Delhi High Court High Court

Pt. Ganga Prasad Sharma vs Dr. Beni Prasad Sharma on 9 July, 2010

Delhi High Court
Pt. Ganga Prasad Sharma vs Dr. Beni Prasad Sharma on 9 July, 2010
Author: Aruna Suresh
* IN THE HIGH COURT OF DELHI AT NEW DELHI

+                       RSA No. 116/1982

                                      Date of Decision: July 09, 2010

       PT. GANGA PRASAD SHARMA              ......Appellant
                         Through: Mr. Jos Chiramel, Mr. Joel
                                  John and Mr. Rohan
                                  Chapagain, Advocates.
                  versus
       DR. BENI PRASAD SHARMA             .....Respondent
                         Through: Mr.Seeraj Bagga,
                                  Advocate.
       %
       CORAM:
       HON'BLE MS. JUSTICE ARUNA SURESH

(1)    Whether reporters of local paper may be
       allowed to see the judgment?
(2)    To be referred to the reporter or not?                     Yes
(3)    Whether the judgment should be reported
       in the Digest ?                                            Yes

                             JUDGMENT

ARUNA SURESH, J.

CM No.3088/2006 (U/s 100(4) read with Section 151 CPC)

1. Respondent/plaintiff had filed a suit for possession in

respect of suit property admeasuring 186.5 square yards, which is in

possession of the appellant/defendant. Trial Court dismissed the suit

of the respondent holding that the land conveyed to the respondent

vide Ex.PW-1/1 was not the land for which possession was sought

and that respondent had failed to prove his ownership qua the land

RSA No.116/1982 Page 1 of 9
shown in yellow color in the site plan Ex.PW-4/1. Trial Court also

observed that appellant was in continuous possession of the suit

property for more than twelve years before filing of the suit.

2. Respondent filed an appeal challenging the judgment

and decree of the Trial Court. Appellate Court vide its impugned

judgment and decree dated 26th March 1982, set aside the judgment

and decree of the Trial Court and decreed the suit of the respondent.

Hence, this appeal under Section 100 of the Code of Civil Procedure

(hereinafter referred to as „CPC‟).

3. This application has been filed by the appellant seeking

formulation of substantial questions of law, as according to him no

substantial question of law was formulated by this Court and without

formulating substantial question of law; appeal could not be heard

and finally decided by this Court. He suggested substantial questions

of law in para-4 of the application.

4. Application has been duly contested by the respondent

alleging that it is misuse of process of law. This Court after taking

into consideration the grounds of appeal and the decisions of the

courts below admitted this appeal on 26th April, 1982 by formulating

a substantial question of law. Therefore, the applicant while seeking

review of the said order has sought reformulation of substantial

RSA No.116/1982 Page 2 of 9
questions of law and introducing them in the order of admission

dated 26th April, 1982 cannot be allowed as the said order can neither

be reviewed nor modified after twenty five years. It is also averred

that application under Section 100 sub-section (4) CPC is not

maintainable and no substantial question of law, as sought by the

appellant can be framed now at this stage and that on 26th April

1982, appellant did not plead, nor urged before the Court to frame

any other question mentioned in ground No. XXII, meaning thereby

that the Court had declined to frame any substantial question of law

on the said grounds on 26th April, 1982. It is also averred that the

application is patently barred by period of limitation as without

suggesting formulation of substantial questions of law, appeal could

not have been filed. This application having been filed now makes

the appeal barred by period of limitation. It is urged that under these

circumstances, application being not maintainable deserves

dismissal.

5. Section 100 CPC permits a party to file an appeal from

a decree passed in appeal by any court subordinate to the High Court

if the High Court is satisfied that the case involves a substantial

question of law. As per sub-section (4) of Section 100 CPC, where

the High Court is satisfied that substantial question of law is

RSA No.116/1982 Page 3 of 9
involved in any case, it shall formulate that question. By virtue of

sub-section (5) this Court is required to hear the party on the

question so formulated and the respondent at the hearing of the

appeal has to be allowed to argue that the case does not involve such

question. Proviso to this Section protects the powers of this Court to

hear, for reasons to be recorded, the appeal on any other substantial

question of law, not formulated by it, if it is satisfied that the case

involves such question.

6. Appellant suggested substantial questions of law which

are required to be formulated in this appeal in para XXII of the

appeal. These very questions, as suggested, have also been

suggested in the instant application. On 26th April 1982, while

admitting the appeal, this Court passed the following order:-

” Admitted.

The appeal involves substantial question of law
as to the interpretation of boundaries of the properties
forming subject matter of the two sale deeds in the
suit, namely PW.1/1 and DW. 3/1.”

7. Perusal of this order makes it clear that while

observing that appeal involved substantial question of law, this Court

did not formulate any substantial question of law and the notice was

sent to the respondent on admission of the appeal. Since the appeal

RSA No.116/1982 Page 4 of 9
was admitted, it seems that it was listed before the Court in the

category of „Regular Matters‟. However, it was dismissed for non-

prosecution on 11th October, 2004. On an application of the

appellant, it was restored on 11th January, 2005. Court had asked the

appellant to file translated copies of the documents which were in

Urdu. On 8th May 2007, this Court listed the matter for 29th August,

2007 for arguments on admission/formulation of substantial

questions of law, if any.

8. As stated above, appeal had already been admitted on

26th April, 1982. Substantial question of law had not yet been

formulated and therefore, it was rightly listed for formulation of

substantial questions of law. It is pertinent that appellant had already

filed the present application in February, 2006 i.e. much before the

Court listed the matter for formulation of substantial questions of

law, though the application remained pending. It is no longer res

integra that substantial question of law is required to be formulated

at the time of admission of the appeal and the respondent is entitled

to show that the question so formulated by this Court does not

involve such a question. If the Court does not formulate such

question at the time of admission and after hearing parties purports to

formulate questions, which according to it arise for determination,

RSA No.116/1982 Page 5 of 9
acts against settled principle of law. It is not legally permissible for

a Court to formulate such purported questions while determining the

issue in the judgment itself for want of adequate notice to the

respondent.

9. In ‘Corporation of City of Bangalore Vs. Syed Iqbal

Hussain’, (2005) 9 SCC 362, Supreme Court has observed that:-

“8. It is no longer res integra that a second appeal
can be admitted for hearing; only in the event the High
Court is satisfied that the case involves a substantial
question of law, whereupon it shall formulate such a
question in terms of sub-section(4) of Section 100 of
the Code of Civil Procedure. Sub-section (5) of
Section 100 mandates that the appeal shall be heard on
the question so formulated and the respondent shall at
the hearing of the appeal be allowed to argue that the
case does not involve such a question. In view of the
provisions contained in sub-sections (4) and (5) of
Section 100 of the Code of Civil Procedure, there
cannot be any doubt whatsoever that a substantial
question of law is required to be formulated at the time
of the admission of the second appeal and the
respondent can be called upon to respond only thereto.
Even the respondent is entitled to show that the
question so formulated by the High Court does not
involve such a question. The hearing of the second
appeal, thus, must be confined to the substantial
question of law so formulated subject to the exceptions
contained in the proviso appended to sub-section (5) of
Section 100 of the Code of Civil Procedure.”

10. Thus, it is clear that under Section 100 CPC,

jurisdiction of this Court to entertain a second appeal is confined

only to such appeals which involve a substantial question of law and

RSA No.116/1982 Page 6 of 9
it does not confer any jurisdiction on the Court to interfere with a

pure question of fact while exercising its jurisdiction under Section

100 CPC. (Reference is made to ‘Dnyanoba Bhaurao Shemade Vs.

Maroti Bhaurao Marnor’, [(1999) 2 SCC 471]

11. As per the proviso, the Court should be satisfied that a

case involves a substantial question of law and not a mere question

of law and the Court must record the reason permitting a substantial

question of law to be raised. It is the duty of this Court to formulate

the substantial question of law involved in the case at the initial stage

and in exceptional cases at a later point of time. When the Court

exercises its jurisdiction under the provisio to sub-Section (5) of

Section 100 CPC in formulating substantial question of law, the

opposite party should be put on notice thereon and should be given a

fair or proper opportunity to meet the point. Proceeding to hear the

appeal without formulating substantial question of law involved in

the appeal is illegal and is an abnegation or abdication of the duty

cast on the Court. (Reference is made to ‘Kshitish Chandra Purkait

Vs. Santosh Kumar Purkait & Ors.’, (1997) 5 SCC 438).

12. In the instant appeal, appellant has challenged the

findings of the Appellate Court. This Court can interfere with the

findings recorded by the courts below only on substantial question of

RSA No.116/1982 Page 7 of 9
law, either framed at the time of admission of the appeal or reframed

or substituted later on at the time of arguments. (Reference is made

to ‘K.G. Shivalingappa (Dead) by LRS. & Ors. Vs. G.S.Eswarappa

& Ors.’ (2004) 12 SCC 189).

13. While admitting the appeal, this Court, in a way,

formulated a substantial question of law by observing that appeal

involved substantial question of law as to the interpretation of

boundaries of the properties forming subject matter of the two sale

deeds in the suit, namely PW.1/1 and DE. 3/1. According to the

appellant, this is not a formulation of substantial question of law by

the Court whereas according to the respondent, substantial question

of law was formulated. However, under the circumstances, keeping

in mind the provisions of Section 100 CPC, it can be safely said that

while admitting the appeal, certain observations were made by the

Court that appeal involved substantial question of law but, no

substantial question of law was properly formulated. Therefore, this

Court at the time of hearing is within its right to formulate

substantial questions of law.

14. As discussed above, vide order dated 8th May 2007,

matter was listed by this Court for formulation of substantial

RSA No.116/1982 Page 8 of 9
questions of law, if any, on 29th August, 2007. Without formulating

substantial questions of law and without affording a fair and proper

opportunity to the respondent to submit on the same, appeal cannot

be finally decided on merits. Under these circumstances, application

stands disposed of in favour of the appellant.

RSA No. 116/1982

Parties shall submit their arguments on formulation of

substantial questions of law, if any, before the Regular Bench.

Parties shall appear before the Regular Bench on 19th July,

2010.

ARUNA SURESH
(JUDGE)
JULY 09, 2010
sb

RSA No.116/1982 Page 9 of 9