2018 INSC 0516      NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.561 OF 2008 P.K. Narayanan Raja  ….Appellant(s) VERSUS Ambika And Anr.        …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1) This   appeal   is   directed   against   the   final judgment and order dated 23.12.2004 passed by the Madras   High   Court   (Madurai   Bench)   in   Second Appeal   No.19   of   1995   whereby   the   High   Court allowed the second appeal and set aside the order of the lower Appellate Court. 2) It  is  not  necessary  to   set  out   the  entire  facts of the   case   in   detail   except   to   the   extent   necessary   for the disposal of the appeal. 1 3) The   appellant   is   the   plaintiff   and   the respondents   are   the   defendants.   The   appellant   and the   respondents   are   members   of   one   family   and   are thus related to one another. 4) The suit out of which this appeal arises was for a declaration and permanent injunction in relation to certain   immovable   properties   as   specified   in   the plaint, which are alleged to belong to members of the family. The respondents contested the suit. 5) By   judgment/decree   dated   29.04.1991   in   O.S. No.236   of   1989,   the   Trial   Court   dismissed   the appellant's suit. The appellant felt aggrieved and filed first   appeal   before   the   District   Judge.   By judgment/decree   dated   07.03.1994,   the   first Appellate   Court   allowed   the   plaintiff's   appeal   and decreed   the   suit.   The   defendants   felt   aggrieved   and filed   second   appeal   before   the   High   Court.   By impugned   order,   the   High   Court   allowed   the   appeal and   dismissed   the   suit   giving   rise   to   filing   of   the 2 appeal   by   way   of   special   leave   before   this   Court   by the plaintiff. 6) At the outset, learned counsel appearing for the parties stated and brought to our notice that one civil suit   being   OS   No.46/1986   is   pending   between   the appellant   and   the   respondents   in   the   Court   of Subordinate   Judge   of   Srivilliputur   (TN).     This   suit i.e.,   O.S.No.46/1986   is   for   partition   of   several properties   belonging   to   the   members   of   the   family, who are also parties to the present appeal. 7) If that  be the  position then, in  our   opinion, the property,   which   is   subject   matter   of   this   appeal, should   also   necessarily   be   subjected   to   its adjudication   in   OS   No.46/1986   along   with   other properties.  In any event, in our view, it would be just and proper that all properties belonging to or claim to belonging   to   the   family   or/and   its   members   though denied   by   the   parties   against   each   other   should   be 3 made subject matter of one civil suit rather than two civil suits. 8) It is for this reason, we do not consider it proper to express any opinion on the rights of the parties so far as the suit property in question is concerned and grant   liberty   to   the   parties   of   this   appeal   to   amend their   pleadings   in   OS   No.46/1986   in   relation   to   the suit property in question in addition to the properties which are already part of OS No. 46/1986 so that the concerned Trial Court will be able to decide the rights of   the   parties   in   relation   to   the   entire   properties including the one in question in this appeal. 9) We,   therefore,   set   aside   all   the   three judgments/decrees,   i.e.,   judgments/decrees   passed by   Trial   Court,   First   Appellate   Court   and   Second Appellate   Court   out   of   which   this   appeal   arises   and grant  liberty  to  the  parties to  amend their   respective pleadings   in   civil   suit   O.S.   No.46/1986   by   including 4 the suit property of the present appeal in the pending civil suit (O.S.No.46/1986).  10) The   Trial   Court   will   then   proceed   to   decide   the suit   (O.S.No.46/1986)   expeditiously   by   framing additional   issues,   if   required,   in   relation   to   the properties   in   question   on   the   basis   of   amended pleadings   and   will   also   allow   the   parties   to   file documents   and   lead   evidence   in   support   of   their pleadings including amended pleadings.  11) The   Trial   Court   will   decide   the   suit   strictly   in accordance   with   law   uninfluenced   by   any   of   the observations made by the Courts below in this case. 12) Let   the   trial   of   civil   suit   (OS   No.46/1986)   be completed within one year. 5 13) With   these   observations   and   directions,   the appeal stands disposed of.                      ………...................................J.    [ ABHAY MANOHAR SAPRE ]                                      … ...……..................................J.          [ S. ABDUL NAZEER ] New Delhi; August 10, 2018  6