High Court Kerala High Court

Harrisons Malayalam Ltd vs V.M.Meera on 17 September, 2007

Kerala High Court
Harrisons Malayalam Ltd vs V.M.Meera on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 31297 of 2000(A)



1. HARRISONS MALAYALAM LTD
                      ...  Petitioner

                        Vs

1. V.M.MEERA
                       ...       Respondent

                For Petitioner  :SRI.C.N.RAMACHANDRAN NAIR

                For Respondent  :SRI.KALEESWARAM RAJ

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/09/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN,J
            =======================
                     O.P.No.31297 of 2000
              =======================
          Dated this the 17th day of September, 2007


                           JUDGMENT

The petitioner is the first defendant in a suit for recovery

of possession. On contest being raised claiming the benefits of

the provisions of the Kerala Land Reforms Act 1953, the trial

court referred to the question of tenancy to the Land Tribunal.

That resulted in findings by the Land Tribunal, which were

incorporated in Ext.P1 judgment in the suit. In the first appeal,

the lower appellate court issued Ext.P2 order of remand setting

aside the decree of the trial court and directing fresh disposal of

the suit according to law, untrammeled by any of the

observations in Ext.P2 judgment. However, there was a clear

direction in the penultimate para of that order of remand that

the question of tenancy need not be referred again to the Land

Tribunal and the trial court was to decide all the issues. This

Court refused to interfere with Ext.P2 order of remand while it

dismissed Ext.P3 appeal, against it, as per Ext.P4 judgment.

The petitioner/first defendant filed S.L.P.(C).No.15383/1997

O.P.No.31297/2000 :2:

against Ext.P4 judgment of this Court. Leave appeal was refused

by the Apex Court.

2. This writ petition is filed thereafter on the premise

that it was not urged by the petitioner before this Court or

before the Apex Court that the directions contained in Ext.P2

order of remand directing that the issue of tenancy be dealt with

by the trial court itself without making an order of reference to

the Land Tribunal is without jurisdiction in terms of Section 125

(3) of the KLR Act. This writ petition is filed by contending that

directions contained in Ext.P2 order of remand authorising the

trial court to decide the issue of tenancy without reference to

the Land Tribunal is wholly without jurisdiction and such lack of

jurisdiction is not only one that goes to the root of the matter,

but that which contradicts the expressed embargo in Section 123

(3) of the KLR Act and therefore, void and inoperative. It is

contended that the earlier judgment of this Court in the appeal

and the decision of the Apex Court refusing leave to appeal do

not preclude the petitioner from raising that contention in this

writ petition.

O.P.No.31297/2000 :3:

3. Learned counsel for the plaintiff argues that this is an

instance of abuse of the process of court and there is no lack of

jurisdiction for the appellate court in terms of Section 125(3) of

the KLR Act, while making an order of remand. It is further

contended that the issue raised are concluded by the judgment

of this Court and the order of the Apex Court refusing to grant

special leave to appeal.

4. It needs not much of labour to recall the string of

decisions of this Court and that of the Apex court to conclude

that the inhibition imposed by Sub Section 3 of Section 125 of

KLR Act on the trial court is absolute. The decision of this Court

in Parameswaran Thampi v. Bodiyan Thomas (1984 KLT

397) is referred. It has been partly interfered with the Apex

Court in Mathevan Padmanabhan v. Parameswaran Thampi

(1995 Supp(1) SCC 479) which was rendered taking the view

that the trial court, subsequent to a binding remand order which

directs a fresh enquiry, is not tied down by Section 125(3) of the

KLR Act. The said decision of the Division Bench of this Court

was referred to in Chathu Nair v. Chirutheyi Amma (1985

KLT 164) by the Division Bench stating that:

O.P.No.31297/2000 :4:

“We do not understand the observations of the Division

Bench in 1984 KLT. 397 as one laying down a proposition that it

shall not be open to the trial court to refer the disputed question

of tenancy again under Section 125(3) of the Kerala Land

Reforms Act, once, on a reference under that sub-section, that

Tribunal had given a decision on that question, but on appeal,

the appellate court has set aside the judgment based on the

decision of the Land Tribunal, directing a fresh disposal

according to law. ( Allowing the parties to amend the pleadings

and to adduce fresh evidence in support of the disputed tenancy

in this case). Assuming that it might not be necessary to refer

the question of tenancy to the Tribunal again, after the remand,

there could be no bar against such reference being made after

the remand in accordance with the true spirit of the provisions

of Section. 125 of the Act.”

5. An analysis of the aforesaid judgment would show that

an order of remand does not specifically compel the trial court

to consider the issue of tenancy by itself. It is for the trial court

to decide as to whether the reference is to be made and the

trial court has the statutory obligation under Section 125(3) of

the KLR Act to make such reference. But this embargo on the

trial court under Section 125(3) of KLR Act would not come into

play on the face of any positive directions by the superior court

O.P.No.31297/2000 :5:

which passes an order of remand in exercise of authority under

Section 96 or under Section 100 of Code of Civil Procedure read

with Order 41 Rule 23 thereof. This is because while the

remanding court issues such directions, those directions get its

authority trickling down from Sections 96 and 100 of the Code

of Civil Procedure, as the case may be, while the embargo under

Section 125(3) of the KLR Act is confined to the trial court and

such embargo does not visit the jurisdiction of this superior

appellate courts. So much so, the appellate court would be

competent to issue a direction to the trial court to decide a

question of tenancy by itself, without making a reference under

Section 125(3) of the KLR Act and if such direction is specific,

the trial court is bound to obey the command in the remand

order and would not be tied down by Section 125(3) on the face

of the directions of the superior court.

6. In the case in hand, as already noticed, there is a

categoric direction in the penultimate paragraph of Ext.P2 order

of remand that the trial court need not refer the question of

tenancy of Land Tribunal and that the said issue shall be

decided by the trial court itself. That command is with authority

O.P.No.31297/2000 :6:

and is finally on the trial court de-hors Section 125(3) of the KLR

Act.

7. Apart from the aforesaid, it has to be noticed that the

illegality, impropriety and irregularity of Ext.P2 order of remand

could have been dealt with by this Court in the C.M. Appeal.

Under the provisions of Section 11 of the Code of Civil

Procedure, the public policy inbuilt in the concept of res-

judicata, to prevent successive scouting of the courts and the

quality and responsibility of the jurisdiction under Section 104

read with Section 100 of the Code of Civil Procedure and the

spread of Article 227 of Constitution would advice that a person

challenging an order of remand ought to raise all contentions in

opposition to the order of remand or otherwise face

conclusiveness of the order of remand. The principles of “might

and ought to” contained in explanation 4 to Section 11 of the

Code of Civil Procedure applies. Ext.P2 order of remand, having

been confirmed by this Court, and the petitioner/first defendant

having been unsuccessful before the Apex Court, with this

application for special leave to appeal against that judgment of

this Court, the irregularity, impropriety and illegality of the

O.P.No.31297/2000 :7:

direction of the lower Appellate Court to the trial court to decide

the issue of tenancy by itself cannot be raised in this writ

petition.

For the forgoing reasons, this writ petition is dismissed.

There will be a direction to the trial court to expedite the final

disposal of the suit and to make every endeavor to give it top

priority for consideration and disposal in accordance with law.

THOTTATHIL B.RADHAKRISHNAN, JUDGE

dvs