Bombay High Court High Court

Union Bank Of India vs Byram Pestonji Gariwala And … on 1 November, 1990

Bombay High Court
Union Bank Of India vs Byram Pestonji Gariwala And … on 1 November, 1990
Equivalent citations: AIR 1991 Bom 185, 1991 (1) BomCR 575, (1991) 93 BOMLR 944, 1991 (1) MhLj 104
Bench: D Dhanuka


JUDGMENT

This Chamber Summons involves certain interesting and important questions of law. The questions involved in this proceeding for consideration of the Court are as under:

(1) Whether the consent decree is a nullity in case the consent terms are not signed by the

parties to the suit in person even though the same are signed by their advocates or counsel?

(2) Whether the Chamber Summons is barred by constructive res judicata by reason of omission on the part of the defendant No. 1 to take the plea of alleged nullity in response to the show cause notice issued by the Court under O. XXI, R. 22 of the Code of Civil Procedure, 1908 and by reason of the said notice having been made absolute by the Court allowing the decree holder to execute the decree prior to taking out of this Chamber Summons?

(3) Whether the filing of an appeal against the impugned consent decree as contemplated under Order XLIII, Rule 1 A(2) of the Code of Civil Procedure, 1908 is the only remedy available to defendant No. 1 to challenge the consent decree and the present Chamber Summons is not maintainable in law?

(4) Whether the Chamber Summons is barred by law of limitation?

2. It is necessary to refer to facts and circumstances leading to making of this application at least briefly. The relevant facts and circumstances are as under :

(a) Since 1st June, 1960, the defendant No. 1 was employed as an officer of the plaintiff bank. The defendant No. 1 was working as a head cashier in the Mohamed Ali Road Branch of the plaintiff bank. During this period one Hajibhoy Aziz Sultan was the manager of the said branch of the plaintiff bank. On 8th March, 1972 the plaintiff bank filed a suit No. 309 of 1972 against defendant No. I and other defendants claiming a decree in the sum of Rs. 7,12,000/- with interest and costs against defendant No. 1. The plaintiff bank also filed a separate suit later on against the said Hajibhoy Aziz Sultan which was withdrawn. The plaintiff bank launched criminal prosecution against defendant No. 1 and the said Hajibhoy Aziz Sultan under Sections 409, 467 and 477A of the Indian Penal Code read with Section 34. The defendant No. 1 was tried by the Court of the learned Sessions Judge, Greater Bombay in Sessions Case No. 409 of 1977. The said Hajibhoy Aziz Sultan died during the pendency of the said criminal case. The defendant No. 1 was convicted by the learned Sessions Judge. The defendant No. 1 filed an appeal against the said order of conviction in this Court being Criminal Appeal No. 1164 of 1979. The defendant No. 1 was acquitted in the said appeal much later after the passing of the said consent decree sometime in the year 1988. I am informed that the plaintiff bank has filed a Special Leave Petition in this behalf and the same is pending before the Honourable Supreme Court.

(b) The defendant No. 1 engaged M/s. Jehangir Gulabbhai & Bilimoria & Daru-walla, Advocates and Solicitors to represent him in this suit. Shri G. J. Desai, a reputed counsel of this Court practising on the original side was engaged as counsel to represent defendant No. 1 in the said suit. I have no doubt in mind whatsoever that the defendant No. 1 had authorised their advocates and counsel to arrive at the said consent terms. On 8th March, 1983 consent terms were signed by Mrs. Sohini Nanavati, counsel for the plaintiffs, Shri G. J. Desai, counsel for the defendant No. 1 and Shri K. K. Gamadia, counsel for the defendants Nos. 2 to 5. The said consent terms were not signed by the parties in person but were signed by their counsel. By the said consent terms it was provided that the consent decree be passed in favour of the plaintiffs and against the defendant No. 1 for Rs. 7,12,000/- together with interest thereon at the rate of 6 per cent per annum from the date of the suit till payment. By the said consent terms it was further provided that various fixed deposit receipts be endorsed in favour of the plaintiff bank and the amounts receivable under the said fixed deposit receipts as welt as the amount due and payable at the end of the savings bank account referred to in the schedule together with accrued interest be appropriated towards the amount mentioned in clause 1 of the said consent terms. The defendant No. 1 gave an undertaking to this Court to sign necessary writings and letters in favour of the plaintiff bank on or before 6th April, 1983 as may be necessary to enable the plaintiffs to realise the amount due under the fixed deposit receipts as well as the

savings bank account towards the claim mentioned in clause 1 of the said consent terms. The particulars of the fixed deposit receipts and the savings bank account were set out in the schedule to the consent terms.

(c) It is recorded in the minutes of the order dated 8th March, 1983 maintained by this Court in respect of the proceedings before it that the said consent terms were taken on record. It is also recorded in the minutes that the parties had settled the matter. It is further recorded in the minutes of the proceedings that consent order in pursuance of the said consent terms would be take a by the parties subsequently. It was further recorded by the learned Judge of this Court as obvious from the said minutes that it was agreed at the Bar that these consent terms would not be referred to during the course of hearing of the criminal appeal which was pending in the High Court or during the continuation thereof in the Honourable Supreme Court unless the defendant No. 1 desired to make reference thereto.

(d) In accordance with the undertaking given by defendant No. 1 under the said consent terms, the defendant No. 1 expressly authorised his solicitors and advocates M/s. Jehangir Gulabbhai & Bilimoria & Daruwalla to do the needful. The defendant No. 1 expressly authorised the plaintiff bank to collect the amount of the said fixed deposit receipts and the savings bank account. M/s. Gagrat & Co. Advocates & Solicitors represented the plaintiff bank at this time. On 6/7th April, 1988 M/s. Jehangir GuIabbhai & Bilimoria & Daruwalla, advocates representing the defendant No. 1 addressed a letter to M/s. Gagrat & Co. advocates representing the plaintiffs forwarding therewith all the fixed deposit receipts of the plaintiff bank aggregating to Rs. 47,000/- duly endorsed by defendant No. 1 along with the letter of authority signed by defendant No. 1 himself. Both, the said letter dated 6/7th April, 1983 and the enclosure thereto expressly refer to the said consent terms dated 8th March, 1983. It is thus obvious that the said consent terms were duly acted upon and were arrived at with authority, knowledge and consent of defendant No. 1. The abovereferred documents are annexed to an affidavit filed on behalf of the plaintiff bank in this Chamber Summons. The plaintiff bank has given credit for the amount realised from the said fixed deposit receipts and for the amounts realised from the balance due on the savings hank account of the defendant No. 1.

(e) On 18th June, 1984 when the impugned consent decree was passed, the said Criminal Appeal was still pending. On 18th June, 1984 the suit appeared on the board of the Honourable Mr. Justice Aggarwal. The minutes of the proceedings recorded by the Court on 18th June, 1984 are of considerable significance and the same are, therefore, reproduced hereinafter. The said minutes read as under :

“The learned Advocate for 1st defendant applies that final order on consent terms be not passed till disposal of criminal appeal.

In view of the statement recorded in minutes of order dated 8-3-83, the apprehension of 1st defendant is not well founded. Application for adjournment refused.

Decree in terms of consent terms marked ‘X’.

Order for refund of 1/2 institution fees to plaintiff.”

Thus, a consent decree was passed on 18th June, 1984 in terms of the said consent terms. It is common ground that sometime in the month of July 1984 M/s. Jehangir Gulabbhai & Bilimoria & Daruwalla informed about the said consent terms to defendant No. 1. The defendant No. 1 did not take any steps to impugn the said consent decree until taking out of a notice of motion in this court being Notice of Motion No. 1267 of 1990 to which reference would be made little later.

(f) On 26th September 1989 the plaintiff bank made an application for execution of the decree. On 6th October 1989 this Court issued notice under Order XXI, Rule 22 of the Code of Civil Procedure, 1908, calling upon the defendant No. 1 to show cause as to why the said decree should not be executed for balance of the amount. The defendant No. 1

was personally served with the said show cause notice issued by the Court. The defendant No. 1 did not appear at the hearing of the said notice. By an order passed on 23rd January 1990 Variava, J. made the same notice absolute and granted leave to the plaintiffs to execute the said decree. The said order has become final as no appeal has been filed against the said order dated 23rd January 1990.

(g) The defendant No. 1 took out a notice of motion in this Court being Notice of Motion No. 1267 of 1990 almost for the same reliefs which are now claimed in this Chamber Summons which is being decided by this judgment. By an order dated 8th August 1990, Jhunjhunwala, J. granted liberty to the defendant No. 1 to withdraw the said notice of motion with liberty to take out a chamber summons and use the affidavits filed in support of the notice of motion in support of the intended chamber summons. This order was passed as under the rules made by this Court applications under Section 47 of the Code of Civil Procedure should be made by a chamber summons and not by a notice of motion.

(h) On 30th August 1990, the defendant No. 1 took out another chamber summons being Chamber Summons No. 895 of 1990 seeking certain particulars from the plaintiff bank. Shri Chandrakant Divekar, an officer of the plaintiff bank, has filed his affidavit dated 5th October 1990 stating therein that the plaintiff bank has received only a sum of Rs. 59,499.39 p. out of which a sum of Rs. 47,000/- was the principal amount of fixed deposit receipts, Rs. 634/- was the interest amount due up to 8th March 1983 and Rs. 10,865.39 p. was the balance in Savings Bank Account No. 105. It is stated in the said affidavit that the plaintiff bank has not received any amount from the said Hajibhoy Aziz Sultan or his estate. The plaintiff, however, clarified in the said affidavit that the plaintiff bank have received a sum of Rs. 3,63,000/- from the insurance company. The plaintiff has however contended that the receipt of the said amount is irrelevant vis-a-vis the liability of the defendant No. 1 under this decree. It stated on behalf of the plaintiff in this decree that the said amount is paid by the insurance company on account of and towards the defalcation committed by defendant No. 1 but if the plaintiffs recover decretal amount from the defendant No. 1 which is much larger than the amount recovered from the insurance company, the plaintiff shall have to reimburse the insurance company. I am informed by the learned counsel for the plaintiff that the plaintiff has also taken out, insolvency proceedings against defendant No. 1 and the said proceedings are pending. It appears that the above narration of facts is sufficient for disposal of the rival contentions urged by the learned counsel on both the sides, at the hearing of this Chamber Summons.

Survey of relevant statutory provisions.

3. By Amending Act 104 of 1976, Order XXIII, Rule 3 of the Code of Civil Procedure 1908 was amended so as to require that the compromise must be in writing and signed by the parties. Prior to the said amendment, a party to the suit could propound an oral compromise and if such a compromise put forward by one party was disputed by other party, the Court was required to record evidence and decide as to whether the alleged compromise was proved or not. The relevant portion of the Statement of Object and Reasons in respect of the said amendment reads as under :

“It is provided that an agreement or compromise under R. 3 should be in writing and signed by the parties. This is with a view to avoiding the setting up of oral agreements or compromises to delay the progress of the suit.”

By the said Amending Act Rule 3A was incorporated in Order XXIII of the Code of Civil Procedure. By the said newly added rule it was provided that no suit shall lie to set aside the decree on the ground that the compromise on which the decree was based was not lawful. By the said Amending Act Order XLIII, Rule 1(m) was omitted. By the said Amending Act, Rule 1A was incorporated in O. LXIII of the Code. Sub-rule (2)

of Rule 1A of Order LXIII of the Code reads as under :

“(2) In an appeal against a decree passed in a suit after recording a compromise or refusing to record a compromise, it shall be open to the appellant to contest the decree on the ground that the compromise should, or should not, have been recorded.”

By the said Amending Act, Section 11 of the Code of Civil Procedure was also amended by appending Explanation VII and Explanation VIII to Section 11 of the Code of Civil Procedure. Explanation VII appended to Section 11 of the Code reads as under :

“The provisions of this section shall apply to a proceeding for the execution of a decree and references in this section to any suit, issue or former suit shall be construed as references, respectively, to a proceeding for the execution of the decree, question arising in such proceeding and a former proceeding for the execution of that decree.”

Thus, by the said Amending Act, Section 11 of the Code of Civil Procedure in its full amplitude including Explanation IV appended thereto was made applicable to execution proceedings. Prior to passing of the said Amending Act, general principles of res judicata were applied to execution proceedings, but Section 11 of the Code of Civil Procedure, as such, was not in terms applicable to the execution proceedings.

It is of some relevance to refer to certain provisions of Order III of the Code of Civil Procedure. Order III, Rule 1 of the Code provides that any appearance, application or act in or to any Court, required or authorised by law to be made or done by a party in such Court, may, be made or done by a party in person or by his recognised agent, or by his pleader. Order III/Rule 4 of the Code deals with the subject matter of appointment of pleader by the party.

4. Construction of Order XXIII, Rule 3 of the Code of Civil Procedure as amended.

Mr. Walawalkar, learned counsel for defendant No. 1 has contended that the said consent decree is a nullity as the said consent terms were admittedly not signed by the parties in person. The question which arises for my consideration is as to whether the expression “in writing and signed by parties” used in Order XXIII, Rule 3 of the Code must be interpreted to mean “signed by the parties in person” or whether the said consent terms can be treated to have been signed by the parties even if the same were signed by the recognised agents or advocates or counsel of the parties concerned as permissible under Order III of the Code of Civil Procedure. Prior to coming into force the Amending Act 104 of 1976, it was well settled by the judgments of our High Court as well as Privy Council and the Honourable Supreme Court that an advocate or counsel briefed to plead a tause had an inherent or implied authority to compromise the matter on behalf of his client. The authority to compromise a suit or matter could also be conferred on a pleader or an advocate by making provision in that behalf in the Vakalatnama. Similarly, the authority to compromise could be conferred on a constituted attorney under a Power of Attorney. It will have to be considered as to whether any change is brought about in law by the Amending Act on these respects. The learned counsel for defendant No. 1 has argued that even if an advocate on record has an express authority contained in Vakalatnama filed by him to compromise the matter, he could not sign the consent terms in view of the change brought about in law by specific amendment of Order XXIII, Rule 3 of the Code of Civil Procedure to the effect that the compromise term must be signed by the parties. The learned counsel for defendant No. 1 has however conceded that the consent terms can be signed by the constituted attorney of a party on the principle that the consent terms signed by an agent can be treated as if signed by the party himself. Mr. Vimadalal, the learned counsel appearing for the plaintiffs has submitted that even after bringing into force the Amending Act, the consent terms can be signed by the recognised agent of a party or his advocate or counsel and the only effect of the Amending Act is that the Court cannot pass a consent decree unless the compromise is in writing

and signed by the parties by themselves in person or through their recognised agents or pleader, advocate or counsel. In ray judgment, Order XXIII, Rule 3 (as amended) does not obligate that the” consent terms must necessarily be signed by the parties themselves in person. If the consent terms are signed by the recognised agent of the party including his advocate or counsel, the consent terms will have to be treated as if signed by the parties. The authority of a litigant to compromise the suit and sign the consent terms through his recognised agent or advocate or counsel is not taken away by the abovereferred Amending Act, The advocate or counsel has a place of pride in our legal system and his powers, duties and responsibilities cannot be curtailed by implication. No oral compromise can be propounded by a party before the Court under the amended provisions. If, however, a written compromise is produced before the Court and the same is signed by the party in person or by or through his recognised agent or advocate or counsel, such a compromise is legal and can be acted upon by the Court. In such a case a consent decree cannot be said to have been passed in contravention of Order XXIII, Rule 3 of the Code of Civil Procedure merely because the consent terms are not signed by the parties in person.

5. I shall now briefly refer to some of the authorities cited by learned counsel on both sides having bearing on the question of construction of Order XXIII, Rule 3 of the Code of Civil Procedure as amended.

6. Mr. Walawalkar, learned counsel for defendant No. 1 invited my attention to the judgment of the Honourable Supreme Court in the case of Gurpreet Singh v. Chatur Bhuj Goel . In that case at the hearing of the appeal before the Division Bench of the High Court of Punjab and Haryana counsel and parties had informed the Court that the matter was settled and the settled amount would be paid to the creditor by a particular date. The Honourable Division Bench had recorded the statements made to it by the learned counsel appearing for the appellant in that case. No signed compromise was filed before the Honourable Court. At the adjourned hearing, the parties resiled from the said statement and the Court directed that the matter be placed before another Bench. Against this order an appeal was filed before the Honourable Supreme Court by Special Leave. It was argued before the Honourable Supreme Court that the requirement laid down by Order XXIII, Rule 3 of the Code of Civil Procedure to the effect that the compromise must be in writing and must be signed by the parties was attracted only when the compromise was arrived at between the parties outside the Court and that the said requirement was not applicable when an adjustment or settlement of the suit was made between the parties before the Court and statements were made before the Court in that behalf. In paragraph 10 of this judgment, the Honourable Supreme Court observed that the above-referred requirement of the law that the compromise must be in writing and must be signed by the parties was applicable to both the situations under Rule 3 of Order XXIII of the Code. In that matter, no question arose as to what was the meaning of the words “signed by the parties”. In the case before the Honourable Supreme Court no question arose as to what consequence were to follow if the consent terms were signed merely by the advocates or counsel and the Court had acted upon a compromise which was in writing and signed by duly authorised counsel on behalf of the parties and which was acted upon by the parties. In my humble view, this judgment has no relevance to the question arising before me i.e. interpretation of the expression “signed by the parties” used in Order XXIII, Rule 3 of the Code as amended. I am not concerned in this case with an oral compromise or a compromise which is not in writing.

7. I must now refer to the judgment of the High Court of Rajasthan in the case of Mohan Bai v. Jai Kishan . It was held in this case that the compromise petition signed only by the advocates of the parties was valid and could not be assailed on the ground that after bringing into force of the Amending Act No. 104 of 1976, the consent terms must

necessarily be signed by the parties themselves. The High Court of Rajasthan held that the law laid down in the judgment of Privy Council reported in AIR 1930 PC 158 on the subject of authority of an advocate to compromise the matter was not altered by amendment of Order XXIII, Rule 3 of the Code. The High Court of Rajasthan did not agree with the view taken by the High Court of Andhra Pradesh in the case of Kesarla Raghuram v. Dr. Narasipalle Vasundara . The above referred view taken by the High Court of Rajasthan in was followed by the same High Court in its subsequent judgment in the case of Smt. Mohan Bai v. Smt. Jai Kishan, . I am in respectful agreement with the view taken by the High Court of Rajasthan in the above two cases. I am also of the view that no change is brought about in the taw laid down in the earlier judgment of the Privy Council reported in AIR 1930 PC 158. The Honourable Supreme Court in the case and has held that an advocate or counsel had an inherent authority to compromise the matter on behalf of his client. In the above referred Andhra Pradesh case a compromise memo signed merely by advocates was filed before the Court in an appeal. The appellate court had passed a compromise decree in terms of the said compromise memo which was not signed by the parties but signed only by advocates for the parties. It was held in the second appeal filed against the said compromise decree by the High Court of Andhra Pradesh that the words added to Rule 3 by virtue of an amendment brought in by the Act 104 of 1976 with effect from 1st February 1977 “in writing and signed by the parties”, showed that the compromise memo must necessarily be initialled by the parties. With respect, I disagree with the view taken by the Honourable High Court of Andhra Pradesh in this case. In my judgment, the expression “signed by the parlies” need not be interpreted literally and it would be a error in construction if the said words are interpreted to mean signed by the parties in person. Unless I am compelled by law or by the judgment of higher Courts, I am not prepared to adopt a construction of the provisions which would cause considerable inconvenience to the litigants, advocates or the Courts. The legis-lature had not intended to preclude the parties from acting through their recognised agents while prescribing that the compromise must be in writing and signed by the parties. A party may be blind, a party may be illiterate, a party may be sick, a party may be abroad. There is no justification to take the view that the expression “signed by the parties” must mean “signed by the parties in person”. If the recognised agent or the advocate or counsel has exceeded the authority in signing of the consent terms, the remedy is provided by the Code to file an appeal against the decree passed under Order XXIII, Rule 3 of the Code. If the argument of the learned counsel for defendant No. 1 is accepted, it would preclude even the duly authorised advocate and counsel from signing the consent terms. I am not prepared to accept such a construction which would introduce anomaly in our legal system. In my view the only change brought in by the Amending Act is to the effect that Court can act only on a written compromise which is duly signed. Order XXIII, Rule 3 must be read along with Order III, Rule 1 and Order III, Rule 4 of the Code of Civil Procedure. Even if the counsel is not expressly authorised to sign a compromise, the inherent power or authority of the counsel to compromise the matter on behalf of his client recognised by judicial decisions of the higher Courts is sufficient to bind the parties. The authority of counsel recognised by law to sign the compromise terms would be sufficient to enable the Court to treat the consent terms as if “signed by the parties” within the meaning of the said expression in Order XXIII, Rule 3 of the Code of Civil Procedure.

8. In my judgment the impugned consent decree does not contravene Order XXIII, Rule 3 of the Code of Civil Procedure as interpreted by me. In a given case it may have to be considered as to what is the consequence of a breach of a provision upon the validity of a decree. In a given case it may have to be considered as to whether the impugned decree

is liable to be treated as a nullity or merely irregular or illegal by reason of contravention of the above referred statutory provisions if proved. Since in the instant case no contravention of the statutory provision is proved and the decree was lawfully passed, it is not necessary for me to examine the case law cited on behalf of the defendant No. 1 which would have been relevant if I had taken the view that the impugned decree contravened O. XXIII, Rule 3 of the Code of Civil Procedure as contended by defendant No. 1. Pursuant to the above finding, it is also not necessary for me to examine in detail as to whether the only remedy available to a party is to challenge the decree in an appeal contemplated under Order LXIII, Rule 1A sub-clause (2) of the Code of Civil Procedure or whether the decree in contravention of Order XXIII of the Code can be impugned as nullity in execution proceedings although no appeal has been filed by the judgment debtor against such a decree passed in contravention of the Code. All these aspects urged before me become hypothetical in view of my finding on construction of Order XXIII, Rule 3 of the Code of Civil Procedure and in view of my finding that the said consent decree does not contravene the provisions of the Code. I must make it clear that I have restricted the defendant No. 1 to the grounds of challenge set out in the affidavit in support of the Chamber Summons.

9. Res judicata:

It shall be now convenient to consider the question as to whether the defendant No. 1 is precluded in law from taking out this Chamber Summons and raising plea to the effect that the impugned decree is a nullity by reason of the order passed by Variava, J. making notice issued under Order XXI, Rule 22 of the Code of Civil Procedure absolute. The defendant No. 1 had been personally served with the show cause notice issued by the Court under Order XXI, R. 22 of the Code of Civil Procedure being Notice No. 1121 of 1989 in Execution Application No. 242 of 1989. If I would have held that the impugned decree was not executable as contended by defendant No. 1, my order to that effect would have been in conflict with the order passed by Variava, J. on the said notice under Order XXI, Rule 22 of the Code of Civil Procedure. No single Judge of this Court can pass an order which would produce such a conflict. I must, however, examine the question of applicability of constructive res judicata on its own merits in light of the submissions made before me by the learned counsel on either side.

10. By Amending Act No. 104 of 1976 Explanation IV appended to Section 11 of the Code of Civil Procedure is expressly made applicable to the execution proceedings. Order XXI, Rule 22 of the Code of Civil Procedure provides for issue of a notice to the judgment debtor to show cause on a date to be fixed as to why the decree should not be executed against him in the situation provided under Order XXI, Rule 22(1) of the Code. In pursuance of the said notice the judgment debtor is expected to raise all objections including the objection as to the alleged nullity of the decree. Order XXI, Rule 23(1) of the Code provides that where the person to whom the notice is issued under Rule 22 does not appear or does not show cause to the satisfaction of the Court why the decree should not be executed, the Court shall order the decree to be executed. In the instant case the order has been passed by the Court under Order XXI, Rule 23(1) of the Code of Civil Procedure. Order XXI, Rule 23 sub-clause (2) of the Code provides that where such persons offer some objection to the execution of the decree the Court shall consider the objection and make such order as it deems just and fit. If the objection as to the alleged nullity of the decree had been raised by the judgment debtor in response to the notice issued by this Court, the Court would have examined the said objection and adjudicated upon the same. In view of the defendant No. 1 having not filed any objection to the execution of the decree at that stage, the Court passed an order to the effect that the decree must be allowed to be executed and made the notice issued under Order XXI, Rule 22 of the Code absolute. The said order has now become final. Section 11 of the Code of Civil Procedure bars a party from

re-agitating the matter which might and ought to have been raised in the earlier proceedings but which were not raised. If a party fails and neglects to raise an objection which might and ought to have been raised in the earlier proceedings, such an objection is deemed to have been raised and rejected by the Court.

11. Now, it is time to refer to the relevant authorities on this aspect also.

12. In Mohanlal Goenka v. Benoy Kishna Mukherjee the Apex Court applied the principle of res judicata to execution proceedings and observed as under (para 19) :

“Thus where neither at the time when the execution application was made and a notice served upon the judgment-debtor, nor in the applications for setting aside the two sales made by him does the judgment-debtor raise any objection to execution being proceeded with on the ground that the execution Court had no jurisdiction to execute the decree, the failure to raise such an objection which goes to the root of the matter precludes him from raising the plea of jurisdiction on the principle of constructive ‘res judicata’ after the property has been sold to the auction-purchaser who has entered into possession.”

Thus, in this case, the doctrine of constructive res judicata was applied even in respect of an objection as to the jurisdiction of the executing court which objection was not raised by the judgment debtor in reply to the notice served upon him earlier or in the earlier application for setting aside the sales. It was held by the Honourable Supreme Court in this case that the principle of constructive res judicata was applicable to the execution proceedings. Mr. Walawalkar, learned counsel for defendant No. 1 has relied upon a Division Bench judgment of our High Court reported in Mittasaheb Hirama Kakkalamali v. Gurunath Hanmant Kulkarni reported in AIR 1943 Bom 252. In this case the judgment” debtor had failed to raise the contention as to part satisfaction of the decree at an earlier stage of the execution proceedings in reply to notice issued under O. XXI, R. 22 of the Code of Civil Procedure. At a subsequent stage, after the decree was transferred to the Collector for execution, an objection was raised by the judgment debtor to the effect that the judgment debtor has already made part payment of the decree-holders claim and the decree could be executed only in respect of outstanding amount to be computed after giving credit for such part satisfaction. The question arose before the Court as to whether the principles of the constructive res judicata applied to proceedings in execution. The Honourable Division Bench held in the second appeal arising out of the said proceedings that the provisions of S. 11 were not applicable to execution proceedings and only general principles of res judicata were applicable. It was held in this case that the rule of constructive res judicata must be applied with great caution against a party in execution proceedings and it could not be extended so as to penalise the judgment debtor for his omission. In my humble opinion, this judgment stands overruled by the above referred judgment of the Supreme Court in the case .

13. Mr. Walawalkar also relied upon the Full Bench judgment of the High Court of Allahabad in the case of Genda Lal v. Hazari Lal . In my opinion, both, the Bombay judgment as well as the Full Bench Judgment of the Allahabad High Court with respect stand overruled by the ratio of the above referred Supreme Court judgment in the case of Mohanlal Goenka v. Benoy Kishna Mukherjee and others. Moreover, S. 11 of the Code of Civil Procedure Code is itself amended and S. 11 of the Code including its provision incorporating doctrine of constructive res judicata is made expressly applicable to execution proceedings. From this point of view also, case law decided prior to coming into force of the Amending Act cannot bind the Court automatically.

14. Mr. Vimadalal, the learned counsel for the plaintiff has invited my attention to the judgment of the Honourable Mr. Justice P. N. Bhagwati, as he then was, (later on His Lordship became Chief Justice of India) in

the case of Ganchi Laxmichand Ambaran v. Tulsidas Madhavdas . In this case, the judgment-debtor had failed to appear in answer to the notice under O. XXI, R. 22 of the Code of Civil Procedure and the order was passed permitting levy of execution under O. XXI, R. 23 of the Code of Civil Procedure. Later on the judgment-debtor had filed his written statement raising several objections to the execution of the said decree. The question arose before the Court as to whether on principles of constructive res judicata the judgment debtor was precluded in law from raising such objections by reason of order having already been passed against the absent judgment debtor under O. XXI, R. 23 of the Code of Civil Procedure making notice issued under O. XXII, R. 4 absolute. The above referred judgment of the Division Bench of this Court in the case of Mittasaheb Hirama Kakkalmali v. Gurunath Hanmant Kulkarni, reported in AIR 1943 Bom 252 was relied upon. It was contended before the High Court of Gujarat that the said judgment was binding on the High Court of Gujarat. It was held by the learned Judge that in view of the Supreme Court judgment as well as the Privy Council judgment reported in AIR 1949 PC 302 taking a contrary view, he could not follow the above referred Bombay judgment although he would have followed the same as a binding precedent in absence of Privy Council or the Supreme Court judgment. Apart from authorities also, the learned Judge discussed the matter on first principles and came to the conclusion that the doctrine of constructive res judicata was applicable to the execution proceedings and the judgment debtor was thus held precluded from urging the objections by reason of his omission to raise the same objection in pursuance of the notice issued under O. XXI, R. 22 of the Code of Civil Procedure. I am in respectful agreement with the analysis, reasoning and conclusions of the Honourable Mr. Justice Bhagwati in the above referred judgment of the High Court of Gujarat. If there was a difference of opinion between the High Court of Gujarat and the High Court of Bombay I would have been bound by the Division Bench judgment of our High Court and I would have definitely followed the same with respect. Since, however, it has been held and in my opinion rightly held that the view taken by the High Court of Bombay in the above referred case was not in conformity with the Subsequent Privy Council and Supreme Court judgments, I am entitled to follow the Supreme Court judgment and the Privy Council judgment and accept the interpretation and analysis of the said judgments in the above referred Gujarat case which appeals to me. I, therefore, respectfully held that the above referred Division Bench judgment of the High Court of Bombay stands overruled by the above referred Supreme Court judgment. I respectfully hold that the above referred judgment of the Allahabad High Court also does not hold the field in view of’the Privy Council and the Supreme Court judgment ratio of which was well enunciated in the above referred Gujarat judgment. Mr. Walawalkar, the learned counsel for defendant No. 1 has invited my attention to the judgment in the case of Mathura Prasad Sarjoo Jaiswal v. Dossibai N. B. Jeejeebhoy . It was held in this case that the question relating to the jurisdiction of the Court could not be deemed to have been finally determined by erroneous decision of that Court. It was held that if by an erroneous interpretation of the statute the Court had held that it has no jurisdiction, the question would not operate as res judicata. It was held that if the Court erroneously assumes jurisdiction which it does not possess under the statute, such a decision could not operate as res judicata. Mr. Walawalkar specifically invited my attention to paragraph 10 of the above referred judgment. In my judgment, with respect in this case, this authority has no application whatsoever to our case. In my judgment, the above referred judgments and are more directly on the point. Accordingly, I hold that the defendant No. I was precluded in law from urging the contention that the impugned decree is a nullity and taking out this Chamber Summons by reason of his omission to raise the said objection in pursuance of the notice

issued to him under O. XXI, R. 22 of the Code of Civil Procedure and by reason of the said notice having already been made absolute by Variava, J. as already stated. Ordinarily I would have dealt with the question of res judicata first and dealt with the question of construction of Order XXIII, R. 3 of the Code of Civil Procedure next. Considerable arguments were advanced by the learned Counsel for defendant No. 1 as to non-applicability of the doctrine of res judicata when the matter involved question of nullity or inherent lack of jurisdiction. It had been urged by the learned Counsel for defendant No. 1 that the alleged defect in passing of the said consent decree by reason of the consent terms having not been signed by the parties in person was similar to defect ‘amounting to inherent lack of jurisdiction’. It became therefore necessary to consider the question of construction of Order XXIII, R. 3 of the Code of Civil Procedure first. As a matter of fact both these questions were found to me to be inter-connected by reason of overlapping arguments advanced by learned Counsel on both the sides.

15. Mr. Vimadalal, learned Counsel for the plaintiff invited my attention to the judgment of Masodkar, J. in the case of Anant Mahadeo Godbole v. Achut Ganesh Godbole . In this case, Masodkar, J. held that the remedy of appeal was the only remedy available to the judgment-debtor when the dispute raised was also lack of authority or the advocate of the party having exceeded his authority. I am in respectful agreement with the view taken by Masodkar, J. relied in the abovereferred case.

16. Mr. Walawalkar, the learned Counsel for the defendant No. 1 cited several authorities on the question as to when a decree would be treated as nullity. It is not necessary to refer to the very large number of authorities cited at the bar since the alleged contravention of the provisions contained in O. XXIII, Rule 3 is not proved and the hypothetical situations resulting from alleged contravention of statute need not be examined.

17. The only question now which remains to be considered is as to whether the application made by defendant No. 1 was within limitation. It was argued by Mr. Vimadalal, learned Counsel for the plaintiffs that the said Chamber Summons was time-barred as the application was not made within the period of three years from the date of making such application. In my view, there is no force in this submission. If the judgment-debtor could contend in response to the notice issued in response to Order XXI, R. 22 that the decree was a nullity even though three years had passed, the defendant No. 1 could also file his objections by taking out this Chamber Summons. In my opinion, an application of this type is liable to be treated merely as an objection to the execution and no period of limitation can apply thereto. In this view of the matter, I hold that the Chamber Summons is within time. I have, however, held that the Chamber Summons is not maintainable by reason of the applicability of Explanation IV and Explanation VII appended to Sec. 11 of the Code of Civil Procedure. I have also held on merits that the impugned decree is not a nullity as it does not contravene the provisions of O. XXIII, R. 3 of the Code of Civil Procedure. I have also held that an appeal is the only remedy available in such cases agreeing with the view taken by Masodkar, J. in Anand Godbole v Achut Godbole .

18. In this view of the matter, the Chamber Summons is dismissed. Having regard to difference of opinion between various High Courts on the question of construction of O. XXIII, Rule 3 of the Code as amended, there shall be no order as to costs. Ad interim order passed shall continue to be in force for the period of eight weeks from today. The defendant No. 1 shall serve one week’s notice on the Advocate for the plaintiff before moving higher Court if the defendant No. 1 chooses to prefer an appeal or adopt some other proceedings.

No order on Chamber Summons No. 895 of 1990 as requisite particulars are already furnished. No order as to costs.

19. Order accordingly.