Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishwesh Jitendra Gajjar vs Neha Himanshu Gajjar
2025 Latest Caselaw 5286 Guj

Citation : 2025 Latest Caselaw 5286 Guj
Judgement Date : 30 June, 2025

Gujarat High Court

Vishwesh Jitendra Gajjar vs Neha Himanshu Gajjar on 30 June, 2025

                                                                                                              NEUTRAL CITATION




                            C/SCA/8909/2023                                 JUDGMENT DATED: 30/06/2025

                                                                                                              undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                      R/SPECIAL CIVIL APPLICATION NO. 8909 of 2023


                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MR. JUSTICE MAULIK J.SHELAT

                       ==========================================================

                                    Approved for Reporting                 Yes           No
                                                                           ✓
                       ==========================================================
                                                  VISHWESH JITENDRA GAJJAR
                                                            Versus
                                                 NEHA HIMANSHU GAJJAR & ORS.
                       ==========================================================
                       Appearance:
                       MR UDAY R BHATT(192) for the Petitioner(s) No. 1
                       ADITYA R GUNDECHA(8869) for the Respondent(s) No. 2
                       LAW OFFICER BRANCH(420) for the Respondent(s) No. 3
                       MR HAMESH C NAIDU(5335) for the Respondent(s) No. 3
                       NOTICE SERVED for the Respondent(s) No. 1
                       ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE MAULIK J.SHELAT

                                                       Date : 30/06/2025

                                                       ORAL JUDGMENT

1. The present writ application is filed under Articles 14,

19, 21, 226 and 227 of the Constitution of India, having

challenged two sets of orders passed by the City Civil Court,

Ahmedabad, by way of a singular writ application. As such, on

this account alone, this Court would have dismissed the matter

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

but, without being too technical, allowed the learned advocate

for the petitioner to argue the matter on its merits.

2. At the outset, it is required to be observed that though

this application is filed under various Articles of the

Constitution of India and has also joined Ahmedabad City Civil

Court as Respondent no.3, in light of the direct and clear

pronouncement of the Honourable Supreme Court of India

referred herein after, orders impugned being passed by civil

court, such orders can be challenged only by way of

application filed under Article 227 of the Constitution of India.

It would be apt to refer in the case of Radhey Shyam & Anr.

vs Chhabi Nath & Ors., reported in 2015 (5) SCC 423,

wherein, in para 27, it was held thus:-

"Thus, we are of the view that judicial orders of civil courts are not amenable to a writ of certiorari under Article 226. We are also in agreement with the view of the referring Bench that a writ of mandamus does not lie against a private person not discharging any public duty. Scope of Article 227 is different from Article

226."

(Emphasis supplied)

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

3. So, in view of the aforesaid, the present writ application

needs to be treated as filed under Article 227 of the

Constitution of India.

4. At the outset, it is required to be observed that the

conduct of the petitioner, and so also his lawyer, who has

consumed the time of this Court by unnecessary reading the

plaint and other documents which are not required to be read

to decide the issue raised in the application and, despite

drawing attention to the legal position of law in regard to the

filing of a withdrawal pursis by a plaintiff and its effect,

instead of answering and replying to such position of law,

unnecessarily lingered the hearing of the matter wherein,

during the course of his submission, he made certain

unwarranted remarks against the Trial Court concerned, who is

also joined as Respondent no.3 in the present application.

5. When this Court warned the learned advocate to face the

consequences for such unwarranted remarks made during the

course of his submission, and so also for unnecessarily

consuming the precious time of the Court, who is already

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

overburdened, but at the cost of other litigants, learned

advocate, as on his style, read the pleadings made in the

impugned application and so also the plaint. The behaviour of

the learned advocate is deplorable, making unwarranted

remarks against the Trial Court concerned to the effect that, in

haste and to get an early and slipshod manner and for easy

disposal of the suit, without giving any opportunity of hearing

to the petitioner, it disposed of the suit. Such an unpardonable

behaviour of the learned advocate, who is one of the senior

members of the Bar of this High Court, is required to be

deprecated in all respects. The Court keeps its restraint by not

sending the matter to the Bar Council to take appropriate

action against such behaviour of the learned advocate

appearing for the petitioner but puts a word of caution that, in

the future, if he repeats such behaviour, the Court will not

hesitate to refer the matter to the Bar Council for appropriate

action.

6. As such, the present application is filed seeking following

reliefs:-

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

"5. It is therefore it is prayed that the Hon'ble Court be pleased to issue appropriate Writ/s including Writ/s of mandamus /certiorari / prohibition or any other Writ, Order/s or Direction/s in the nature of an appropriate Writ:

5.1 To admit this Petition and call for the Records and Proceedings of the City Suit no. CS 1353 of 2014, and the Civil Miscellaneous Application no. CMADC 613 of 2021 in Civil Suit no. CS 1353 of 2014 from Hon'ble Ahmedabad City Civil Court at Ahmedabad.

5.2 To quash and set aside Order dtd. 27th Sep. 2021 in the Civil Suit no. CS 1353 of 2014 (Annexure B) and restore the said suit to file of the Learned Trial Court.

5.3 To quash and set aside Order dtd. 19th Oct. 2021 in the Civil Miscellaneous Application no. CMADC 613 of 2021 (Annexure F) and allow the same.

5.4 To hold that the rights of the Petitioner inter alia under Article 14, 19 and 21 of the Constitution of India stand violated, pass such and other Order/s deemed fit and proper for redressal.

5.5 To hold on the facts and circumstances wherein all fundamental rights of the Petitioner are violated, pass such other and further Order/s deemed fit and proper.

5.6 To hold that and be pleased to Order initiation of appropriate Criminal legal actions against the Opponent/Respondent no. 1, and others directly / indirectly, involved on facts and circumstances of the Case.

5.7 To hold that and be pleased to order initiation of appropriate legal actions against all concerned for the illegalities committed by them against the interests of the Petitioner and the Society at large, as may be deemed fit and proper on the facts and in the circumstances of the case.

5.8 To allow, grant and provide cost of the Petition to the Petitioner in the peculiar facts and circumstances of the case.

5.9 To pass any other and further Order/s as may be deemed fit, just and necessary by this Hon'ble Court in the facts and circumstances of the Case."

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

7. At the outset, before adverting to the facts germane in

the matter, it is required to be observed that in light of the

aforesaid pronouncement of the Full Bench in the case of

Radhey Shyam (supra), Respondent no.3, who is a Trial Court,

having been wrongly joined in the present application, needs

to be spared from the present application. Nonetheless, this

Court having issued notice to all respondents vide its order

dated 26th September 2023, learned advocate Mr. Hamesh

Naidu, appearing for Respondent no.3 - the Trial Court,

pointed out to this Court that prayer 5.7 made in the present

application affects its interest, as the petitioner is praying to

initiate appropriate legal action against all concerned for

illegalities committed by them which includes respondent No.3,

and to that extent, he may be allowed to assist this Court.

8. True, the prayer made in para 5.7 of the present

application is an omnibus prayer and is made and worded in a

manner which may include Respondent no.3, i.e., the Trial

Court, and such prayer could not have been made by the

petitioner, at least against the Trial Court. But as observed

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

hereinabove, during the course of his submission, several

unwarranted facts/contentions/allegations were made by the

learned advocate against the Trial Court concerned, which are

highly irresponsible statements and requires to be deprecated

with all humility at my command.

9. When the learned advocate for the petitioner was

confronted with the aforesaid, having realized that the

comments and allegations made by him during the course of

his submission and/or made in the pleading are not

substantiated, he requested this Court to allow the petitioner to

drop such prayer and to delete Respondent no.3 from the array

of parties. According to the learned advocate, to maintain the

present petition under Article 226 of the Constitution of India,

he had joined Respondent no.3, i.e., the Trial Court, but had

not intended to seek any legal action against the Trial Court,

though not clarified specifically in prayer clause 5.7.

10. This Court would have accepted such request made by

the learned advocate for the petitioner, had it been done at

the first instance, by considering that it was inadvertently done

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

by the petitioner under a mistaken belief, but not when caught

at the fag of hearing as its pointed out by the learned

advocate appearing for Respondent no.3 in his arguments.

11. Such misadventure on the part of the petitioner, whether

consciously or unconsciously done, requires to be set at naught

with a strong and loud message to such an unscrupulous

litigant who dares to question the dignity of the Court by

making any sort of allegation whenever he thinks it fit to do

so made then tender apology when caught, according to my

view, such apology is without any remorse not to be accepted

without sending clear message including imposing cost.

12. This Court, being a Constitutional Court, is not only

required to stop such kind of litigant but to send a stern

message to society, is required to impose a heavy cost upon

such an unscrupulous litigant who is trying to malign the

image of the Court in the minds of the public at large and has

tried to browbeat the Trial Court by joining it in the

proceeding where the Trial Court was not required to be

joined. This Court would do so in later part of its judgement.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

13. Now, adverting back to the facts of the present case,

which are as under:-

13.1. The petitioner herein is the sole defendant in Regular

Civil Suit No. 1353 of 2014, filed by Respondent Nos. 1 and 2

herein, which was withdrawn unconditionally by Respondent

no.1 herein - plaintiff no.1, having submitted withdrawal

pursis on 23rd September, 2021.

13.2. The suit appears to have been filed seeking prohibitory

injunction against the defendant and his agent, thereby praying

that the defendant and his agent be restrained from entering

into the business premises of the plaintiffs and not to cause

damage to the machinery, etc., lying inside the business

premises. The defendant appears to have filed a counterclaim

in the suit, which is also pending as on today.

13.3. Plaintiff no.2 is reported to have died on 03.05.2021,

thereafter, Plaintiff no.1, who happens to be the wife of

plaintiff no.2, filed the impugned withdrawal pursis below

Exhibit 51, wherein the defendant has endorsed that the

counterclaim is pending and that he has an objection which is

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

to be decided. Such endorsement appears to have been put on

the withdrawal pursis by the defendant on 24.09.2021.

13.4. The Trial Court, vide its order dated 27th September,

2021, has allowed the plaintiff to withdraw the suit

unconditionally as prayed for as per the withdrawal pursis. At

the same time, in the impugned order itself, the Trial Court

has observed that the counterclaim filed by the defendant shall

survive and be proceeded accordingly.

13.5. Having come to know about such order, initially, the

defendant had filed an application below Exhibit 53 on 14th

October, 2021, signed by the learned advocate of the petitioner

as well as the petitioner himself, wherein it has been alleged

that Plaintiff no.2 already died and he is survived by his

mother and son, apart from Plaintiff no.1; without joining

them on record, they could not have been deprived of their

rights in the suit, and such withdrawal pursis could not have

been filed and so, not maintainable.

13.6. It is also stated that the defendant happens to be the

brother of Plaintiff no.2 and, being heir of Plaintiff no.2, has a

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

right to appear in the matter being his one of legal heirs,

knowing fully well that he is not a Class-I legal heir of

Plaintiff no.2, only Class-I legal heirs of plaintiff No.2 who are

alive have a right to appear in the suit if so desire. The Trial

Court appears to have not taken cognizance of such

application, having not passed any order on it.

13.7. Thereafter, the defendant had preferred another

application on 14th October 2021, filed below Exhibit 54 in

the aforesaid suit, requesting the Trial Court to recall its order

dated 27th September, 2021. The Trial Court appears to have

advised the defendant to file an appropriate application as per

rule. So, Civil Miscellaneous Application No. 613 of 2021 came

to be filed in the aforesaid suit, which was claimed to have

been filed under Order 23 read with Section 151 of the Civil

Procedure Code, 1908 (hereinafter referred to as "CPC").

13.8. The Trial Court, after hearing the parties, has

ultimately rejected such application of the defendant vide its

order dated 19.10.2022. Being aggrieved and dissatisfied with

the order dated 27th September 2021 passed below Exhibit 1

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

in Civil Suit No. 1353 of 2014 and so also, the order dated

19th October, 2022 passed in Civil Miscellaneous Application

No. 613 of 2021 in Regular Civil Suit No. 1353 of 2014, the

present application has been filed by the defendant.

14. As observed hereinabove, by way of present application,

two sets of different orders could not have been challenged by

the petitioner as the grounds of their challenge would be

totally different but filed it. Nonetheless, this Court, to avoid

any technicality in this particular case, has not thrown out the

petitioner on this ground alone.

15. SUBMISSION OF THE PETITIONER-ORIGINAL

DEFENDANT

15.1. Learned advocate Mr. Bhatt, appearing for the

petitioner, would submit that without proper application of

mind, in haste, and to get an easy disposal, the Trial Court

has wrongly exercised its power, thereby permitting the

plaintiffs to withdraw the suit unconditionally.

15.2. Learned advocate Mr. Bhatt, would further submit that

in flagrant violation of the principles of natural justice, without

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

giving any opportunity of hearing to the defendant, the

impugned order below Exhibit 1 was passed by the Trial

Court, which requires to be quashed and set aside.

15.3. Learned advocate Mr. Bhatt would further submit that

the orders impugned are not only erroneous and perverse but

also contrary to the settled principles of law and so also the

provisions of the CPC, and require to be interfered with by

this Court.

15.4. Learned advocate, Mr. Bhatt, would further submit

that by allowing the plaintiffs to withdraw the suit

unconditionally, a vested right of the defendant to pursue his

counterclaim would be jeopardized, and in fact, the Trial Court

has committed a jurisdictional error by allowing the plaintiffs

to withdraw the suit unconditionally.

15.5. Learned advocate Mr. Bhatt, would further submit that

as per the record, Plaintiff no.1 had already divorced Plaintiff

no.2 prior to the filing of the withdrawal pursis. In fact, when

it was brought to the notice of the Trial Court that Plaintiff

no.2 died on 03.05.2021, whereas the withdrawal pursis was

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

filed on 23rd September 2021, such withdrawal of the suit at

the instance of Plaintiff no.1 could not have been entertained.

The right of other legal heirs of Plaintiff no.2 to pursue the

claim made by Plaintiff no.2 would get affected by such

withdrawal.

15.6. Learned advocate Mr. Bhatt, would further submit that

as per the contents of the withdrawal pursis, the plaintiffs

having handed over the suit property to its original owner, the

suit was requested to be withdrawn by the plaintiffs

unconditionally, whereas the subject matter of the suit is

totally different, as the plaintiffs were seeking prohibitory

injunctions against the defendant.

15.7. It is submitted that considering the averments made in

the plaint, which are bereft of any particulars and unsupported

by evidence produced by the plaintiffs in relation to the

allegations made in the plaint, it requires to be dismissed on

its merits, rather than allowing the plaintiffs to withdraw the

suit unconditionally.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

15.8. Learned advocate Mr. Bhatt, would further submit that

the Trial Court has not appreciated that the copy of the

withdrawal pursis was not served upon the defendant; he was

not made aware of the passing of the order and/or given any

opportunity of hearing to put forth his claim against the

withdrawal of the suit. According to the learned advocate, Mr.

Bhatt, in no circumstances, the suit could have been permitted

to be withdrawn by the Trial Court, as the counterclaim was

already filed by the defendant, whereby the plaintiff is

precluded from withdrawing his suit, as the right which has

vested and has accrued independently cannot be taken away by

the plaintiff.

15.9. It is submitted that no separate number to the

counterclaim was given by the Trial Court; thereby, it was

incumbent upon the Trial Court not to allow the plaintiff to

withdraw the suit as it would directly affect the vested right of

the defendant.

15.10. Lastly, learned advocate Mr. Bhatt, would further

submit that Plaintiff no.2 having died during the pendency of

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

the suit, his legal heirs, being the mother and son of Plaintiff

no.2, should have been joined in the suit and been made

aware of the withdrawal of the suit, and not having done so,

it would amount to procedural illegality by the Trial Court

which requires to be reviewed by allowing the impugned

application, being Civil Miscellaneous Application No. 613 of

2021 but its not done so resulted into miscarriage of justice.

15.11. To buttress his argument, learned advocate Mr. Bhatt,

has relied upon the following decisions:-

(i) Bijayananda Patnaik Vs Satrughna Sahu And Others Reported In AIR 1963 SC 1566 (Para -7)

(ii) Hulas Rai Baij Nath Vs Firm K. B. Bass & Co Reported In AIR 1968 SC 111 (para -2)

(iii) Narharibhai Chaturbhai Patel; Nimbalkar Enterprises Private Limited; Bharatbhai Chimanlal Patel Versus Ashish Mukundlal Shah; Inter Overseas Real Estate Limited; Mukundlal Raichand Shah; Prafulbhai Chimanlal Patel; Registrar Reported In 2022 (4) GLR 2514 (Para - 16 & 19)

(iv) Sanjaybhai Lakhabhai Oderdra Versus Mineshbai Bhogilal Patel & 2 Other(S) In SCA 3234/2024 Dated 02.09.02023 (Para -

9 & 10).

15.12. Making the above submission, learned advocate Mr.

Bhatt, would request this Court to allow the present

application.

16. SUBMISSION OF THE RESPONDENTS

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

16.1. Learned advocate, Mr.Aditya R Gundecha, for the

private respondents/plaintiffs, would submit that the present

application is nothing but sheer abuse of the process of law by

the defendant, wherein he has not only made unwarranted

remarks against the procedure undertaken by the Trial Court

but has also alleged against the plaintiffs, which is uncalled

for.

16.2. Learned advocate, Mr. Gundecha, would further submit

that as per the settled legal position of law, and as per Order

23 Rule 1 of the CPC, which allows the plaintiffs to withdraw

the suit unconditionally, when such request is made by the

plaintiffs, the Court has to accept such request.

16.3. Learned advocate, Mr. Gundecha, would further submit

that all submissions made by learned advocate Mr. Bhatt are

bereft of any legal support, and out of frustration on the part

of the defendant, the plaintiff is dragged up to this Court in

unwanted litigation, which may be dismissed with costs.

16.4. Learned advocate Mr. Gundecha, would further submit

that as per settled law, once withdrawal pursis is filed by the

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

plaintiffs declaring to the Court that the plaintiff wants to

unconditionally withdraw the suit, the suit is deemed to have

been withdrawn on the same day. It is submitted that the

question of observance of the principles of natural justice is

uncalled for, except to the effect that the defendant may claim

costs from the plaintiffs against the unconditional withdrawal

of the suit, which was not prayed for by the defendant in the

present case.

16.5. Learned advocate Mr. Gundecha, would further submit

that the defendant cannot complain against the order passed

below Exhibit 1 as prayed for, as the defendant had already

put his endorsement on the withdrawal pursis filed below

Exhibit 51, and later on, making a complaint about its non-

receipt and not affording an opportunity of hearing is nothing

but a false statement and allegation made against the plaintiffs

and the Trial Court concerned, which may not be accepted by

this Court in the absence of any material placed on record.

16.6. Lastly, advocate Mr. Gundecha would submit that the

plaintiff has already suffered a lot because of sheer harassment

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

on the part of the defendant by filing frivolous applications

before the Trial Court and this Court and the surviving

plaintiff, being a lady, may be spared from such harassment by

this Court.

16.7. To buttress his argument, learned advocate Mr.

Gundecha would rely upon the decision of this Court in the

case of Jayantibhai @ Jayendrasingh Thakor vs. Dalsukhbhai

Ukabhai Chunara and others in Special Civil Application No.

7645 of 2023 decided on 16.06.2023.

17. Per Contra, Learned advocate Mr.Hamesh Naidu

appearing for respondent no.3 - Trial Court, as such, has

stated that the controversy germane in the matter is also

covered by several decisions of the Honourable Apex Court,

which have already been referred to by this Court in its

judgment and order dated 16.06.2023 passed in the case of

Jayantibhai (supra).

17.1. Nonetheless, learned advocate Mr. Naidu, as an officer

of the Court, has assisted and submitted that the judgments

which are cited by learned advocate Mr. Bhatt are not

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

applicable to the facts of the present case; in fact, there is a

total misreading of such judgments by learned advocate Mr.

Bhatt.

17.2. At last, learned advocate Mr. Naidu would request this

Court that at least Respondent no.3 - Trial Court may be

absolved from the present litigation, having not only been

wrongly joined by the petitioner, but the prayer made in para

5.7 against it is unwarranted and uncalled for, as the Trial

Court is least concerned with the dispute between the parties.

17.3. Making the above submission, the learned advocates

appearing for the respondents request this Court to dismiss the

present application.

18. Heard the learned advocate appearing for the petitioner

Mr. Uday R. Bhatt, learned advocate Mr. Mr.Aditya R

Gundecha for respondent No.2 and learned advocate

Mr.Hamesh C. Naidu for respondent no.3.

19. No other and further submissions were made.

20. POINT FOR DETERMINATION

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

20.1. Whether, in the facts and circumstances of the case,

the objections raised by the defendant against the

unconditional withdrawal of the suit by the plaintiff are

sustainable in law?

20.2. Whether, in the facts and circumstances of the case,

any legality, irregularity, and/or judicial error was committed

by the Trial Court while passing the impugned orders?

20.3. Whether, in the facts and circumstances of the case,

Trial Court requires to be joined as respondent No.3 in present

application and is there any abuse of process of law at

instance of petitioner, if yes, requires to be saddled with cost?

21. ANALYSIS

22. At the outset, it is required to be observed that the

present litigation at the instance of the defendant would show

that the quiets given by the plaintiffs to their suit is not

digested by the defendant, and which is confirmed by the

various applications filed by the defendant before the Trial

Court and so also argued before this Court.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

23. Nonetheless, this Court cannot be oblivious of the fact

that mere objection and/or resistance by the defendant against

the unconditional withdrawal of the suit prayed by the

plaintiffs would not deter this Court to succumb to such

attempt of ill-informed and misguided defendant.

24. Now, adverting to the issue germane in the matter, the

plaintiffs had filed the suit seeking prohibitory injunction

against the defendant, and during the pendency of the suit,

Plaintiff no.2, who happens to be the real brother of the

defendant, died on 03.05.2021, whereas Plaintiff no.1, who

happens to be the wife of Plaintiff no.2, decided to withdraw

the suit unconditionally, thereby submitted withdrawal purshis

on 23rd September, 2021. The impugned withdrawal purshis,

filed at Exhibit 51, would clearly indicate that the defendant

was aware of the submission of the impugned withdrawal

purshis, having made his objection and placed his signature on

it, which was dated 24th September, 2021. So, the first limb of

the argument of the learned advocate, Mr. Bhatt, that the copy

of the impugned withdrawal purshis was not served upon the

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

defendant, is factually incorrect and bereft of any particulars,

as such while making his endorsement, the defendant never

stated that the copy of such impugned withdrawal purshis was

not received by him.

25. Be that as it may, nothing prevented the defendant at the

given point in time, once came to know about pursis, to

submit his response against the impugned withdrawal purshis.

For reasons best known to the defendant, he has chosen not to

submit his response.

26. As per Order 23, Rule 1 of the CPC, when a plaintiff

seeks unconditional withdrawal of the suit, the court has to

accept such request of the plaintiff and the defendant cannot

be allowed to object to such withdrawal except to demand

costs. The record reveals that prior to the passing of the order

permitting the plaintiffs to unconditionally withdraw the suit,

no such demand for costs was ever made by the defendant

and, in fact, was later on not pressed into service in express

terms.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

27. To clear the doubts in the minds of the defendant and

his learned advocate--who, though apprised of such position of

the law during initial course of his argument, but was not

ready to listen to and accepted the proposition of law laid

down by the Honourable Supreme Court of India in number of

its decisions, but went on arguing the matter, thereby wasted

the precious time of this Court. Nonetheless, this Court cannot

overlook such a proposition laid down by the Honourable

Supreme Court of India, as the same is at least binding to this

Court, and is, thereby, reproduced herein below.

28. It is first to refer and rely upon the decision of the

Hon'ble Supreme Court of India, first in the case of Shiv

Prasad v. Durga Prasad, reported in (1975) 1 SCC 405, wherein

it was held thus:-

"12. Even on the interpretation of Rule 89(2) which we have put we are not prepared to accept the contention put forward on behalf of the appellant that an application under Rule 90 does not stand withdrawn until an order to that effect is recorded by the Court. The applicant merely has to convey to the Court that he is withdrawing his application under Rule 90 which he had filed prior to the making of the application under Rule 89. Thereupon he becomes entitled to make the latter application. Every applicant has a right to unconditionally withdraw his application and his unilateral act in that behalf is sufficient. No order of the Court is necessary permitting him to withdraw the application. The Court may

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

make a formal order disposing of the application as withdrawn but the withdrawal is not dependent on the order of the Court. The act of withdrawal is complete as soon as the applicant intimates the Court that he withdraws the application. Respondent 1 has clearly done so here not only by mentioning in his application under Rule 89 that he was withdrawing his application under Rule 90 but also by filing a separate application to that effect, in which not only the statement as to the withdrawal of the application under Rule 90 was made but a prayer for the refund of Rs 2000 was also made. The steps taken on behalf of Respondent 1 in Miscellaneous Case No. 3/ 1967 even after the filing of Miscellaneous Case No. 1/1968 were clearly superfluous and of no effect. The steps taken did not nullify the withdrawal made by Respondent 1 of his application under Rule 90 and did not make the withdrawal merely on that account ineffective. Even if any ambiguity was created by the taking of such steps, later on March 9, 1968 in clearest language it was intimated on behalf of Respondent 1 that he was not pursuing his application under Rule

90. It was only then that the Court made a formal order recording its dismissal. In our judgment on the facts and in the circumstances of this case, the order of the Court made on March 9, 1968 had the effect of merely recording the withdrawal of the application under Rule 90 which was already effectively made on January 1, 1968. Even without that order, the withdrawal was effective on that date."

(Emphasis supplied)

29. The aforesaid principle was again reiterated by the

Hon'ble Supreme Court in the case of Anurag Mittal vs. Shaily

Mishra Mittal, reported in (2018) 9 SCC 691, wherein, taking

note of the provisions of Order 23, Rule 1 of the CPC, the

Hon'ble Supreme Court has held as under:-

"15. In case of a dissolution of marriage, a second marriage shall be lawful only after dismissal of the appeal. Admittedly, the marriage between the appellant and the respondent was on 6- 12-2011 i.e. before the order of withdrawal was passed by the Court on 20-12-2011 [Anurag Mittal v. Rachna Mittal, 2011 SCC OnLine Del 5694] . There is no dispute that the application for withdrawal of the appeal was filed on 28-11-2011 i.e. prior to the date of the marriage on 6-12-2011. We proceed to consider

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

the point that whether the date of dismissal of the appeal relates back to the date of filing of the application for withdrawal of the appeal. Order 21 Rule 89(2) of the Code of Civil Procedure, 1908 (hereinafter referred to as "CPC") provides that unless an application filed under Order 21 Rule 90 CPC is withdrawn, a person shall not be entitled to make or prosecute an application under Order 21 Rule 89 CPC.

16. In Shiv Prasad v. Durga Prasad [Shiv Prasad v. Durga Prasad, (1975) 1 SCC 405] , the contention of the appellant therein that an application filed under the aforesaid Rule 90 does not stand withdrawn until an order to the effect is recorded by the court, was not accepted. It was held that every applicant has a right to unconditionally withdraw his application and his unilateral act in that behalf is sufficient. No order of the Court is necessary permitting the withdrawal of the application. This Court concluded that the act of withdrawal is complete as soon as the applicant intimates the Court that he intends to withdraw the application.

17. The High Court of Bombay in Anil Dinmani Shankar Joshi v.

Panvel Municipal Council [Anil Dinmani Shankar Joshi v. Panvel Municipal Council, 2003 SCC OnLine Bom 24, paras 3-4 : AIR 2003 Bom 238, p. 239] followed the judgment of this Court in Shiv Prasad [Shiv Prasad v. Durga Prasad, (1975) 1 SCC 405] and held that the said judgment is applicable to suits also. The High Court recognised the unconditional right of the plaintiff to withdraw his suit and held that the withdrawal would be complete as soon as the plaintiff files his purshis of withdrawal.

18. Order 23 Rule 1(1) CPC enables the plaintiff to abandon his suit or abandon a part of his claim against all or any of the defendants. Order 23 Rule 1(3) CPC requires the satisfaction of the Court for withdrawal of the suit by the plaintiff in case he is seeking liberty to institute a fresh suit. While observing that the word abandonment in Order 23 Rule 1(1) CPC is "absolute withdrawal" which is different from the withdrawal after taking permission of the court, this Court held as follows [K.S. Bhoopathy v. Kokila, (2000) 5 SCC 458] :

(Kokila case [K.S. Bhoopathy v. Kokila, (2000) 5 SCC 458] , SCC pp. 463-64, para 12) "12. The law as to withdrawal of suits as enacted in the present Rule may be generally stated in two parts:

(a) a plaintiff can abandon a suit or abandon a part of his claim as a matter of right without the permission of the court;

in that case he will be precluded from suing again on the same cause of action. Neither can the plaintiff abandon a suit or a part of the suit reserving to himself a right to bring a fresh

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

suit, nor can the defendant insist that the plaintiff must be compelled to proceed with the suit; and

(b) a plaintiff may, in the circumstances mentioned in sub-rule (3), be permitted by the court to withdraw from a suit with liberty to sue afresh on the same cause of action. Such liberty being granted by the court enables the plaintiff to avoid the bar in Order 2 Rule 2 and Section 11 CPC."

19. Order 23 Rule 1(1) CPC gives an absolute right to the plaintiff to withdraw his suit or abandon any part of his claim. There is no doubt that Order 23 Rule 1 CPC is applicable to appeals as well and the appellant has the right to withdraw his appeal unconditionally and if he makes such an application to the Court, it has to grant it. [Bijayananda Patnaik v. Satrughna Sahu, (1964) 2 SCR 538 at p. 550 : AIR 1963 SC 1566, p. 1571, para 7] Therefore, the appeal is deemed to have been withdrawn on 28-11-2011 i.e. the date of the filing of the application for withdrawal. On 6-12-2011 which is the date of the marriage between the appellant and the respondent, Ms Rachna Aggarwal cannot be considered as a living spouse. Hence, Section 5(i) is not attracted and the marriage between the appellant and the respondent cannot be declared as void."

(Emphasis supplied)

30. At this stage, it is also profitable to place reliance on the

decision of the Hon'ble Apex Court in the case of Anil Kumar

Singh Vs. Vijay Pal Singh and others reported in (2018) 12

SCC 584, more particularly in Para- 15, 16, 23-28, which reads

as under :-

"15) The short question, which arose for consideration before the High Court in the writ petition filed by defendant No.1 (respondent No.1 herein) was whether the two Courts below were justified in allowing the application filed by the appellant (plaintiff) under Order XXIII Rule 1 of the Code and thereby justified in permitting the appellant (plaintiff) to withdraw the suit.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

16) In other words, the only question, which the High Court was called upon to examine in the writ petition, was whether the appellant's (plaintiff's) application filed under Order XXIII Rule 1 of the Code praying for permission to withdraw the suit was rightly allowed by the Trial Court or not.

xxxxxxxx

23) In our considered opinion, when the plaintiff files an application under Order XXIII Rule 1 and prays for permission to withdraw the suit, whether in full or part, he is always at liberty to do so and in such case, the defendant has no right to raise any objection to such prayer being made by the plaintiff except to ask for payment of the cost to him by the plaintiff as provided in sub- rule (4).

24) The reason is that while making a prayer to withdraw the suit under Rule 1(1), the plaintiff does not ask for any leave to file a fresh suit on the same subject matter. A mere withdrawal of the suit without asking for anything more can, therefore, be always permitted. In other words, the defendant has no right to compel the plaintiff to prosecute the suit by opposing the withdrawal of suit sought by the plaintiff except to claim the cost for filing a suit against him.

25) However, when the plaintiff applies for withdrawal of the suit along with a prayer to grant him permission to file a fresh suit on the same subject matter as provided in sub-rule (3) of Rule 1 then in such event, the defendant can object to such prayer made by the plaintiff. In such event, it is for the Court to decide as to whether the permission to seek withdrawal of the suit should be granted to the plaintiff and, if so, on what terms as provided in sub-rule (3) of Rule 1.

26) Now coming to the facts of the case, we are of the considered opinion that the Trial Court and the Revision Court (A.D.J) were justified in permitting the appellant (plaintiff) to withdraw the suit under sub-rule (1) of Rule 1. In other words, since the appellant had applied for withdrawal of the suit under Order XXIII Rule 1, the Trial Court was justified in permitting withdrawal of the suit subject to the appellant paying cost of Rs.350/- to respondent No.1 (defendant No.1). Such order, in our view, was in conformity with sub-rule (3) of Rule 1 and was rightly upheld by the Revision Court.

27) The High Court, however, committed jurisdictional error in allowing the defendant's writ petition by finding fault in the orders of the Trial Court and Revision Court and giving directions to the plaintiff to place defendant No.1 in possession of the suit land without there being any basis whatsoever.

28) As mentioned above, the High Court should have seen that the

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

scope of writ petition was confined to examine the question as to whether the Trial Court and Revision Court were justified in allowing the application filed by the plaintiff under Order XXIII Rule 1 of the Code and to decide this question, the High Court should have confined its inquiry to examine as to whether the requirements of Order XXIII Rule 1 were complied with or not but not beyond it."

(emphasis supplied)

31. This Court has also had an occasion to answer the issue

which has been raised by the learned advocate Mr. Bhatt, in

its decision, in the case of Rameshbhai Chhelshankar Oza

Himself & As Director Of Versus Deven Jagnath Joshi & Ors. in

Appeal from Order No. 43 of 1999, wherein, it was held thus.

"16. Thus, what is deduced from the ratio laid down by the Hon'ble Apex Court in the case of Anil Kumar Singh (supra) as well as the above cited decisions of the Co-

ordinate Bench of this Court, that in a case where the plaintiff has prayed for unconditionally withdrawal of his suit then, the defendant has no right to object such withdrawal of the suit except praying for costs."

(Emphasis supplied)

32. The conjoint reading of the aforesaid proposition of law

clears any doubt in anyone's mind that once a withdrawal

purshis is submitted, whereby the plaintiffs seek to

unconditionally withdraw their suit, the suit is deemed to have

been withdrawn on that very day and, irrespective of any

objection so raised by the defendant, the court has to accept

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

such request of the plaintiff, except by awarding costs to the

defendant of demanded.

33. Thus, in view of the aforesaid facts and circumstances of

the present case, as well as the law laid down by the Supreme

Court of India and so also considering the provisions of Order

23, Rule 1 of the CPC, I do not find any error in the

impugned order dated the 27th September, 2021 passed by the

Trial Court while permitting the plaintiffs to unconditionally

withdraw the suit.

34. It is apposite and required to be mentioned that the Trial

Court has categorically observed that the counter-claim filed by

the defendant survived and be proceeded accordingly. Thus,

the Trial Court has not taken away the vested right of the

defendant of pursuing his counter-claim in accordance with law

as alleged.

35. The series of judgments so cited by the learned advocate

Mr. Bhatt are not applicable to the facts of the present case,

as the issues germane in those cases are clearly different and

distinguishable one, but unmindful of the case on hand cited

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

by him. For the sake of citing decisions, the learned advocate,

Mr. Bhatt, had cited those decisions just to linger on the

matter further. At the same time, the learned advocate, Mr.

Bhatt, was not able to distinguish the aforesaid judgments as

referred hereinabove of the Honourable Supreme Court of

India, although brazenly stated during the course of his

arguments that he would be able to distinguish all these

judgments which he could not at end of his arguments.

36. This Court would have rested the matter here and not

required to go further in the matter, but as the learned

advocate, Mr. Bhatt, had insisted on being allowed to read

plaint and his impugned application being Civil Miscellaneous

Application No.613 of 2021, filed before the Trial Court, and

other applications, whereby the Trial Court, vide its order

dated 19th October, 2022, passed an order thereby rejected

such application, this Court would also like to appreciate such

facts and the submissions made by the learned advocate, Mr.

Bhatt.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

37. The impugned application, being Civil Miscellaneous

Application No.613 of 2021, appears to have been filed under

Order 23 read with Section 151 of the CPC, etc. As such, the

prayer made in such application was to cancel/recall/review

the order dated 27th September, 2021 passed by the Trial Court

below Exhibit 1 in the suit. Though such application was filed

through the learned advocate, Mr. Bhatt but a correct

provision of law was not mentioned, i.e., Order 47 read with

Section 114 of the CPC. This shows how casually, without

quoting the appropriate provisions of law, the application was

filed before the Trial Court.

38. Nonetheless, the Trial Court not only registered such an

application but heard the matter on its merits and, ultimately,

finding no substance in the application, so rejected it.

39. This Court is also of the same opinion that no gross

illegality and/or irregularity was committed by the Trial Court

in accepting the unconditional withdrawal of the suit of the

plaintiffs and in not entertaining the application filed at the

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

instance of the defendant, no fault can be found with the Trial

Court when it rejected impugned application of defendant. As

such, there is no gross error of law and/or jurisdictional error

committed by the Trial Court while rejecting the impugned

application filed by the defendant.

40. Learned advocate Mr. Bhatt has further argued that the

reason for submitting the withdrawal purshis is not in

consonance with the pleadings of the plaintiff; thereby, the

Trial Court could not have permitted the plaintiff to withdraw

the suit.

40.1. Such an argument is thoroughly misconceived not only

on facts but on law, inasmuch as, Order 23, Rule 1 of the CPC

would not require and/or cast a duty upon the plaintiffs to

state any reason for the unconditional withdrawal of their suit.

41. Furthermore, by overlooking the fact that the suit was

filed seeking prohibitory injunction against the defendant, as

according to the plaintiff, the defendant and/or his agent was

trying to interfere with their possession of the suit premises.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

Whereas, what has been stated in the withdrawal purshis is

that as the plaintiff has handed over the possession of the suit

premises to its original owner, the plaintiff would not like to

pursue the suit anymore and accordingly wants to

unconditionally withdraw the suit.

42. It is a matter of common sense, which is not appreciated

by learned advocate Mr. Bhatt, that when the cause of action

for filing the suit does not survive as, according to the

plaintiff, she has handed over possession of the suit premises

to its original owner, the question of seeking any prohibitory

injunction under the suit is out of place.

43. This vital fact was either unnoticed by the defendant or

his lawyer and/or purposely unnoticed by them. But if

understood in correct perspective, it would not consume the

precious time of the Trial Court and of this Court, which

required to invest into such a frivolous litigation at the hands

of an unscrupulous litigant who has aimed to malign the image

of the Trial Court not only by joining the Trial Court in the

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

present application but also by making a prayer for taking

appropriate action against it for no good reasons.

44. This Court would have stated much more about the

entire conduct of the defendant and his lawyer, who have at

several stages from filing the applications before Trial Court,

and also the present application, made an incorrect statement

which was, in fact, admitted by learned advocate Mr. Bhatt

during the course of his submission, but the fact remains that

the defendant wants to keep alive the dispute which was

already dropped by the plaintiff.

45. It is indigestible that, on the one hand, the defendant is

insisting that there is no substance in the plaint but, on the

other hand, he is making application after application stating

that such suit could not have been permitted to be withdrawn

by the Trial Court and, as such, the legal heirs of plaintiff No.

2 were required to be brought on record whereby the suit can

be continued. It is unfathomable that for what purposes and

reasons, the defendant wants to continue the suit which,

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

according to him, is not worth to stand in law and as such he

is not proceeding with his own counterclaim which is survived

irrespective of withdrawal of the suit.

46. Thus, conjoint reading of the aforesaid, would lead to

only one conclusion: that the filing of the present application

is nothing but a sheer abuse of the process of law by an

unscrupulous litigant who wants to browbeat the Trial Court

and also to consume the precious time of this Court.

47. According to this Court, such unwarranted litigation

requires to be stopped at the threshold by nipped in the bud,

and that too with costs.

48. CONCLUSION

48.1. The upshot of the aforesaid observations, discussion,

and reasons would find no merit in the present application;

rather, I have found that it is a frivolous, unwarranted, and

unfathomable litigation at the hands of an unscrupulous

litigant, which requires to be rejected with costs, which is

quantified to Rs.25,000/-, to be paid by the petitioner herein

to respondent No.1 - plaintiff No. 1.

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

48.2. The Trial Court was not requires to be joined as

respondent No.3 in present application which is nothing but a

sheer abuse of process of law at instance of petitioner. So,

respondent No.3 is not only deleted from this matter but its

duty of this Court to save respondent No.3 who not requires to

face any more litigation being filed at instance of petitioner in

any Court in future.

48.3. As the petitioner has consumed the precious time of

the Trial Court as well as of this Court by filing such frivolous

applications and so also wrongly joined Trial Court in this

matter, petitioner is hereby directed to deposit a sum of

Rs.25,000/- with the District Legal Services Authority,

Ahmedabad (City) as an additional cost.

48.4. Both these aforesaid costs shall be paid and deposited

by the petitioner within a period of four weeks from today.

48.5. The Trial Court is hereby directed to ensure

compliance of the payment of costs by the petitioner to the

respective parties, and in a case where the petitioner fails to

pay and deposit such amount of costs, the Trial Court may

NEUTRAL CITATION

C/SCA/8909/2023 JUDGMENT DATED: 30/06/2025

undefined

pass an appropriate order in the counter-claim which is filed at

the instance of the petitioner-defendant pending before it.

48.6. It shall be open for plaintiff No. 2 as well as the

District Legal Services Authority, Ahmedabad (City), to recover

the amount of costs from the petitioner by way of alien

recovery in accordance with law.

49. Before parting with, this Court warns learned advocate

Mr. Bhatt to take note of his aforesaid conduct, as noticed and

observed by this Court and this time spares him by not taking

any action against him, with the hope and trust that, being a

senior member of the Bar, he will not repeat such behaviour

in the future but introspect himself.

50. In view of the aforesaid, the present application is bereft

of any material particulars, lacks merit, and requires to be

rejected, which is hereby REJECTED with costs as aforesaid.

Notice discharged.

(MAULIK J.SHELAT,J) MOHD MONIS

 
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 : MAIMS

 
 
Latestlaws Newsletter