2021 INSC 0547 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS. 5819­5822  OF 2021 [Arising out of SLP(C) Nos. 2779­2782 of 2019] RAJENDRA BAJORIA AND OTHERS        ...APPELLANT(S) VERSUS HEMANT KUMAR JALAN AND OTHERS    ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. Leave granted. 2. These   appeals   challenge   the   judgment   and   order   passed by the Division Bench of the High Court of Calcutta dated 14 th September   2018,  thereby   allowing   the  appeals  being  APO   Nos. 491   and   520   of   2017   filed   by   the   respondents­defendants, challenging   the   order   passed   by   the   Single   Judge   of   the   High Court   of   Calcutta   dated   22 nd   September   2017.     Vide   the   said order   dated   22 nd   September   2017,   the   Single   Judge   had 1 dismissed G.A. Nos.1688 and 1571 of 2017 filed by the original defendants,   seeking   dismissal   of   the   suit,   alternatively   for rejection   of   the   plaint   as   well   as   for   revocation   of   the   leave granted   under   Clause   12   of   the   Letters   Patent   in   the   instant suit being C.S. No.79 of 2017. 3. A   partnership   firm   namely   ‘Soorajmull   Nagarmull’ (hereinafter   referred   to   as,   ‘the   partnership   firm’)   was constituted   under   a   Deed   of   Partnership   dated   6 th   December 1943.   Baijnath   Jalan,   Mohanlal   Jalan,   Babulal   Jalan, Sewbhagwan   Jalan,   Keshabdeo   Jalan,   Nandkishore   Jalan, Deokinandan   Jalan,   Chiranjilal   Bajoria   and   Kishorilal   Jalan were the partners in the  partnership firm.   It is not  in dispute that none of the partners are alive.  Plaintiff Nos. 1, 2 and 3 are the sons of Late Chiranjilal Bajoria, who died on 31 st  December 1981.   Plaintiff Nos. 4 and 5 are the sons of Late Deokinandan Jalan, who died on 12 th  July 1997.  Plaintiff No. 6 is the son of Late   Mohanlal   Jalan,   who   died   on   1 st   May   1982.     The defendants   are   the   legal   heirs   of   the   other   original   partners   in the partnership firm. 2 4. A  civil  suit being  C.S. No. 79 of  2017  came to be filed by the plaintiffs before the Calcutta High Court seeking,   inter alia , the following reliefs:­ “(a)  Decree for declaration that the plaintiffs along   with   the   defendants   are   entitled to the assets and properties of the firm "Soorajmull   Nagarmull"   as   the   heirs   of the   original   partners   of   the reconstituted   firm   under   the partnership   deed   dated   6 th   December, 1943,   in   the   share   of   the   said   original partners   as   mentioned   in   paragraph   3 above;  (b)  Decree for declaration that the plaintiffs along   with   the   defendants   are consequently   entitled   to   represent   the firm   in   all   proceedings   before   the concerned   authorities   of   the   State   of Bihar   for   the   acquisition   of   its Bhagalpur land;  (c)  Decree   for   perpetual   injunction restraining the defendant No.1 or any of the   other   defendants   from   in   any manner   representing   or   holding themselves   out   to   be   the   authorised representative   of   the   firm   or   the repository   of   all   its   authority,   moneys assets and properties or from seeking to represent   the   firm   in   its   dealings   and transactions   in   respect   of   any   of   its assets   and   properties   including   the acquisition   proceeding   of   the   firm's Bhagalpur   land   or   from   receiving   any monies   on   behalf   of   the   firm,   whether 3 on   account   of   compensation   for   its Bhagalpur land or otherwise;  (d)  Decree   for   mandatory   injunction directing   the   defendant   No.   1   to disclose   full   particulars   of   all   assets and   properties   of   the   firm,   full particulars   of   all   its   dealings   and transactions   including   any   dealing   or transaction   concerning   any   asset   or property   of   the   firm,   and   full   accounts of   the   firm   for   the   purpose   of   its dissolution; (e)  Decree   for   the   dissolution   of   the   firm Soorajmull   Nagarmull   and   for   the winding   up   of   its   affairs   upon   realising the   assets   and   properties   of   the   firm, collecting   all   moneys   due   to   the   firm, applying   the   same   in   paying   the   debts of the firm, if any, in paying the capital contributed   by   any   partner   and thereafter   by   dividing   the   residue amongst   the   heirs   of   the   original partners   in   the   shares   to   which   they were entitled to the profits of the firm in terms of the Partnership Deed dated 6 th December, 1943." 5. In   the   said   suit,   the   defendants   filed   two   applications being   G.A.   Nos.   1688   and   1571   of   2017,   inter   alia ,   seeking dismissal of the suit, or in the alternative, rejection of the plaint on   the   ground   that   the   plaint   does   not   disclose   any   cause   of action,   and   the   relief   as   claimed   in   the   plaint   could   not   be granted.   It was also urged on behalf of the defendants that the 4 suit was filed beyond the period of limitation, and as such, was also liable to be rejected on the said ground.   The Single Judge vide judgment and order dated 22 nd  September 2017, dismissed the   said   applications.   Insofar   as   the   ground   with   regard   to limitation is concerned, the Single Judge found that the issue of limitation   was   a   mixed   question   of   fact   and   law   and   did   not consider   the   prayer   of   the   defendants   on   that   ground.     Being aggrieved   thereby,   the   original   defendants   filed   appeals   being APO Nos. 491 and 520 of 2017 before the Division Bench of the High   Court.     The   Division   Bench   of   the   High   Court   by   the impugned judgment and order dated 14 th   September 2018 held that  the reliefs, as  claimed in  the  plaint,  could not be granted, and   therefore,   while   allowing   the   appeals,   rejected   the   plaint being   C.S.   No.   79   of   2017.     It,   however,   observed   that,   as provided   under   Order   VII   Rule   13   of   the   Civil   Procedure   Code (hereinafter   referred   to   as   the   “CPC”),   the   order   of   rejection   of the plaint shall not of its own force preclude the plaintiffs from presenting a fresh plaint in respect of the same cause of action. Being aggrieved thereby, the present appeals. 5 6. We   have   heard   Shri   Gopal   Jain,   learned   Senior   Counsel appearing on behalf of the appellants, Dr. A.M. Singhvi, learned Senior Counsel appearing on behalf of the respondent No.1, and Shri   K.V.   Viswanathan   and   Shri   Gopal   Sankaranarayanan, learned   Senior   Counsel   appearing   on   behalf   of   the   respondent Nos. 2, 3, 7 to 9, 11, 12 and 16 to 21. 7. Shri   Gopal   Jain,   learned   Senior   Counsel   appearing   on behalf   of   the   appellants,   submitted   that   the   Division   Bench   of the   High   Court   of   Calcutta   has   grossly   erred   in   allowing   the appeals   and   reversing   the   well­reasoned   judgment   and   order passed by the Single Judge of the High Court of Calcutta.   Shri Jain   submitted   that   the   Single   Judge,   after   reading   the averments in the plaint, had rightly come to the conclusion that the  plaint discloses cause of action,  and as such, could not  be rejected under Order VII Rule 11 of CPC.  He submitted that the Division   Bench,   in   the   impugned   judgment   and   order,   has almost conducted a mini­trial to find out as to whether the relief as claimed in the plaint could be granted or not. He submitted that   such   an   exercise   is   impermissible   while   considering   an 6 application under Order VII Rule 11 of CPC.  The learned Senior Counsel,   relying   on   the   judgment   of   this   Court   in   the   case   of Dahiben   v.   Arvindbhai   Kalyanji   Bhanusali   (Gajra)   Dead Through Legal Representatives and Others 1 ,   submitted that the power conferred on the court to terminate a civil action is a drastic   one.   He   submitted   that   such   a   power   cannot   be routinely exercised. The learned Senior Counsel submitted that for finding out as to whether the cause of action exists or not, it is   necessary   to   read   the   averments   made   in   the   plaint   in   their entirety   and   not   in   piecemeal.     Shri   Jain,   therefore,   submitted that the impugned judgment and order is not sustainable and is liable to be set aside. 8. Dr. Singhvi, learned Senior Counsel appearing on behalf of the   respondent   No.1,   submitted   that   if   the   averments   made   in the   plaint   were   read   in   juxtaposition   with   the   provisions   of Sections   40,   42,   43,   44   and   48   of   the   Indian   Partnership   Act, 1932 (hereinafter referred to as “the said Act”) read with clauses in   the   Partnership   Deed   dated   6 th   December   1943,   it   would 1 (2020) 7 SCC 366 7 reveal that none of the reliefs, as claimed in the plaint, could be granted. He submitted that as per Section 40 of the said Act, a firm   can  be   dissolved   only  with   the   consent   of   all   the   partners or   in   accordance   with   the   contract   between   the   partners.     He submitted that, though under Section 42 of the said Act, a firm could   be   dissolved   on   the   death   of   a   partner,   however,   this   is subjected   to   a   contract   between   the   partners.     He   submitted that,   a   perusal   of   clause   4   of   the   Partnership   Deed   dated   6 th December   1943   would   show   that   it   specifically   provides   that upon   the   death   of   any   partner,   the   partnership   shall   not   be automatically dissolved.  As such, the submission in that regard is without merit.   He submitted that Section 44 of the said Act provides that the dissolution of the firm could be maintained on the ground specified therein, only if the suit is at the instance of the   partners.     He  submitted  that   admittedly   the  plaintiffs   were not the partners, and as such, the suit at their instance was not tenable. The learned Senior Counsel relies on the judgments of this Court in the cases of   T. Arivandandam v. T.V. Satyapal 8 and   Another 2   and   Pearlite   Liners   (P)   Ltd.   v.   Manorama Sirsi 3 ,   in   support   of   his   submission,   that   if   the   reliefs,   as sought   in   the   plaint,   cannot   be   granted,   then   the   only   option available to the Court is to reject the plaint. 9. Shri   Viswanathan   and   Shri   Gopal   Sankaranarayanan, learned Senior Counsel appearing on behalf of respondent Nos. 2,   3,   7   to   9,   11,   12   and   16   to   21,   also   made   similar submissions. 10. It will be relevant to refer to Sections 40, 42, 43 and 44 of the said Act:­ “ 40.   Dissolution   by   agreement . —A   firm   may be   dissolved   with   the   consent   of   all   the partners   or   in   accordance   with   a   contract between the partners. 41. ……. 42. Dissolution on the happening of certain contingencies . —Subject   to   contract   between the partners a firm is dissolved— ( a )  if constituted for  a fixed term, by  the expiry of the term; ( b )  if   constituted   to   carry   out   one   or more   adventures   or   undertakings,  by the completion thereof; 2 (1977) 4 SCC 467 3 (2004) 3 SCC 172 9 ( c )  by the death of a partner; and ( d )  by the adjudication of a partner as an insolvent. 43.   Dissolution   by   notice   of   partnership   at will . —Where   the   partnership   is   at   will,   the firm   may   be   dissolved   by   any   partner   giving notice in writing to all the other partners of his intention to dissolve the firm. (2)   The   firm   is   dissolved   as   from   the   date mentioned   in   the   notice   as   the   date   of dissolution   or,   if   no   date   is   so   mentioned,   as from   the   date   of   the   communication   of   the notice. 44. Dissolution by the  Court . —At the suit of a   partner,   the   Court   may   dissolve   a   firm   on any of following grounds, namely:— ( a )  that   a   partner   has   become   of unsound mind, in which case the suit may   be   brought   as   well   by   the   next friend of the partner who has become of   unsound   mind   as   by   any   other partner; ( b )  that a partner, other than the partner suing,   has   become   in   any   way permanently   incapable   of   performing his duties as partner; ( c )  that a partner, other than the partner suing,   is   guilty   of   conduct   which   is likely   to   affect   prejudicially   the carrying   on   of   the   business,   regard being   had   to   the   nature   of   the business; ( d )  that a partner, other than the partner suing,   willfully   or   persistently 10 commits   breach   of   agreements relating   to   the   management   of   the affairs   of   the   firm   or   the   conduct   of its   business,   or   otherwise   so conducts   himself   in   matters   relating to   the   business   that   it   is   not reasonably   practicable   for   the   other partners   to   carry   on   the   business   in partnership with him; ( e )  that   a   partner,   other   than   the partner,   suing,   has   in   any   way transferred   the   whole   of   his   interest in   the   firm   to   a   third   party,   or   has allowed   his   share   to   be   charged under   the   provisions   of   Rule   49   of Order XXI of the First Schedule to the Code   of   Civil   Procedure,   1908   (5   of 1908),  or  has  allowed  it to  be sold in the   recovery   of   arrears   of   land revenue or of any dues recoverable as arrears   of   land   revenue   due   by   the partner; ( f )  that   the   business   of   the   firm   cannot be carried on save at a loss; or ( g )  on any other ground which renders it just   and   equitable   that   the   firm should be dissolved.” 11. It will also be relevant to refer to Clauses 4, 6 and 7 of the Partnership Deed dated 6 th  December 1943: “4.   That   upon   the   death   of   any   partner   the partnership   shall   not   be   automatically dissolved   but   the   surviving   partners   may admit   the   legal   representative   of   the 11 deceased   unto   the   partnership   by   mutual consent. 5. …… 6.   In   case   of   death   of   any   partner   or retirement   during   the   continuance   of   the partnership   shall   be   deemed   to   exist   only upto   to   the   end   of   the   accounting   period   of the   year   during   which   the   death   or retirement   occurs   and   the   estate   of   the deceased partner or the retiring partner shall be   entitled   to   receive   and   be   responsible   for all profits and losses of the partnership up to the end of the accounting period as the case may be.  7. This Indenture further witnesseth that the said parties hereto hereby mutually covenant and   agree   that   they   will   carry   on   the   said business   in   partnership   until   dissolution under and in accordance with the provisions and   stipulation   hereinabefore   stated   or contained in the said Indenture dated the 1 st day   of   September,   1938   so   far   as   the   same respectively   are   now   subsisting   and   capable of   taking   and   are   applicable   to   the   altered circumstances   hereinbefore   appearing   And any   dispute   in   relation   to   the   said partnership   shall   be   decided   by   Arbitration according   to   the   provisions   of   the   Indian Arbitration   and  for   that  purpose  each   of  the disputing   parties   may   nominate   one Arbitrator   Provided.   However   that   none   of the   parties   hereto   shall   at   any   time   be entitled   to   apply   to   any   Court   of   law   for   the dissolution   of   the   partnership   or   for appointment   of   a   Receiver   over   the partnership or! any portion of its assets.” 12 12. From   the   perusal   of   the   plaint,   it   could   be   gathered   that the   case   of   the   plaintiffs   is   that   in   spite   of   demise   of   the   three original   partners   of   the   partnership   firm,   through   whom   the plaintiffs   were   claiming,   the   defendants   have   been   carrying   on the   business   of   the   partnership   firm.     It   is   their   case   that   the accounts   of   the   partnership   firm   have   not   been   finalized   and that   the   share   of   the   profits   of   the   partnership   firm   has   not been paid to them.   It is also the case of the plaintiffs that the defendants are seeking to represent the partnership firm to the exclusion of the plaintiffs and that the defendants are siphoning off funds of the partnership firm.  It is their case that they along with the defendants are entitled to the assets and properties of the partnership firm as legal heirs of the original partners of the partnership   firm,   reconstituted   under   the   Partnership   Deed dated 6 th  December 1943. 13. No   doubt   that,   it   is   rightly   contended   on   behalf   of   the plaintiffs   that,   only   on   the   basis   of   the   averments   made   in   the plaint, it could be ascertained as to whether a cause of action is 13 made out or not.  It is equally true that for finding out the same, the  entire pleadings in the plaint  will  have to be read and that too, at their face value.   At this stage, the defence taken by the defendants cannot be looked into.   14. We may gainfully refer to the observations of this Court in the   case  of   T.   Arivandandam   v.   T.V.   Satyapal   and   Another (supra): “5.   We   have   not   the   slightest   hesitation   in condemning   the   petitioner   for   the   gross abuse   of   the   process   of   the   court   repeatedly and   unrepentently   resorted   to.   From   the statement of the facts found in the judgment of   the   High   Court,   it   is   perfectly   plain   that the   suit   now   pending   before   the   First Munsif's   Court,   Bangalore,   is   a   flagrant misuse of the mercies of the law in receiving plaints.   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   by examining   the   party   searchingly   under Order   10,   CPC.   An   activist   Judge   is   the 14 answer   to   irresponsible   law   suits.   The   trial courts   would   insist   imperatively   on examining   the   party   at   the   first   hearing   so that bogus litigation can be shot down at the earliest   stage.   The   Penal   Code   is   also resourceful   enough   to   meet   such   men,   (Cr. XI)   and   must   be   triggered   against   them.   In this   case,   the   learned   Judge   to   his   cost realised   what   George   Bernard   Shaw remarked   on   the   assassination   of   Mahatma Gandhi: “It is dangerous to be too good.” [emphasis supplied] 15. It could thus be seen that this Court has held that reading of the averments made in the plaint should not only be formal but also meaningful.  It has been held that if clever drafting has created   the   illusion   of   a   cause   of   action,   and   a   meaningful reading   thereof   would   show   that   the   pleadings   are   manifestly vexatious   and   meritless,   in   the   sense   of   not   disclosing   a   clear right   to   sue,   then   the   court   should   exercise   its   power   under Order VII Rule 11 of CPC.  It has been held that such a suit has to be nipped in the bud at the first hearing itself.   15 16. It   will   also   be   apposite   to   refer   to   the   following observations   of   this   Court   in   the   case   of   Pearlite   Liners   (P) Ltd.  (supra) : “ 10.   The question arises as to whether in the background of the facts already stated, such reliefs can be granted to the plaintiff. Unless there   is   a   term   to   the   contrary   in   the contract   of   service,   a   transfer   order   is   a normal   incidence  of   service.   Further,  it   is   to be   considered   that   if   the   plaintiff   does   not comply   with   the   transfer   order,   it   may ultimately   lead   to   termination   of   service. Therefore,   a   declaration   that   the   transfer order   is   illegal   and   void,   in   fact   amounts   to imposing   the   plaintiff   on   the   defendant   in spite   of   the   fact   that   the   plaintiff   allegedly does   not   obey   order   of   her   superiors   in   the management   of   the   defendant   Company. Such   a   relief   cannot   be   granted.   Next   relief sought in the plaint is for  a declaration that she   continues   to   be   in   service   of   the defendant   Company.   Such   a   declaration again   amounts   to   enforcing   a   contract   of personal   service   which   is   barred   under   the law. The third relief sought by the plaintiff is a   permanent   injunction   to   restrain   the defendant   from   holding   an   enquiry   against her.   If   the   management   feels   that   the plaintiff   is   not   complying   with   its   directions it   has   a   right   to   decide   to   hold   an   enquiry against   her.   The   management   cannot   be restrained   from   exercising   its   discretion   in this behalf. Ultimately, this relief, if granted, would   indirectly   mean   that   the   court   is 16 assisting  the  plaintiff  in   continuing   with  her employment   with   the   defendant   Company, which  is  nothing  but  enforcing   a  contract  of personal   service.   Thus,   none   of   the   reliefs sought in the plaint can be granted to the plaintiff under the law. The question then arises as to whether such a suit should be allowed   to   continue   and   go   for   trial.   The answer in our view is clear, that is, such a suit   should   be   thrown   out   at   the threshold.   Why   should   a   suit   which   is bound   to   be   dismissed   for   want   of jurisdiction of a court to grant the reliefs prayed for, be tried at all?   Accordingly, we hold that the trial court was absolutely right in   rejecting   the   plaint   and   the   lower appellate   court   rightly   affirmed   the   decision of   the   trial   court   in   this   behalf.   The   High Court   was   clearly   in   error   in   passing   the impugned   judgment   whereby   the   suit   was restored   and  remanded  to   the   trial   court  for being decided on merits. The judgment of the High   Court   is   hereby   set   aside   and   the judgments   of   the   courts   below,   that   is,   the trial   court   and   the   lower  appellate   court   are restored.   The   plaint   in   the   suit   stands rejected.”  [emphasis supplied] 17. It could thus be seen that the court has to find out as to whether in the background of the facts, the relief, as claimed in the plaint, can be granted to the plaintiff.  It has been held that if   the   court   finds   that   none   of   the   reliefs   sought   in   the   plaint 17 can be granted to the plaintiff under the law, the question then arises is as to whether such a suit is to be allowed to continue and   go   for   trial.     This   Court   answered   the   said   question   by holding that such a suit should be thrown out at the threshold. This Court, therefore, upheld the order passed by the trial court of   rejecting   the   suit   and   that   of   the   appellate   court,   thereby affirming   the   decision   of   the   trial   court.     This   Court   set   aside the   order   passed   by   the   High   Court,   wherein   the   High   Court had   set   aside   the   concurrent   orders   of   the   trial   court   and   the appellate   court   and   had   restored   and   remanded   the   suit   for trial to the trial court. 18. Therefore,   the   question   that   will   have   to   be   considered   is as   to   whether   the   reliefs   as   claimed   in   the   plaint   by   the plaintiffs could be granted or not.  We do not propose to do that exercise, inasmuch as the Division Bench of the High Court has elaborately   considered   the   issue   as   to   whether,   applying   the provisions of the said Act read with the aforesaid clauses in the Partnership Deed, the reliefs, as claimed in the plaint, could be 18 granted   or   not.     The   relevant   discussion   by   the   High   Court reads thus: “(31) Let us take the prayers one by one. The first   prayer   is   for   a   declaration   that   the plaintiffs   and   the   defendants   are   entitled   to the assets and properties of the said firm as the   legal   heirs   of   the   original   partners.   It   is trite   law   that   the   partners   of   a   firm   are entitled   only   to   the   profits   of   the   firm   and upon dissolution of the firm they are entitled to   the   surplus   of   the   sale   proceeds   of   the assets and properties of the firm, if any, after meeting   the   liabilities   of   the   firm,   in   the share agreed upon in the partnership deed.  The   partners   do   not   have   any   right,   title   or interest   in   respect   of   the   assets   and properties   of   a   firm   so   long   as   the   firm   is carrying on business. Hence, the plaintiffs as legal   heirs   of   some   of   the   original   partners cannot   maintain   any   claim   in   respect   of   the assets   and   properties   of   the   said   firm.  Their prayer for declaration of co­ownership of the assets   and   properties   of   the   said   firm   is   not maintainable in law.  The   second   prayer   in   the   plaint   is   for   a declaration  that  the  plaintiffs along  with the defendants are entitled to represent the firm in   all   proceedings   before   the   concerned authorities   of   the   State   of   Bihar   for   the acquisition   of   its   Bhagalpur   land.   The framing   of   this   prayer   shows   that   this   is   a consequential   relief   claimed   by   the   plaintiffs which can only be granted if the first prayer is allowed. Since, in our opinion, prayer (a) of the   plaint   cannot   be   granted   in   law,   prayer 19 (b)  also  cannot  be  granted.  Prayer   (c)  is  also a   consequential   relief.   Only   if   the   plaintiffs were   entitled   to   claim   prayer   (a),   they   could claim   prayer   (c).   We   are   not   on   whether   or not   the   plaintiffs   will   succeed   in   obtaining prayer (a). According to us, the plaintiffs are not   even   entitled   to   pray   for   the   first   relief indicated   above   as   the   same   cannot   be granted   under   the   law   of   the   land. Consequently,   prayer   (c)   also   cannot   be granted.  Prayers (d) and (e) both pertain to dissolution of   the   firm.   Prayer   (e)   is   for   a   decree   of dissolution and  for  winding  up of the  affairs of   the   firm.   Prayer   (d)   is   for   full   accounts   of the   firm   for   the   purpose   of   its   dissolution (emphasis is ours). However, it is settled law that   only   the   partners   of   a   firm   can   seek dissolution   of   the   firm.   Admittedly,   the plaintiffs   are   not   partners   of   the   said   firm. Sec.   39   of   the   Partnership   Act   provides   that the   dissolution   of   partnership   between   all the   partners   of   a   firm   is   called   'the dissolution of the firm'. Sec. 40 provides that a   firm   may   be   dissolved   with   the   consent   of all   the   partners   or   in   accordance   with   a contract   between   the   partners.   Sec.   41 provides   for   compulsory   dissolution   of   a firm.   Sec.   42   stipulates   that   happening   of certain   contingencies   will   cause   dissolution of   a   firm   but   this   is   subject   to   contract between   the   partners.   A   partnership­at­will may   be   dissolved   by   any   partner   giving notice in writing to the other partners of his intention to dissolve the firm, as provided in Sec.   43   of   the   Act.   Sec.   44   empowers   the Court   to   dissolve   a   firm   on   the   grounds mentioned therein on a suit of a partner.  20 Thus, it is clear that it is only a partner of a firm   who   can   seek   dissolution   of   the   firm. The   dissolution   of   a   firm   cannot   be   ordered by   the   court   at   the   instance   of   a   non­ partner. Hence, the plaintiffs are not entitled to   claim   dissolution   of   the   said   firm. Consequently,   they   are   also   not   entitled   to pray   for   accounts   for   the   purpose   of dissolution of the firm. (32) What should the Court do if it finds that even   taking   the   averments   in   the   plaint   at face   value,   not   one   of   the   reliefs   claimed   in the plaint can be granted? Should the Court send the parties to trial? We think not. It will be an exercise in futility. It will be a waste of time,   money   and   energy   for   both   the plaintiffs   and   the   defendants   as   well   as unnecessary consumption of Court's time. It will   not   be   fair   to   compel   the   defendants   to go through the ordinarily long drawn process of   trial   of   a   suit   at   huge   expense,   not   to speak   of   the   anxiety   and   un­peace   of   mind caused   by   a   litigation   hanging   over   one's head  like the Damocles's sword. No purpose will be served by allowing the suit to proceed to   trial   since   the   prayers   as   framed   cannot be   allowed   on   the   basis   of   the   pleadings   in the plaint. The plaintiffs have not prayed for leave to amend the plaint. When the court is of   the   view   just   by   reading   the   plaint   alone and   assuming   the   averments   made   in   the plaint   to   be   correct   that   none   of   the   reliefs claimed   can   be   granted   in   law   since   the plaintiffs   are   not   entitled   to   claim   such reliefs,   the   Court   should   reject   the   plaint   as disclosing   no   cause   of   action.   The   reliefs claimed   in   a   plaint   flow   from   and   are   the culmination of the cause of action pleaded in 21 the   plaint.   The   cause   of   action   pleaded   and the prayers made in a plaint are inextricably intertwined. In the present case, the cause of action   pleaded   and   the   reliefs   claimed   are not recognized by the law of the land. Such a suit   should   not   be   kept   alive   to   go   to trial…..” 19. We   are   in   complete   agreement   with   the   findings   of   the High Court.   Insofar as the reliance placed by Shri Jain on the judgment of this Court in the case of  Dahiben  (supra) ,   to which one  of  us  (L. Nageswara  Rao,  J.)  was  a  member,  is  concerned, in our view, the said judgment rather than supporting the case of   the   plaintiffs,   would   support   the   case   of   the   defendants. Paragraphs   23.3,   23.4,   23.5   and   23.6   in   the   case   of   Dahiben (supra) read thus: “ 23.3.   The underlying object of Order 7 Rule 11( a ) is that if in a suit, no cause of action is disclosed,  or   the  suit  is   barred   by   limitation under Rule 11( d ), the court would not permit the   plaintiff   to   unnecessarily   protract   the proceedings   in   the   suit.   In   such   a   case,   it would   be   necessary   to   put   an   end   to   the sham   litigation,   so   that   further   judicial   time is not wasted. 22 23.4.   In   Azhar   Hussain   v.   Rajiv Gandhi   [ Azhar   Hussain   v.   Rajiv   Gandhi , 1986   Supp   SCC   315.   Followed in   Manvendrasinhji   Ranjitsinhji Jadeja   v.   Vijaykunverba ,   1998   SCC OnLineGuj281   :   (1998)   2   GLH   823]   this Court   held   that   the   whole   purpose   of conferment of powers under this provision is to   ensure   that   a   litigation   which   is meaningless,   and   bound   to   prove   abortive, should   not   be   permitted   to   waste   judicial time   of   the   court,   in   the   following   words   : (SCC p. 324, para 12) “ 12 .   …   The   whole   purpose   of conferment   of   such   powers   is   to   ensure that a litigation which is meaningless, and bound   to   prove   abortive   should   not   be permitted to occupy the time of the court, and   exercise   the   mind   of   the   respondent. The   sword   of   Damocles   need   not   be   kept hanging   over   his   head   unnecessarily without   point   or   purpose.   Even   in   an ordinary   civil   litigation,   the   court   readily exercises the power  to reject a plaint, if it does not disclose any cause of action.” 23.5.   The   power   conferred   on   the   court   to terminate a civil action is, however, a drastic one, and the conditions enumerated in Order 7 Rule 11 are required to be strictly adhered to. 23 23.6.   Under  Order  7  Rule 11,  a  duty  is  cast on the court to determine whether the plaint discloses   a   cause   of   action   by   scrutinising the   averments   in   the   plaint   [ Liverpool   & London   S.P.   &   I   Assn.   Ltd.   v.   M.V.   Sea Success   I ,   (2004)   9   SCC   512]   ,   read   in conjunction with the documents relied upon, or whether the suit is barred by any law.” 20. It   could   thus   be   seen   that   this   Court   has   held   that   the power   conferred   on   the   court   to   terminate   a   civil   action   is   a drastic   one,   and   the   conditions   enumerated   under   Order   VII Rule 11 of CPC are required to be strictly adhered to.  However, under Order VII Rule 11 of CPC, the duty is cast upon the court to determine whether the plaint discloses a cause of action, by scrutinizing   the   averments   in   the   plaint,   read   in   conjunction with  the   documents   relied  upon,   or   whether   the   suit  is  barred by  any   law.   This  Court has  held that the underlying  object of Order VII Rule 11 of CPC is that when a plaint does not disclose a   cause   of   action,   the   court   would   not   permit   the   plaintiff   to unnecessarily   protract   the   proceedings.     It   has   been   held   that in such a case, it will be necessary  to put an end to the sham litigation so that further judicial time is not wasted. 24 21. We   are   in   agreement   with   the   Division   Bench   of   the Calcutta   High   Court   which,   upon   an   elaborate   scrutiny   of   the averments   made   in   the   plaint,   the   reliefs   claimed   therein,   the provisions   of   the   said   Act   and   the   clauses   of   the   Partnership Deed,  came   to   the  conclusion   that   the   reliefs   as   sought   in   the plaint, cannot be granted.   22. The   appeals   are   found   to   be   without   merit,   and   as   such, are   dismissed.     Pending   application(s),   if   any,   shall   stand disposed of.  No costs. …..…..….......................J.     [L. NAGESWARA RAO]       …….........................J. [B.R. GAVAI] NEW DELHI; SEPTEMBER 21, 2021. 25