Supreme Court of India

State Of M.P. & Ors vs M/S Gaylord Chemicals on 20 February, 2009

Supreme Court of India
State Of M.P. & Ors vs M/S Gaylord Chemicals on 20 February, 2009
Author: ……………….J.
Bench: D.K. Jain, R.M. Lodha
                      IN THE SUPREME COURT OF INDIA
           CIVIL APPELLATE JURISDICTION

           CIVIL APPEAL NOS. 1133-1134 OF 2009
                  (Arising out of SLP(C) Nos. 1015-1016/2008)

      State of M.P. & Ors.                              .. Appellant(s)

                              Versus

      M/s Gaylord Chemicals                             .. Respondent(s)

                 ORDER

Delay condoned.

Leave granted.

Both these appeals arise out of order dated March 14, 2007, passed by the

High Court of Madhya Pradesh, Bench at Indore in Writ Appeal No. 180 of 2007,

whereby the appellate Bench has dismissed the intra-Court appeal preferred by the

appellants before us under the Madhya Pradesh Uchha Nayayalaya (Khand

Nyaupith Ko Appeal) Adhiniyam, 2005 (for short the Adhiniyam) as not

maintainable. The said appeal had been filed by the appellants against order dated

5th July, 2005, passed by a learned Single Judge of the High Court. The Division

Bench held that the order impugned in the appeal was, in substance, passed by the

learned Single Judge in exercise of his jurisdiction under Article 227 of the

Constitution and therefore, in terms of proviso to Section 2 of the Adhiniyam, intra-

Court appeal was specifically barred.

..2/-

C.As. 1133-1134/2009…

:2:
We have heard learned counsel for the parties. We have also perused the

writ petition filed by the appellants in the High Court. We are of the view that the

Division bench was not justified in dismissing the appeal on the stated ground. It is

evident from the body of the writ petition that the writ petitioner had invoked the

jurisdiction of the High Court both under Articles 226 and 227 of the Constitution,

seeking issuance of an appropriate Writ of Certiorari, quashing the orders passed by

the sub-divisional officer-cum-competent authority and the Revenue Commissioner

under the M.P. Lok Parisar (Bedakhali) Adhiniyam, 1974. The learned Single Judge

allowed the writ petition and set aside both the orders with certain directions.

Moreover, the grounds taken in the writ petition go to show that primarily it was a

petition under Article 226 of the Constitution and the order passed by the Single

Judge was also under the said Article.

A Similar controversy, with reference to clause 15 of the Letters Patent of

the Bombay High Court, came up for consideration of this Court in Umaji Keshao

Meshram & Ors. vs. Radhikabai, Widow of Anandrao Banapurkar & Anr.- (1986)

suppl. SCC 401. In that case, it was held that where the

..3/-

C.As. 1133-1134/2009…

:3:

facts justify a party in filing an application either under Article 226 or 227 of the

Constitution and the party chooses to file his application under both these Articles, in

fairness of justice to party and in order not to deprive him of valuable right of appeal,
the Court ought to treat the application as being made under Article 226, and if in

deciding the matter, in the final order the Court gives ancillary directions, which may

pertain to Article 227, this ought not to be held to deprive a party of the right of

appeal under Clause 15 of the Letters patent, where the substantial part of the order

sought to be appealed against is under Article 226 of the Constitution.

The ratio of the said decision squarely applies on facts in hand. As noted

earlier, the writ petition had been filed in the High court both under Articles 226

and 227 of the Constitution. Once, the writ petition was entertained and allowed on

merits, it cannot be said that the Single Judge had exercised his jurisdiction only

under Article 227, as held by the Division Bench.

For all these reasons, we are of the opinion that the Division Bench erred in

holding that the appeal was not maintainable against order dated 5th July 2005,

passed by the

..4/-

C.As. 1133-1134/2009…

:4:

learned Single Judge. Consequently, we set aside the impugned order and remand

the appeal preferred by the appellants herein to the Division Bench for its decision on

merits. We may note that although in the impugned order, it is mentioned that the

appeal is barred by limitation but no final decision on the application seeking

condonation of delay, filed along with the writ appeal, seems to have been taken. It

will be open to the Division Bench to pass appropriate orders on the said application.
In view of the fact that matter is quite old, we would request the High Court

to decide the appeal as expeditiously as practicable.

The appeals are allowed in the above terms with no order as to costs.

……………….J.

                                                 [ D.K. JAIN ]



                         ...................J.                        [ R.M.
LODHA ]

NEW DELHI,
FEBRUARY 20, 2009.