rule 15 is

possible, as the plaintiff is no more, the Court will not get any

jurisdiction to entertain the suit filed by the next friend on behalf of a

dead person; xi) that Order XXXII Rule 15 CPC will not authorize the

Court to grant permission to sue by next friend of a dead person - in

such circumstances, the suit is defective and not maintainable; xii) that

mere impleadment of legal representatives of the plaintiff

subsequently will not cure the initial defect of entertaining the suit;

and, xiii) reliance was placed on Somnath Dnyanoba Mahapure Vs.

Tipanna Ramchandra Jannu AIR 1973 Bom 276 (DB) and

Rangaswami Reddi Vs. Gopalaswami Reddiar (1978) II MLJ 564.

22. Rule 15 of Order XXXII is as under:

"15. Rules 1 to 14 (except Rule 2A) to apply to persons of unsound mind. - Rules 1 to 14 (except Rule 2A) shall, so far as may be, apply to persons adjudged, before or during the pendency of the suit, to be of unsound mind and shall also apply to persons who, though not so adjudged, are found by the Court on enquiry to be incapable, by reason of any mental infirmity, of protecting their interest when suing or being sued."

23. Supreme Court, in Kasturi Bai Vs Anguri Choudhary (2003) 3

SCC 225 held that where a plea of unsoundness of mind or of any of

the party to a litigation being incapable of protecting his / her interest

by reason of any mental infirmity is taken, holding of an enquiry is a

must. This Court in Shri Jai Prakash Goel supra held that the Court

is empowered to appoint a guardian only in the event a person is

adjudged to be of unsound mind and / or incapable of protecting his /

her interest in a litigation. I also have in Mithilesh Chauhan supra

held that a decree against a person of unsound mind and / or who is

unable to look after his / her interest is a nullity and no purpose would

be served in proceeding with the suit without holding the enquiry. It

was further held that such enquiry does not necessarily mean reference

to the medical specialist; the trial Court can direct the party to appear

before the Court and the Court can on putting questions to the party

arrive at a finding as to whether such person is a person of unsound

mind or incapable of looking after his / her own interest and that only

if the Court after holding such preliminary enquiry is able to reach a

definite conclusion as to the mental status of the person is the person

concerned to be referred to a medical specialist.

24. As far as the contention of the counsel for the plaintiff, of the

dicta in Manthena Krishnam Raju supra being not applicable for the

reason of the death of the plaintiff therein being within one month of

the institution of the suit, and the death of the plaintiff in the present

case being after two years of the institution of the suit is concerned, I

am unable to find any merit therein. Merely because the suit remained

pending for long would not validate what was invalid on the date of

institution.

25. I have next considered the argument of the counsel for the

plaintiff, of the Court being presumed to have found the plaintiff to be

a person of unsound mind before the summons of the suit were

ordered to be issued.

26. When the law i.e. Order XXXII Rule 15 of the CPC entitles the

next friend to sue on behalf of the plaintiff only when such plaintiff is

„found‟ by the Court, on enquiry, to be incapable, by reason of any

mental infirmity, of protecting his / her interest when suing, the Court

cannot be „presumed‟ or „deemed‟ to have found so by the mechanical

act of issuance of summons of the suit or grant of ex parte ad-interim

relief sought.

27. From the observation "It is submitted by counsel for the

plaintiff that despite the statement made by the plaintiff today in the

Court, he would like to pursue the suit in its present form" in the first

paragraph of the order dated 19th March, 2009 supra, it is quite clear

that this Court after recording the statement of the plaintiff, was not

satisfied that the plaintiff is of unsound mind or incapable of looking

after her interest. This is clear from use of the word "despite" therein.

Further, in my opinion, the order dated 29th April, 2009 can by no

stretch of imagination be read as having found the plaintiff to be

incapable by reason of mental infirmity of protecting her own interest.

Rather from a reading of the order dated 29th April, 2009 it appears

that the Court on that date was not even aware of the suit having been

instituted not by the plaintiff but by her next friend, claiming the

plaintiff to be suffering from mental infirmity.

28. When a procedural law requires something to be done only if

the Court „finds‟ certain thing „on enquiry‟, without a definite finding

being returned, that thing cannot be permitted to be done. Though in

certain situations, the Court can be presumed or deemed to have acted

in accordance with law but in the facts of the present case, since the

Court had in the first two orders reproduced above, expressed

dissatisfaction with respect to the unsoundness of mind of plaintiff and

not issued summons of the suit, no such presumption can be drawn.

29. High Court of Kerala, in Maideen Bava Rawther Vs. John

Xavier 1990 SCC OnLine Ker 438, held that when in an application

under Order XXXII Rule 15 of the CPC allegation is made that the

plaintiff is incapable of managing his affairs on account of insanity, it

has to be viewed with all seriousness by the Court and cannot be

treated in a cavalier manner; it deserves weighty consideration and

only after proper enquiry can the Court come to its conclusion. It was

further held that the Court cannot dispense with the judicial enquiry

contemplated under Order XXXII Rule 15 of the CPC and cannot

infer or assume such claim to be true merely because it is not opposed

and cannot shirk from its responsibility.

30. As far as the only other contention of the counsel for the

plaintiff, of the defendants having not sought enquiry contemplated by

Order XXXII Rule 15 of the CPC is concerned, I may notice that the

defendants in their written statement as well as in the application for

rejection of plaint took a plea of the suit filed by the son of the

plaintiff as next friend of the plaintiff being not maintainable and no

enquiry having been conducted. It was for the plaintiff to be

cautioned by such objection of the defendants but the plaintiff even

then did not choose to approach the Court for conducting an enquiry

as required in law and return a finding.

31. Else, I respectfully concur with the reasoning in Manthena

Krishnam Raju supra and am of the view that the present suit,

though in the name of the plaintiff, but not instituted by the plaintiff

and the plaint therein being not signed and verified by the plaintiff,

was ineffective till the Court found the son of the plaintiff, who has

instituted the suit and signed and verified the plaint as next friend of

the plaintiff, to be entitled to do so. Merely because the same has been

pending for long and merely because the legal heirs of the plaintiff

have been substituted, would not cure the defect in the institution of

the suit. The enquiry which the law required to be conducted to

validate the suit not instituted by the plaintiff and the plaint wherein

was not signed and verified by the plaintiff, is now not possible owing

to the demise of the plaintiff.

32. I may in fact mention that the application of the son of the

plaintiff for substitution in place of the plaintiff is found to have been

allowed on 12th September, 2011 in the absence of the counsel for the

defendants no.1 and 2 and without any record of notice thereof having

been served on the defendants no.1 and 2.

33. I may also mention that the orders dated 6th January, 2010 and

8th July, 2011 refer to IA No.3488/2009 under Order XXXII Rules 3

and 15 of the CPC read with Section 151 CPC to have been filed on

behalf of the plaintiff for appointment of next friend of the plaintiff

but no mention thereof is found in any of the earlier orders and no

order till then is found to have been made thereon. The said

application is also not found on record. However, on 8th July, 2011,

the said application was disposed of on the statement of the counsel

for the plaintiff that the plaintiff had expired and the said application

had become infructuous.

34. I have of my own, also considered allowing the son of the

deceased plaintiff to continue the present suit, in his own capacity as

the legal heir of a person, who on account of mental status, was not of

contracting capacity and treating the suit to have been instituted on the

day of his substitution in place of the deceased plaintiff. It is always

open to a legal heir of such a person to institute such a suit impugning

the contract executed by such a person. However, in the facts of the

present case, I am not inclined to allow so, because i) the plaintiff / her

son are found to have got summons of the suit issued on 29 th April,

2009, without drawing the attention of this Court to the earlier orders

and without inviting orders on the application under Order XXXII

Rules 3 and 15 of the CPC, thereby attempting to steal a march on the

defendants; such conduct disentitles them to exercise of any discretion

in their favour; such conduct continued, with the application for

substitution having been got allowed without presence of / notice to

defendants no.1 and 2 and having the application under Order XXXII

Rules 3 and 15 disposed of as infructuous, thereby indicating giving

up of the claim for having the same adjudicated; ii) the suit, though

has remained pending for long, but is still at nascent stage, with the

son of deceased plaintiff wanting to amend the plaint, whereafter

pleadings will have to be completed; it is thus felt that no substantive

proceedings have taken place which will need to be replicated in fresh

suit; and, iii) the pleadings in this suit and Counter Claims are already

in a mess and on which comment has already been made in order

dated 27th November, 2017; it is hoped that if crisp pleadings are

made, adjudication will be expedited.

35. The counsel for the plaintiff then states that liberty be granted to

the son of the plaintiff to file a fresh suit for the same reliefs.

36. The counsel for the defendants no.1 and 2 states that it be

clarified that all defences available shall remain open to the defendants.

37. The suit is thus dismissed with liberty aforesaid to the parties.

38. The counsel for the defendants no.1 and 2 states that in view of

the above, he withdraws Counter Claims No.81/2009 and 40/2010

with liberty to sue afresh in accordance with law if need and / or cause

of action therefor arises and / or to take the pleas as taken therein in

the defence to any fresh proceedings filed by the son of the plaintiff.

39. The Counter Claims are dismissed as withdrawn with liberty aforesaid.

40. The counsel for the defendants no.1 and 2 also presses for costs.

41. However in the aforesaid facts, no costs.

RAJIV SAHAI ENDLAW, J.

MARCH 13, 2017 „SRwt/gsr‟

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 
 
Latestlaws Newsletter