Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narayan Naik vs Ranjita Naik & Ors. .... Opposite Party ...
2025 Latest Caselaw 1411 Ori

Citation : 2025 Latest Caselaw 1411 Ori
Judgement Date : 18 July, 2025

Orissa High Court

Narayan Naik vs Ranjita Naik & Ors. .... Opposite Party ... on 18 July, 2025

Author: S.K. Panigrahi
Bench: S.K. Panigrahi
                                                                      Signature Not Verified
                                                                      Digitally Signed
                                                                      Signed by: BHABAGRAHI JHANKAR
                                                                      Reason: Authentication
                                                                      Location: ORISSA HIGH COURT, CUTTACK
                                                                      Date: 21-Jul-2025 16:59:40




               IN THE HIGH COURT OF ORISSA AT CUTTACK

                                W.P.(C) No.6010 of 2025
       (In the matter of an application under Articles 226 and 227 of the
       Constitution of India, 1950).


       Narayan Naik                                ....                Petitioner(s)
                                        -versus-
       Ranjita Naik & Ors.                         ....          Opposite Party (s)

     Advocates appeared in the case through Hybrid Mode:

       For Petitioner(s)            :                        Mr. Jaydeep Pal, Adv.



       For Opposite Party (s)       :                   Mr. Amit Prasad Bose, Adv.


                 CORAM:
                 DR. JUSTICE S.K. PANIGRAHI

                      DATE OF HEARING:-15.07.2025
                     DATE OF JUDGMENT:-18.07.2025
     Dr. S.K. Panigrahi, J.

1. This Writ Petition is preferred by the Petitioner challenging order dated

05.02.2025 passed by the learned Senior Civil Judge (Commercial

Court), Bhubaneswar in ARBP Case No.92 of 2024.

I. FACTUAL MATRIX OF THE CASE:

2. The present Petitioner and late Satyabrata Naik were partners of a

partnership firm in the name and style of "Jyotsna Alankar" having its

principal place of business at Plot No.635, Holding No.68, Ground

Floor, At- Darghabazar, PO- Buxi Bazar, Cuttack, District- Cuttack. The

Location: ORISSA HIGH COURT, CUTTACK

Partnership Firm was constituted on 22nd October, 2020 and the

Partnership Deed contains the following relevant clauses:

"2. That the firm shall be deemed to have been constituted with effect from 22.10.2020 and shall be a Partnership at Will."

"9. That the shares of the partners in both Profit and Loss shall be EQUAL."

"15. That the firm shall not be dissolved upon the death of any partner and shall continue to be carried on with heir, successor or legal representative of the deceased partner."

"16. That in case of dispute, the matter shall be referred to a single Arbitrator selected and appointed by both the partners and his/her decision shall be final and binding to both the partners."

3. In the meantime, Late Satyabrata Naik expired on 10.08.2024, leaving

behind the Opposite Parties as his legal heirs and successors in interest.

The Opposite Parties, by virtue of Clause 15 of the Partnership Deed as

reproduced above, claim to have stepped into the shoes of Late

Satyabrata Naik to continue the Partnership Firm.

4. However, it is alleged by the Opposite Parties that the present Petitioner

was causing obstruction and hindering their access to the books of the

Firm, apart from restricting their entry into the place of business and

generally causing mischief to personally gain. Thereafter, relying on

Clause 16 of the Partnership Deed, the present Opposite Parties vide

Notice dated 11.9.2024 sought the appointment of a sole arbitrator for

adjudicating the disputes between the Parties.

5. Upon receiving no response to the Notice dated 11.9.2024, the present

Opposite Parties approached the Court of the learned Senior Civil Judge

Location: ORISSA HIGH COURT, CUTTACK

(Commercial Court), Bhubaneswar vide ARBP 92 of 2024 under Section

9 of the A&C Act, seeking the following interim reliefs:

"It is therefore prayed that your honour may graciously be pleased a. To preserve the business establishment i.e. Jyostna Alankar, Daraghabar, Cuttack and necessary order in this regard be passed for its interim custody. b. Injunct the Respondent No.1 from obstructing the Petitioners to enter into the business premises and to look after the business affairs of the firm and to take any coercive action as against the Petitioners. c. Cost of the proceeding be awarded in favour of the Petitioners.

d. Any other reliefs as deem fit and proper be awarded in favour of the petitioners.

Xx xx xx.."

6. In response to the same, the present Petitioner filed an application

under Order VII Rule 11 of the Civil Procedure Code and Section 2(1)(e)

of the A&C Act for return of the plaint under Section 9 of the A&C Act

preferred by the Opposite Parties broadly under the following grounds:

a. The present Opposite Parties have not placed any document

on record to show that they are the legal heirs of Late

Satyabrata Naik.

b. The present Opposite Parties are not "party" to the Partnership

Deed and as such they have no cause of action to invoke

arbitration.

c. The petition under Section 9 of the A&C Act preferred by the

Opposite Parties is filed contrary to Order VI Rule 15(A) of

CPC.

Location: ORISSA HIGH COURT, CUTTACK

7. The present Opposite Parties filed their objection to the application

under Order VII Rule 11 of the Civil Procedure Code preferred by the

Petitioners broadly under the following grounds:

a. The Order VII Rule 11 of the Civil Procedure Code is not

applicable in a proceeding under Section 9 of the A&C Act.

b. None of the limited grounds under which an Order VII Rule 11

CPC can be entertained are satisfied by the present Petitioner.

c. The present Opposite Parties are the legal heirs of Late

Satyabrata Naik and it was highlighted that the present

Petitioner is not disputing them being legal heirs but has

merely said that no document has been filed with the petition

showcasing the same, which is a procedural defect and can be

cured. It is not anybody's case that the present Opposite

Parties have no locus standi. The Petitioner and Late

Satyabrata Naik are brothers and as such, the Petitioner is

relying on frivolous grounds to vex the process of law adopted

by the present Opposite Parties.

8. In fact, the order dated 05.02.2025 passed in ARBP Case No.92 of 2024,

the learned Senior Civil Judge (Commercial Court), Bhubaneswar

rejected the application under Order VII Rule 11 of the CPC preferred

by the present Petitioner on merits, after holding that such application

was maintainable in a petition under Section 9 of the A&C Act. The

petition under Section 9 of the A&C Act was, accordingly, put up for

hearing on objections on 27.02.2025.

Location: ORISSA HIGH COURT, CUTTACK

9. Being aggrieved, the present Petitioner has approached this Court

seeking setting aside of order dated 05.02.2025 in ARBP Case No.92 of

2024 and also seeking a direction for allowing his application filed

under Order 7 Rule 11 of CPC to reject the petition filed by the present

Opposite Parties.

10. Now, the broad facts leading to the instant Petition have been laid

down, this Court shall endeavour to fully summarise the contentions of

the Parties and the broad grounds that have been urged to seeking the

exercise of this Court's power.

II. PETITIONER'S SUBMISSIONS:

11. It is submitted by learned counsel for the Petitioner that the impugned

order is liable to be set aside as the Opposite Parties are not parties to

the Partnership Deed and, therefore, not parties to the Arbitration

Agreement. The Petitioner contends that upon the death of one partner,

the partnership firm shall stand dissolved by operation of law under

Section 42(c) of the Partnership Act.

12. It is further contended that the Partnership Deed mentions that the

place of business as Cuttack, therefore, the petition before the learned

Senior Civil Judge (Commercial Court), Bhubaneswar lacks jurisdiction.

III. OPPOSITE PARTIES' SUBMISSIONS:

13. Per contra, it is submitted by the learned Counsel for the Opposite

Parties that the learned Senior Civil Judge (Commercial Court),

Bhubaneswar has considered the petition of the present Petitioner on

Location: ORISSA HIGH COURT, CUTTACK

merits and given the bar under Section 8 of the Commercial Courts Act,

this Court ought to be slow to interfere with the same.

14. It is further submitted that the present Opposite Parties are known to

the Petitioner, as they belong to the same family, therefore, these

petitions are mere delay tactics to frustrate, vex and harass the Opposite

Parties. The Opposite Parties are legal heirs of the Late Satyabrata Naik

and in light of the clear stipulation in Clause 15 of the Partnership Deed,

they are deemed to be parties to the Deed. In furtherance of which, it is

contended, that they were well within their rights to exercise their

option of arbitration.

IV. ISSUES FOR CONSIDERATION:

15. Having heard the parties and perused the materials available on record,

this court has identified a singular issue that has to be determined

which have emerged contentiously during the course of the hearing and

is germane to the decision in the lis at hand;

A. WHETHER THE LD. SR CIVIL JUDGE (COMMERCIAL COURT), CUTTACK HAS CORRECTLY ADJUDICATED THE PETITION UNDER ORDER VII RULE 11 PREFERRED BY THE PRESENT PETITIONER?

16. This Court is first required to keep in view the fact that the

impugned order has been passed by the commercial Court. In view of

the provisions contained in Section 8 of

the Commercial Courts Act, 2015, there is a bar against entertaining

the revision against an interlocutory order. Section 8 ofthe Act, 2015

reads as under:

Location: ORISSA HIGH COURT, CUTTACK

"8. Bar against revision application or petitionagainst an in terlocutory order.

Notwithstanding anything contained in any other law for the time being in force, no civil revision application or petition shallbeentertained agai nst any interlocutory order of a Commercial Court, including an order on the issue of jurisdiction, and any such challenge, subject to the provisions of section 13, shall be raised only in an appeal against the decree of the Commercial Court."

17. The provisions of Section 8 of the Commercial Courts Act, 2015 cannot

operate as an absolute bar to exercise of the power under Article 227 of

the Constitution of India. Section 8 despite its initial non-obstante

clause, cannot operate as an absolute bar to the exercise of the power of

judicial review by High Courts, which is conferred by the Constitution

of India under Article 227 thereof, since the 2015 Act is a subordinate

legislation under the Constitution, the latter being the ground norm of

the Indian legal system, cannot obstruct the powers of this Court under

Articles 226 and 227 of the Constitution of India.

18. A creature of the Constitution of India cannot act in negation of the

provisions of the Constitution of India. This Court is reminded of Surya

Dev Rai v. Ram ChanderRai1, concerned with the impact of the

amendment in Section 115 of the CPC brought about by the amendment

of the CPC with effect from 1st July, 2002. In the wake of the said

amendment, a question arose, whether on such amendment

restricting/limiting the orders of the subordinate courts with respect to

(2003) 6 SCC 675

Location: ORISSA HIGH COURT, CUTTACK

which a revision application under Section 115 of the CPC could be

preferred to the High Court, an aggrieved person was completely

deprived of the remedy of judicial review under Article 227 also. It was

held, that curtailment of revisional jurisdiction of the High Court did

not take away and could not have taken away the constitutional

jurisdiction of the High Court to issue a writ of certiorari to a civil court,

nor was the power of superintendence conferred on the High Court

under Article 227 of the Constitution taken away or whittled down. It

was further held that the said power continued to exists, untrammelled

by the amendment in Section 115 CPC and remained available to be

exercised, subject to the rules of self-discipline and practice, which were

well settled. Similarly, in State of Gujarat v. Vakhatsinghji Vajesinghji,

Vaghela2, Jetha Bai and Sons, Jew Town, Cochin v. Sunderbas

Rathenai3, State of H.P. v. Dhanwant Singh4 and Union of

India v. Major General Shri Kant Sharma5 it was held that the

legislature cannot take away the power of superintendence of the High

Court under Article 227 of the Constitution over all Courts and

Tribunals which are within the territories in relation to which the High

Court exercises its jurisdiction. Rather, in L. Chandra Kumar v. Union of

India6, judicial review including under Article 227, was held to be a

basic feature of the Constitution, even beyond the realm of

amendability and Clause 2(d) of Article 323A and Clause 3(d) of Article

AIR 1968 SC 1481

(1988) 1 SCC 722

(2004) 13 SCC 331

(2015) 6 SCC 773

(1997) 3 SCC 261

Location: ORISSA HIGH COURT, CUTTACK

323B, to the extent excluded the jurisdiction of the High Court and

Supreme Court under Articles 226/227 and 32 of the Constitution with

respect to matters falling within the jurisdiction of the Courts and

Administrative Tribunals referred to therein, were held to be

unconstitutional.

19. The Parliament has, mandated that no

civil revision application or petition shall be entertained against

the interlocutory order of Commercial Court. The Parliament has taken

care to provide that an interlocutory order on the issue of jurisdiction

also cannot be made the subject matter of challenge and any challenge

to such order shall be raised only in an appeal against the decree

of Commercial Court. Having regard to the legislative object and the

intent of the legislature in barring the remedy of revision, which is

otherwise available to a party in civil proceedings, the exercise of writ

jurisdiction under Article 227 of the Constitution of India, though not

ousted, yet needs to be invoked by the limited nature of the said

jurisdiction, lest the legislative object of proscribing revision would be

defeated if the legality, propriety and correctness of every order passed

by the Commercial Court is examined in exercise of the supervisory

jurisdiction under Article 227 of the Constitution of India.

20. Thus this petition under Articles 226 and 227 of the Constitution of

India with respect to orders of the Commercial Courts at the level of the

District Judge is maintainable and the jurisdiction and powers of the

High Court have not been affected in any manner whatsoever by

Location: ORISSA HIGH COURT, CUTTACK

Section 8 of the Commercial Courts Act. However, this Court shall

endeavour to exercise restrain unless the matter warrants interference.

21. Now this Court shall examine the merits of the Petition.

22. This Court is aware of the fact that the High Court and the Supreme

Court has time and again undertaken the exercise of adjudicating upon

the question whether or not an application under Order 7 Rule 11 CPC

can be moved in relation to a pending petition under the A&C Act.

Therefore, this Court does not consider it apposite to delve into the

maintainability of Order 7 Rule 11 CPC in a petition under Section 9 of

the A & C Act, but instead find it more important to focus on the merits

of the present challenge.

23. Since the issue in this appeal pertains to the correctness or otherwise of

the impugned order refusing rejection of the plaint, at this stage, I deem

it necessary to refer to Order VII Rule 11 of the Code which deals with

the grounds for rejection of a plaint:

"11. Rejection of plaint. - The plaint shall be rejected in the following cases-

(a) where it does not disclose a cause of action;

(b) where the relief claimed is undervalued, and the plaintiff, on being required by the Court to correct the valuation within a time to be fixed by the Court, fails to do so;

(c) where the relief claimed is properly valued, but the plaint is written upon paper insufficiently stamped, and the plaintiff, on being required by the Court to supply the requisite stamp-paper within a time to be fixed by the Court, fails to do so;

Location: ORISSA HIGH COURT, CUTTACK

(d) where the suit appears from the statement in the plaint to be barred by any law:

(e) where it is not filed in duplicate;

(f) where the plaintiff fails to comply with the provision of rule 9:

Provided that the time fixed by the Court for the correction of the valuation or supplying of the requisite stamp-paper shall not be extended unless the Court, for reasons to be recorded, is satisfied that the plaintiff was prevented by any cause of an exceptional nature for correcting the valuation or supplying the requisite stamp-paper, as the case may be, within the time fixed by the Court and that refusal to extend such time would cause grave injustice to the plaintiff."

24. In T. Arivandandamv. T.V. Satyapal7, the Supreme Court while

examining the aforesaid provision has held that the trial court must

remember that if on a meaningful and not a formal reading of the plaint

it is manifestly vexatious and meritless in the sense of not disclosing a

clear right to sue, it should exercise the power under Order VII Rule 11

of the Code taking care to see that the ground mentioned therein is

fulfilled.

25. The object of the said provision was laid down by the Supreme Court in

Sopan Sukhdeo Sable v. Assistant Charity Commissioner8. Similarly, in

Popat and Kotecha Property v. State Bank of India Staff Association9,

the Supreme Court has culled out the legal ambit of Order VII Rule 11

of the Code.

(1977) 4 SCC 467

(2004) 3 SCC 137

(2005) 7 SCC 510

Location: ORISSA HIGH COURT, CUTTACK

26. It is trite law that no particular plea has to be considered, but the whole

plaint has to be read. As was observed by the Apex Court in Roop Lal

Sathi v. Nachhattar Singh Gill10, only a part of the plaint cannot be

rejected and if no cause of action is disclosed, the plaint as a whole must

be rejected. Similarly, in Raptakos Brett & Co. Ltd. v. Ganesh

Property11, it was observed that the averments in the plaint as a whole

have to be seen to find out whether clause (d) of Rule 11 Order VII of

the Code is applicable.

27. It was further held with reference to Order VII Rule 11 of the Code in

Saleem Bhai v. State of Maharashtra12, that the relevant facts which

need to be looked into for deciding an application thereunder are the

averments in the plaint. The trial court can exercise the power at any

stage of the suit i.e. before registering the plaint or after issuing

summons to the defendant at any time before the conclusion of the trial.

For the purposes of deciding an application under clauses (a) and (d) of

Order VII Rule 11 of the Code, the averments in the plaint are germane;

the pleas taken by the defendant in the written statement would be

wholly irrelevant at that stage.

28. In R.K. Roja v. U.S. Rayudu13, it was reiterated that the only restriction

is that the consideration of the application for rejection should not be on

the basis of the allegations made by the defendant in his written

statement or on the basis of the allegations in the application for

(1982) 3 SCC 487

(1998) 7 SCC 184

(2003) 1 SCC 557

(2016) 14 SCC 275

Location: ORISSA HIGH COURT, CUTTACK

rejection of the plaint. The court has to consider only the plaint as a

whole, and in case the entire plaint comes under the situations covered

by Order VII Rules 11(a) to (f) of the Code, the same has to be rejected.

29. In Kuldeep Singh Pathania v. Bikram Singh Jaryal14, the Apex Court

observed that the court can only see whether the plaint, or rather the

pleadings of the plaintiff, constitute a cause of action. Pleadings in the

sense where, even after the stage of written statement, if an application

filed, in a given situation the same also can be looked into to see

whether there is any admission on the part of the plaintiff. In other

words, under Order VII Rule 11, the court has to take a decision looking

at the pleadings of the plaintiff only and not on the rebuttal made by the

defendant or any other materials produced by the defendant.

30. In an application under Order VII Rule 11 of the Code, a plaint cannot

be rejected in part. This principle is well established and has been

continuously followed since the 1936 decision in Maqsud Ahmad v.

Mathra Datt & Co.15. This principle is also explained in another

decision of the Supreme Court in Sejal Glass Ltd. v. Navilan Merchants

Private Ltd.16, which was again followed in Madhav Prasad Aggarwal

v. Axis Bank Ltd.17.

31. In summation, Order VII Rule 11 of the CPC confers upon Courts the

jurisdiction to summarily dismiss a plaint at any juncture of the

proceedings if it fails to articulate a legitimate cause of action or is

(2017) 5 SCC 345

AIR 1936 Lah 1021

(2018) 11 SCC 780

(2019) 7 SCC 158

Location: ORISSA HIGH COURT, CUTTACK

precluded by statutory provisions. This procedural mandate

serves to obviate frivolous and vexatious litigation, thus conserving

precious judicial resources. The Supreme Court has elucidated the

import of this provision in Azhar Hussain v. Rajiv Gandhi18. In the

application of this rule, as expounded in Geetha v. Nanjundaswamy19

and evaluated in Hardesh Ores (P) Ltd. v. Hede & Co.20, wherein it was

held that the Court must scrutinize the plaint in its entirety, accepting

the averments therein as prima facie true. This authority is exercisable

at any stage of the suit, as succinctly reiterated in Saleem

Bhai v. State of Maharashtra21.

32. It is trite in law that if clever drafting has created the illusion of a cause

of action, it has to be nipped at the bud. However, this Court, upon a

bare perusal of the averments made in the plaint is not of the prima

facie opinion that the same lacks in making out a cause of action or

suffers from any of the 6 infirmities available to the present Petitioner in

a petition under Order VII Rule 11.

33. Where no provision is made in the Partnership Deed between the

partners for the duration of their partnership, or for the determination

of their partnership, the partnership is a 'partnership at will'. In the

present case, the same has been specifically mentioned in the

Partnership Deed as well at Clause 2.

1986 Supp SCC 315

2023 SCC OnLine SC 1307

(2007) 5 SCC 614

(2003) 1 SCC 557

Location: ORISSA HIGH COURT, CUTTACK

34. Section 42(C) of the Indian Partnership Act, clearly stipulates that a

Partnership shall be dissolved upon death of a partner "subject to the

contract between the parties". The intent of the Parties entering into the

contract is paramount. In the present case, the Partnership Deed at

Clause 15 provides for further non-automatic determination due to

death of a partner by stating that "the firm shall not be dissolved upon the

death of any partner and shall continue to be carried on with heir, successor or

legal representative of the deceased partner".

35. However, this Court does take note of the fact that, it is now a settled

position of law that this introduction of legal heirs is not automatic. The

surviving partner and the legal heirs have to enter into a

reconstituted/amended Partnership Deed for this Clause to have any

effect in law. The same having not been done, given the tense

relationship between the parties, is another dispute which is referable to

arbitration as the Partnership Deed clearly uses the word "shall".

36. This Court, finds no merit in the present Writ Petition and does not

deem it an appropriate case to exercise its jurisdiction. The Ld. Sr. Civil

Judge (Commercial Court), Bhubaneswar has not made any error in law

that would warrant interference.

V. CONCLUSION:

37. In the above backdrop of the case, the Writ Petition is dismissed. The

Learned Senior Civil Judge (Commercial Court), Bhubaneswar shall

proceed with the application under Section 9 of the A&C Act preferred

Location: ORISSA HIGH COURT, CUTTACK

by the Opposite Parties. The Parties shall cooperate with prompt

adjudication so as to enable early resolution of their dispute.

38. No order as to costs. Ordered accordingly.

39. Interim order, if any, passed earlier stands vacated.

(Dr. S.K. Panigrahi) Judge

Orissa High Court, Cuttack, Dated the 18th July, 2025/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter