High Court Rajasthan High Court

Prem Chand vs Rajendra Singh on 26 September, 2001

Rajasthan High Court
Prem Chand vs Rajendra Singh on 26 September, 2001
Equivalent citations: 2002 (2) WLC 320
Author: Madan
Bench: A Madan


JUDGMENT

Madan, J.

1. By this revision petition an order dt. 28.8.2000 of the Civil Judge (JD) Ajmer East whereby review petition under Order 47 Rule 1 CPC was partly allowed for adding word “till realization” in the decree & judgment in respect of interest, has been challenged by defendant Prem Chand.

2. It is an admitted fact that the learned trial Courl had decreed the plaintiff’s suit along with interest @ 12% p.a. under issue No.5 in the main suit. But, the plaintiff (respondent) moved a review petition under Order 47 Rule 1 CPC claiming 18%insiead of 12% p.a. on the decretal amount so also for specifying the period of interest. In reply to the said review petition it was the case on behalf of the defendant by raising an objection that the plaintiff ought to have resorted to the remedy under the Rajasthan Relief of Agricultural Indebtedness Act, 1957 for short “the Act” instead of having filed the suit under Order 37 Rule 1 CPC.

3. After hearing the arguments of the parties, the learned trial Court though declined to revise the rate of interest 12% originally granted under the decree, to the

rate of interest @ 18% p.a. claimed in the review petition, but rectifying the inadvertent mistake as to the period to which the interest will continue, it partly accepted the review petition and ordered to add the word “till realization” in the original decree.

4. The only contention raised by Shri Rajesh Kapoor on behalf of the defendant is that the defendant being a member of Scheduled Caste, the civil suit was not maintainable by virtue of Act because according to Shri Kapoor finding of trial Court that since the amount was taken for house hold work provisions of the Act were not attracted and the suit was rightly filed under Order 37 Rule 1 CPC, is patently illegal because the Act provided that it does all also apply to debtor belonging to the Scheduled Caste irrespective of the fact whether loan was taken for agriculture purpose or otherwise.

5. Per contra, learned counsel for the plaintiff contended that this is a revision petition against the order deciding the petition for review in the decree and unless and until the main decree and the judgment is challenged raising the objection as to the maintainability of the suit is altered, the defendant can’t challenge it in this revision petition.

6. Having considered rival contentions of the parties and perused the impugned order of the trial Court having been passed in review petition of the plaintiff (respondent), I am of the considered view that this revision petition not at all maintainable by virtue of provisions under Sub-section (2) of Section 21 CPC which inter-alia provides that no objection as to the competence of the court with reference to the pecuniary limits of its jurisdiction shall be allowed by any appellate or revisional court unless such objection was taken in the court of first instance at the earliest possible opportunity. During the course of argument, it has been fairly conceded by the learned counsel for the petitioner that plea of the party being Scheduled Caste though was not specifically raised by way of an application to leave the defend as per Order 37 Rule 3(5) CPC nor any such application was filed except by raising objection in review petition. That apart, it is not in dispute that the trial Court while granting the decree for recovery of amount has already decided such an issue Finally against the petitioner vide the decree dt. 28.4.2000. thus viewed, once the party “petitioner herein” has failed to raise any objection as to the competence or jurisdiction of the Court at the earliest possible opportunity at the first instance of the Court in the suit, the same cannot be allowed to be taken before any appellate or revisional court, inasmuch as, the present petitioner for the first time when the review petition was filed by the plaintiff and only in reply thereto has raised an unsustainable plea as to the competence or jurisdiction of the court, the same cannot be allowed by virtue of provisions under Section 27(2) CPC.

7. Hence, in my considered opinion, I do not find that the learned trial Court while deciding plaintiff’s petition for review of decree dt. 28.4.2000 has committed any illegality or material irregularity or has failed to exercise jurisdiction so vested or have exercised jurisdiction not vested in it by law by rejecting the plea of defendant petitioner as to the applicability of the aforesaid Act. Thus, the learned trial Court has rightly held that for the recovery of amount under decree, taken by the defendant petitioner provisions under Order 37 Rule 1 CPC are attracted. That apart, admittedly neither any appeal has been filed nor the impugned decree has ever been challenged till date. Even judgment & decree dated 28.4.2000 of the trial Court have not been produced nor shown during the course of arguments nor any reference thereof has been made in the, memo of revision petition which lacks of many facts & circumstances and pleadings taken before the trial Court. So on this ground also, this revision petition is not maintainable.

8. As a result of the above discussion, the petition stands dismissed with no order as to costs.