JUDGMENT
B.S. Chauhan, J.
1. This writ petition has been filed before this Court to abuse the process of the Court without knowing anything about the law. A suit has been filed against the petitioner for eviction from the premises which was decreed by the Civil Court vide Judgment and decree dated 9-7-1996. Being aggrieved, petitioner preferred the first appeal which was dismissed in default vide order dated 11-10-2000. Application for restoration was filed which was rejected by the First Appellate Court vide order dated 23-10-2002. Against that, the petitioner approached this Court by filing a’ Writ Petition No. 3089 of 2003 and this Court vide order dated 16-12-2003 allowed the writ petition, and restored the first appeal. Petitioner filed a copy of the said judgment/order before the First Appellate Court and in order to hear the appeal, notices were issued to the respondents therein. First time the matter was taken up before the First Appellate Court on 3-2-2004 and an application for amendment was preferred by the petitioner on 19-2-2004. Notices were issued to the respondents in the First Appeal. However, one of the respondents remained unserved as the learned First Appellate Court was satisfied that one of the respondents therein could not be served the order dated 9-3-2004. Fresh notices were issued and as the same also could not be served and there was no report of service, the learned First Appellate Court again passed the order on 25-3-2004 to ‘issue fresh notice to the said respondents fixing the date as 24-4-2002 and when the matter was listed on 24-4-2004, the First Appellate Court was of the considered opinion that the said respondents had not been served, therefore, fresh notices were directed to be issued. The petitioner did not consider it proper to take any proper steps as per the order of the appellate Court dated 24-4-2004, therefore, instead of dismissing the appeal in default or for non-prosecution and particularly for non-compliance of the order dated 24-4-2004, the appellate Court further issued notices to the said respondents on 12-5-2004.
2. Petitioner filed an application that the unserved respondents be served by substituted service by publication in the local newspapers. However, the appellate Court directed the service of notice by registered post for which steps were required.
3. Petitioner does not disclose as to whether he has taken steps in pursuance of the order of the First Appellate Court dated 12-5-2004, and has filed the petition raising the grievance that his application for service by substituted mode has not been allowed. Learned counsel for the petitioner is not aware as under what provision application for substituted service is permissible and what are the circumstances for moving the application.
4. Order 5. Rule 20 of the CPC provides for service of summons in the suit and the appeals by substituted mode and Clause 1 of the same reads as under :
“Where the Court is satisfied that there is reason to believe that the defendant is keeping out of the way for the purpose of avoiding service, or that for any other reason, the summons cannot be served in the ordinary way, the Court shall order the summons to be served by affixing a copy thereof in some conspicuous place in the Court’s house…………”
Further, Clause (1-A) thereof reads-as under :-
“Where the Court acting under sub-rule (1) orders service by an advertisement in a newspaper, the newspaper shall be a daily newspaper circulating in the locality in which the defendant is last known to have actually and voluntarily resided, carried on business or personally worked for gain.”
5. Thus, the aforesaid provisions of the CPC make it clear that substituted service is permissible, provided the Courts record the reasons after being fully satisfied that the service cannot be effected in an ordinary manner and it cannot be taken as a matter of right. Party cannot ask the Court that it wants to serve the defendant/respondent by substituted service. The Courts have deprecated the practice of filing such an application and categorically held that substituted service is not permissible unless the Court records the reasons reaching the conclusion that it is not possible to serve the defendant/respondent in an ordinary manner.
6. A Division Bench of the Calcutta High Court in Teharoochand v. M/s. Surajmull Nagarmull, AIR 1984 Cal 82, considered the issue and held as. under (para 9) :-
“Before issuing summons under Order 5, Rule 20 of the Code, the Court is to be satisfied that the defendant is keeping out of the way for the purpose of avoiding service, or that for any other reason summons cannot be served in the ordinary way. Before such satisfaction, the Court has to consider the case carefully having regard to the nature of the earlier attempts made for the service of summons. Mere assertion of the plaintiff in this respect to attract the provisions of Order 5, Rule 20 of the Code will not be enough. Only when the Court is satisfied from the materials on record that there is reason to believe that the defendant is keeping out of the way for the purpose of avoiding service, or that for any other reason summons cannot be served in the ordinary way, the Court will be entitled to order service of summons under Order 5, Rule 20 of the Code”.
7. Similar view has been reiterated in Ram August Tewari v. Bindeshwarl Tewari, AIR 1972 Patna 142.
8. In Ambika Prasad v. Kodai Upadhya, AIR 1945 All 45, this Court considered a case where the defendant could not be served being detained in jail and it was held there that in such a situation as the defendant could not be served the proper procedure would be to issue processes for substituted service under Order 5, Rule 20 of the CPC and then to proceed with the trial of the suit.
9. In Smt. M. L. Nagarathnamma v. S. R. Suryanarayan Rao, AIR 1985 NOC 214 (Kant), the Division Bench examined a case where summons could not be served in a suit on the defendant teacher on account of her transfer and request was made to serve her by substituted service. The Division Bench of the Karnataka High Court held that unless the enquiry is held and Court comes to the conclusion that she was evading the service, the question of serving her by substituted service did not arise.
10. Thus, in view of the above, we are of the considered opinion that the application filed by the petitioner to serve the unserved respondents in the first appeal could not be entertained. However, it is a case where the petitioner wants to have a litigation as a luxury and waste the time of the Court and wants the Court to move at his whims. Filing this kind of application not only wastes the time of the Court, but amounts to abuse of the process of the Court.
11. In Dr. Buddi Kota Subbarao v. K. Parasaran, AIR 1996 SC 2687, the Hon’ble Supreme Court has observed as under [at p. 2691 of AIR) :-
“No litigant has a right to unlimited drought on the Court time and public money in order to get his affairs settled in the manner he wishes. However, access to justice should not be misused as a licence to file misconceived and frivolous petitions.”
12. Similar view has been” reiterated by the Supreme Court in K. K. Modi v. K. N. Modi. (1998) 3 SCC 573 ; [AIR 1998 SC 1297).
13. In Tamil Nadu Electricity Board v. N. Raju Reddiar, AIR 1997 SC 1005 the Hon’ble Supreme Court held that filing successive misconceived and frivolous applications for clarification, modification or for seeking a review of the order interferes with the purity of the administration of law and salutary and healthy practice. Such a litigant must be dealt with a very heavy hand.
14. In Sobia Khan v. State of U. P., (1999) 1 SCC 271 : (AIR 1999 SC 2284). the Hon’ble Apex Court held that filing totally misconceived petition amounts to abuse of the process of the Court and such litigant is not required to be dealt with lightly.
15. In Abdul Rahman v. Prasony Bai, 2003 AIR SCW 14 : (AIR 2003 SC 718), the Hon’ble Supreme Court held that wherever the Court comes to the conclusion that the process of the Court is being abused, the Court would be justified in refusing to proceed further and refuse the party from pursuing the remedy in law.
16. In view of the above, we are of the considered opinion that this writ petition has been filed as an abuse of the process of the Court and is dismissed with the cost of Rs. 20.000/-.
17. A copy of this judgment and order be sent to the District Collector, Meerut, and he is directed to recover the aforesaid amount from the petitioner Om Prakash son of Late Munni Lal r/o House No. 48, Begum Bagh, Chakkiwali Gall, Meerut City as arrears of land revenue and deposit the same with the Legal Services Committee. High Court Allahabad, within a period of six weeks.
18. A copy of this judgment maybe sent to the District Collector, Meerut, through the Registrar General of the Allahabad High Court for compliance.