High Court Kerala High Court

Nalini Janardhanan vs Elamana Chinnammu on 30 July, 2007

Kerala High Court
Nalini Janardhanan vs Elamana Chinnammu on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5836 of 2005(T)


1. NALINI JANARDHANAN, W/O.JANARDHANAN,
                      ...  Petitioner

                        Vs



1. ELAMANA CHINNAMMU, W/O. GOPALAN,
                       ...       Respondent

2. KARAMBATH SAKUNTHALA, W/O.VELAYUDHAN,

3. CALICUT CORPORATION,

4. ELAMANA RAVEENDRAN, S/O. GOPALAN,

5. PALATHIL SUNDARAN, S/O. JANU,

6. PADANNAKKATTU SANTHA, W/O. CHANDRAN,

7. P.VASANTHA, D/O. JANU,

                For Petitioner  :SMT.SUMATHY DANDAPANI

                For Respondent  :SRI.R.BINDU (SASTHAMANGALAM)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/07/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
               ..........................................................
                          W.P.(C)No.5836 OF 2005
               ...........................................................
                    DATED THIS THE 30TH JULY, 2007

                                J U D G M E N T

The important question which arises in this Writ Petition is

whether “decision” of the suit envisaged by Clause (a) of Rule 3 of

Order XVII C.P.C. shall be a decision on the merits of the claims and

contentions in the suit. As a corollary, the question whether a decision

taken purportedly under Rule 3(a) which does not deal with the merits

of the claims and contentions can be set aside under Order IX also

arises. The question whether appearance of a party through a

counsel who is not prepared to conduct the case but only seeks an

adjournment will amount to appearance of the party for the purpose of

Rule 3(a) also arises.

2. Plaintiff is the petitioner. On her demise during the pendency

of the Writ Petition, her legal heirs have been impleaded as additional

petitioners. The suit was for prohibitory injunction against trespass into

the suit properties. After trial, the suit was dismissed. But the court

of first appeal decreed the suit. On Second Appeal to this Court, the

suit was remanded with a direction to identify the suit properties with

the help of an advocate commissioner and to dispose of the suit within

six months. The commissioner filed report and plan. The petitioner

WP(C)N0.5836/05
-2-

filed I.A.No.410 of 2004 for setting aside that report and plan. The

I.A. was dismissed after examining the commissioner. The case stood

posted for trial to 1.3.2004. The plaintiff was not present but only

sought for an adjournment on the ground that the order on the

application to set aside the commissioner’s report and plan is proposed

to be challenged. The adjournment application was dismissed and the

suit was also dismissed. The plaintiff filed I.A.No.1179 of 2004 under

Order IX Rule 9 C.P.C. for restoration of the suit which was dismissed

by the trial court by Ext.P2 order, holding that the non-appearance of

the petitioner on 1.3.2004 was to avoid a decision in the suit and that

sufficient cause was not made out for the non-appearance. It was

also noticed in Ext.P2 order that a time-limit had been set by this

Court which had to be complied with. Against Ext.P2 the petitioner

preferred C.M.A.No.73 of 2004 before the District Court and the

learned District Judge would paraphrase Order XVII Rule 3 C.P.C. and

hold that all the conditions necessary for attracting Order XVII Rule 3

(a) stood satisfied in the case and would accordingly hold that the

application for restoration under Order IX Rule 9 was not maintainable

and that the remedy of the petitioner was to seek a review of the

judgment dismissing the suit or to prefer a regular appeal as provided

WP(C)N0.5836/05
-3-

under the Code. Noticing that the judgment dismissing the suit does

not decide the merits of the claim or the contentions, the learned

District Judge would observe that such a dismissal of the suit is also

`decision’ of the suit at least for the purposes of Rule 3(a) of Order

XVII. Despite the above finding, the learned Judge went on to

consider the merits of the application and would find that sufficient

cause had not been made out and further that genuine grievances of

the petitioner, if any, against the order dismissing the commission

application could be raised as grounds in the appeal to be filed by her

against the decree dismissing the suit. To hold that the application

under Order IX Rule 9 is not maintainable, the learned District Judge

relied mainly on the judgment of this Court in Sankara Pillai v.

Sankaran (1987 (2) KLT 382) and that of the Full Bench of the

Allahabad High Court in M.S.Khalsa v. Chiranji Lal (AIR 1976

Allahabad 290). According to the learned District Judge, appearance

through a counsel who files an unsuccessful application for

adjournment should be deemed as appearance of the party for the

purpose of the rule. The judgments in Divakara Panicker v.

Pathumma and others (1990 (1) KLJ 787), Sankara Pillai v.

Balakrishnan Nair (1988 (1) KLT 339) and in Janakiramaiah

WP(C)N0.5836/05
-4-

Chetty v. Partharasarathi (2003 (2) KLT 384) were all distinguished

by the learned District Judge on facts.

3. I have heard the submissions of Sri.Jawahar Jose, Advocate

on behalf of the petitioner and those of Sri.R.Bindu Sasthamangalam,

Advocate on behalf of respondents 1 and 4. I have also heard the

submissions of Sri.C.M.Suresh Babu, Standing Counsel on behalf of the

3rd respondent-Calicut Corporation.

4. Mr.Jawahar Jose would flay Exts.P2 and P3 forcefully. He

would argue that decision which is contemplated under Clause (a) of

Rule 3 of Order XVII is a decision on merits. The disposal of the suit

on 1.3.2004 was not a decision on merits but it was obviously a

decision by default. There was no appearance of the plaintiff on

1.3.2004 and appearance by the counsel who was not prepared to do

anything more than to file an application for adjournment which was

turned down by the learned Munsiff will not constitute appearance of

the plaintiff for the purpose of the rule. The learned counsel further

submitted that, in any view, sufficient cause had been made out by the

plaintiff for her non-appearance on the crucial date and the courts

below ought to have allowed the application so as to facilitate disposal

of the cause on merits. The learned counsel relied on the judgments

WP(C)N0.5836/05
-5-

in Sankara Pillai v. Balakrishnan Nair (1988 (1) KLT 339),

Divakara Panicker v. Pathumma and others (1990 (1) KLJ 787),

Pokku v. Ammini (1987 (2) KLT 308), G.P.Srivastava v.

R.K.Raizada [(2003) 3 SCC 54) and Janakiramaiah Chetty’s case

(2003 (2) KLT 384) for the propositions advanced by him.

5. Sri.R.Bindu Sasthamangalam, learned counsel for the

contesting respondents would support Ext.P3 judgment on the basis of

the reasons stated therein and submit that there is no warrant at all

for interfering with the same within the contours of this Court’s very

narrow jurisdiction under Article 227 of the Constitution.

6. On going through the counter affidavit which was filed by the

respondents to Ext.P1 application, it will be seen that the contention

that Ext.P1 is not maintainable was raised only formally and a perusal

of Ext.P2 order passed by the learned Munsiff will show that the above

contention was not accepted and the learned Munsiff has found Ext.P1

application under Order IX Rule 9 to be maintainable in law. The

enquiry in Ext.P2 is confined mainly to the question whether the

plaintiff had made out sufficient cause for her non-appearance on the

crucial day, i.e., 1.3.2004. The judgment passed by the court on

1.3.2004 reads as follows:-

WP(C)N0.5836/05
-6-

“Suit for perpetual injunction.

Plaintiff not present. Her husband was reported

to be present in the morning. He was not present when

his name was called out. No proof affidavit filed either.

D5 present. I.A.No.837/04 filed today on the side of

the plaintiff seeking adjournment is dismissed vide

separate order. Plaintiff is not ready to tender evidence

despite repeated directions. She had not paid the batta

ordered to the commissioner either. Hence the suit is

dismissed with costs of supplemental D5 for non-

appearance of plaintiff.”

(underlining mine)

In Ext.P2, the learned Munsiff finds that the plaintiff’s non-appearance

was deliberate and accordingly holds that the cause shown–her

intention to challenge the order passed on the application to set aside

the commissioner’s report–did not constitute sufficient cause for the

purpose of Order IX Rule 9. In other words, it is somewhat clear from

Ext.P2 that the learned Munsiff has construed Ext.P2 as an order

under Clause (b) of Rule 3 of Order XVII.

7. I shall now extract Rule 3 of Order XVII C.P.C.:-

“3. Court may proceed notwithstanding

either party fails to produce evidence, etc.–

Where any party to a suit to whom time has been

WP(C)N0.5836/05
-7-

granted fails to produce his evidence, or to cause the

attendance of his witnesses, or to perform any other

act necessary to the further progress of the suit, for

which time has been allowed, the Court may,

notwithstanding such default,–

(a) if the parties are present, proceed to decide

the suit forthwith; or

b) if the parties are, or any of them is, absent

proceed under Rule 2.”

On going through Ext.P3, it is seen that the learned District Judge has

correctly paraphrased Order XVII Rule 3 and found that in order that

clause (a) of Rule 3 of Order XVII be attracted, the following conditions

should be satisfied:-

1. Time must have been granted to the party concerned to

produce his evidence or cause the attendance of his witnesses or

perform any other act necessary for the further progress of the suit.

2. The party failed in doing any of the acts enumerated above.

3. The parties must have been present on the day.

4. The suit should have been decided forthwith.

The District Judge noticed that the suit stood originally posted for trial

to 26.2.2004, i.e., for the plaintiff to adduce evidence, and on that day

the case was adjourned to 1.3.2004, and found that time had been

WP(C)N0.5836/05
-8-

granted to the plaintiff at her instance for adducing evidence.

Accordingly, it was found that the first condition stood satisfied in this

case. Noticing that the husband of the plaintiff who was present at the

time of roll-call was found absent when his name was called out for

commencement of recording of his evidence, the court found that the

second condition also stood satisfied, since it was clear that the

plaintiff was not prepared to tender evidence on 1.3.2004. I do not

find any infirmity about the findings of the learned District Judge

regarding the first two conditions which are pre-requisites for justifying

a judgment under Order XVII Rule 3(a) of the code.

8. The third condition, as already noticed, is that both the parties

should have been present on the crucial day and the fourth condition is

that the suit should have been decided forthwith. According to me, the

learned District Judge has erred in holding that conditions 3 and 4 also

stood satisfied in this case and that the judgment passed on 1.3.2004

dismissing the suit was a judgment under Clause (a) of Rule 3 of Order

XVII. According to the learned District Judge, it is not mandatory that

the decision which is expected to be taken forthwith under Clause (a)

of Rule 3 of Order XVII shall be a decision on merits and dismissal of

the suit for default is also a decision of the suit, at least for the

WP(C)N0.5836/05
-9-

purposes of Rule 3(a).

9. In Janakiramaiah Chetty’s case [2003 (2) KLT 384 (SC)],

the comparative scope of Rules 2 and 3 of Order XVII C.P.C. and the

distinction between the two rules were considered by the Supreme

Court. Arijit Pasayat, J. who authored the judgment points out that

Rules 2 and 3 operate in different and distinct sets of circumstances.

Rule 2 applies only when an adjournment has been granted generally

and not for any specific purpose. His Lordship held that Rule 3

operates when adjournment has been specifically given for any one of

the purposes mentioned in that rule. The basic distinction between the

two rules, according to the learned Judge, is that in the former, any

party has failed to appear at the hearing while in the latter, the party

though present has committed any one or more of the defaults

enumerated in the rule. The Explanation to Rule 2 extracted

hereunder was noticed by the learned Judge:-

“Explanation.–Where the evidence or a

substantial portion of the evidence of any party has

already been recorded and such party fails to appear

on any day to which the hearing of the suit is

adjourned, the Court may, in its discretion, proceed

with the case as if such party were present.”

The combined effect of the Explanation to Rule 2 and Rule 3 of Order

WP(C)N0.5836/05
-10-

XVII is that the power conferred on the court is permissive and not

mandatory. The Explanation is in the nature of a deeming provision,

when under given circumstances, even an absentee party can be

deemed to be present. Noticing the crucial expressions in the

Explanation “where the evidence or a substantial portion of the

evidence of any party”, the learned Judge observes:-

“There is a positive purpose in this legislative

expression. It obviously means that the evidence on

record is sufficient to substantiate the absentee party’s

stand and for disposal of the suit. The absentee party

is deemed to be present for this obvious purpose. The

court while acting under the Explanation may proceed

with the case if that prima facie is the position. The

court has to be satisfied on the facts of each case about

this requisite aspect. It would be also imperative for

the court to record its satisfaction in that perspective.

It cannot be said that the requirement of substantial

portion of the evidence or the evidence having been led

for applying the Explanation is without any purpose.

If the evidence on record is sufficient for disposal of the

suit, there is no need for adjourning the suit or

deferring the decision.”

The learned Judge goes on to analyse the judgment which was

impugned in that case and finds that the judgment has imprints of an

WP(C)N0.5836/05
-11-

ex parte adjudication and not of a decision on merits since there is

not even an indication as to what evidence was evaluated or whether

the merits of the claims and contentions were tested. The above view

of the Supreme Court, though they are specifically expressed with

reference to a judgment under the Explanation to Rule 2 of Order XVII,

in my opinion, should apply in the case of disposals under Order XVII

Rule 3(a) also. In fact, the learned Judge has also observed that

unless the judgment in question discusses the merits of the case,

preferring of a regular appeal will be really inconsequential since no

definite grounds of appeal can be pressed into service except making

generalised challenges. I also feel that it cannot be the legislative

intent to encourage preferring of regular appeals in situations where

the appellants are unable to raise definite grounds challenging the

merits of the decision under appeal.

10. U.L.Bhat and K.G.Balakrishnan, JJ. in Sankara Pillai v.

Balakrishnan Nair (1988 (1) KLT 339) have also analysed the

relative scope of Rules 2 and 3 of Order XVII C.P.C. Their Lordships

held that where Rule 2 applies, ordinarily the disposal shall be under

Order IX and disposal on the merits of the matter is possible only by

virtue of the Explanation to Rule 2. As regards Rule 3, their Lordships

WP(C)N0.5836/05
-12-

say that Rule 3 can be invoked only when both parties are present and

even if the disposal purports to be on merits, unless the conditions

necessary for disposal under Order XVII Rule 3 (a) are satisfied, the

provisions of Order IX C.P.C. will apply. In my opinion, this judgment

also sufficiently indicates that a decision under Rule 3(a) of Order XVII,

as in the case of a decision under the Explanation to Rule 2 of Order

XVII, shall be a decision on merits.

11. S.Padmanabhan, J. in the decision in Divakara Panicker v.

Pathumma and others (supra) has clearly indicated that decisions

which are contemplated under the Explanation to Rule 2 of Order XVII

and under Clause (a) of Rule 3 are decisions on the merits of the

claims and contentions. His Lordship holds that the power conferred

on courts under Clause (a) of Rule 3 of Order XVII to decide the suit

on the merits for the default of a party (default need not be of

appearance but in the matter of performance of the acts enumerated

under Rule 3) is a drastic power which seriously restricts the remedy of

the unsuccessful party for redress. It has to be used only sparingly in

exceptional cases. In order to decide the suit on merits, the mere

existence of the conditions enumerated under Rule 3 alone will not be

sufficient. There must be some materials for a decision on the merits

WP(C)N0.5836/05
-13-

even though the materials may not be technically interpreted as

evidence. Sometimes, the decision in such cases could be on the basis

of pleadings, documents and burden of proof. The learned Judge also

observed that it is appreciable for the court to indicate by the

judgment that the decision is for default or on merits. The learned

Judge would observe:-

“The only alternative of the court in cases

covered by Rule 3 or the Explanation to Rule 2 is not to

decide on the merits alone. If such an interpretation

is given, it will amount to an unjustified preference to

one who purposely absents than to one who presents

but is unable to proceed with the case.”

In my opinion, a decision purportedly made under Rule 3(a) unless the

same is on merits will have to be construed as a decision under Rule 3

(b) itself. In fact, there is considerable volume of judicial authority in

support of the view.

12. There is sufficient indication in the judgment of the Supreme

Court in Prakash Chander v. Janki Manchanda (AIR 1987 SC 42)

that the decision which is envisaged under Order XVII Rule 3(a) is a

decision on merits, though the learned District Judge observed that the

decision cannot be said to be a direct one on the point. The judgment

of Sadasivan, J. in Abdulla Haji v. Mammunhi Barikat (1969 KLT

WP(C)N0.5836/05
-14-

433) is a direct authority for the proposition that disposal envisaged

under Clause (a) of Rule 3 is a disposal on merits. His Lordship notices

that two phases are contemplated under Order XVII Rule 3. The first

is default on the part of the plaintiff to perform the acts necessary for

the further progress of the suit. The second phase is that the court

shall proceed with the suit notwithstanding the default. According to

the learned Judge, even when it is noticed that there is default on the

part of the party to do what he was expected to do, then, the court

shall proceed with the suit and decide the suit on the basis of the

available materials rather than dismiss the suit by a one-word

judgment. In fact, the learned Judge followed the views of the

Jammu and Kashmir High Court in Sonaullah v. Sultan Jan (AIR

1952 Jammu & Kashmir 21) and held that the words “proceed to

decide the suit forthwith” notwithstanding default suggest that the

case must be one where in spite of the default of a party, it must have

been possible for the court to come to a decision of the suit–a decision

on the merits of the case, on the materials available before the court.

13. A Division Bench consisting of T.S.Krishnamoorthy Iyer and

P.Unnikrishna Kurup, JJ. in Pokker Haji v. Muhammed Barami

(1971 KLT 438) has observed that in order that Rule 3 of Order XVII

WP(C)N0.5836/05
-15-

applies, the disposal of the suit shall be on the basis of the evidence

already on record and not on the basis of any evidence which is

adduced after the default to perform any acts under Order XVII Rule 3

occurred. This decision, in my view, clearly implies that disposals

under Clause (a) of Rule 3 of Order XVII shall be disposals on merits.

A Full Bench of the Bombay High Court in Basalingappa v.

Shidramappa (AIR 1943 Bombay 321) considered the relative scope

of Rules 2 and 3 of Order XVII. Their Lordships held that the mere

fact of a party making any default of what he was directed to do would

not lead to a dismissal of the plaintiff’s suit, if the plaintiff was the

party in default, or the decreeing of the claim against the defendant, if

the defendant was the person who made the default. According to

their Lordships, the words “notwithstanding such default” in Rule 3

clearly imply that the court is to proceed with the disposal of the suit

in spite of the default, upon such materials as are before it. Thus this

decision clearly takes the view that decisions under Clause (a) of Rule

3 shall be decisions on the merits of the claim. The judgment of

P.Govinda Menon J. in Kunjannam v. A.Issac (1961 KLT 653) was in

a case where the suit after undergoing several adjournments stood

posted for production of succession certificate by the plaintiff. On the

WP(C)N0.5836/05
-16-

relevant date, the plaintiff did not produce the succession certificate

but only applied for adjournment. The adjournment application was

dismissed and the suit was also dismissed for default. The learned

Munsiff, without specifically referring to Order XVII Rule 3(a) held that

the restoration application was not maintainable. Taking the view that

even when a suit is dismissed on the reason of non-performance of an

act required to be done under Rule 3(a) of Order XVII, then also the

dismissal shall be on the reason that the evidence in the case falls

short of upholding the claim and not on the reason of default of

appearance or non-performance alone, the learned Judge ruled that

the restoration application was maintainable.

14. The judgments of the Rajasthan High Court in Gopikishan

v. Ramu [AIR 1964 Rajasthan 147(FB)] and the Orissa High Court in

Hindustan Steel Ltd. v. Prakash Chand [AIR 1970 Orissa 149 (DB)]

also indicate that those courts are of the view that decision under

Clause (a) of Rule 3 of Order XVII shall be a decision on the merits and

that even if it is a dismissal of the suit, the dismissal shall be on the

reason that there is lack of evidence to uphold the claim and not on

the reason that the plaintiff is absent or has not performed the acts

which he was expected to perform under Rule 3. In A.K.P.Haridas v.

WP(C)N0.5836/05
-17-

V.A.Madhavi Amma (AIR 1988 Kerala 304), while holding that an

application under Order IX Rule 13 is maintainable for setting aside a

decree passed under Order VIII Rule 10, S.Padmanabhan, J. has

indicated that decrees which are contemplated under Rule 3(a) of

Order XVII are decrees on merits and not decrees which do not advert

to the pleadings or evidence available on record.

15. The Madras High Court in Pazhaniandi v. Naku (AIR 1927

Madras 109) has also ruled that the expression “notwithstanding such

default” implies that the court is to proceed, in spite of default, with

the disposal of the suit on merits. The Full Bench of the Allahabad

High Court in Munna Lal v. Jai Prakash (AIR 1970 Allahabad 257)

also takes the view that a decision under Order XVII Rule 3 is expected

to be a decision on merits. The judgment of G.Kumara Pillai, J. in

Varghese v. Kesavan (1960 KLT 648) also indicates that decisions

under Order XVII Rule 3 are to be decisions on merits.

16. It was the judgment of T.Kochu Thommen, J. in Sankara

Pillai v. Sankaran (1987 (2) KLT 382) which is relied on by the

learned District Judge. That of course was a case where the disposal

was not on merits and the plaintiff’s counsel continued to be physically

present in court even after the rejection of the adjournment

WP(C)N0.5836/05
-18-

application. However, the learned Judge held that since the conditions

under Order XVII Rule 3(a) stood satisfied, the trial court was justified

in dismissing the suit and the aggrieved plaintiffs had a remedy by way

of regular appeal. But in the light of Sankara Pillai v. Balakrishnan

Nair (supra), subsequent judgment of Padmanabhan J. in Divakara

Panicker’s case with which I am in respectful agreement, the

judgment of the Supreme Court in Janakiramaiah Chetty’s case

(supra) and the observations of the Division Benches of the various

High Courts discussed above, the view of Kochu Thommen, J. in

Sankara Pillai v. Sankaran will have to be found to be not correct. I

notice that many a relevant precedent including the judgment of

Division Bench in Pokker Haji’s case and the judgment of Sadasivan,

J. in Abdulla Haji’s case and the judgment of Govinda Menon, J. in

Kunjannam’s case were not brought to the learned Judge’s notice

even.

17. A careful reading of the majority judgment in M.S.Khalsa v.

Chiranji Lal (AIR 1976 Allahabad 290), which is very much relied on

by the learned District Judge for his view that appearance by an

advocate who only files an application for adjournment will constitute

appearance of the plaintiff for the purpose of Order XVII Rule 3 will

WP(C)N0.5836/05
-19-

show that that Bench also assumes that a decree passed under Order

XVII Rule 3(a) is on the merits of the claims and contentions.

18. Thus, according to me, in as much as the judgment and

decree passed by the learned Munsiff on 1.3.2004 do not deal with the

merits of the claim, the fourth condition of “deciding” the suit has not

been satisfied.

19. It is now necessary to consider whether the third condition

that both the parties should have been present on the relevant date

has been satisfied. The learned District Judge has relied on the

decision in Sankara Pillai’s case (1987 (2) KLT 382) and that of the

Full Bench in M.S.Khalsa’s case (supra) to take the view that

appearance by counsel, even it is for the sole purpose of making an

adjournment application will amount to presence of the party for the

purpose of Order XVII Rule 3 C.P.C. Though Divakara Panicker’s

case (supra) and Sankara Pillai v. Balakrishnan Nair (1988 (1) KLT

339) were cited before the learned District Judge for the contrary view,

those decisions were distinguished by the learned District Judge. It

was observed that in Divakara Panicker’s case the counsel reported

no instructions. But in the present case, no such report was made by

the counsel. As for Sankara Pillai’s case, the learned Judge would

WP(C)N0.5836/05
-20-

observe that the question whether appearance by counsel will amount

to deemed presence of the party for the purpose of Order XVII Rule 3

(a) did not specifically arise in that case. The Full Bench decision of

the Allahabad High Court in M.S.Khalsa’s case was a direct precedent,

according to the learned District Judge.

20. It is true that in M.S.Khalsa’s case, the Full Bench of the

Allahabad High Court has taken the view that appearance through an

advocate who applies only for adjournment and is not prepared to

conduct the case will be deemed presence of the party for the purpose

of Order XVII Rule 3. But, it appears, that the difference in the rule

position obtaining in our State and in Allahabad was not noticed by the

learned District Judge. Order XVII Rule 2 by virtue of the amendment

made by the Allahabad High Court reads as follows:-

“Where, on any day to which the hearing of the

suit is adjourned, the parties or any of them fail to

appear, the court may proceed to dispose of the suit in

one of the modes directed in that behalf by Order IX or

make such other order as it thinks fit.

Where the evidence, or a substantial portion of

the evidence, of any party has already been recorded

and such party fails to appear on such day, the court

may in its discretion proceed with the case as if such

party were present, and may dispose of it on the

WP(C)N0.5836/05
-21-

merits.

Explanation.– No party shall be deemed to have

been failed to appear if he is either present or is

represented in court by agent or pleader, though

engaged only for the purpose of making an

application.”

Order XVII Rule 3 as it obtains in Allahabad clearly provides that the

rule shall not apply in a case where Rule 2 does apply. The view of

the Full Bench in M.S.Khalsa’s case (supra) that appearance through

a counsel who has been instructed only for the purpose of making an

adjournment application and is not prepared to conduct the case will

be deemed presence of the party for the purpose of Order XVII Rule 3

has been given in the light of the position emerging from Rules 2 and 3

of Order XVII as obtained in that High Court.

21. S.Padmanabhan, J. in Divakara Panicker’s case (supra)

after referring to a catena of decisions, has clearly ruled that the trend

of authorities supplied by decisions of various High Courts is

unanimous on the point that the presence or appearance of a party or

counsel without preparedness to co-operate for the progress of the

case cannot be treated as presence attracting Rule 3(a) which is a

condition precedent to the decision on merits except in cases covered

by the Explanation to Rule 2.

WP(C)N0.5836/05
-22-

22. A Division Bench of the Calcutta High Court in Sohanlal v.

Kedarnath (AIR 1969 Calcutta 516) has held that mere physical

presence of the lawyer without preparedness to conduct the case will

not constitute appearance for the purpose of Order XVII Rule 2 or Rule

3. Justice Sadasivan, J. in Abdulla Haji v. Mammunhi Barikat

(1969 KLT 433), after referring to the judgment of the Madras High

Court in Kaliappa Mudaliar v. Kumarasami Mudali (AIR 1926

Madras 971), has endorsed the view that mere physical presence of

party or pleader without readiness to participate in the proceedings will

not amount to appearance for the purposes of Order XVII Rule 3. The

Division Bench of the Orissa High Court in Hindustan Steel Ltd.

(supra) has also expressed the view that what is necessary for the

purpose of Order XVII Rule 3 is appearance by party or counsel with

readiness to participate in the proceedings.

23. The Full Bench of the Madhya Pradesh High Court also has

ruled in Rama Rao v. Shantibai (AIR 1977 Madhya Pradesh 222)

that for deciding whether appearance of a counsel in the absence of a

party will amount to appearance by the party for the purpose of Order

XVII Rule 3, the essential question to be considered is whether the

advocate had been instructed for conducting the case. By majority,

WP(C)N0.5836/05
-23-

the Full Bench answered the questions which were referred, in the

following terms:-

(1) If, when a suit is called on for hearing, a party’s counsel

appears and seeks adjournment but when adjournment is refused he

retires saying that he has no instructions, it will be no appearance of

the party and Rule 2 of Order XVII C.P.C. alone would be attracted.

However, in such a case, the defaulting party must show sufficient

cause for non-appearance as well as for not fully instructing the

counsel.

(a) If the counsel had sought adjournment because he was

instructed by his client to ask for an adjournment only, and not to

proceed with the trial if adjournment be refused or (b) If the counsel

feels a necessity to seek adjournment so that he may prepare himself

and, on his own, seeks adjournment which is refused, it will be no

appearance of the party and Rule 2 of Order XVII C.P.C. alone would

be attracted.

2. If, when a case is called on for hearing, the counsel appears

(without making any request for adjournment) merely to inform the

Court that he has no instructions and, therefore, would not appear, it

will be no appearance of the party and Rule 2 of Order XVII C.P.C.

WP(C)N0.5836/05
-24-

alone would be attracted.

24. The Division Bench of the Madras High Court in Ellammal

v.Karuppan Chetti (AIR 1936 Madras 625) has also taken the view

that appearance by a counsel who does not do anything other than to

apply for adjournment will not constitute appearance of party for the

purpose of Rule 3 of Order XVII. The Madras High Court in

Pazhaniandi’s case (supra) has gone to the extent of holding that

even mere physical presence of a party in court when his vakeel

applied for adjournment and the adjournment was refused will not

amount to appearance by the party for the purpose of Rule 3 of Order

XVII. The Supreme Court has observed in Sangram Singh v.

Election Tribunal, Kotah (AIR 1955 SC 425) that our laws on

procedure are based on the principle that as far as possible the

proceeding in a court of law should not be conducted to the detriment

of a person in his absence. Physical presence without readiness to co-

operate for anything connected with the progress of the case does not

serve any useful purpose in deciding the case on merits and the policy

of courts which are established for subserving the cause of justice is to

facilitate the adjudication of causes on their merits rather than by

default. As observed by S.Padmanabhan, J. in Divakara Panicker’s

WP(C)N0.5836/05
-25-

case (supra), the power to decide the suit on merits under Order XVII

Rule 3(a) seriously restricts the remedy of the losing party for redress.

It could not have been the legislative intent to place an absentee

party in a more advantageous position than a party who is present but

is unwilling to co-operate on a given reason.

25. Considering the ratio emerging from the various decisions

referred to hereinbefore and also on first principles, I hold that

presence of an advocate who appears on the crucial day only for

applying for an adjournment and is not prepared to conduct or to

defend the case will not be appearance of the party for the purpose of

Order XVII Rule 3. It may be true that the counsel in the present case

did not report “no instructions”. But he did express his inability to go

on with the trial and was not in fact prepared to go on with trial. That

is sufficient to hold that the third condition under Order XVII Rule 3

was also not satisfied in this case and Ext.P1 application under Order

IX Rule 9 C.P.C. filed by the plaintiff was well maintainable in law. As

already noticed, the learned Munsiff found the application to be

maintainable and considered the same on its merits.

26. The question which remains to be considered is whether the

courts below were justified in dismissing the application on the reason

WP(C)N0.5836/05
-26-

that sufficient cause had not been made out for the non-appearance of

the plaintiff-petitioner on 1.3.2004. The explanation offered by her for

not being present in court and for not instructing her counsel to

continue with the case was that her earlier application for setting aside

the commissioner’s report had been dismissed and that she wanted

bona fide to challenge that order. The learned District Judge also

seems to feel that it is probable that the plaintiff has a legitimate

grievance regarding the dismissal of her application for setting aside

the commissioner’s report, but according to the learned Judge that

grievance could be voiced through a regular appeal which the plaintiff

may have to file in the event of the suit being decided against her. It

was agreed to before me by both sides that the commissioner’s report

and plan will be crucial for deciding the suit and that with the present

report on record, the petitioners are likely to have difficulties in the

suit which had been remanded by this Court for the purpose of taking

out a commission. The expression “sufficient cause” is an elastic

one for which no hard and fast guidelines can be given.

S.Padmanabhan, J. in Pokku’s case (supra) has held that the nature

of the claims and contentions and the effect which the decision of the

case will have on the rights of parties cannot be ruled out as totally

WP(C)N0.5836/05
-27-

foreign to the area of consideration in petition under Order IX under all

circumstances. The learned Judge goes on in that judgment to say

that even in cases where the court is not fully satisfied of the sufficient

cause, an order allowing the application under Order IX can be made

putting the parties to terms, if the court feels that such a course is

necessary for doing justice to the parties. Of course, courts must be

cautious to make all attempts to curb the law’s delays by discouraging

mala fide attempts to protract litigations under the guise of sufficient

cause. Judicial verdict on any application under Order IX Rule 9 shall

take a compromising position as between the various interests

involved. The Supreme Court in G.P.Srivastava’s case (supra) after

observing that the petitioner is expected to give sufficient cause for his

non-appearance on the crucial day and not for his defaults which

occurred prior to that, has ruled that the expression “sufficient cause”

shall be liberally construed and the approach should not be in a

technical and narrow manner. The court further found that even if it is

seen that there has been some negligence on the part of the

petitioner, the question to be considered is whether the other side

cannot be compensated by costs. Adopting too technical an approach

is likely to result in prolonging the litigation indefinitely.

WP(C)N0.5836/05
-28-

27. A reading of Ext.P3 will show that the circumstances that

the plaintiff was not ready for trial on 26.2.2004 and that she did not

pay the additional batta which was due to the advocate commissioner

weighed with the learned District Judge as circumstances indicating

that she wanted to protract the trial. As for the lack of readiness on

the part of the plaintiff on 26.2.2004, the same is not to be made a

consideration, going by the judgment of the Supreme Court in

G.P.Srivastava v. R.K.Raizada [(2000) 3 SCC 54]. No explanation

was offered at the Bar as to why the plaintiff had not paid the batta

ordered by the court to the advocate commissioner. However, since it

is found that the application under Order IX Rule 9 C.P.C. is

maintainable, non-payment of batta could not have been made a

reason for dismissing the suit since the order directing payment of

batta could have been got executed by the advocate commissioner as

any other executable order. Considering the totality of the

circumstances which attend on this case and the interests of justice, I

am of the view that the application should have been allowed by

imposing reasonable terms.

28. In the result, I set aside Exts.P2 and P3 and allow Ext.P1 I.A.

on the following terms:-

WP(C)N0.5836/05
-29-

1. The petitioners shall pay the additional batta

ordered by the court as payable to the advocate

commissioner, together with interest thereon at 12%

per annum from the date fixed by the court for

payment till actual payment, to the advocate

commissioner and file a memo before the court below.

2. The petitioners shall pay as costs a sum of

Rs.9000/- (Rs.Nine Thousand only) to the contesting

respondents either directly or through their counsel in

this Court, within one month of receiving copy of this

judgment and file a memo in the court below.

3. The petitioners shall pay Rs.1000/- (Rs.One

Thousand only) to the High Court Legal Services

Committee within the aforesaid period as further costs

and produce the receipt before the court below.

If the above conditions are not complied with by the petitioners,

Exts.P2 and P3 will stand confirmed.

The Writ Petition is allowed as above.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.5836/05
-30-

AIR 1943 Bombay 321 FB

AIR 1972 Gauhati 25 – Order under Rule 3 is an order on merits.

Merely because the court mentions Order XVII Rule 3, it cannot be said

that the order was made under that rule and not under Order XVII

WP(C)N0.5836/05
-31-

Rule 2. In the case of default under Order XVII Rule 2 coupled with

default under Order XVII Rule 3, disposal must be held to be under

Order XVII Rule 2 and not under Rule 3.

1963 KLT 256 – the construction of Order XVII Rule 2 and Rule 3

should be such that where it is permissible to treat an order as falling

within the ambit of Rule 2, it must be taken as being outside the ambit

of Rule 3 for the obvious reason that Rule 3 is a more stringent

provision requiring a strict construction.

AIR 1977 M.P. 222 – Order under Rule 3 is an order on merits.

AIR 1936 Madras 625

AIR 1953 Rajasthan 1.

AIR 1927 Madras 109

1971 KLT 438

1960 KLT 648

1980 KLT 468

1988 Kerala 304

AIR 1970 Allahabad 257

The fact that the court cited Order XVII Rule 3(a) for the purpose

of dismissing a suit is not conclusive on the question whether the

WP(C)N0.5836/05
-32-

decision was on merits or not. In every case, court will have to find

out whether really the decision was on merits. In cases where the suit

is dismissed for non-prosecution, the decree cannot be on merits as

there will be no evidence at all for the appellate court to consider. In

such cases, what the appellate court should do if it accepts the case of

the applicant is to set aside the decree on the ground that the trial

court was not justified in proceeding under Order XVII Rule 3 and

remand the case. Thus, the parties will be in the same position as

they would have been if the defaulting party would have been

originally permitted to file restoration application and had not been

compelled to file an appeal. Where even though the judge had stated

that the suit was being disposed of under Order XVII Rule 3 and the

real meaning and substance of the court action was only to dismiss

the suit for non-prosecution, it was held that an application for

restoration was maintainable.

Order XVII Rule 2 – Allahabad amendments

Where the evidence or a substantial portion of the evidence of

any party has been already received and such party fails to appear on

WP(C)N0.5836/05
-33-

such day, the court may in its discretion proceed with the case as if

such party were present and may dispose of it on the merits.

Explanation.– No party shall be deemed to have been failed to

appear if he is either present or is represented in court by agent or

pleader, though engaged only for the purpose of making an

application.

Order XVII Rule 3 – Allahabad amendments

put a comma after the first word “where” and insert thereafter

the words “in a case to which Rule 2 does not apply”.

………………..

WP(C)N0.5836/05
-34-