Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganga Educational & Welfare Trust vs E.Valliammal
2022 Latest Caselaw 10439 Mad

Citation : 2022 Latest Caselaw 10439 Mad
Judgement Date : 17 June, 2022

Madras High Court
Ganga Educational & Welfare Trust vs E.Valliammal on 17 June, 2022
                                                                          C.R.P.(PD)No.2217 of 2016

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 17.06.2022

                                                    CORAM:

                                  THE HON'BLE MR. JUSTICE K.KUMARESH BABU

                                             C.R.P.(PD)No.2217 of 2016
                                            and C.M.P.No.11488 of 2016

            1.Ganga Educational & Welfare Trust
              Represented by its President,
              Natarajan                                                          ...Petitioners
              having office at Sri Ganga Matriculation,
              Higher Secondary School,
              Ingur – 638 058, Perundurai Taluk.
            2.K.R.Paramasivam
            3.M.Murugaboopathi
            4.P.Ganapathy
            5.P.Jeganathan
            6.R.Kolandasamy
                                                     Vs.
            1.E.Valliammal
            2.T.C.Thangaraj
            3.T.Kannan
            4.K.V.Kandasamy
            5.Eswari
            6.T.Jeganathan
            7.A.Murugavel
            8.M.Thangamuthu
            9.S.D.Ramasamy
            10.A.M.Kandasamy                                                … Respondents
            Prayer: Civil Revision Petition filed under Article 227 of Constitution of India,
            against the fair order and decretal order of the District Munsif, Perundurai dated
            13.06.2016, in dismissing I.A.No.476 of 2015 in O.S.No.79 of 2010 filed under
            Order VII Rule 11 of the Code of Civil Procedure, 1908.

https://www.mhc.tn.gov.in/judis


            1/15
                                                                                   C.R.P.(PD)No.2217 of 2016

                                  For Petitioners       : Mr.V.Lakshmi Narayanan
                                  For Respondents       : Mr.V.Anandhamurthy for R1 to R8
                                                          R9 & R10 – No appearance

                                                  ORDER

The instant Civil Revision Petition has been filed challenging the fair and

decretal order of the Court below dismissing an application filed under Order VII

Rule 11 read with Section 151 of C.P.C.

2.The case of the petitioner is that the first petitioner Trust has been formed by

the petitioners 2 to 9 and the respondents and they were Members cum Directors of

the petitioner Trust. As certain Members of the Trust had acted against the interest of

the Trust, the first petitioner Trust had issued a show-cause notice calling upon such

individuals to submit their responses. On 09.06.2002, the General Body of the first

petitioner herein passed a resolution removing the respondents from the Trust.

(i).The respondents herein had filed a suit in the year 2010 challenging the

resolution dated 09.06.2002 and for a declaration that they were continuing to be the

Trustees of the first petitioner Trust and for a consequential permanent injunction

restraining the defendants 2 to 9 therein from any way and in any manner prevent the

plaintiffs in participating in meeting and other proceedings of the first petitioner

Trust.

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

(ii).The suit was taken up for trial and is in the process of examining the

defendant side witnesses after the plaintiffs side evidence was closed. At this

juncture, the petitioner herein along with three other persons had filed an application

under Order VII Rule 11 read with Section 151 of C.P.C. seeking to reject the plaint

on the ground that the suit as framed by the respondents/plaintiffs is barred by

Article 58 of the Limitation Act. Resisting the same, the respondents herein filed a

counter statement contending that the evidence of the plaintiffs were closed and that

DW1 had also filed the proof affidavit. At that stage, the respondents gave a notice

to the petitioner to produce some documents which were in the custody of the

petitioners/defendants. They have also averred that the suit has been laid after the

honourable acquittal by a criminal Court in a complaint made by the Trust. The

allegations made by the Trust for removal of these respondents and the allegations in

the criminal complaint filed by the Trust were one and the same. After the criminal

Court has held that the allegations are baseless and acquitted the respondents, the

respondents had filed the present suit and hence the suit is not time barred and is well

within the period of limitation.

3.The learned Trial Judge had considered the case of the respective parties by

its order dated 13.06.2016 had dismissed the application filed by the petitioners

holding that the question of limitation is a question of mixed facts and law and that

the facts could not be decided at the present stage, and to decide the same evidences

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

put-forth by both the parties have to be taken into consideration.

4.Being aggrieved against the said order, the present revision has been filed.

5.Heard Mr.V.Lakshmi Narayanan, learned counsel for the petitioners and

Mr.V.Anadhamurthy, learned counsel for the respondents 1 to 8.

6.Learned counsel for the petitioners vehemently contended that the Court

below wholly erred in rejecting the application filed under Order VII Rule 11 by

holding that it is not the correct stage when such an application could be entertained

and that the question of law being mixed question of facts and law could only be

decided after the trial is over.

7.It is also further argued that the resolution of the first petitioner removing the

respondents as Members/Directors of the Trust was passed on 09.06.2002 which was

the crucial date when the right to sue first accrues and that the acquittal in the

criminal proceedings could not be a fact that can be considered or is not continuous

cause of action for the respondents to institute a suit.

8.Learned counsel for the petitioners also relied upon the following judgments:

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

(i) A Judgment of Hon’ble Maharashtra High Court in the case of

Saleem Bhai and Ors vs. State of Maharashtra and Ors. in Appeal (Civil)

No.8518 of 2002 dated 17.12.2002.

(ii) A Judgment of Hon’ble Karnataka High Court in the case of

M/s.Bharat Electronics Limited vs. V.Ethiraj reported in AIR 2000 Kant 314.

(iii) A Judgement of Hon’ble Supreme Court in the case of

N.V.Srinivasa Murthy & Ors. vs. Mariyamma (Dead) by Proposed Lrs. &

Ors. in Civil Appeal No.4500 of 2004 reported in 2005 0 AIR (SC) 2897.

(iv) A Judgment of Madurai Bench of this Court in the case of

Rajapalayam Municipality through its Commissioner vs. Jayabhaskaran

and 10 others in S.A.No.791 of 1998 dated 04.12.2012.

9.Countering his arguments, Mr.V.Anadhamurthy, learned counsel for the

respondents 1 to 8 would draw my attention to the stage at which the proceedings

had gone through. According to him, the present suit is posted for cross-examination

of DW1. At that stage, the respondents had called upon the petitioners to produce

certain documents and feeling that if the documents sought for were to be produced

it would be detrimental to the case of the petitioner they have moved the present

application without any rhyme or reason.

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

10.Supporting his arguments, learned counsel for the respondents 1 to 8 relied

upon the following judgments:

(a) A Judgment of the Hon’ble Supreme Court in the case of Shakti Bhog

Food Industries Limited vs. Central Bank of India and Another reported in (2020)

17 SCC 260.

(b) A Judgment of the Hon’ble Supreme Court in the case of Ram Prakash

Gupta vs. Rajiv Kumar Gupta and Ors. in Civil Appeal No.4626 of 2007 (arising

out of SLP (C) No.8781 of 2006) reported in 2007(6) ALLMR(SC) 953.

11.I have considered the arguments of both the counsel and perused the

materials produced before this Hon’ble Court.

It is a well established principle of law that the issue of limitation is an issue that can

be decided by a mixed question of facts and law.

12.The facts of the case is that a resolution has been passed by the General

Body of the first petitioner Trust removing the respondents from being the Members

and Directors of the Trust. On certain allegations that they have acted against the

interest of the Trust. The Trust had also initiated a criminal complaint on the same

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

set of facts which had ended in acquittal of the respondents herein, after which they

had instituted the present suit.

13.The cause of action as described by the respondents/plaintiffs for the

initiation of the suit is as follows:

“(i).The cause of action for the suit arose on 31.12.1997 when the

plaintiffs joined as Members of the Trust and all subsequently dates

when the plaintiffs were being Trustees and holding offices, on the dates

when the plaintiffs contributing to the development of the Trust

activities on the dates when the defendants 2 to 9 lodged criminal

complaints against the plaintiffs on 10.01.2007 when the plaintiffs were

acquitted from the cases and on all subsequent dates when the

defendants 2 to 9 assured the plaintiffs to reinstate them in to the Trust

at Ingur Village, Perundurai Taluk within the territorial jurisdiction of

this Hon’ble Court.

(ii).The Members of the first defendant Trust including the

plaintiffs and the defendants 2 to 9 started the first defendant Trust in

1997 and through the Trust they started educational institution viz., “Sri

Ganga Higher Secondary School” Ingur Village, Perundurai Taluk by

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

the President-ship of one Eswaramoorthy. Subsequently, the said

Eswaramoorthy was elected as Secretary/Correspondent in the year

2000. The said school was developed tremendously under the

management of the said Eswaramoorthy. The second plaintiff is the

treasurer of the said institution. Under those circumstances having eye

over the management by Eswaramoorthy, the defendants 2 to 9 raised

some false allegations against the said Eswaramoorthy and also lodged

false complaints before the Chennimalai Police Station and the

plaintiffs 1 to 7 were charged by the Police and after trial all of them

were acquitted from the said charges by the learned District Munsif

Cum Judicial Magistrate, Perundurai by its judgment dated 10.01.2007.

(iii).In the above said circumstances the plaintiffs received a show

cause notice from the first defendant’s Trust dated 02.05.2002 and

called for explanations about the above said false complaints. The

plaintiffs gave proper reply to the notice at once. Even though without

satisfying the explanations by the plaintiffs they were removed from the

Membership of the Trust by its resolution passed in the General Body

Meeting held on 09.06.2002. The certified copy of the resolution passed

by the first defendant Trust is filed herewith. The above said removal

was effected by the District Registrar on 17.09.2002 and the certified

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

copy of the same also filed herewith. The only allegation against the

plaintiffs for their removal from the Trust was the criminal cases

pending against them which are all ended in acquittal.”

14.The perusal of the cause of action as shown by the respondents/plaintiffs in

the plaint prima-facie satisfies that the suit is laid within the period of limitation. As

has been repeatedly held by this Hon’ble Court and the Hon’ble Apex Court, the

Court cannot travel beyond the averments in the plaint and look into the averments

made by the defendants in their written statement or otherwise to decide an

application under Order VII Rule 11 CPC. If the averments/allegations of the

petitioners are to be gone into, the facts are also to be decided which has been

disputed by the parties. Hence, in the present case, the issue of limitation has to be

decided on the basis of the facts pleaded by the parties.

15.The judgments relied upon by the learned counsel for the petitioners as

follows:

(a) 2005 4 SCC 683 is a case where the Court had held that there was no cause

of action to institute the suit and held on the fact stated in the plaint, the suit has

framed is prima-facie barred by law of limitation and on the provisions of the

Specific Relief Act has also Order II Rule 2 C.P.C. But, in the present case on hand,

even according to the petitioners, this Court is called upon to look beyond the

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

averments in the plaint to decide the issue which this Court will restraint to do so.

(b) A Judgment of this Court in S.A.No.791 of 1998 dated 04.12.2012 and

AIR 2000 Kant 314. Both these judgments relates to the issue as to when a right

accrues to sue to calculate the period of limitation.

It is worthwhile to note that the question answered by the Courts in both the cases

where after the full fledged trial based upon which a Judgment and Decree came to

be passed by the Trial Court and which was the subject matter of further appeals.

The present case issue relating to when a right accrues to sue is also a mixed

question of fact and law which could only be decided after the evidence were led by

both the parties and hence, these two judgments relied upon by the petitioners could

not be relied upon to state that the Court has to also look into the same to reject the

plaint under Order VII Rule 11, as again the Court would have to travel beyond the

averments made in the plaint to decide the issue.

16.The judgment relied upon by the counsel for the petitioners of the Hon’ble

Supreme Court dated 17.12.2002 made in Civil Appeal No.8518 of 2002, is a

judgment to which no quarrel could be made as it is a well established principle that

an application under Order VII Rule 11 could be filed at any time before the

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

conclusion of the trial. The fact relating to the case is that when the defendants in the

suit had filed application under Order VII Rule 11 C.P.C, the Trial Court had directed

the defendants to file their written statement which was the subject matter of

challenge.

17.The Hon’ble Apex Court had categorically held that for deciding an

application under Order VII Rule 11 only the averments in the plaint are germane

and the plea taken by the defendant in the written statement would be wholly

irrelevant and set aside the order passed by the Trial Court and remitted the matter

back to it on the ground that the Court below has not exercised its jurisdiction vested

in it. In the present case, the Court below had considered the arguments made by the

petitioners were rejected.

18.On an analysis of the judgments referred to by the learned counsel for the

respondents is as follows:

(a) Shakti Bhog Food Industries Limited vs. Central Bank of India and

Another reported in (2020) 17 SCC 260.

(b) Ram Prakash Gupta vs. Rajiv Kumar Gupta and Ors. in Civil Appeal

No.4626 of 2007 (arising out of SLP (C) No.8781 of 2006) reported in 2007(6)

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

ALLMR(SC) 953.

The judgment reported in (2020) 17 SCC 260 has categorically held that it is a well

established principle that the cause of action for filing a suit would consist of bundle

of facts and that the question of limitation would also be a mixed question of facts

and law.

19.In the present case on hand, according to the petitioners, the issue of

limitation starts on 09.02.2002 when the first petitioner passed a resolution.

According to the respondents, the cause of action continued and when the criminal

Court acquitted them for certain charges which were also basis for them being

removed from the Trust, the limitation to sue continue to operate till the date of

acquittal and hence the suit has been instituted within time. This is the disputed

question of fact which have to be gone into by the Court below.

20.On the facts of the present case, the issue of limitation is a mixed question

of facts and law which could also be an issue that could be dealt with by the Trial

Court as a preliminary issue. Hence, the facts and circumstances of this case, no

interference is called for against the fair and decretal order made in I.A.No.476 of

2015 in O.S.No.79 of 2010 on the file of the District Munsif, Perundurai and hence,

this Civil Revision Petition fails and is dismissed. No costs. Consequently,

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

connected miscellaneous petition is closed.

21.Considering the fact that the suit is pending over a period of 7 years, the

Court below is directed to dispose of the suit in accordance with law as expeditiously

as possible.

17.06.2022

Index: Yes/No Speaking Order/Non-Speaking Order pam

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

To

The District Munsif, Perundurai.

https://www.mhc.tn.gov.in/judis

C.R.P.(PD)No.2217 of 2016

K.KUMARESH BABU, J.

pam

C.R.P.(PD)No.2217 of 2016

17.06.2022

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter