Bombay High Court High Court

2 Tarunkumar vs Age 62 Years on 27 October, 2010

Bombay High Court
2 Tarunkumar vs Age 62 Years on 27 October, 2010
Bench: S. S. Shinde
                                         1


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                          
                  APPELLATE SIDE, BENCH AT AURANGABAD




                                                  
                     APPEAL FROM ORDER NO. 43 OF 1994



     1     Rameshkumar s/o Balubhai Sukhadia




                                                 
           Age 42 years, Occ. Prop. Kailash
           Bhavan Hotel, Vazirabad,
           Nanded

     2     Tarunkumar s/o Balubhai Sukhadia,




                                     
           Age 44 years, Occ. And R/o. As above            ...Appellants
                      
                        Versus

     1     Kumwardevi w/o Shamlal Rathor,
                     
           (Since died through L.Rs.)

     1-A   Omprakash s/o Shamlal Rathor,
           Age 50 years, Occ. Lecturer,
           R/o. Near New Godavari Bridge,
      

           Old Mondha, Nanded

     1-B   Gyanu s/o Shamlal Rathod,
   



           Age 45 years, Occ. Service,
           R/o. As above

     2     Premchand s/o Bhagwandas Vekharia





           Age 62 years, Occ. Business,
           R/o. Ambika Temple, Vazirabad,
           Nanded                                          ...Respondents


                                         .....





     Mr. G.N. Chincholkar, advocate for the appellants
     Mr. P.V. Mandlik, senior counsel, for respondent Nos. 1-A and 1-B
                                         .....

                                             CORAM: S. S. SHINDE, J.

DATE OF RESERVATION
OF JUDGMENT :15.10.2010

DATE OF PRONOUNCEMENT
OF JUDGMENT :27.10.2010

::: Downloaded on – 09/06/2013 16:34:56 :::
2

ORAL JUDGMENT :-

1 This appeal From Order is filed challenging the judgment and

order dated 1.9.1993 passed by the learned IIIrd Additional District

Judge, Nanded in Regular Civil Appeal No. 276 of 1992. The

appellants herein are the original defendant Nos. 1 and 2 in Regular

civil suit No. 222 of 1989 and the respondent No. 1 and 2 in Regular

civil Appeal No. 276 of 1992. The respondent No.1-A and 1-B herein

are the legal heirs of original plaintiff in R.C.S. No. 222 of 1989 and

appellant in R.C.A. No. 276 of 1992. The respondent No. 2 herein is

the original defendant and respondent in the proceedings before the

lower court.

2 The plaintiff filed the suit against defendants for declaration that

the sale deed number No. 3541 dated 24.8.1979 executed by

defendant No.3 in favour of the defendant Nos. 1 and 2 regarding suit

property is null and void and in effective and not binding on the

plaintiff. It is the case of plaintiff that the land Sr. No.50 admeasuring

26 acres 4 gunthas situated at village Asadullabag was purchased by

plaintiff and other three persons by registered sale deed dated

21.8.1967 from one Abdul Samad Khan. After purchase of land at Sr

No.50 the name of plaintiff and other purchasers were recorded in

revenue record of the S. No.50. It is contended that the defendant No.

3 has no concern with the suit land S. No.50 and plaintiff came to

::: Downloaded on – 09/06/2013 16:34:56 :::
3

know that the defendant No.3 has executed sale deed in favour of

defendant No.1 and 2 regarding 12 paise share in the suit land. The

plaintiff came to know the execution of the sale deed by the defendant

No.3 in the year 1989, hence she applied for copy of the sale deed

and on getting the said copy, it was revealed to her that defendant No.

3 without having any right and title of ownership, has executed false

and factitious sale deed in favour of defendant Nos. 1 and 2. It is

further revealed from the said sale deed that so called firm purchased

S.No.50 on 21.8.1967. It is contended that the partners Nanded

Development Syndicate were never possessors of the land Sr. No.50,

the provisions of Partnership Act are non convertible to the immovable

property. The contention taken by the defendant No.3 in the sale deed

dated 24.8.1979 that he has got 12 paise share in the suit land, is

totally misconceived and contrary to the provisions of Partnership Act.

It is contended that the plaintiff and other three purchasers are the joint

owners of the suit land and their ownership is not divested by any

instrument to defendant No.3. It is contended that defendant Nos. 1

and 2 have unauthorizedly occupied the land admeasuring 1 acres 20

gunthas out of S. No.50 and they have made out plots and further sold

some plots hence plaintiff also claimed relief of perpetual injunction

restraining the defendants from alienating the suit land and ultimately

plaintiff prayed that the plaintiff is owner of the suit land and defendant

Nos. 1 and 2 have no right or interest in the same by virtue of sale

deed executed by defendant Nos. 3, and prayed to decree the suit.

::: Downloaded on – 09/06/2013 16:34:57 :::
4

3 The defendant No.3 was duly served. However, he failed to file

written statement hence, the suit is proceeded exparte against him.

The defendant Nos. 1 and 2 filed their written statement at Exh.21.

The defendant Nos. 1 and 2 have denied all the contentions of plaintiff

in toto. It is contended that the entire suit of plaintiff is false and

baseless. It is contended that at the instigation of defendant No.3,

plaintiff has filed the suit against defendants. It is also contented that

defendant No.3 had filed suit against defendant nos. 1 and 2 bearing

suit No. 495 of 1985 for declaration that the sale transaction is null and

void, however, that suit was ultimately dismissed. It is contended that

the plaintiff is aware of the transaction since beginning in between

defendant No.3 and defendant No. 1 and 2. Further the revenue

authorities have given effect of the sale deed dated 24.8.1979 in the

revenue record and at that time the plaintiff challenged those entries

immediately. Hence, the plaintiff knew from the very beginning

regarding the sale deed dated 24.8.1979 and the suit therefore, is

beyond limitation. It is denied that the plaintiff came to know the fact of

sale deed in the month of February, 1989. It is contended that M/s.

Nanded Development Syndicate is a partnership firm and the firm is

owner of land S. No.50. It is contended that when the firm was

dissolved at that time defendant No.3 got the share in the suit land to

the extent of 12 paise share and accordingly defendant No.3 was

having title in the suit land and he was competent to sale the same to

::: Downloaded on – 09/06/2013 16:34:57 :::
5

the defendant Nos. 1 and 2. It is contended that the plaintiff and other

purchasers are not joint owner of S. No.50. The plaintiff and other

purchasers have ceased their right in the suit land after formation of

registered partnership M/s. Nanded Development Syndicate. It is

further contended that valuation made by the plaintiff for jurisdiction

and court fees purpose is totally wrong. The value of the suit land is

about Rs.1,50,000/- and the plaintiff should have valued the suit

accordingly. It is contended that the plaintiff has not properly valued

the suit and paid court fees, It is contended that the defendant No.3

was owner of the suit land by virtue of the partnership deed and

defendant No.1 and 2 are the rightful owners of the suit land by virtue

of sale deed dated 24.8.1979. The plaintiff has no right and interest in

the suit land and ultimately prayed for dismissal of suit. On the basis of

the rival pleadings the trial court framed necessary issues as per Exh.

34 and after recording the evidence dismissed the suit.

4 Being aggrieved by the judgment and decree dated 16.7.1992 in

Regular Civil Suit No. 222 of 1989, passed by the learned Joint

C.J.S.D. Nanded, the respondent No.1 herein filed Regular Civil

Appeal No. 276 of 1992. The IIIrd Additional District Judge, Nanded

by his judgment and oder dated 1.9.1993 set aide the judgment and

decree of the trial court and the matter was remanded back to the trial

court thereby directing to frame some additional issues which formed

part of the order of the trial court. The Trial court was further granted

::: Downloaded on – 09/06/2013 16:34:57 :::
6

liberty to adduce any more evidence if the party desires to do so. This

judgment and order of the lower appellate court dated 1.9.1993 is

under challenge in this Appeal From Order.

5 Learned counsel appearing for the appellant submitted that well

reasoned judgment and decree of the trial court has been set aside by

the lower appellate court without formulating any point for its

consideration and determination and without discussing the evidence

on record, the lower appellate Court remanded the matter back to the

trial court granting liberty to frame additional issues. According to the

counsel for the appellants, unless the lower appellate court framed the

necessary issues for its determination the remand was impermissible.

The appellate court has failed in its duties to decide the issue involved

by itself and remanded the matter back to the trial court. It is further

submitted that the mandate of Order 41 Rule 23, 23-A, 25 and 33 has

not been followed by the lower appellate court while remanding the

matter back to the trial court. It is further submitted that the trial court

framed the number of issues and arrived at a definite conclusion.

However, the lower appellate court has not considered all aspects of

the matter and by cryptic discussion, remanded the matter back to the

trial court. The learned counsel submitted that there is no discussion

whether the suit claim was within limitation or not? There is no

discussion about issue 1-A, which was framed by the trial court. Lower

appellate court has also not considered that the trial court in para 26 of

::: Downloaded on – 09/06/2013 16:34:57 :::
7

its judgment had discussed that the plaintiff had raised objection

before the Tahsildar when the defendant Nos. 1 and 2 have submitted

an application on 6.10.1982 to give effect to mutation in their favour of

12 paise share. The lower appellate court has also not considered that

the Tahsildar passed an order on 18.1.1985 and the trial court had

called for the proceeding before the Tahsildar for its perusal. The court

has not considered the evidence brought on record that defendant No.

3 by way of sale deed bearing 3541 dated 24.8.1979 transfered the

suit property in favour of the defendant Nos. 1 and 2. Learned

counsel further submitted that the trial court has considered the effect

of sale deed executed in 1982 and also point of limitation. It is further

submitted that R.C.S. No. 495 of 1985 for declaration that the sale

deed is null and void against the defendant No. 1 and 2 was filed by

the defendant No.3 however, the said suit was dismissed. The lower

appellate court has not considered the said aspect which was formed

part of the judgment of the trial court. According to the leaned

counsel, the order of the lower appellate court remanding the matter to

the trial court without framing proper points for determination and

without taking into consideration the documents and evidence on

record, is impermissible in law. Learned counsel invited my attention to

the various judgments of the Hon’ble Apex Court to contend that the

remand order should not be passed so casually without properly

appreciating the issues and without considering the evidence and

documents on record. It is further submitted that the lower appellate

::: Downloaded on – 09/06/2013 16:34:57 :::
8

court has not considered the fact that the plaintiff retired from the firm

and she accepted the amount of Rs.1,60,000/- by cheque from M/s.

Nanded Development Syndicate Firm and other three partners have

also retired and the partnership came to be extinguished on 3.5.1982

and therefore, the plaintiffs ceased to be the co-owners of the

property. It is further argued that the impugned judgment and order is

in contravention of the provisions of Order 41 Rule 23, 23A, 25 and 33

of C.P.C. In support of his contention, counsel invited my attention to

the report judgments of the Supreme Court in the cases of State of

T.N. Vs. S. Kumaraswamin and others, reported in AIR 1977 SC

2026, Ashwinkumar K. Patel Vs Upendra J. Patel and Ors.

reported in AIR 1999 SC 1125, P. Purushottam Reddy and Anr.

Vs. M/s. Pratap Steels Ltd. reported in AIR 2002 SC 771, Municipal

Corporation, Hyderabad Vs. Sunder Singh, reported in 2008 (8)

SCC 485, Godrej Rustom Karmani Vs. Hari Alidas Thadani and

Ors. reported in 1990 (3) Bom. C.R. 587 and J. Arun Keshavrao

Mone (Mane) and Ors. Vs. Ramesh Balvant Baxi and Anr.

reported in (2006) (0) BCI 19

Relying on the aforesaid judgments, counsel for the appellant

would submit that the this Appeal From Order deserves to be allowed.

6 On the other hand, learned senior counsel appearing for the

concerned respondents submitted that it is not necessary for the lower

::: Downloaded on – 09/06/2013 16:34:57 :::
9

appellate court to formulate the points while remanding the matter

back to the trial court. According to him, necessary additional two

issues have been framed by the appellate court and based on those

issues, the matter was remanded back. He further submitted that there

are various pronouncements of this Court, which have taken view that

it is not necessary for the lower appellate court to formulate the points.

Learned senior counsel further submitted that the appellants herein

have no concerned with the suit land and therefore, this Appeal From

Order deserves to be dismissed. Counsel in support of his

submissions heavily relied upon the reasons recorded by the lower

appellate court while remanding the matter back to the trial court for

fresh consideration.

7 I have given due consideration to the rival submissions of the

counsel appearing for the parties. At the outset, it is necessary to take

into consideration the provisions, under which this Appeal From Order

is filed in this Court and to what extent this Court can interfere in the

impugned judgment and order passed by the lower appellate Court.

In the case of Narayanan Vs. Kumaran and others, reported

in (2004) 4 SCC 26, the Hon’ble Supreme court has considered the

provisions of Order 43 Rule 1(u) i.e. appeal from order under the

provisions of section 104 of C.P.C. Order 43 Rule 1(u) reads thus:-

::: Downloaded on – 09/06/2013 16:34:57 :::
10

“43. (1) Appeals from Orders. – An appeal shall lie from

the following orders under the provisions of Section 104 namely-

(a) to (t) * * *

(u) an order under Rule 23 or Rue 23-A of Order 41

remanding a case, where an appeal would lie from the decree of

the appellate court.”

In para 17 of the said judgment it is held thus:-

“17. It is obvious from the above rule that an appeal will
lie from an order of remand only in those cases in which an

appeal would lie against the decree if the appellate court instead
of making an order of remand had passed a decree on the

strength of the adjudication on which the order of remand was
passed. The test is whether in the circumstances an appeal
would lie if the order of remand were to be treated as a decree

and not a mere order. In these circumstances, it is quite safe to
adopt that appeal under Order 43 Rule 1 clause (u) should be
heard only on the ground enumerated in Section 100. We

therefore, accept the contention of Mr. T.L.V. Iyer and hold that
the appellant under an appeal under Order 43 Rule 1 clause (u)
is not entitled to agitate questions of facts. We, therefore, hold
that in an appeal against an order of remand under this clause,
the High Court can and should confine itself to such facts,
conclusions and decisions which have a bearing on the order of
remand and cannot canvass all the findings of facts arrived at
by the lower appellate Court.”

::: Downloaded on – 09/06/2013 16:34:57 :::
11

Therefore, in the present case, this Appeal from order is

required to be heard on the only grounds enumerated in Section 100

of C.P.C. In short, unless there is substantial questions of law falls for

consideration of this court, this court is not suppose to entertain this

appeal from order. This Court has to confine itself such facts,

conclusions and decisions which have bearing on the order of remand

and cannot canvass all the findings of the facts arrived at by the lower

appellate court.

8 On perusal of the judgment and order of the lower appellate

court, I find that the lower appellate court has not formulated any point

for its determination. From para 1 to 5 the court has narrated the facts

and arguments of the advocates appearing for the respective parties.

The court has discussed the issues involved in the matter. From para

6 to 9 of the impugned judgment and whatever has been discussed in

para 6 to 9 has been briefly summarized and the conclusions are

noted in para 10 of the judgment.

On perusal of para 6 of the judgment, it appears that the lower

appellate court has recorded the submissions of the counsel for

original plaintiff that entire oral and documentary evidence recorded by

the trial court on behalf of the defendant Nos. 1 and 2 is against the

pleading made by defendant Nos. 1 and 2 in their written statement.

::: Downloaded on – 09/06/2013 16:34:57 :::
12

In the same para, the court has observed that further even though

there are pleading and evidence, an issue on the basis of Section 14

of the Partnership Act, is required to be framed and decided by the trial

court. All these legal aspects have not been considered by the trial

court. (emphasis supplied)

In para 7 of the impugned judgment, the court has considered

the argument of the advocate for respondent Nos. 1 and 2 i.e. the

appellants herein. In para 8, the Court has observed that from scrutiny

of the written statement, it appears that defendants have denied all

allegations by the plaintiff in their written statement. Further in para 7

of the written statements, defendants also submitted that the said firm

was rightful owner and possessor of the said land for all intent and

purpose and this fact is borne out by substantial documentary proof. It

is further pleaded in para 8 of the written statement that as a matter of

fact after formation of registered partnership firm M/s. Nanded

Development Syndicate, the plaintiff and her co-purchasers have

ceased their right and interest which accrued to them by registered

sale deed in the year 1967. The court further observed that from the

scrutiny of written statement, it appears that defendants have not

made out specific case that partnership firm was formed, what was

agreement between the partners, what was the property thrown into

the common stock at the business of partnership, what was the nature

of the property and how it was acquired, what was the object and

::: Downloaded on – 09/06/2013 16:34:57 :::
13

intention to acquire the property. All these facts regarding the

partnership, as alleged by the defendants, have not been pleaded in

their written statement. However, from the evidence on record it

appears that the defendants Nos. 1 and 2 want to show that there was

partnership deed in between partners and plaintiffs were the partners

of the firm. The property which was purchased in the name of the

plaintiff and other co-owners was brought in common stock of the firm.

Further how this property was acquired by the firm, subsequent

transaction of the firm and the business of the firm and accordingly

adduced the evidence. It appears that the defendants have not

pleaded the facts in their written statements which was brought on

record by their evidence. Further, when the plaintiff has taken

objection that entire evidence is being adduced without pleading by

defendants, the trial court has made it clear that at the time of

judgment, the decision of this aspect will be given. It appears that

while giving judgment lower court has not observed anything regarding

the admissibility of the evidence. The lower appellate court reached to

the conclusion that the defendants have brought evidence without

pleading, objection was raised before the trial court and it was

necessary by the trial court to decide that aspect. When the plaintiff

has raised legal issue before the court that without pleading,

inadmissible evidence is being admitted in the evidence then it was

necessary for the lower court to scrutinize the objection raised by the

plaintiff. However, it appears that the lower court has not given any

::: Downloaded on – 09/06/2013 16:34:57 :::
14

thought regrading the admissibility of the evidence while delivering the

judgment.

In para 9, the court further held that it appears from written

statement that they have not made any specific case. However, on the

basis of the stand taken in their written statement, whether the

evidence adduced by them is admissible or not is required to be seen.

If entire evidence is held inadmissible without pleading then the

question of framing of other issue on the basis of Section 14 of the

Partnership Act does not arise. However, if the evidence is held to be

admissible on the basis of existing pleading then the issue on the

basis of Section 14 of the Partnership Act is required to be framed and

decided.

9 After hearing the parties and after discussion in para 6 to 9, in

para 10 the Court held thus:-

“10 I find that the lower court while giving the decision

of the suit, has not touched the point of admissibility of the

evidence adduced by defendants Nos 1 and 2, when plaintiff

has raised objection that evidence of defendant Nos. 1 and 2 is

without pleading it was necessary and the lower court to decide

this point at the time of decision of the suit. The lower court was

required to see whether the evidence adduced by the defendant

::: Downloaded on – 09/06/2013 16:34:57 :::
15

Nos. 1 and 2 is admissible or not and if it is admissible it was

necessary if the lower court to frame issue as the case of

defendants entirely rests on Section 14 of the Partnership Act.

All these legal aspects have been apparently overlooked and

not decided by the lower court, I find that the entire case is

required to be remanded to the lower court to decide these two

aspects which are legal. I find that the lower court has failed to

determine the material issue that whether evidence adduced by

the defendants Nos. 1 and 2 is admissible without pleadings.

When apparently it appears that there are no pleadings, raised

by the defendants Nos. 1 and 2 the judgment of the lower court

is vitiated by the admission of inadmissible evidence. Under

these circumstances, it appears to me that it will be proper to

remand the case to the lower court so that the lower court can

determine the issue whether the evidence adduced by the

defendant Nos. 1 and 2 is admissible without pleadings and if it

is admissible, it is necessary that the lower court should frame

the issue according to provisions of Section 14 of the

partnership Act.” (Emphasis supplied).

10 The lower appellate court on the aforesaid facts and findings

has passed the following order;-

           I)    The appeal is allowed.

                                                ::: Downloaded on - 09/06/2013 16:34:57 :::
                                           16




                                                                           
           II)    The judgment and decree of the lower court is set aside.




                                                   
           III)   The suit is remanded to the lower court.




                                                  
           IV)    The lower court is directed to frame the following

additional issues and decide the same according to law;

                       ig  i)    Whether the evidence adduced by the
                                 defendants Nos. 1 and 2 is inadmissible for
                     
                                 want of pleadings?


ii) Whether the suit property was the property of

firm as alleged by the defendants Nos. 1 and

2?

V) Parties are at liberty to adduce any more evidence if they

want.

VI) In the facts and circumstances there is no order as to

costs.

(Emphasis supplied)

11 The trial court while entertaining the suit filed by the plaintiff

framed as many as seven issues for its determination. The said issues

::: Downloaded on – 09/06/2013 16:34:57 :::
17

are as under:-

i) Whether the suit in the present form is tenable?

i-A) Whether the plaintiff alongwith three others is the

co-owner of the suit field Survey No.50 of

Asadullabad?

ii)

Whether a valid title in respect of the suit portion of

the land has been passed over by the defendant

No.3 in favour of the defendant Nos. 1 and 2?

iiii) Whether the plaintiff is estopped from claiming the

relief?

iv) Whether the defendant No. 1 and 2 are in lawful

possession of the suit land as the owners?

v) Whether the suit claim is within limitation?

vi) Whether the suit for the purpose of court fee and

jurisdiction properly valued?

vii) What order and decree?

::: Downloaded on – 09/06/2013 16:34:57 :::
18

After considering the issue Nos.1 to 7, the trial court dismissed

the suit with costs and decree was drawn accordingly. From perusal of

the judgment of the trial court, it appears that the trial court has dealt

with the issue regarding tenability of the suit. The issue of the co-

ownership, valid title in respect of the property, principle of estoppal,

lawful possession of the parties on the suit land, whether the suit claim

is within limitation, whether the suit for the purpose of court fees and

whether the jurisdiction is properly valued etc.

On careful perusal of the judgment and order of the lower

appellate court, it clearly reveals that the lower appellate court has not

formulated any point for its determination, has not discussed the

important points which were addressed before the trial court, has not

taken recourse to any evidence or documents while reaching to the

conclusion and while setting aside the impugned judgment and order

of the trial court. The matter is remanded back to the trial court and

parties are given liberty to adduce any more evidence, if they want.

(Emphasis supplied).

12 In the light of the above, the following substantial questions of

law would fall for consideration of this court;

i) Whether the lower appellate court while setting aside the

::: Downloaded on – 09/06/2013 16:34:57 :::
19

judgment and decree of the trial court and remanding the

matter back to the trial court, has followed the scope of

Order 41 Rule 23, 23-A and 25 of the C.P.C. in the light

of various pronouncements of the Hon’ble Supreme court

taking a view that remand order cannot be passed as a

routine affairs but only in exceptional cases

ii) Whether the lower appellate court failed to follow the

command of Order 41 Rule 23 and 23A that the remand

should not be made as routine and the appellate court

itself should decide the appeal one way or the other?

iii) Whether the lower appellate court has failed in its duties to

formulate the points, adjudicate the issues, consider the

rival submissions and take decision one way or the other

by itself without remanding the matter to trial court as

provided under sub-Sec. 2 of Section 107 of the C.P.C.?

iv) Whether the lower appellate court has set aside the well

reasoned judgment and decree of the trial court without

formulating the points and addressing all issues which felt

for consideration of the trial Court?

At this juncture, it would be appropriate to refer the provisions of

::: Downloaded on – 09/06/2013 16:34:57 :::
20

Order 41 Rule 23, 23-A and 25 of C.P.C., which reads thus:-

ORDER XLI

APPEALS FROM ORIGINAL DECREES

“1 to 22 * * *

23 Remand of case by Appellate Court- where the Court

from whose decree an appeal is preferred has disposed of the
suit upon a preliminary point and the decree is reversed in

appeal, the Appellate Court may, if it thinks fit, by order remand
the case, and may further direct what issue or issues shall be

tried in the case so remanded, and shall send a copy of its
judgment and order to the Court from whose decree the appeal
is preferred, which directions to re-admit the suit under its

original number in the register of civil suits, and proceed to

determine the suit; and the evidence (if any) recorded during the
original trial shall, subject all just exceptions, be evidence during
the trial after remand.

23A Remand in other cases- Whether the Court from whose
decree an appeal is preferred has disposed of the case

otherwise than on a preliminary point, and the decree is
reversed in appeal and a re-trial is considered necessary, the
Appellate Court shall have the same powers as it has under rule

23.

24 * * *

25 Where Appellate court may frame issues and refer

::: Downloaded on – 09/06/2013 16:34:57 :::
21

them for trial to Court whose decree appealed from.- Where
the Court from whose decree the appeal is preferred has omitted

to frame or try any issue, or to determine any question of facts,

which appears to the Appellate Court essential to the right
decision of the suit upon the merits, the Appellate Court may, if
necessary, frame issues, and refer the same for trial to the Court

from whose decree the appeal is preferred, and in such case,
shall direct such Court to take the additional evidence required;

and such Court shall proceed to try such issues, and shall
return the evidence to the Appellate court together with its

findings thereon and the reasons therefor [within such time as
may be fixed by the Appellate Court or extended by it from time

to time]

If the impugned judgment is perused it clearly emerges that the

lower appellate court has set aside the judgment and order of the trial

court in its entirety and not only on the preliminary points. The lower

appellate court has remanded the matter back to the trial court after

setting aside the judgment and decree of the trial court. Therefore, the

case in hand would fall under Section 23A of order 41 of C.P.C.

However, Rule 23A provides same powers to the appellate court as it

has under Rule 23. In the instant case, it is true that the lower

appellate court has formulated two additional issues and remanded

the matter back to the trial court for fresh consideration, however, in

entire discussion in para 6 to 10, the lower appellate court has not

::: Downloaded on – 09/06/2013 16:34:57 :::
22

taken recourse to any evidence or documents as referred by the trial

court. The lower appellate court has also not considered all issues feltl

for consideration before the trial court. The important issues like

whether the suit was within limitation, whether the trial court has

considered the sale deed and rights of the parties, revenue entries and

all other aspects which have been dealt with by the trial Court. Rule

23A of Order 41 contemplates appeal against the final judgment and

order of the trial court. When the appeal is filed challenging the

judgment and decree of the trial court, then it is the duty of the

appellate court to take into consideration the entire important points,

evidence and documents into account and then pass the necessary

order in the light of the provisions of Section 107 of C.P.C.. The

appellate court itself is competent to formulate the points, to address

the legal issue involved in the matter and also appreciate the

evidentiary value of the documents, the remand of the matter to the

trial Court was not warranted. The remand order causes delay in the

proceeding and also causes prejudice to the parties, as held by the

Hon’ble Supreme Court. From entire discussion in para 6 to 10 and

more particularly the conclusions reached in para 10 of the lower

appellate court, are too cryptic to set aside the entire judgment and

decree of the trial court. It appears that the lower appellate court has

considered the only effect of Section 14 of the Partnership Act and

contents of the Partnership deed and the written statement filed by the

defendants and set aside the well reasoned judgment and decree

::: Downloaded on – 09/06/2013 16:34:57 :::
23

passed by the trial court. That apart, the trial court has given liberty to

the parties to adduce any more evidence, if they want. If the lower

appellate court was convinced that only two additional issues are

required to be framed and addressed by the trial court in that case

granting liberty to the parties to adduce any more evidence if they

want, is totally unwarranted.

13 While coming to another conclusion reached by the appellate

court that when there is no pleading, evidence against pleading is in

admissible. The lower appellate court has observed that even though

there are pleadings and evidence a issue on the basis of Section 14 of

the Partnership Act, is required to be framed and decided by the lower

Court. All these legal aspects have not been considered by the lower

Court.

The lower appellate court itself could have considered these

legal aspects. It was not that the lower appellate court was not

empowered to adjudicate these legal points. It was not necessary to

remand the matter back to the trial court on the legal aspects. Since

the appeal is a continuous proceeding of the suit, it was open for the

lower appellate court to exercise its jurisdiction and address the legal

issues and all other issues felt for its consideration by framing

necessary points and then decide the matter by one way or the other.

The lower appellate court can do so under sub section (2) of Section

::: Downloaded on – 09/06/2013 16:34:57 :::
24

107 of C.P.C. However, the lower appellate court has failed in its

duties to exercise its jurisdiction vested in it and rather chosen easier

way to remand the matter back to the trial court.

14 While discussing the substantial questions of law 1, 2 and 3 it is

already observed that the lower appellate court has not addressed the

legal issues like whether the suit is filed within limitation, the issue of

co-ownership and whether the title in respect of the suit portion of the

land has been passed over in favour of original defendant Nos.1 and 2

i.e. appellants and whether the plaintiffs have established their claims

whether the appellants are in lawful possession of the property, all

these contentions are elaborately dealt with by the trial court.

15 In the above background it would be relevant at this juncture to

refer to some of the important judgment of the Hon’ble Supreme Court

on interpretation of Order 41 Rule 23, 23A and 25 of C.P.C. In the

case of State of T.N. (supra) the Hon’ble Supreme court held that it is

not permissible for the appellate court to brush aside the findings of

trial court without giving any reason, without any appreciation of

documents and without any appreciation of contentions of parties.

Yet in another case Ashwinkumar K. Patel (supra), the

Hon’ble Supreme Court in para 7 held thus:-

::: Downloaded on – 09/06/2013 16:34:57 :::
25

“7. In our view, the High court should not ordinarily remand a
case under Order 41, Rule 23 of C.P.C. to the lower Court

merely because it considered that the reasoning of the lower

court in some respects was wrong. Such remand orders lead to
unnecessary delays and cause prejudice to the parties to the
case. When the material was available before the High court, it

should have itself decided the appeal one way or other. It could
have considered the various aspects of the case mentioned in
the order of the trial Court and considered whether the order of

the trial Court ought to be confirmed or reversed or modified. It
could have easily considered the documents and affidavits and

decided about the prime facie case on the material available. In
matters involving agreements of 1980 (and 1996) on the one

hand and an agreement of 1991 on the other, as in this case,
such remand orders would lead to further delay and uncertainty.
We are, therefore, of the view that the remand by the High

Court was not necessary.”

Yet in another case P. Purushottam Reddy and another

(supra), the Hon’ble Supreme Court in para 10 held thus:-

“10. ……. It is only in exceptional cases the Court may
exercise the power of remand dehors the Rules 23 and 23A. To
wit, the superior Court, if it finds that the judgment under appeal
has not disposed of the case satisfactorily in the manner
required by O. 20, R. 3 or O. 41, R. 31 of the CPC and hence it
is no judgment in the eye of law, it may set aside the same and
send the matter back for rewriting the judgment so as to protect
valuable rights of the parties. An Appellate Court should be

::: Downloaded on – 09/06/2013 16:34:57 :::
26

circumspect in ordering a remand when the case is not covered
either by R. 23 or R. 23A or R. 25 of the CPC. An unwarranted

order of remand gives the litigation an undeserved lease of life

and therefore must be avoided.”

Yet in another case of Municipal Corporation, Hyderabad vs

Sunder Singh (supra), the Hon’ble Supreme Court in para 11 held

thus:-

“11. It is now well settled that before invoking the said
provisions, the conditions precedent laid down therein must be

satisfied. It is further well settled that the court should loathe to
exercise its power in terms of Order XLI Rule 23 of the Code of
Civil Procedure and an order of remand should not be passed

routinely. It is not to be exercised by the appellate court only

because it finds it difficult to deal with the entire matter. If it
does not agree with the decision of the trial Court, it has to
come with a proper findings of its own. The appellate court

cannot shirk its duties.”

16 Therefore, taking into consideration the provisions of Civil

Procedure Code, the powers of the lower appellate court and

discussion made herein above, in my opinion, the remand order by the

lower appellate court is not proper. The lower appellate court, as

stated herein above, has not formulated any points for its

consideration nor it has taken into consideration the legal aspects

::: Downloaded on – 09/06/2013 16:34:57 :::
27

involved in the mater and without any basis has reached to erroneous

conclusion to set aside the well reasoned judgment and order of the

trial court.

However, since this Court has to consider this appeal From

Order only on the grounds enumerated in section 100 of C.P.C. and

should confine itself to such facts, conclusion and decision which have

bearing on the order of remand and cannot canvass all points of facts

arrived at by the lower appellate court, it is not possible for this court to

enter into appreciation or reappreciation of evidence. The Hon’ble

Supreme Court in the case of Narayanan Vs. Kumaran and others

(supra) held that the court cannot go into excruciating details of facts

and appreciate evidence while entertaining the Appeal from Order

under the provisions of Order 43 Rule 1(u) of C.P.C.

17 In the light of the discussions made in the foregoing paragraphs,

the impugned judgment and order dated 1.9.1993 passed by the IIIrd

Additonal District Judge, Nanded in Regular Civil Appeal No. 276 of

1992 is quashed and set aside. The Regular Civil Appeal No. 276 of

1992 is restored to its original file. The lower appellate court is directed

to formulate the necessary points for its determination/consideration

and adjudicate all those points and decide the same by giving full

opportunity to the parties concerned. The lower appellate court is

directed to take into consideration the necessary evidence,

::: Downloaded on – 09/06/2013 16:34:57 :::
28

documents and legal provisions. The parties are at liberty to agitate

relevant issues involved in the matter and the lower appellate court

can decide the matter itself. With these observations, this Appeal

From order is allowed to the above extent and disposed of.

18 Civil application, if any, stands disposed of.

19 Record and proceeding of this case be sent back forthwith to the

concerned Court.

*****

::: Downloaded on – 09/06/2013 16:34:57 :::
29

::: Downloaded on – 09/06/2013 16:34:57 :::