Supreme Court of India

Om Prakash Marwaha (D) Th. Lrs. & … vs Jagdish Lal Marwaha(D)Thr. Lrs on 26 November, 2008

Supreme Court of India
Om Prakash Marwaha (D) Th. Lrs. & … vs Jagdish Lal Marwaha(D)Thr. Lrs on 26 November, 2008
Author: _______________J.
Bench: Altamas Kabir, Markandey Katju
                                                                   1


              IN THE SUPREME COURT OF INDIA

              CIVIL APPELLATE JURISDICTION

      CIVIL APPEAL NO.6850-6851 ............ of 2008
                         @
 SPECIAL LEAVE PETITION (C) NOs.7099-7100 of 2008


Om Prakash Marwaha (D) Thr. LRS. & Ors. Appellants


Vs.


Jagdish Lal Marwaha (D) Thr. LRS            ...Respondents

                             With

            Civil Appeal No...6852.. of 2008
       (Arising out of SLP(C) No. 3856 of 2007)



                    J U D G M E N T

ALTAMAS KABIR, J.

1. Leave granted in both the Special Leave

Petitions wherein the parties are the same and

both arise out of orders passed by the Delhi

High Court in RSA No.126 of 1989.

2

2. The appellants herein are the legal

representatives of the original defendant,

Nanak Chand in a suit brought against him by

Jagdish Lal Marwaha, the predecessor-in-

interest of the respondents, to makeover vacant

and peaceful possession of quarter No. 37-38,

Block No.C-I, Malkaganj, Delhi, and,

thereafter, not to interfere with the

plaintiff’s possession therein. On the suit

being dismissed, the plaintiff, Jagdish Lal

Marwaha, filed a First Appeal in the Court of

Additional District Judge. While the First

Appeal was pending, Nanak Chand died on 3rd

January, 1985, and apparently an application

for substitution of his legal heirs was made in

the pending appeal. The said application,

however, remained pending and undisposed of,

though the appeal was finally decided.

Consequently, although, an application had been

made for substitution, the heirs of deceased,

Nanak Chand, were not brought on record in the

first appeal and as a result when the decree
3

was drawn up it was drawn up against Nanak

Chand, who, as mentioned hereinabove had died

during the pendency of the appeal.

3. Although, no formal order of substitution had

been made, the legal representatives of Nanak

Chand filed a second appeal before the High

Court, which was ultimately dismissed on 12th

December, 1991, with the judgment and decree of

the First Appellate Court being affirmed.

However, since the legal heirs of deceased

Nanak Chand had not been brought on the records

of the first appeal, a decree in terms of the

judgment passed by the High Court in the

Regular Second Appeal could not be drawn up and

as a result, the decree passed by the First

Appellate Court and affirmed by the High Court

in second appeal could not be executed. An

application, being CM 2873 of 1998, was

thereupon filed by the legal heirs of the

plaintiff decree-holder in the second appeal

praying for rectification of the judgment and
4

decree drawn up by the First Appellate Court or

in the alternative to draw-up a fresh decree in

the second appeal in terms of the order dated

12th December, 1991, dismissing the appeal.

4. The aforesaid application was strongly opposed

on behalf of the respondents on the ground of

maintainability. It was alleged that the

applicants had no locus standi to file an

application, as they were not the legal

representatives of the plaintiff, Jagdish Lal

Marwaha.

5. The aforesaid submission did not find favour

with the High Court since by an order dated

23rd January, 2004, they had been substituted

in place of the original plaintiff, Jagdish Lal

Marwaha as his legal representatives.

Furthermore, when the appeal was dismissed on

12th December, 1991, they were parties to the

appeal. The application was, therefore,

allowed with a direction upon the Registry of
5

the High Court to draw up the decree in the

second appeal mentioning the names of the

parties of the appeal at the time the same was

finally disposed of. The said order is the

subject matter of challenge in SLP(C) No.3856

of 2007, which is being heard along with SLP(C)

No. 7099-7100 of 2008.

6. At this juncture, it may be stated that two

applications, being CM Nos. 584 and 585 of

2003, were filed by the legal representatives

of Jagdish Lal Marwaha, the plaintiff in the

suit, for bringing them on record as the legal

representatives of the deceased plaintiff and

for condonation of delay in making the

application. It was sought to be explained

that since an application had already been made

under Order 22 Rule 3 read with Section 151 of

the Code of Civil Procedure, on which no order

had been passed, the applicants had been

advised that they were not required to file a

separate application for the same purpose.
6

Accepting the explanation, the Delhi High Court

allowed both the applications and directed the

Memo of Parties to be amended accordingly. SLP

(C) Nos. 7099-7100 of 2008 was filed against

the said order of the High Court.

7. Appearing for the appellants, Mr. Hasnain,

learned advocate, urged that once the second

appeal had been disposed of, it was no longer

open to the High Court to entertain the several

applications filed on behalf of the

plaintiffs/respondents to allow the heirs of

the deceased-plaintiff to rectify the cause-

title of the said appeal. Mr. Hasnain

submitted that when the first appeal filed by

the plaintiff had been allowed and the judgment

of dismissal of the suit had been reversed,

and, thereafter, confirmed in second appeal and

the review therefrom had been dismissed, it was

no longer within the jurisdiction of the High

Court to allow the decree of the first appeal
7

to be amended when the same had been drawn up

against a dead man.

8. Mr. Hasnain submitted that the procedure

adopted by the High Court was not in consonance

with law and legal procedures and the orders

impugned therein were, therefore, liable to be

set aside.

9. Appearing for the respondents, Mr. Iyer,

learned senior advocate, submitted that

undoubtedly the suit filed by the predecessor-

in-interest of the respondent was decreed in

the First Appeal. The said decree was also

confirmed by the High Court in Second Appeal.

Learned counsel submitted that apart form the

above, an application had been duly made by the

plaintiff for substitution of the deceased

defendant, but through inadvertence no order

had been passed thereupon and the decree came

to be drawn up against Nanak Chand, who had

died.

8

10. Mr. Iyer submitted that since the default

leading to the passing of the decree against a

dead person was not wholly on account of any

negligence on the part of the plaintiff or his

legal heirs, they should not be made to suffer

on account of such technicality and there was,

therefore, no reason for this Court to

intervene in the matter under Article 136 of

the Constitution.

11. In support of his submission, Mr. Iyer firstly

referred to a decision of a Three-Judge Bench

of this Court in Jang Singh vs. Brij Lal, [AIR

1966 SC 1631] wherein this Court was called

upon to consider whether a litigant should

suffer on account of the lapse made by an

officer of the Court. Applying the well known

maxim, actus curiae neminem gravabit – that

an act of Court should do no harm to a

litigant, this Court held that the mistake

should be rectified by the Court and the

parties relegated to the position on the date
9

when the mistake occurred. Mr. Iyer also

referred to the decision of this Court in N.

Suriyakala vs. A. Mohandoss, [2007 (9) SCC

1960] where, in considering the scope and

object of Article 136 of the Constitution, it

was explained that the same was a residual

provision which enabled this Court to interfere

with the judgment and order of any Court or

Tribunal in India in its discretion. Laying

emphasis on the phrase “in its discretion”,

this Court held that jurisdiction under Article

136 was meant to deal with important issues and

to deal with important questions relating to

the Constitution or the law or where grave

injustice had been done.

12. Mr. Iyer submitted that this was not a case

which called for any interference by this Court

under Article 136 of the Constitution.

13. Having carefully considered the submissions

made on behalf of the respective parties, we
10

are also inclined to hold that the facts of

this case do not warrant any interference with

the orders impugned in these two appeals.

Admittedly, the original defendant, Nanak

Chand, had died during the pendency of the

First Appeal, but it is equally important that

an application for substitution of his legal

heirs had been made though no order has been

passed thereupon and a decree was consequently

drawn up against the original defendant who had

already expired. The legal heirs of the

plaintiff had brought the fact of the death of

the sole defendant to the notice of the Court,

but it is through sheer inadvertence that the

substitution was not effected. However, in the

Second Appeal, the legal representatives of the

original plaintiff, Jagdish Lal Marwaha, were

make parties by the heirs of the deceased

defendant, Nanak Chand, who are the appellants

herein. The heirs of both the plaintiffs and

the defendants were, therefore, duly

represented before the High Court in the Second
11

Appeal and it is essentially a technicality

which has prevented the heirs of the plaintiff

from enjoying the benefits of the decree passed

in favour of the plaintiff.

14. We are convinced that this is a fit case where

applying the above-mentioned maxim, this Court

should not interfere with the orders passed by

the High Court.

15. We, accordingly, dismiss both the appeals but

without any orders as to costs.

_______________J.

(ALTAMAS KABIR)

_______________J.

(MARKANDEY KATJU)

New Delhi
Dated: 26.11.2008