High Court Kerala High Court

Kunnathu Kara Hidayathul Anam … vs P.Kunhabdulla Haji on 19 March, 2009

Kerala High Court
Kunnathu Kara Hidayathul Anam … vs P.Kunhabdulla Haji on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 46 of 2007()


1. KUNNATHU KARA HIDAYATHUL ANAM SANGAM,
                      ...  Petitioner
2. K.M.POKER HAJI, S/O.AHAMMED KUTTY,

                        Vs



1. P.KUNHABDULLA HAJI,
                       ...       Respondent

                For Petitioner  :SRI.N.L.KRISHNAMOORTHY

                For Respondent  :SRI.B.KRISHNAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/03/2009

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.

              -------------------------------------------------

                       F.A.O. No. 46 OF 2007

             --------------------------------------------------

            Dated this the 19th day of March, 2009


                           J U D G M E N T

Defendants in O.S.9 of 2003 on the file of Munsiff

Court, Payyoli are the appellants. Respondent is the plaintiff.

Respondent instituted the suit seeking a decree (a) declaring

that the letter dated 24.6.2002 (Ext.X1) is not signed by him, and

(2) for a consequential injunction restraining second appellant

from claiming any right to the post of manager of Kunnathukara

M.L.P. School on the strength of the said letter. Respondent

instituted the suit contending that he was the founder President

and a member of the first appellant Society and in his capacity as

founder President, he had purchased the school and the land

where the aided school is functioning and the Education

department had recognised the respondent as the manager of

the school and in 1983 he relinquished the post of the President

of the first appellant Society, but continued as manager and later

he got information that the second appellant produced Ext.X1

letter purportedly issued and signed by the respondent before

F.A.O.46/07
2

Assistant Educational Officer, Vadakara whereby it was informed

that respondent had relinquished the post of the President and

manager in favour of the second appellant. It is contended that

that letter is a forged and fabricated document and was not

executed by him and therefore he is entitled to a declaration and

injunction sought for.

2. Appellants in the written statement contended that

second appellant was appointed as the manager of

Kunnathukara M.L.P. School by the first appellant and as per

proceedings dated 26.10.2002 his appointment was duly

approved by the Assistant Educational Officer, Vadakara and

with effect from 1.2.2002 second appellant is functioning as the

manager and respondent ceased to be manager with effect from

1.2.2002. It was also contended that remedy of the respondent

is to file an appeal against the order of Assistant Educational

Officer approving change in the managership and in any case

Ext.X1 letter was voluntarily signed and issued by the

respondent and is not a forged or fabricated document and

therefore respondent is not entitled to the decree sought for.

F.A.O.46/07
3

3. Learned Munsiff on the evidence of PW1, DW1 and

Exts.A1 to A4 and B1 to B3 and X1 dismissed the suit holding

that respondent did not establish that Ext.X1 letter is a forged or

fabricated document. Respondent challenged the judgment

before Additional District Court, Vadakara in A.S.33 of 2004.

Learned Additional District Judge finding that respondent has

not sought proper relief as he should have sought a declaration

that he is the manager of the school, held that a suit as provided

under section 34 of Specific Relief Act should have been framed.

It was also found that the burden is on the respondent to

establish that Ext.X1 letter is a forged one and he should have

got Ext.X1 letter compared by an expert with the admitted

signatures and therefore set aside the judgment and remanded

the suit to the trial court. The said judgment is challenged in the

appeal.

4. The appeal was admitted formulating the following

substantial question of law.

Whether the first Appellate Court was justified in

remanding the appeal invoking the power

provided under Rule 23A of Order XLI of Code of

F.A.O.46/07
4

Civil Procedure without deciding the appeal on

merits on the evidence on record ?

5. Learned counsel appearing for appellants and

respondent were heard.

6. The suit as framed is for a declaration that Ext.X1

letter purportedly signed and issued by the respondent to the

Assistant Educational Officer, Vadakara, which was admittedly

acted upon by the Assistant Educational Officer, was not signed

or sent by the respondent. A consequential relief of injunction

restraining second appellant, whose appointment as the manager

of the school was approved by the Assistant Educational Officer

pursuant to Ext.X1 letter was also sought. The injunction sought

for is to restrain second appellant from claiming any right to the

post of the manger on the strength of Ext.X1 letter. Learned

Munsiff on the evidence found that respondent did not succeed

in establishing that Ext.X1 letter was not signed and issued by

the respondent and dismissed the suit. That judgment was

challenged in the first appeal before Additional District Court,

Vadakara. Learned Additional District Judge did not consider

the evidence but found that the finding of the learned Munsiff

F.A.O.46/07
5

that Ext.X1 was not proved to be not signed and issued by the

respondent is not correct. The learned Additional District Judge

proceeded on the basis that the actual dispute between the

parties is with regard to the managership of the school and

whether respondent continued to be the manager after

relinquishing the post of the President of the first appellant

Society or whether he had relinquished the post of the manager

also as stated in Ext.X1. Learned District Judge on that basis

found that the respondent should have sought a declaration

about his status as a manager and remanded the suit to the trial

court for appropriately amending the plaint. The judgment itself

shows that the respondent has no such case and he did not seek

a remand for amending the plaint as stated in the judgment.

Instead, learned District Judge felt that the suit should be

amended and therefore remanded the suit. As rightly pointed

out by the learned counsel appearing for the appellants, learned

District Judge was not justified in remanding the suit without

considering the correctness of the judgment in the trial court. In

the light of the pleadings and the issue settled, the assumption

that the relief in the suit should have been a different one is not

F.A.O.46/07
6

justified when even respondent has no such case.

7. The powers of the appellate court to remand a suit to

the trial court in view of incorporation of Rule 23A of Order XLI

of Code of Civil Procedure is settled by the Apex Court in P.

Purushottam Reddy and another Vs. M/s. Pratap Steels

Ltd. (AIR 2002 SC 771) as follows.

” 10. The next question to be examined is the

legality and propriety of the order of remand

made by the High Court. Prior to the insertion

of Rule 23A in Order 41 of the Code of Civil

Procedure by CPC Amendment Act, 1976, there

were only two provisions contemplating remand

by a Court of appeal in Order 41 of CPC. Rule

23 applies when the trial Court disposes of the

entire suit by recording its findings on a

preliminary issue without deciding other issues

and the finding on preliminary issue is reversed

in appeal. Rule 25 applies when the appellate

Court notices an omission on the part of the

trial Court to frame or try any issue or to

F.A.O.46/07
7

determine any question of fact which in the

opinion of the appellate Court was essential to

the right decision of the suit upon the merits.

However, the remand contemplated by Rule 25

is a limited remand inasmuch as the

subordinate Court can try only such issues as

are referred to it for trial and having done so,

the evidence recorded, together with findings

and reasons therefor of the trial Court, are

required to be returned to the appellate Court.

However, still it was a settled position of law

before 1976 Amendment that the Court, in an

appropriate case could exercise its inherent

jurisdiction under Section 151 of the CPC to

order a remand if such a remand was

considered pre-eminently necessary ex debito

justitiae, though not covered by any specific

provision of Order 41 of the CPC. In cases

where additional evidence is required to be

taken in the event at any one of the clauses of

F.A.O.46/07
8

sub-rule (1) of Rule 27 being attracted, such

additional evidence, oral or documentary, is

allowed to be produced either before the

appellate Court itself or by directing any Court

subordinate to the appellate Court to receive

such evidence and send it to the appellate

Court. In 1976, Rule 23A has been inserted in

Order 41 which provides for a remand by an

appellate Court hearing an appeal against a

decree if (i) the trial Court disposed of the

case otherwise than on a preliminary point, and

(ii) the decree is reversed in appeal and a

retrial is considered necessary. On twin

conditions being satisfied, the appellate Court

can exercise the same power of remand under

Rule 23A as it is under Rule 23. After the

amendment all the cases of wholesale remand

are covered by Rule 23 and 23A. In view of the

express provisions of these rules, the High

Court cannot have recourse to its inherent

F.A.O.46/07
9

powers to make a remand because, as held in

Mahendra v. Sushila (AIR 1965 SC 365, at

p.399), it is well settled that inherent powers

can be availed of ex debito justitiae only in the

absence of express provisions in the Code. It is

only in exceptional cases where the Court may

now exercise the power of remand dehors the

Rules 23 and 23A. To wit, the superior Court, if

it finds that the judgment under appeal has not

disposed of the case satisfactorily in the

manner required by Order 20, Rule 3 or Order

11, Rule 31 of the CPC and hence it is no

judgment in the eye of law it may set aside the

same and send the matter back for re-writing

the judgment so as to protect valuable rights of

the parties. An appellate Court should be

circumspect in ordering a remand when the

case is not covered either by Rule 23 or Rule

23A or Rule 25 of the CPC. An unwarranted

order of remand gives the litigation an

F.A.O.46/07
10

undeserved lease of life and therefore, must be

avoided. ”

8. The suit as instituted is for a declaration that

respondent did not sign and did not issue Ext.X1 letter. If

respondent successively establish that fact, he is entitled to get

such a declaration. The question whether by getting such a

declaration the respondent could get the approval of the second

appellant as manager unsettled or not, is not a matter to be

decided in the suit or the appeal in the light of the relief sought

for in the suit and the pleadings. In such circumstances the

question of production of bye-law is not relevant and for that

purpose learned Additional District Judge should not have

remanded the suit. On going through the judgment of the first

appellate court it is absolutely clear that first appellate court did

not dispose the appeal on merits as mandated under the Code.

The order of remand is illegal and it is therefore set aside.

Appeal is allowed. The judgment of the Additional District

Court, Vadakara dated 27.9.2006 is set aside. A.S.33 of 2004 is

remanded to Additional District Court, Vadakara for fresh

disposal in accordance with law. The first appellate court has to

F.A.O.46/07
11

consider whether the evidence on record establish that Ext.X1

was not signed and issued by the respondent. If the respondent

files an application to send Ext.X1 to an expert, the question

whether it is to be sent or not is to be considered by first

appellate court on merits. Send back the records immediately.

Parties are directed to appear before Additional District Court,

Vadakara on 22.5.2009.

M. SASIDHARAN NAMBIAR, JUDGE

okb

F.A.O.46/07
12