Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Venkata Narasimha Raju vs Mala Brijkumar Bhaktani And Another
2025 Latest Caselaw 5011 Tel

Citation : 2025 Latest Caselaw 5011 Tel
Judgement Date : 23 April, 2025

Telangana High Court

A.Venkata Narasimha Raju vs Mala Brijkumar Bhaktani And Another on 23 April, 2025

       THE HONOURABLE SMT JUSTICE K. SUJANA
CIVIL REVISION PETITION Nos.1183,1165 & 1358 / 2020

COMMON ORDER:

Since the lis and parties involved in these revision

petitions are same, these matters were heard together and are

disposed of by way of this common order.

2. CRP.Nos.1183, 1165 and 1358 of 2020 are filed by

defendant Nos.35, 40 and 39 respectively, challenging the

orders dated 24.02.2020 passed in I.A.Nos.1090, 919 and 918

of 2019 respectively, in OS.No.594 of 2018 by the III

Additional District Judge, Ranga Reddy District, at L.B.Nagar.

3. The brief facts of these cases are that the revision

petitioners who are defendants in the above suits filed the

above IAs., under Order VII Rule 11 of the Civil Procedure

Code (for short 'CPC') praying for rejection of plaint. After

hearing both sides, the trial Court dismissed the said IAs.,

vide impugned orders dated 24.02.2020 observing that the

plaint discloses some cause of action and the same is

sufficient even though the chance of success for the plaintiff

in the suit, are remote. Hence, these revisions.

4. Heard learned counsel for petitioners, and learned

counsel appearing for respondents, respectively, in all the

revision petitions.

5. Learned counsel for petitioners submitted that the

impugned orders are replete with glaring illegalities and

contraventions of established legal principles. He contended

that the plaints and supporting documents filed by the

plaintiffs woefully fail to disclose valid cause of actions for the

suits, particularly with regard to the reliefs sought for recovery

of possession and cancellation of registered documents

executed since the year 1971. He lamented that egregious

lacunas were further compounded by the respondents'

categorical admission in their pleadings in OS.No.27 of 2010,

wherein, they unequivocally acknowledged executing a

General Power of Attorney (GPA) in the year 1970, authorizing

the attorneys to sell the lands, which were coupled with the

subsequent sale to third parties, renders the suit irrevocably

barred by limitation. He asserted that the respondents have

engaged in a blatant exercise of creating an illusory and

manufactured cause of actions, replete with frivolous and

mischievous assertions, which are utterly devoid of any

factual foundation.

6. Learned counsel for petitioners incessantly contended

that the failure of respondents to specify the date of land

acquisition proceedings for the Outer Ring Road (ORR), which

occurred in the year 2005-06 and that the same is a glaring

omission which would highlight the infirmities in their case.

He averred that the respondents cannot be permitted to

circumvent the law of limitation through clever drafting,

artfully omitting crucial details that would unequivocally

render the suit barred, and that the attempt of respondents to

create a cause of action through false statements made on

oath is utterly unsustainable in law, and that the same

warrants stringent reprobation. In support of their

contentions, reliance was placed on the judgments rendered

by the Hon'ble Supreme Court in the cases of Dahiben Vs.

Arvindbhai Kalyanji Bhanusali 1, C.S. Ramaswamy Vs. V.K.

Senthil and Others 2, and in the judgment rendered by this

Court in Bajranglal Agarwal Vs. Susheela Agarwal and

(2020) 7 SCC 366

(2022) SCC OnLine SC 1330

Others 3. Therefore, prayed this Court to allow these revision

petitions, setting aside the impugned orders dated

24.02.2020.

7. On the other hand, learned counsel appearing for

respondents, vehemently opposed the submissions made by

learned counsel for petitioners and contended that the

allegations made by the petitioners are entirely false, baseless,

and devoid of any merit. They averred that the plaints would

clearly discloses a valid cause of actions for the suits, as the

respondents have specifically pleaded that they came to know

about the fraudulent GPA and sale deeds through a news

article published in the month of May 2018. They lamented

that the suits were well within the limitation period as the

respondents have pleaded sufficient facts to establish their

title and claim for recovery of possession. They emphasized

that the respondents' pleadings are clear, specific, and

unequivocal, and that they have provided ample evidence to

support their contentions. In addition, they asserted that the

contentions of leaned counsel for petitioners are entirely

outside the scope of Order VII Rule 11 of CPC which governs

(2024) SCC OnLine TS 1823

the rejection of plaints. They reiterated that the plaints cannot

be rejected on the basis of allegations made by the petitioners,

as the same were unfounded and unsupported by evidence. In

support of their contentions, they relied on the judgments

rendered by the Hon'ble Supreme Court in the cases of Sopan

Sukhdeo Sable and Others v. Assistant Charity

Commissioner and Others 4, Chhotanben and Another v.

Kiritbhai Jalkrushnabhai Thakkar and Others 5, Salim D.

Agbotwala and Others v. Shamalji Oddhavji Thakkar and

Others 6 Urvashiben and Another v. Krishnakant

Manuprasad Trivedi 7, Srihari Hanumandas Totala v.

Hemant Vithal Kamat and Others 8, P.V. Guru Raj Reddy

and Another v. P. Neeradha Reddy and Others 9,

C. Natarajan v. Ashim Bai and Another 10, Shakti Bhog

Food Industries Limited v. Central Bank of India and

Another 11 and S.P. Chengalvaraya Naidu (Dead) by LRs v.

Jagannath (Dead) by LRs and Others 12. Therefore, while

(2004) 3 SCC 137

(2018) 6 SCC 422

(2021) 17 SCC 100

(2019) 13 SCC 372

(2021) 9 SCC 99

(2015) 8 SCC 331

(2006) 14 SCC 183

(2020) 17 SCC 260

(1994) 1 SCC 1

advocating that there are no infirmities or illegalities in the

impugned orders dated 24.02.2020, they prayed this Court to

dismiss the revision petitions as the same lacks merits.

8. Having regard to the rival submissions made and on

going through the material placed on record, it is noted that

suits were filed for declaration of title, recovery of possession

and for cancellation of sale deeds executed in the year 1970.

The first contention of learned counsel for petitioners is that

the alleged GPA was executed in the year 1970 and the same

was known to respondent Nos.1 and 2 and that being so, they

cannot file suits stating that they came to know about the

alleged fraud only in the year 2018 when a news item was

published in the print media.

9. Admittedly, respondent Nos.1 and 2 along with others

filed OS.No.27 of 2010 on 20.01.2010 and in paragraph No.2

of the plaint there was mention regarding the execution of

alleged GPA in the year 1970, stating that one Sri Motilal

Chandumal and his family were displaced from West Pakistan

during the partition of India and had a verified claim for

compensation and that he was allotted land in Sy.No.288 of

Poppalguda Village in the year 1970, and additional lands in

Sy.Nos.289-296 were allotted in the year 1955. It was further

stated that the said Motilal constituted attorneys, including

Sri V.A. Vaswani and Hasaram Hassanand, through a GPA in

the year 1970, and disposed of the lands in Sy.Nos.289-296

through them during his lifetime. Therefore, in view of the said

mention made in the plaint, it cannot be said that the

respondents were not aware of execution of GPA dated

02.10.1970. As such, there is no force in the said contention

of respondent Nos.1 and 2.

10. In addition, in the averments of the plaint, it was clearly

stated that except signing below their names, the respondent

Nos.1 and 2 were not aware of the statements thereof, as the

same were in English and that the same were not read over or

explained to them by their GPA holders, subsequent to which

compromise decree was passed. It was further contended that

they have never seen the Advocate who was engaged on their

behalf and that they were only aware that his name is Sri

Rami Reddy, and that the said person filed caveats in respect

of suit lands in OS.No.27 of 2010 in the name of respondent

Nos.1 and 2. However, this Court is of the opinion that there

is no force in the said contention of respondent Nos.1 and 2 as

there was no clear mention regarding the averments that were

explained to them before they signed the document.

11. Given the averments of the case on hand, there is no

dispute that the original allottee, Motilal Chandumal, passed

away on 19.05.1976, leaving behind his wife Nirmala Devi and

three children: Brijkumar Motilal Bhaktani, Biharilal, and

Jyothi Naraindas. Nirmala Devi later passed away on

21.04.2008, while Brijkumar Bhaktani died on 21.10.1982.

The plaintiffs, being the children of Brijkumar Bhaktani, along

with Jyothi Naraindas, are the only surviving legal heirs of the

late Motilal Chandumal. However, the only contention of

respondents herein is that Motilal Chandumal, the original

allottee, never executed GPA in favor of Hassaram @

Hassanand Le., defendant No.1. Instead, verification would

reveal that said GPA pertains to a mortgage deed executed by

Ramesh Atmaram Patel in favor of Babulal Sankalchand and

others. They specifically contend that they discovered the

same only in May 2018 through a newspaper article,

prompting them to file the present suit for declaration of title,

recovery of possession, and declaration of the sale deeds as

null and void, which they argue is within the limitation period.

However, as discussed above, it is clear from paragraph No.2

of the plaint in OS.No.27 of 2010 that the same was very

much in their knowledge and the said GPA was executed in

the year 1970. That being so, subsequently, filing a suit

praying for cancellation of decree cannot be a ground for filing

another suit.

12. At this stage, it is imperative to note that in the

judgment rendered in the case of Dahiben (supra) in

paragraph No.24.2 it was held as under:

"In T. Arivandandam v. T.V. Satyapal [T.

Arivandandam v. T.V. Satyapal, (1977) 4 SCC 467]

this Court held that while considering an application

under Order 7 Rule 11 CPC what is required to be

decided is whether the plaint discloses a real cause

of action, or something purely illusory, in the

following words : (SCC p. 470, para 5)

"5. ... The learned Munsif must

remember that if on a meaningful--not

formal--reading of the plaint it is

manifestly vexatious, and meritless, in

the sense of not disclosing a clear right

to sue, he should exercise his power

under Order 7 Rule 11 CPC taking care

to see that the ground mentioned

therein is fulfilled. And, if clever drafting

has created the illusion of a cause of

action, nip it in the bud at the first

hearing...."

13. From the above extracted portion, it can be observed

that when examining a plaint, the Court should conduct a

meaningful, rather than merely formal, reading to determine

if it appears to be manifestly vexatious and meritless. If the

plaint fails to disclose a clear right to sue, the Court should

exercise its power under Order VII Rule 11 of the CPC.

However, the Court must ensure that the grounds for

rejection are met. Moreover, if clever drafting has created an

illusory cause of action, the Court should intervene at the

outset and dismiss the plaint at the first hearing. Keeping in

mind the said legal position, it is pertinent to note that the

matter was compromised between the parties in the year

2017 itself, as such, after lapse of all these years, the

respondents cannot take the plea that they were unaware of

the averments of the plaint and that they signed on it without

knowing the contents thereof.

14. However, it is to be noted that though learned counsel

for respondents placed reliance on the judgment of Sopan

Sukhdeo (supra 4) whereunder it was observed that "there

cannot be any compartmentalization, dissection, Segregation

and inversions of the language of various paragraphs in the

plaint. If such a course is adopted it would run counter to the

cardinal canon of interpretation according to which a pleading

has to be read as a whole to ascertain its true import. It is not

permissible to cull out a sentence or a passage and to read it

out of the context in isolation. Although it is the substance and

not merely the form that has to be looked into, the pleading has

to be construed as it stands without addition or subtraction or

words or change of its apparent grammatical sense. The

intention of the party concerned is to be gathered primarily

from the tenor and terms of his pleadings taken as a whole. At

the same time it should be borne in mind that no pedantic

approach should be adopted to defeat justice on hair-splitting

technicalities", the same does not come to the aid of the

respondents as the same cannot be considered to the facts of

the case on hand.

15. From the above extracted portion, it is made clear that

when interpreting a plaint, it's essential to consider it in its

entirety, rather than compartmentalizing or dissecting

specific paragraphs or sentences. This approach ensures that

the pleading is understood in its true context, as required by

the fundamental principles of interpretation. Further,

isolating sentences or passages from the rest of the plaint is

not permissible, as it distorts their intended meaning.

Instead, the pleading should be construed as it stands,

without altering its wording or grammatical sense. The

primary goal is to discern the intention of party from the

overall tenor and terms of their pleadings. However, this

should be done in a manner that avoids pedantic and overly

technical approaches, which can lead to unjust outcomes. In

the case on hand, merely denying the averments on the

ground of being unaware does not give scope for any cause of

action.

16. Furthermore, on behalf of respondents, reliance was

also placed on the judgment rendered in the case of

Chhotanben (supra 5) whereunder, in paragraph Nos.19 and

20 it was observed as under:

"19. In the present case, we find that the

appellant-plaintiffs have asserted that the suit was

filed immediately after getting knowledge about the

fraudulent sale deed executed by original

Defendants 1 and 2 by keeping them in the dark

about such execution and within two days from the

refusal by the original Defendants 1 and 2 to

refrain from obstructing the peaceful enjoyment of

use and possession of the ancestral property of the

appellants. We affirm the view taken by the trial

court that the issue regarding the suit being barred

by limitation in the facts of the present case, is a

triable issue and for which reason the plaint

cannot be rejected at the threshold in exercise of

the power under Order 7 Rule 11(d) CPC.

20. In the above conspectus, we have no hesitation

in reversing the view taken by the High Court and

restoring the order of the trial court rejecting the

application (Ext. 21) filed by Respondent 1-

Defendant 5 under Order 7 Rule 11(d) CPC.

Consequently, the plaint will get restored to its

original number on the file of the IVth Additional

Civil Judge, Anand, for being proceeded further in

accordance with law. We may additionally clarify

that the trial court shall give effect to the order

passed below Ext. 17 dated 20-1-2016, reproduced

in para 8, above, and take it to its logical end, if

the same has remained unchallenged atthe

instance of any one of the defendants. Subject to

that, the said order must be taken to its logical end

in accordance with law."

17. In addition, reliance was also placed in the judgment

rendered in the case of Salim (supra 6) whereunder, in

paragraph No.8, it was observed as under:

"Insofar as the rejection of the plaint on the ground

of limitation is concerned, it is needless to

emphasise that limitation is a mixed question of

fact and law. It is the case of the appellant-

plaintiffs that only after making inspection of the

records in connection with the suit land available

in the office of Defendant 3 (Court Receiver) that

they came across the correspondence and

documents relating to the transactions and that

the proceedings before ALT were collusive,

fraudulent and null and void. The appellant-

plaintiffs have even questioned the authority of the

Court Receiver to represent them in the tenancy

proceedings."

18. At this stage, it is imperative to note that it is an

admitted fact that while dealing with petitions filed under

Order VII Rule 11 of CPC, the Court has to consider the plaint

averments only, along with documents filed by the plaintiff.

That being so, in the cases on hand, in the averments of

plaints, they mentioned regarding filing of suit in 2010,

whereas, denying the same on the ground of being unaware of

averments cannot be accepted. Though learned counsel for

respondents relied on the above judgment stating that

limitation is mixed question of fact and law, in the suit that

was filed in the year 2010 it is apparently showing knowledge,

therefore, the above judgment is not applicable to the facts of

the present cases.

19. In view of the above detailed analysis on factual

background of the cases, the respondents cannot contend that

they were unaware of execution of GPA in the year 1970 and

only came to know about the same in the year 2018 through

news article. Therefore, this Court is of the opinion that the

version of respondents can be treated as clever drafting with

intent to create illusory cause of action.

20. In view thereof, these revision petitions are allowed,

setting aside the orders dated 24.02.2020 passed in

I.A.Nos.1090, 919 and 918 of 2019 respectively, in OS.No.594

of 2018 by the III Additional District Judge, Ranga Reddy

District, at LB.Nagar. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall also

stand closed.

_______________ K. SUJANA, J

Date:23.04.2025 PT

 
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