Bombay High Court High Court

Shri S.D.Kulkarni vs Netaji Cricket on 21 October, 2010

Bombay High Court
Shri S.D.Kulkarni vs Netaji Cricket on 21 October, 2010
Bench: S.B. Deshmukh
                                           1

                  IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                                            
                             BENCH AT AURANGABAD

                          REVIW APPLICATION NO.42 OF 2009




                                                    
                                        IN
                           WRIT PETITION NO. 156 OF 1989

                          KAUSALYABAI KISAN CHOUHAN
                                       V/S




                                                   
                            SAKHARAM NAMDEO GAIKWAD

                                         ...
                   Shri S.D.Kulkarni, Advocate for petitioner and




                                       
           Shri P.M.Shah, Sr. Advocate i/b Shri S.P.Shah for respondents.
                                        ...
                         ig             CORAM : S.B.DESHMUKH,J.

Dated : 21.10.2010

PER COURT :-

1. Heard learned counsel for the respective parties.

2. Rule. By consent, Rule made returnable forthwith.

3. Petitioner, by this application, seeks review of the order

passed by this Court on 16.2.2009 in Writ Petition No.156 of 1989.

Petitioner also seeks remand of the matter to the trial Court with

direction to decide the matter afresh in view of the changed

circumstances by considering the requirements of the heirs, if any.

4. This Civil Application appears to have been filed by tenant

on 2.3.2009. In response to the notices issued by this Court, all

::: Downloaded on – 09/06/2013 16:34:04 :::
2

respondents have entered their appearances. Shri S.P.Shah, Advocate has

filed affidavit in reply on behalf of respondents. It has been sworn by one

Purushottam Gaikwad on 7.5.2009. Thereafter, on behalf of the

petitioner, additional affidavit has been filed, sworn in by Kausalyabai

Chavan on 23.7.2010. Some documents have been placed on record along

with this additional affidavit of the petitioner. Affidavit on behalf of

respondents is also on record (Page 44) affirmed by Prakash Gaikwad on

8.10.2010.

5. Shri Kulkarni, learned Advocate for the petitioner submitted

that Writ Petition No.156 of 1989, initially was filed at Mumbai in 1985.

On establishment of this Bench at Aurangabad, said petition was

transferred and re-registered as above. According to learned counsel Shri

Kulkarni, this petition was pending before this Court for about 23 long

years. Hearing of the petition was protracted by the landlords i.e.

respondents. On 16.2.2009, this Court has heard the matter and passed

an order, review of which is sought by the petitioner.

Shri Kulkarni, learned Advocate for the petitioner submitted

that on that day he himself was not feeling well and therefore, not

present before the Court to address the Court and his colleague Shri

S.S.Kulkarni was before the Court who was also not prepared and was

asking time. This Court, however, considering the pendency of the Writ

Petition for substantial time, asked him to address the Court and read the

judgment. That is how, according to learned counsel Shri Kulkarni, his

::: Downloaded on – 09/06/2013 16:34:04 :::
3

colleague read the judgment. He emphatically submitted that no other

lawyers appearing for respondents, especially learned advocates

appearing for the landlords were present before the Court and did not

insist for hearing of the petition nor advanced submissions. Even though it

is a Writ Petition, Shri Kulkarni, learned Advocate points out that the

State of Maharashtra is not a party and therefore, there was no occasion

for learned Assistant Government Pleader to address the Court. This is

the ground on which Shri Kulkarni, learned Advocate seeks review of the

order dated 16.2.2009.

Another ground raised by Shri Kulkarni is discovery of new

material after passing of the order of this court dt. 16.2.2009.

Apart from these two grounds, he also invited my attention

to ground Nos.(IX) and (X) raised in this civil application, which read as

under :-

(IX) It ought to have been considered that during the
pendency of the Writ Petition the respondent no.1 expired

on 21.10.1992 and his heirs were already brought on record,
the respondent no.5 has expired on 08.06.1994 and his heirs
were already brought on record, the respondent no.3 has
expired on 31.01.1996 and his heirs were already brought on

record and hence unless and until the requirement of this 14
heirs is ascertained by remanding the matter to the trial
court as laid down by the full bench and the division bench
of this Honourable High Court which are referred above no
decree for possession can be passed in favour of the heirs,
this being a beneficial legislation for the benefit of the
tenant and considering the object of Act and unless and until

::: Downloaded on – 09/06/2013 16:34:04 :::
4

the requirement is proved and the tenant who is in

possession cannot be deprived of his possession.

(X) It ought to have been considered that already the
necessary material which is required for deciding the effect
of subsequent events during the pendency of the

proceedings is brought on record by filing an affidavit along
with the supporting documents and there is no challenge to
the above statements by the respondents and hence the

petitioner is entitled for those benefits in view of the law
laid down by the Honourable High Court and Honourable

Supreme Court.

Shri Kulkarni, learned counsel for the petitioner relied upon

the judgment in the case of Board of Control for Cricket Vs. Netaji Cricket

Club [AIR 2005 SC 592] Paragraphs 88 to 92. I have considered the facts

and ratio of the said judgment.

6. Shri Shah, learned Sr. Advocate submitted that these two

grounds cannot be considered to be the grounds available for review. In

support of this submission, he relied upon the judgment of the Supreme

Court in the matter of Shakuntalabai and others Vs. Narayan Das and

others [(2004) 5 SCC 772]. Indisputably, the issue in that matter had

arisen under the provisions of the Rent Act. In the case on hand, dispute

amongst the parties is in relation to rights of the parties to the

agricultural lands in accordance with the Bombay Tenancy and

::: Downloaded on – 09/06/2013 16:34:04 :::
5

Agricultural Lands Act, 1948. In my opinion, the judgment relied upon by

Shri Shah, Sr. Advocate can be distinguished on facts. However, these two

grounds, in my opinion, cannot be considered to be the grounds for review

within the parameters of Order XLVII read with Section 114 of the Code of

Civil Procedure (“CPC”).

7. The ground urged by Shri Kulkarni, learned Advocate that he

was not available and the matter has been argued by his colleague, who

was not even acquainted with the facts of the case and absence of

Advocates appearing for contesting respondents/landlords, in my view, is

material. In support of this ground, Shri Kulkarni, learned Advocate took

me to the additional affidavit of the petitioner (Page 33). Paragraph “N”

of the said affidavit reads as under :-

“(N). The petitioner states that apart from the above facts,
the Advocate, who was appearing for the petitioner, was not

feeling well and hence, all the material along with the legal
position was not pointed out to this Honourable High Court
and hence in view of the above circumstances, it is a fit case
for exercising the review jurisdiction with a view to give

justice to the petitioner who is old lady and is fighting this
litigation since more than 30 years.”

8. Procedural review is an issue, which can be considered by

this Court. It belongs to a different category. So far procedural review is

::: Downloaded on – 09/06/2013 16:34:04 :::
6

concerned, it is apposite at this stage to usefully make a reference to the

judgment of the Honourable Supreme Court in the case of Kapra Mazdoor

Ekta Union Vs. Management of M/s Birla Cotton [ AIR 2005 SC 1782].

Paragraph No.19 of the said judgment, which is material, is reproduced

herein below.

“Applying these principles it is apparent that where a Court

or quasi judicial authority having jurisdiction to adjudicate
on merit proceeds to do so, its judgment or order can be

reviewed on merit only if the Court or the quasi judicial
authority is vested with power of review by express provision

or by necessary implication. The procedural review belongs
to a different category. In such a review, the Court or quasi
judicial authority having jurisdiction to adjudicate proceeds

to do so, but in doing so commits a procedural illegality
which goes to the root of the matter and invalidates the

proceeding itself, and consequently the order passed
therein. Cases where a decision is rendered by the Court or
quasi judicial authority without notice to the opposite party

or under a mistaken impression that the notice had been
served upon the opposite party, or where a matter is taken
up for hearing and decision on a date other than the date

fixed for its hearing, are some illustrative cases in which the
power of procedural review may be invoked. In such a case
the party seeking review or recall of the order does not have
to substantiate the ground that the order passed suffers
from an error apparent on the face of the record or any
other ground which may justify a review. He has to establish
that the procedure followed by the Court or the quasi

::: Downloaded on – 09/06/2013 16:34:04 :::
7

judicial authority suffered from such illegality that it

vitiated the proceeding and invalidated the order made
therein, inasmuch the opposite party concerned was not

heard for no fault of his, or that the matter was heard and
decided on a date other than the one fixed for hearing of
the matter which he could not attend for no fault of his. In

such cases, therefore, the matter has to be re-heard in
accordance with law without going into the merit of the
order passed. The order passed is liable to be recalled and

reviewed not because it is found to be erroneous, but
because it was passed in a proceeding which was itself

vitiated by an error of procedure or mistake which went to
the root of the matter and invalidated the entire

proceeding. In Grindlays Bank Ltd. vs. Central Government
Industrial Tribunal and others
(supra), it was held that once
it is established that the respondents were prevented from

appearing at the hearing due to sufficient cause, it followed
that the matter must be re-heard and decided again.”

9. Shri Shah, learned Sr. Advocate submitted that the

application for review cannot be favourably considered within the

parameters of Order XLVII read with Section 114 of CPC. In support of his

submissions, he relied upon the various judgments. First one is the

judgment in the case of Promoters & Builders Association of Pune Vs. Pune

Municipal Corporation [(2007) 6 SCC 143]. Attention of this Court has been

invited to paragraph No.13 of the said judgment. I have considered the

facts available in this judgment and more specifically paragraph No.13.

The legal position, so far review is concerned, is that a review of an

::: Downloaded on – 09/06/2013 16:34:04 :::
8

earlier order is not permissible unless the Court is satisfied that material

error, manifest on the face of the order undermines its soundness or

results in miscarriage of justice. Paragraph No 13 of the said judgment,

reads as under :

“As was observed by this Court in Col. Avtar Singh Sekhon v.
Union of India
[(1980) Supp. SCC 562] review is not a routine

procedure. A review of an earlier order is not permissible
unless the Court is satisfied that material error, manifest on

the face of the order undermines its soundness or results in
miscarriage of justice. A review of judgment in a case is a

serious step and reluctant resort to it is proper only where a
glaring omission or patent mistake or like grave error has
crept in earlier by judicial fallibility ….. The stage of review
is not a virgin ground but review of an earlier order which

has the normal feature of finality. This view has been

reiterated in Devender Pal Singh v. State (2003) 2 SCC 501
(para 16). This being the legal position, there is absolutely
no ground for review of the judgment and order dated

5.5.2004. The review petitions are, therefore, liable to be
dismissed. “

Another is the judgment in the case of Haridas Das Vs. Usha

Rani [(2006) 4 SCC 78]. Shri Shah, learned Sr. Advocate took me to

paragraph No.13 of the said judgment, wherein, the Honourable Supreme

Court has held;

” In order to appreciate the scope of a review, Section 114

::: Downloaded on – 09/06/2013 16:34:04 :::
9

of the CPC has to be read, but this section does not even

adumbrate the ambit of interference expected of the Court
since it merely states that it “may make such order thereon

as it thinks fit.” The parameters are prescribed in Order
XLVII of the CPC and for the purposes of this lis, permit the
defendant to press for a rehearing “on account of some

mistake or error apparent on the face of the records or for
any other sufficient reason”. The former part of the rule
deals with a situation attributable to the applicant, and the

latter to a jural action which is manifestly incorrect or on
which two conclusions are not possible. Neither of them

postulate a rehearing of the dispute because a party had not
highlighted all the aspects of the case or could perhaps have

argued them more forcefully and/or cited binding
precedents to the Court and thereby enjoyed a favourable
verdict. This is amply evident from the explanation in Rule 1

of the Order XLVII which states that the fact that the
decision on a question of law on which the judgment of the

Court is based has been reversed or modified by the
subsequent decision of a superior Court in any other case,
shall not be a ground for the review of such judgment.

Where the order in question is appealable the aggrieved
party has adequate and efficacious remedy and the Court
should exercise the power to review its order with the

greatest circumspection. This Court in M/s. Thungabhadra
Industries Ltd. v. The Government of Andhra Pradesh
[AIR
1964 1372] held as follows:

“There is a distinction which is real, though it might
not always be capable of exposition, between a mere
erroneous decision and a decision which could be

::: Downloaded on – 09/06/2013 16:34:04 :::
10

characterized as vitiated by “error apparent”. A

review is by no means an appeal in disguise whereby
an erroneous decision is reheard and corrected, but

lies only for patent error. Where without any
elaborate argument one could point to the error and
say here is a substantial point of law which states one

in the face and there could reasonably be no two
opinions entertained about it, a clear case of error
apparent on the face of the record would be made

out.”

I have considered the facts and ratio of this judgment

carefully.

Next judgment, cited by Shri Shah, learned Sr. Advocate is in

the case of S.N.S.(Minerals) Ltd. Vs. Union of India [(2007) 12 SCC 132].

Parameters of review have been considered by the Supreme Court in the

said case. I was taken to paragraph No.8 of this judgment. In this

judgment also, the Honourable Supreme Court has referred to its earlier

judgment in the case of Haridas Das (supra).

Shri Shah, learned Sr.Advocate further took me to paragraph

No.8 of the judgment of the Honourable Supreme Court in the case of

Meera Bhanja Vs. Nirmala Kumari [(1995) 1 SCC 170]. I have given

thoughtful consideration to the facts and ratio laid down in this judgment.

In this judgment, the Supreme Court has held that the power of review

may not be exercised on the ground that the decision was erroneous on

merits and that it would be the province of a court of appeal.

::: Downloaded on – 09/06/2013 16:34:04 :::
11

Lastly, Shri Shah, learned Sr. Advocate submitted that the

order passed by the revisional Court under the provisions of the Bombay

Tenancy and Agricultural Lands Act with limited scope was subject matter

of the Writ Petition under Article 227 of the Constitution of India, further

limiting the scope of interference by this Court. He has further submitted

that this Writ Petition has been disposed of and now this review

application under Section 114 read with Order XLVII of CPC has further

restricted scope for interference by this Court. So far Article 227 of the

Constitution of India and powers of review are concerned, he relied upon

the judgment of the Supreme Court in the case Shalini Shyam Shetty Vs.

Rajendra Shahkar Patil [(2010) 8 SCC 329]. I have given thoughtful

consideration to the submissions of Shri Shah, learned Sr. Advocate for the

respondents. I have considered the parameters of Order XLVII read with

Section 114 of CPC and the judgments of the Supreme Court, which are

referred to in the foregoing paragraphs of this order.

Shri Shah, learned Sr. Advocate fairly conceded the position

that on 16.2.2009, he was not present before the Court. According to him,

there was no occasion for him. Shri S.P.Shah, learned Advocate also

admits that he was not present before the Court on 1.6.2009. He neither

insisted this Court for hearing of the Writ Petition nor addressed the Court

on merits of the case.

10. So far the ground raised by Shri Kulkarni, learned Advocate

that he was not feeling well and did not address the Court and his

::: Downloaded on – 09/06/2013 16:34:04 :::
12

colleague appeared before the Court has not been confuted on behalf of

respondents/landlords is concerned, I have, with the able assistance of

the learned counsel for the parties, gone through the judgment and order

of this Court, sought to be reviewed. This order dated 16.2.2009 records

that Shri S.S.Kulkarni, Advocate holding for Shri S.D.Kulkarni Advocate,

appears for the petitioner. I have seen the appearances recorded by this

Court on 16.2.2009. Relevant is the non appearance or absence of Shri

Subodh P. Shah, learned Advocate for contesting respondents 3(a) to 3(h).

Specifically it has been mentioned in the appearances clause of the said

judgment that learned Advocate for respondents 3(a) to 3(h) is absent. In

paragraph No.10 of this order, it has been observed by this Court, that

learned counsel for the petitioner is not in a position to give date of death

of the landlord. Submission of Shri S.D.Kulkarni, learned Advocate for the

petitioner that the Advocate who was present before the Court on

16.2.2009 was not prepared and even was not acquainted with the facts of

the case, can be said to have been substantiated by absence of learned

counsel for respondents/landlords and observations made by this Court in

paragraph No.10 of the order. In my view, the first ground raised by Shri

S.D.Kulkarni, learned Advocate for the petitioner in review, can be fairly

accepted.

11. Another ground put forth by learned counsel Shri Kulkarni is

discovery of new evidence. For this proposition he took me to the

additional affidavit of the petitioner In the said affidavit. More

::: Downloaded on – 09/06/2013 16:34:04 :::
13

specifically paragraph Nos.(A) to (H) have been pointed out by him to me

to show that the landlords/respondents have dealt with disposal of the

lands in question and have taken steps for disposal of the lands. Clause

(A) of the said affidavit makes a reference to the transactions for

disposal/sale of the disputed land. Date is relevant i.e. 31.12.2009, which

is the date after the judgment sought to be reviewed dated 16.2.2009. In

my view, this ground may be considered being the subsequent fact after

order passed by this Court but may not be helpful to the petitioner in its

entirety to seek the review. Transaction shown in clause (B) is dated

27.8.1996. I am not recording the details of the transaction but the

relevant is the fact that it is a part of the subject matter of the Writ

Petition and more important is the aspect that transaction is entered into

before Notary. Same is the position in relation to transactions at clauses

(C) dated 20.2.2008, (D) dated 27.8.1996, (E) dated 28.2.2008, (F) dated

27.8.1996, (G) dated 17.8.1996 and (H) dated 28.2.2008.

12. Shri Shah, learned Sr. Advocate took me to the affidavit filed

by the petitioner in Writ Petition proper. In fact, it is an additional

affidavit of the petitioner. It is at page 46 of the Writ Petition. It has

been affirmed by one Nayan Kisan Chavan. Shri Shah, learned Sr.

Advocate took me to paragraph No.2. He points out that Exhibits A/1 to

A/3 and B/1 to C/3 are the copies of the plaints placed on record by the

petitioner. According to him, all these transactions were of the year 2008

and various suits are pending before the Civil Court. The petitioner, in

::: Downloaded on – 09/06/2013 16:34:04 :::
14

some of the suits, is a party – defendant. According to him, therefore,

this cannot be contended by the petitioner, now, that it is a discovery of

new matter or evidence. With the assistance of learned Sr. Advocate, I

have gone through all these plaints.

13. In my opinion, copies of the plaints to which the petitioner is

a party, though they are placed on record by the petitioner, can be

considered for the fact of presentation of the plaint, pleadings raised and

reliefs prayed.

The actual transactions by the documents which are

notarized have been referred to by him. Notarized documents has its

own advantages and dis-advantages. Access to these documents to third

party is very limited. The nature of the transaction recorded in the

document can be understood or perceived by the petitioner if the

petitioner has got an opportunity to see or have an access to the

documents. In my opinion, notarized documents are the transactions

entered into by the landlords/respondents with the strangers in relation to

the property, subject matter of present review application. The claim of

the petitioner that he has discovered this evidence after the judgment in

the Writ Petition, in my view, can be accepted. Apart from this there are

two registered documents, one sale deed at clause (A), which I am not

favourably considering in favour of the petitioner. Another document is a

registered agreement, that also I am not considering favourably in favour

of the petitioner because certified copies of the registered documents

could be obtained from the office of Sub-Registrar.

::: Downloaded on – 09/06/2013 16:34:04 :::
15

14. In my opinion, two grounds can be accepted. Firstly;

learned Advocate for the petitioner was not before the Court since he was

not feeling well and his colleague argued the matter and no Advocate for

the respondents was present in the Court nor insisted for hearing of the

matter. Therefore, the procedure followed by the Court on 16.2.2009

suffers from illegality vitiating the proceeding and invalidating the order

passed on 16.2.2009. Second ground is as regards the discovery of material

and evidence. Notarized documents which are received by the petitioner

after delivery of the judgment can be accepted within the parameters of

Order XLVII read with Section 114 of CPC. Shri S.P.Shah, learned Advocate

on record for respondents submits that since the first ground is being

accepted, submissions so far notarized documents are concerned are

curtailed. Factually this is not correct. Shri P.M.Shah, learned Sr.

Advocate has taken me through the petition, copies of the plaint placed

on record etc. In this situation, it is difficult to accept this contention.

All in all, I am inclined to review the order by recalling the said order in

the light of the above observations.

15. In the result, Review Application is partly allowed. The

order passed by this Court in Writ Petition No.156 of 1989 on 16.2.2009

stands recalled. Prayer made by the petitioner to remand the matter to

trial Court stands rejected. In view of the recalling of the order dated

16.2.2009, passed in Writ Petition No.156 of 1989, the position would be

::: Downloaded on – 09/06/2013 16:34:04 :::
16

that the Writ Petition stands restored on the file of the learned Single

Bench of this Court obtaining the position of 16.2.2009. I make it clear

that I have not entered into the merits of Writ Petition while passing this

order. All points of all parties, so far Writ Petition is concerned, are kept

open to be argued before the learned Single Bench of this Court.

Rule made partly absolute. No order as to costs.

                        ig                           ( S.B.DESHMUKH, J.)
                      
                                          ...
      

     akl
   






                                                    ::: Downloaded on - 09/06/2013 16:34:04 :::