Citation : 2021 Latest Caselaw 12721 Mad
Judgement Date : 30 June, 2021
AS.(MD)No.143 of 2018
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 30.06.2021
CORAM:
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
A.S(MD)No.143 of 2018
and
C.M.P.(MD)No.7708 of 2018
1.R.Karmegam
2.Nagamani
3.Muthupillai ... Appellants / Defendants
-Vs-
M.Hariharasudhan ... Respondent / Plaintiff
PRAYER: Appeal Suit is filed under Section 96 of the Civil Procedure
Code, against the Judgment and decree dated 03.04.2018 passed in O.S.No.
186 of 2016 on the file of the 1st Additional District Judge, Madurai.
For Appellants : Mr.S.Srinivasa Raghavan
For Respondent : Mr.S.Natesh Raja
JUDGMENT
The defendants in O.S.No.186 of 2016 on the file of the first
Additional District Judge, Madurai are the appellants in this appeal.
https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
2.The case of the plaintiff is that he is running a hotel in the name and
style of Hotel Gowri Krishna at Bye Pass Road, Madurai and that there
were certain civil disputes between him and the first defendant /
R.Karmegam. The first defendant caused damage to the hotel building on
two occasions ie., on 24.07.2015 at about 10.00 a.m., and again on
23.04.2016. Following the first occurrence, Crime No.681 of 2015 on the
file of the S.S.Colony Police Station was registered against the first
defendant. The first defendant was arrested and enlarged on bail on deposit
of Rs.1,00,000/-. The plaintiff incurred expenses to the tune of Rs.
2,27,065/- for effecting repairs. On 23.04.2016, the first defendant pelted
stones on the glass facade of the hotel. When this was questioned by the
hotel manager, the first defendant at the instigation of his wife (D2) and
grand mother (D3) drove his car right into the hotel and caused heavy
damage to the automatic glass door and the display counter. Three of the
hotel employees sustained grievous injuries. Crime No.485 of 2016 was
registered against the defendants and few others. The plaintiff spent more
than Rs.20,00,000/- for effecting repairs to restore the original position. To
recover damages from the defendants, O.S.No.186 of 2016 was filed.
3.The defendants filed their written statement denying the suit claim.
Based on the divergent pleadings, the learned trial Judge framed the https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
necessary issues. The plaintiff examined himself as P.W.1. Two of the
injured hotel employees were examined as P.W.2 & P.W.3. The hotel
manager was examined as P.W.4. Ex.A1 to Ex.A28 were marked. The first
defendant examined himself as D.W.1. Ex.B1 to Ex.B12 were marked.
After consideration of the evidence on record, the learned trial Judge by the
impugned judgment and decree dated 03.04.2018, partly decreed the suit
and directed the defendants to pay a sum of Rs.18,28,941/- together with
interest at the rate of 9% per annum from the date of suit till the date of
realization. Proportionate costs were also awarded. Challenging the same,
the defendants filed this appeal. It was allowed and the judgment and
decree passed by the trial Court were set aside and the suit itself came to be
dismissed. It was held that since a case under TNPPDL Act had been
registered against the defendants, the jurisdiction of the civil Court to award
compensation stood excluded. Challenging the judgment and decree dated
29.03.2019 passed by this Court, the plaintiff filed Civil Appeal No.8069 of
2019 before the Hon'ble Supreme Court of India. Vide judgment dated
17.10.2019, the Hon'ble Supreme Court held that the statutory scheme set
out in TNPPDL Act for compensation to the affected persons for damage
suffered by them will not oust the jurisdiction of the civil Court either
expressly or by necessary implication. The Hon'ble Supreme Court held
that the suit filed by the respondent herein was very much maintainable. https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
The Hon'ble Supreme Court also noted that the appeal before the High
Court filed under Section 96 of C.P.C., was decided only on the preliminary
point pertaining to the maintainability of the suit. In view of the finding
that the suit is maintainable, the matter was remitted to the High Court for
hearing the first appeal on merits.
4.The learned counsel appearing for the appellants submitted that the
very institution of the suit for damages is premature. He would submit that
following the occurrences in question, criminal cases were registered
against the first defendant and others. As regards the first occurrence, the
trial is presently going on. As regards the second occurrence, the committal
proceedings are still pending. The stand of the learned counsel for the
appellants is that the plaintiff will have cause of action to institute the suit
for damages only after the successful conclusion of the prosecution against
the appellants herein and not before that. His second contention is that in
the criminal case, apart from the appellants herein, there are also other
accused. Therefore, the plaintiff ought to have impleaded all the accused
as defendants. The suit suffers from the vice of non-joinder of necessary
parties. His third contention is that the plaintiff has not at all proved the
exact damage or injury suffered by him. The plaintiff ought to have
assessed the loss by a licensed surveyor. The bills produced by the plaintiff https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
are towards the purchase of materials for repairing the damage. They
cannot be the basis for valuation. He also faulted the approach of the trial
Court for not framing proper issues in this regard.
5.The learned counsel also contended that Ex.A8 CD pertaining to
the occurrence was inadmissible in evidence. He drew my attention to
Section 65-B of the Indian Evidence Act, 1872 and submitted that the Court
below seriously erred in admitting the said CD. He further contended that
merely because the second and third defendants were also present in the
scene of occurrence and were inside the offending vehicle, that would not
automatically render them liable. The learned counsel submitted that the
impugned judgment and decree deserve to be set aside.
6.Per contra, the learned counsel appearing for the respondent /
plaintiff submitted that the impugned Judgment does not call for any
interference.
7.The points arising for my consideration are as under:-
1.Whether the suit is bad for non-joinder of necessary parties?
2.Whether the suit was prematurely instituted and whether the
plaintiff ought to have waited till the conclusion of the criminal https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
prosecution registered against the first defendant and others?
3.Whether Ex.A8 is inadmissible in law?
4.Whether the defendants 2 and 3 could have been made jointly
and severally liable along with the first defendant?
5.Whether the plaintiff had established his claim for damages?
8.As regards the first question, the answer obviously has to be in the
negative. As rightly contended by the learned counsel appearing for the
respondent, Order 1 Rule 13 of C.P.C., states that all objections on the
ground of non-joinder or mis-joinder of parties shall be taken at the earliest
possible opportunity and, in all the cases where issues are settled, at or
before such settlement, unless the ground of objection has subsequently
arisen, and any such objection not so taken shall be deemed to have been
waived. In the case on hand, in the written statement, the defendants have
nowhere taken the plea that the suit is bad for non-joinder of parties.
Applying the mandate set out in Order 1 Rule 13 of C.P.C., I hold that this
objection should be deemed to have been waived.
9.There is again no merit in the contention that the plaintiff should
have waited till the conclusion of the criminal prosecution. The learned
counsel appearing for the appellant posed a rhetorical question as to what https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
would happen if this impugned decree is allowed to stand but in the
criminal cases, the accused are acquitted. The answer lies in Iqbal Singh
Marwah Vs. Meenakshi Marwah [(2005) 4 SCC 370]. The Hon'ble
Supreme Court held that standard of proof obtaining in the criminal case is
“proof beyond reasonable doubt”, while in the civil proceedings, standard is
based on preponderance of probabilities. The Criminal Court as well as
Civil Court rest their respective findings based on the evidence adduced
before them. The findings given by one Court in one proceeding will not
have any bearing on the other Court. Therefore, the appellants need not
have any cause for worry on this account. Finding given in this appeal will
not have any bearing on the criminal prosecution. The Criminal Court will
decide the issue entirely on its own merits and based on the evidence
adduced before it.
10.There is yet another reason for answering this issue in favour of
the plaintiff. Limitation for instituting a suit for damages in a case of this
nature is governed by Article 113. Article 113 states that any suit, if no
period of limitation is provided elsewhere, will have to be filed within three
years from the date when right to sue accrues. The suit occurrences took
place on 24.07.2015 and 23.04.2016. Since the right to sue accrued on
those dates, limitation would start running from those two dates. We are https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
now in 2021. Even as on date, the criminal prosecution is still pending.
If the plaintiff had waited as suggested by the learned counsel for the
appellants, the suit would have become time barred long ago. The
defendants want the plaintiff to be like “Ilavu Kaatha Kili”. Waiting would
have turned about to be not merely futile but fatal.
11.The learned counsel appearing for the respondents drew my
attention to the decision reported in 2015 (3) CTC 1 (Ranganathan Vs.
Narayanan), in which, it was held as follows:-
“11.The next question is as to whether the period of limitation will commence from the date of Judgment of the Criminal Court or from the date of the occurrence. Indisputably, the limitation in respect of the suits relating to tort is dealt with in Part VII, Schedule II of the Limitation Act in Article 72 to 91. But the present suit does not fall under any one of these Articles. It squarely falls within Article 113. As per Article 113, the period of limitation is 3 years ie., from the date when the right to sue accrues. Here in this case, admittedly, the right to sue accrues, on the date, when the injuries were caused to the appellant on 06.10.1997. Therefore, the suit should have been filed on or before 05.10.2000. But admittedly, it was filed only in the year 2004. Thus, it is clearly barred by limitation.
12. I hold that the limitation period commences from the date on which the injuries were caused and not from the date of Judgment by the Criminal Court. This can also be explained in the following manner. The crucial date, according to the Limitation Act, is the date on https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
which the right to sue accrues. In the present case, the claim for compensation is made, not on the basis of the Judgment of the Criminal case, but, on the basis of the injuries sustained in the occurrence. Thus, the right to sue in the present case accrues on the date of occurrence itself in which he sustained injuries and not on the date of final Judgment of the Criminal Court. Suppose in a given case, there is an allegation of malicious prosecution, the case ends in conviction before the trial Court and the matter goes up to the Supreme Court and finally, the Supreme Court acquits him holding that the prosecution is malicious, in that case, the right to sue accrues for the accused, only on the date, when the judgment is given by the Criminal Court. Therefore, in such a case, the limitation period will start from the date of Judgment and not from the date of occurrence. This distinction will make the issue in the present suit very clear that the right to sue accrues, not on the date of judgment by the criminal Court, but on the date when the appellant sustained injuries in the occurrence.”
The ratio laid down above squarely applies to the case on hand. I hold
that the plaintiff rightly instituted the suit for damages without waiting for
the conclusion of the criminal prosecution.
12.The learned counsel appearing for the appellant would submit that
Ex.A8 is inadmissible in evidence. Ex.A8 is a Compact Disc containing a
video recording of the occurrence. This electronic evidence was admitted
though the certificate contemplated under Section 65-B of the Indian https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
Evidence Act was not furnished. The Hon'ble Supreme Court in the
decision reported in (2020) 7 SCC 1 (Arjun Panditrao Khotkar Vs.
Kailash Kushanrao Gorantyal and others) had held that furnishing of
certificate as contemplated under Section 65-B of the Evidence Act is
mandatory. The learned counsel for the appellants is right in his contention
that Ex.A8 is therefore inadmissible. But then, the case of the plaintiff does
not rest solely on the electronic evidence adduced by him. The plaintiff had
examined himself and also two of the injured persons as witnesses. The
hotel manager was examined as P.W.4. FIRs registered in this connection
(Ex.A3 and Ex.A6) were also marked. The defendant was specifically
confronted with a number of photographs. The defendants, in fact, virtually
admitted his presence during the occurrence in question.
13.Even if Ex.A8 is eschewed, still, there is more than sufficient
evidence available on the record to sustain the finding of the Court below
that the suit occurrence had actually taken place and that it was the first
defendant who drove the offending vehicle and caused damage.
14.The learned counsel appearing for the appellants would raise a
further contention that the suit filed by the plaintiff in his individual
capacity is not maintainable. According to him, the hotel is a partnership https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
firm and that, therefore, the respondent Thiru.Hariharasudhan could not
have filed the suit in his own name. I do not find any merit in this
submission. The specific stand of the plaintiff is that even though the
immovable property is in joint names, it is he who is actually running the
business. In any event, the plaintiff's so-called partner has not contested
his right to maintain this suit. It is not for the defendant to raise this plea
regarding maintainability. Hence, I find this point also against the
appellants.
15.However, I find considerable merit in the contention of the
appellant's counsel that the second and third defendants could not have
made liable along with the first defendant. The second defendant Nagamani
is the wife of Karmegam. The third defendant Muthupillai is the grand
mother of Karmegam. The second occurrence was caused by driving a car
into the hotel premises. It is true that Nagamani and Muthupillai were
present inside the car. But their physical presence would not by itself make
them liable. It is true that the plaintiff specifically pleaded that D2 and D3
(wife and grandmother) instigated Karmegam to commit the offence in
question. But I do not find any evidence in support of this allegation of
instigation. It was the first defendant who actually drove the offending
vehicle. D2 and D3 were just occupants. They could not have anticipated https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
that the first defendant would venture to the extent he did. The plaintiff
alleged that D2 and D3 were actively supporting the first defendant. D2 is
D1's wife, while D3 is his grandmother. They could not have done much in
that situation. I am of the view that the second and third defendants cannot
be made liable. The civil liability has to be fastened exclusively on the first
defendant. It is for the criminal Court to decide whether Nagamani and
Muthupillai are parties to the conspiracy.
16.The learned counsel appearing for the appellants would point out
that the plaintiff failed to have the damage assessed immediately after the
occurrence by a licensed surveyor. It is true that as a result, the best
evidence could not be produced. It is equally true that the plaintiff only
produced the bills evidencing purchase of materials and payments made
towards effecting repairs. The endeavor of the learned counsel appearing
for the appellants is that the court below failed to take note of the aspect of
depreciation. The hotel was put up some time in the year 2012. The
occurrence took place in April 2016. If the appellants are found liable, even
then, they can only be made to pay the original value of the articles minus
depreciation.
https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
17.No doubt, these submissions are attractive. But we are not dealing
with a claim for damages based on a breach of contract. Only in such cases,
the endeavor of the Court will be to put the affected party in the original
position. Cause of action for filing the present suit is not a contractual
breach but commission of tort. In the case on hand, the first appellant had
committed criminal trespass. He drove his vehicle right into the hotel run
by the respondent. A number of articles belonging to the respondent
suffered total damage. Therefore, the full value of the damaged articles can
be recovered from the first appellant. In this case, some of the employees
also suffered injuries. The court below rightly directed reimbursement of
the expenses incurred by the plaintiff towards repair and purchase of
articles. The plaintiff had adduced enough evidence not only by examining
himself but also marking the bills in this regard. The plaintiff's testimony
remains unshaken. In fact, this Court can enhance the damages also. The
first appellant is not a private individual. He is a practising lawyer. Such a
person ought to abide by law.
18.It is true that the articles which were originally purchased or
installed would have suffered some loss of value. But then, on account of
the conduct of the first appellant, the plaintiff was constrained to purchase
new article towards replacement. If the occurrence had not taken place, the https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
plaintiff would have deferred their replacement. Of-course, in the very
nature of things, the measurement of damages cannot be mathematically
arrived at and an element of guesswork is inevitable. In this case, the court
below had awarded a sum of Rs.18,28,241/- with interest at the rate of 9%
per annum. Taking into account the overall facts and circumstances, the
first defendant is directed to pay a sum of Rs.15,00,000/- to the plaintiff
with interest at the rate of 6% per annum from the date of this Judgment till
the date of payment. The impugned judgment and decree are accordingly
modified. This second appeal is partly allowed. No costs.
30.06.2021
Internet : Yes/No Index : Yes/No rmi
To
1.The 1st Additional District Judge, Madurai.
2.The Section Officer, Vernacular Records, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis
AS.(MD)No.143 of 2018
G.R.SWAMINATHAN, J.
rmi
Judgment made in S.A.(MD)No.143 of 2018
30.06.2021
https://www.mhc.tn.gov.in/judis
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!