High Court Kerala High Court

Jasmine vs Muslim Education & Cultural … on 12 October, 2010

Kerala High Court
Jasmine vs Muslim Education & Cultural … on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 905 of 2010()


1. JASMINE, D/O.SIDDIQUE, JAS VIHAR,
                      ...  Petitioner

                        Vs



1. MUSLIM EDUCATION & CULTURAL CENTRE
                       ...       Respondent

2. RUKHIYA BEEVI, W/O.SIDDIQUE,

3. SIRAJ, S/O.SIDDIQUE,

4. NISHA, D/O. SIDDIQUE,

5. ANZAR, S/O.SIDDIQUE,

6. ARSHARD, S/O.SIDDIQUE,

7. SHAKKUTTY, S/O.SIDDIQUE,

8. SIDDIQUE (DIED),

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :12/10/2010

 O R D E R
                  S.S.SATHEESACHANDRAN, J
                  --------------------------------------
                      R.S.A No.905 OF 2010
                     --------------------------------
            Dated this the 12th day of October 2010

                             JUDGMENT

CR

The second defendant in O.S No.235/1996 on the file of the

Munsiff Court, Varkala is the appellant. In the above suit, an

exparte decree was granted in favour of the first

respondent/plaintiff declaring its title and possession over the suit

property and also granting an injunction against the defendants

from trespassing upon that property. The appellant herein along

with two other defendants had challenged that exparte decree

before the Sub Court, Attingal. That appeal was dismissed.

Concurrent decision so rendered by the two courts below in

favour of the first respondent/plaintiff is challenged in the second

appeal.

2. Suit was one for declaration of title, possession and

injunction, and also for fixation of boundary over the plaint

property having an extent of 53.333 cents in Varkala village.

Plaintiff is an association registered under Act 12 of 1955.

Plaintiff claimed title over the property under A2 sale deed

executed by one Muhammed Iqbal who is stated to have got an

assignment over the property from its original owner 8th

defendant. The above said Muhammed Iqbal had filed a suit

against the 8th defendant for fixing the boundary of the property,

R.S.A No.905 OF 2010 – 2 –

and a decree was granted in that suit. The defendants 1 to 7, the

wife and children of 8th defendant, setting up some right over the

property are obstructing its possession and enjoyment of the

plaintiff was its case to seek the declaration of title, possession

and enjoyment and also for fixation of boundaries. The

defendants 1, 2 and 4 filed a joint written statement and the 7th

defendant, adopted that statement. 8th defendant filed a

separate written statement. Contesting defendant challenged

the claim of the plaintiff over the suit property setting up rival

claim of title over the same. Pendency of some suits with the

predecessor of the plaintiff was also canvassed to impeach the

validity of the sale deed over the property executed in its favour.

The judgment of the trial court reveals that when evidence was

recorded in the case, the respective counsel for defendants 1 and

2 and also 8th defendant had reported no instruction. On behalf of

the plaintiff, its President was examined as PW1 and A1 to A9

were exhibited towards documentary evidence. The evidence so

let in by the plaintiff remained unchallenged. The trial court, after

examining the materials with reference to the pleadings rendered

a decision in the suit on merits. That decree was challenged by

the defendants 1, 2 and 4 jointly preferring an appeal A.S No.

R.S.A No.905 OF 2010 – 3 –

59/2002 before the Sub Court, Attingal. The lower appellate

court, after reappreciating the materials tendered in the case,

concurring with the findings of the trial court, dismissed that

appeal. As against that concurrent decision rendered by the two

courts in favour of the plaintiff, the second defendant has

preferred this appeal.

3. Noticing from the judgment rendered by the trial court

that the disposal of the suit as against defendants 1 to 7 was

rendered after declaring them exparte, to my query whether any

petition had been filed by any of those defendants under Order 9

Rule 13 of the Code of Civil Procedure to set aside such exparte

passed against them, the learned counsel for the appellant

conceded that there was such a proceeding at the instance of the

first defendant and that application was dismissed by the trial

court. Though it is not made clear whether the first defendant

had filed such an application under Order 9 Rule 13 of the Code of

Civil Procedure for the other defendants as well, treating the

decree passed as an exparte decree, it is seen from the judgment

rendered by the lower appellate court that above defendant along

with defendants 2 and 4 preferred the appeal, A.S No.59/2002

before that court. Admittedly the application under Order 9 Rule

R.S.A No.905 OF 2010 – 4 –

13 of the Code was turned down. So much so, in the given facts

of the case, so far as the present appellants are concerned, their

appeal can be looked into and considered only with respect to the

challenges against the merit of the exparte decree passed against

them, and not in respect of any ground which was available to

them for their absence, which had resulted in passing of an

exparte decree against them. When an exparte decree is passed

against the defendant, he can seek for setting aside the decree

under Order IX Rule 13 showing sufficient cause for his absence

on the date of hearing or challenge such a decree by way of a

regular appeal as provided by the Code. But where an appeal is

preferred challenging the decree on its merits or on any other

ground, and such appeal has been dismissed on any ground other

than its withdrawal, explanation added to Rule 13 of Order IX of

the Code under Act 104 of 1976 clearly spells out that no

application under that rule for setting aside the exparte at the

instance of that defendant will lie. That bar of considering an

application for setting aside the exparte decree where an appeal

preferred against such decree has been dismissed ‘on any ground

other than its withdrawal’ is not dependent upon the question

whether such appeal against the exparte decree was before or

R.S.A No.905 OF 2010 – 5 –

after the application under Rule 13 of Order IX of the Code. The

dismissal of appeal against the exparte decree otherwise than on

the ground of withdrawal interdicts the court which passed such

decree in having a decision on its merit over an application under

Rule 13 of Order IX of the Code of Civil Procedure, and the

application thereof under such circumstance has to be dismissed

as not maintainable. However, the dismissal of an application

under Rule 13 of Order IX of the Code of Civil Procedure will not as

such affect the maintainability of an appeal against the exparte

decree. But, if the application under the above Rule had been

dismissed, in the appeal against the exparte decree the

appellant/defendant will not be allowed to impeach the decree on

a ground for showing sufficient cause for his absence at the time

of hearing of the case, and, the decree is open to challenge only

on its merit, or jurisdiction of the court which had passed such

decree.

4. The apex court, in “Bhanu Kumar v Archana kumar”

(2005 KHC 72) has considered to what extent and how far the

appeal preferred against an exparte decree could be considered

when the appellant/defendant had moved an application

previously for setting aside that exparte decree under Order 9

R.S.A No.905 OF 2010 – 6 –

Rule 13 of Code of Civil Procedure and it was dismissed. In such a

case, the apex court has held the doctrine of ‘issue estoppel’ and

also ’cause of action estoppel’ may arise. Dilating over that issue

emerging from the dismissal of an application under Order 9 Rule

13 of the Code of Civil Procedure and its impact on the

entertainability of a regular appeal preferred from the decree by

the defendant, the apex court has held thus:

“We have, however, no doubt in our mind that
when an application under O.9, R.13 of the Code is
dismissed, the defendant can only avail a remedy
available there against, viz, to prefer an appeal in terms
of O.43, R.1 of the Code. Once such an appeal is
dismissed, the Appellant cannot raise the same
contention in the First Appeal. If it be held that such a
contention can be raised both in the First Appeal as also
in the proceedings arising from an application under
Order 9, Rule 13, it may lead to conflict of decisions
which is not contemplated in law.

The dichotomy, in our opinion, can be resolved by
holding that whereas the defendant would not be
permitted to raise a contention as regards the
correctness or otherwise of the order posting the suit for
ex parte hearing by the Trial Court and/or existence of a
sufficient case for non appearance of the defendant
before it, it would be open to him to argue in the First
Appeal filed by him against S.96(2) of the Code on the
merit of the suit so as to enable him to contend that the
materials brought on record by the plaintiffs were not
sufficient for passing a decree in his favour or the suit
was otherwise not maintainable. Lack of jurisdiction of
the Court can also be a possible plea in such an appeal.”

R.S.A No.905 OF 2010 – 7 –

5. Such being the position of law, in the present appeal the

appellant herein is entitled only to challenge the decree granted

to the plaintiff only on its merit, and that too on the materials

available on the records of the case. The memorandum of appeal

and also the arguments canvassed by the counsel to impeach the

correctness of the exparte decree, it is seen, are built upon the

various contentions raised by the defendants in their written

statements, more particularly, with reference to the previous

litigations which are stated to be still pending and not concluded

so far. I find, the contentions so raised to impeach the

correctness of the exparte decree rendered against the appellant

and in favour of the plaintiff, cannot be canvassed for as the

correctness of such decree has to be tested with reference to the

plaintiff’s case for declaration and materials tendered by them to

claim such decree. The learned counsel for the appellant

contended that in the appeal preferred before the court below, a

number of documents were produced with a petition to receive

them as additional evidence moving an application under Order

41 Rule 27 of the Code of Civil Procedure. The lower appellate

court has not considered that application is the grievance

espoused. Perusing the memorandum of appeal, I find no such

R.S.A No.905 OF 2010 – 8 –

ground has been raised to impeach the judgment of the lower

appellate court other than making a statement to the effect that

before the lower appellate court some documents were produced

for reception as additional evidence.

6. From the statements made in the memorandum of

appeal, it is seen that the first appeal was preferred before the

lower appellate court after considerable delay, ie, more than 900

days. The delay was condoned and then the appeal was disposed

on merits. The exparte decree granted in favour of the plaintiff

is seen challenged mainly on the ground that where the

contesting defendants, including the present appellant, resisted

the suit claims contending that the gift deed executed by the first

defendant in favour of her children 2 to 7 as the power of attorney

of the 8th defendant, transferring the rights of that defendant to

defendants 2 to 7, she was unaware of the cancellation of the

power of attorney and no notice thereof was issued to her, a

burden was cast up on the plaintiff to show that the first

defendant had notice of such cancellation. The plaintiff in the

case, producing a copy of A6 cancellation deed executed by the

8th defendant, has shown that the gift deed executed by the first

defendant in favour of defendants 2 to 7 as the power of attorney

R.S.A No.905 OF 2010 – 9 –

of 8th defendant was after A6 cancellation deed. When that be the

case, burden was on the defendants to substantiate their

contentions raised against the claim of the plaintiff, and not

otherwise. Both the courts have concurrently found that the

plaintiff has established, by the materials tendered, the claim

raised for declaration of its title and possession over the suit

property and injunction against the defendants. Such concurrent

findings entered by the courts below on the materials placed to

grant the exparte decree in favour of the plaintiff upholding its

claim over the suit property is not open to challenge in second

appeal solely on the basis of the contentions raised by the

defendants in their written statement when they have not

substantiated them by any material whatsoever. The appeal

does not involve any question of law leave alone any substantial

question of law for receiving it on file. Appeal is dismissed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//True Copy//

P.A to Judge

vdv