Supreme Court of India

Seth Hiralal Patni vs Sri Kali Nath on 4 May, 1961

Supreme Court of India
Seth Hiralal Patni vs Sri Kali Nath on 4 May, 1961
Equivalent citations: 1962 AIR 199, 1962 SCR (2) 747
Author: B P Sinha
Bench: Sinha, Bhuvneshwar P.(Cj)
           PETITIONER:
SETH HIRALAL PATNI

	Vs.

RESPONDENT:
SRI KALI NATH

DATE OF JUDGMENT:
04/05/1961

BENCH:
SINHA, BHUVNESHWAR P.(CJ)
BENCH:
SINHA, BHUVNESHWAR P.(CJ)
SUBBARAO, K.
DAYAL, RAGHUBAR
MUDHOLKAR, J.R.

CITATION:
 1962 AIR  199		  1962 SCR  (2) 747
 CITATOR INFO :
 RF	    1966 SC 634	 (3)
 RF	    1969 SC1147	 (20)
 F	    1977 SC1201	 (3)


ACT:
Execution  Proceeding-Objection to territorial	jurisdiction
of  court  granting decree-When to  be	raised-Reference  to
arbitration-Decree-Waiver-Estoppel-Letters  Patent. cl.	 12-
Code of Civil Procedure 1908 (V of 1908). ss. 47, 51.



HEADNOTE:
The respondent instituted a suit on the Original Side of the
Bombay High Court against the appellant for the recovery  of
his  commission in respect of certain share transactions  at
Agra.	The  plaint was filed after obtaining leave  of	 the
Bombay	High Court under cl. 12 of the Letters Patent.	 One
of  the	 defences  of the appellant, taken  in	his  written
statement,   was  that	the  suit  filed  was  outside	 the
territorial  jurisdiction of the Bombay High Court  Original
Side, in as much as the entire cause of action, if any,	 had
arisen	at  Agra.   The	 suit  was  eventually	referred  to
arbitration.  The arbitrator gave his award in favour of the
respondent which was upheld on appeal by the High Court.
The  respondent took out execution proceedings	wherein	 the
appellant  took	 objection inter alia that the	Bombay	High
Court had no jurisdiction to entertain the suit and to	make
the award a decree of the court, as no part of the cause of'
action	ever  arose within the territorial  jurisdiction  of
that court, and that therefore all the proceedings following
thereupon were wholly without jurisdiction.
Held,  that where a party to a suit had agreed to refer	 the
matter	to arbitration through court lie would be deemed  to
have waived his objection to the territorial jurisdiction of
the court raised by him in his written statement.
Held,  further, that the question of the correctness of	 the
procedure  or the order granting leave under cl. 12  of	 the
Letters Patent or the waiver of any objection must be raised
in  the proceedings before the High Court and could  not  be
agitated  in  execution proceedings.  The  validity  of	 the
decree could be challenged in execution Proceedings only  on
the  ground that the court which had passed the	 decree	 was
lacking	 in inherent jurisdiction in respect of the  subject
matter of the suit or over the parties to it.
748
in  the	 present  case	the  appellant	was  estopped	from
challenging  the  jurisdiction of the Bombay High  Court  to
entertain  the	suit  and  to  make  the  reference  to	 the
arbitrator; and he was equally estopped from challenging the
authority of the arbitrator to render the award.
Ledgard v. Bull (1886) L. R. 13 I. A. 134, not applicable.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No 237 of 1958.
Appeal from the judgment and decree dated January 27, 1955,
of the Allahabad High Court in Execution First Appeal No.
137 of 1954.

A. V. Viswanatha Sastri, E. Udayarathnam and S. S. Shukla,
for the appellant.

Vidya Sagar, for respondent.

1961. May 4. The Judgment of the Court was delivered by
SINHA C. J.-This appeal., on a certificate by the High Court
of judicature at Allahabad, arises in execution proceedings,
taken by the decree holder-respondent in the following
circumstances. The appellant wished to acquire shares in
certain mills, popularly known as ‘John Mills’, at Agra. He
‘engaged the services of the respondent to negotiate the
deal on certain terms. The bargain was concluded, and the
appellant, together with another person, purchased the
entire interest of one Major A. U. John by an indenture of
sale dated July 10, 1946. The respondent instituted a suit,
being suit No. 3718 of 1947, on the original side of the
High Court of judicature at Bombay for recovery of his
commission, amounting to one lakh of rupees, in respect of
the transaction aforesaid.

The suit was eventually referred to the arbitration of one
Mr. W. E. Pereira, administrator of the estate of the
aforesaid Major A.U. John, deceased. One of the defences
taken by the appellant, as
749
defendant in the action, was that the suit filed in the
Bombay High Court, as aforesaid, after obtaining leave of
that Court, under cl. 12 of the Letters Patent was outside
the territorial jurisdiction of the Bombay High Court on the
original side, in as much as the entire cause of action, if
any, bad arisen at Agra. The arbitrator gave an award in
favour of the respondent to the extent of decreeing his
claim for only seventy five thousand rupees as commission,
with interest at 6% per annum pendente lite. Proceedings
were taken in the High Court of Bombay for setting aside the
award on certain grounds, not necessary to be stated here.
The Bombay High Court found that there was no defect in the
award and that there was no legal misconduct on the part of
the arbitrator. The High Court further held that the
petition was frivolous, and dismissed it with costs. The
appellant preferred an appeal which was dismissed by a
Division Bench of the High Court of Bombay on January 21,
1952. The award was, thus, incorporated in a decree of the
High Court. That decree was transferred to the court of the
District Judge Agra, for execution. On February 5, 1952 the
execution proceedings were instituted by the decree holder
in the Court of the Civil Judge, Agra, to realise the sum of
one lakh ten thousand rupees, approximately, on the basis of
the decree passed as aforesaid by the Bombay High Court.
The appellant, as judgment-debtor, put in an objection under
ss. 47 and 151 of the Code of Civil Procedure, objecting to
the execution of the decree on a number of grounds, of which
it is only necessary to notice the one challenging the
jurisdiction of the High Court to entertain the suit and to
make the award a decree of court. It was contended the
Bombay High Court had no jurisdiction to entertain the suit
as no part of the cause of action ever arose within the
territorial jurisdiction of that Court, and that therefore,
all the proceedings
751
the effect of rendering the Court entirely lacking in
jurisdiction in of the subject matter of the suit or over
the parties to it. But in the instant case there was no
such inherent lack of jurisdiction. The decision of the
Privy Council in the case of Ledgard vs. Bull (1) is an
authority for the proposition that consent or waiver can
cure defect of jurisdiction but cannot cure inherent lack of
jurisdiction. In that case, the suit had been instituted in
the Court of the Subordinate Judge, who was incompetent to
try it. By consent of’ the parties, the case was
transferred to the Court of the, district Judge for
convenience of trial. It was laid down by the Privy Council
that as the Court in the suit had been originally instituted
was entirely lacking in jurisdiction, in the sense that it
was incompetent to try it, whatever happened subsequently
was null and void because consent of parties could not
operate to confer jurisdiction on a Court which was
incompetent to try the suit. That decision has no relevance
to a case like the present where there could be no question
of inherent lack of jurisdiction in the sense that the
Bombay High Court was incompetent to try a, suit of that
kind. The objection to its territorial jurisdiction is one
which does not go to the competence of the Court and can,
therefore, be waived. In the instant case, when the
plaintiff obtained the leave of the, Bombay High Court on
the original side, under el. 12 of the Letters Patent, the
correctness of the procedure or of the order granting the
leave could be. questioned by the defendant or the objection
could be waived by him. When he agreed to refer the matter
to arbitration through Court, he would be deemed to have
waived his objection to the territorial jurisdiction of the
Court, raised by him in his written statement. It is wel
settled that the objection as to local jurisdiction of a
Court does not stand on the same footing as an objection to
the competence of a Court to try a case. Competence of a
Court to try a case goes to the very
(1) (1886) L.R. 13A. 134.

752

root of the jurisdiction, and Where it is lacking, it is a
case of inherent lack of jurisdiction. On the other hand,
an objection as to the local jurisdiction of a Court can be
waived and this principle has been given a statutory
recognition by ‘enactments like s. 21 of the Code of Civil
Procedure. Having consented to have the controversy between
the parties resolved by reference to arbitration through
Court, the. defendant deprived himself of the right to
question the authority of the Court to refer the matter to
arbitration or of the arbitrator to render the award. It is
clear, therefore, that the defendant is estopped from
challenging the jurisdiction of the Bombay High Court to
entertain the suit and to make the reference to the
arbitrator. He is equally estopped from challenging the
authority of the arbitrator to render the award. In our
opinion this conclusion is sufficient to dispose of the
appeal. It, is not, therefore, necessary to determine the
other points in controversy, including the question whether
The Decrees and Orders Validating Act, 1936 (Act V of 1936)
had the effect of validating what otherwise may have been
invalid.

The appeal is accordingly dismissed with costs.
Appeal dismissed.

753