High Court Patna High Court - Orders

Shivam Housing Pvt.Ltd &Amp; Ors vs Thakur Mithilesh Kumar Singh on 25 February, 2011

Patna High Court – Orders
Shivam Housing Pvt.Ltd &Amp; Ors vs Thakur Mithilesh Kumar Singh on 25 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        MA No.187 of 2007

                      SHIVAM HOUSING PVT.LTD & ANR.
                                  Versus
                   THAKUR MITHILESH KUMAR SINGH & ANR.
                                -----------
                                    ORDER

20. 25.02.2011 I have already heard Mr. Pushkar Narain Shahi,

the learned counsel appearing on behalf of the appellants

and Mr. S.K.Verma, the learned senior counsel appearing

on behalf of the respondents.

(2) This Miscellaneous Appeal has been filed

under Section 37(i) (b) of the Arbitration and Conciliation

Act, 1996 against the order dated 21.04.2007 passed by

the learned Sub Judge I, Patna City in Miscellaneous

Application No.3 of 2007 whereby the Sub Judge

dismissed the Miscellaneous Application filed by the

appellants under Section 34 of the Arbitration and

Conciliation Act, 1996.

(3) It appears that the respondents filed

request case no.36 of 2005 before this Court for

appointment of Arbitrator and by terms of order dated

03.07.2006, Hon’ble Mr. Justice B.P.Sharma(retired) was

appointed Arbitrator to adjudicate the dispute between

the parties arising out of development agreement in

question. Since Hon’ble Mr. Justice B.P.Sharma declined

to proceed with the arbitration, this Court by order dated

08.09.2006 appointed Hon’ble Mr. Justice
2

R.N.Prasad(retired) as Arbitrator to adjudicate the

dispute between he parties. The Arbitrator vide his

award dated 05.02.2007 held that the claimants-

respondents are entitled to Rs.49,32,000 from the

appellants. The appellants then filed an application under

Section 34 of the Arbitration and Conciliation Act,

1996(Annexure-1 to this memo of appeal) before the

Court of Sub Judge I, Patna City on 16.04.2007 for

setting aside the award.

(4) By impugned order dated 21.04.2007, the

learned Sub Judge held that this application under

Section 34 has been filed after lapse of prescribed time

and no condonation petition has been filed on behalf of

the petitioner and also held that the Sub Judge has got

no power to set aside the order dated 05.02.2007 passed

by Ex-Justice, Mr. R.N. Prasad in Arbitration Case No.2 of

2006 and accordingly, the Miscellaneous Case No.3 of

2007 was dismissed at the admission stage itself.

(5) The learned counsel for the appellants

submitted that according to Section 34 (iii) of the

Arbitration and Conciliation Act, 1996, an application for

setting aside award can be filed within three months from

the date of the award and admittedly, in this case, the

award is dated 05.02.2007 and the application under

Section 34 was filed on 16.04.2007 which is within three

months. The learned counsel further submitted that the
3

learned Court below has wrongly held that Sub Judge has

got no power to set aside the award as it has been

passed by Ex-Justice. According to the learned counsel in

view of the provisions of Section 34 read with Section

2(i)(e) of the Arbitration and Conciliation Act, 1996, the

application is required to be filed before the Court as

defined under Section 2(i)(e) of the said Act and the said

Court has the jurisdiction to entertain an application and

it could only be the Principal Civil Court of original

jurisdiction which could entertain such an application as

contemplated under Section 2(i)(e) of the Act. The

learned counsel in support of his contention relied upon a

decision reported in 2000 Volume 4, P.L.J.R. 814.

(6) On the other hand, the learned counsel for

the respondents submitted that Subordinate Judge of a

District is not the Principal Civil Court of original

jurisdiction to entertain an application under Section 34

of the Arbitration and Conciliation Act, 1996. The learned

counsel submitted that only District Judge can be termed

as Principal Civil Court of original jurisdiction in a District.

According to Section 18 of the Bengal, Agra and Assam

Civil Court Act, 1887, the jurisdiction of District Judge

extends to all original suits for the time being cognizable

by Civil Courts. The learned counsel further submitted

that this Court in the case of Executive Engineer vs. Ms.

R.L.Singh reported in 1997, Volume 1, P.L.J.R. 523 has
4

not considered Section 18 of the Bengal, Agra and Assam

Civil Court Act, 1887 and held that Subordinate Judge is

a Civil Court of original jurisdiction and therefore,

application under Section 8 of the Act was maintainable.

Subsequently, the said decision has been followed again

in 2000, Volume 4, P.L.J.R. 814(Md. Sadique vs. State of

Bihar) and while following the said decision, it has been

observed that as per Civil Court Act, 1887, the District

Judge or the Additional District Judge have got no original

jurisdiction and the sole power has been given to the

Subordinate Judge under the Act which is contrary to the

provision of law.

(7) The learned counsel for the respondents

conceded that the application under Section 34 was filed

within time. Therefore, so far that point is concerned, no

dispute is raised by the respondents. The only dispute

raised is that Subordinate Judge is not a Court as defined

under Section 2(i)(e) of the Arbitration and Conciliation

Act, 1996. In such circumstances, the question arises for

consideration is as to “whether the application under

Section 34 of the Arbitration and Conciliation Act is

maintainable before the Subordinate Judge or before the

District Judge.”

(8) Section 2(i) (e) defines the term “Court”

as follows:

(e) “Court” means the principal civil
court of original jurisdiction in a
district, and includes the High Court in
5

exercise of its ordinary original civil
jurisdiction, having jurisdiction to
decide the questions forming the
subject-matter of the arbitration if the
same had been the subject-matter of
a suit, but does not include any civil
court of a grade inferior to such
principal civil court, or any court of
small causes;

(9) Therefore, according to the definition, it

does not include any Civil Court of a grade inferior to

such Principal Civil Court or any Court of small causes.

So far the word “Principal” is concerned, according to

Black’s Law Dictionary, it means chief, leading, most

important or considerable, primary, original, highest in

rank, authority, character, importance or degree.

Likewise, in Law Lexicon the word “Principal” is described

to mean highest in rank, authority, character, importance

or degree, most considerable or important, chief, main.

Therefore, the word “Principal” clearly indicates only one

Court being the highest in rank or chief.

(10) Section 18 of the Bengal, Agra and

Assam Civil Court Act reads as follows:

“18. Extent of original jurisdiction of
District or Subordinate Judge- Save
as otherwise provided by any
enactment for the time being in force,
the jurisdiction of a District Judge or
Subordinate Judge extends, subject
to the provisions of Section 15 of the
Code of Civil Procedure, (1908) to all
original suits for the time being
cognizable by Civil Courts.”

(11) In view of the above provision, the

jurisdiction of District Judge extends to all original suits

for the time being cognizable by Civil Court but the suits
6

are filed before the Sub Judge because according to

Section 15 of the Code of Civil Procedure every suit shall

be instituted in the Court of the lowest grade competent

to try it. Only because the suits are instituted before Sub

Judge, it cannot be said that the District Judge has no

original jurisdiction to try the suit. Further Court of Sub

Judge is inferior in grade than that of District Judge so

the Court of Sub Judge cannot be the Principal Civil Court

in a District.

(12) Section 3(17) of the General Clauses Act

defines “District Judge” as the Judge of a Principal Civil

Court of original jurisdiction but shall not include a High

Court in the exercise of its ordinary or extra ordinary

original Civil jurisdiction.

(13) In the case of Executive Engineer vs. Ms.

R.L.Singh, a Bench of this Court while considering the

definition of the term “Court” as provided under Section 2

(i) (e) of the 1996 Act at paragraph 6 has observed that

“it can mean only Court having Civil jurisdiction over the

subject matter of reference. Of course, the expression

“Civil Court” as used in this Section does not include the

Revenue Court. Under the Bengal, Agra and Assam Civil

Court, 1887, the Court of Subordinate Judge is a Civil

Court having original jurisdiction.” With this observation,

it was held that application under Section 8 of the 1996

Act was maintainable before the Sub Judge. This
7

decision has been followed in the case of Md. Sadique vs.

State of Bihar(supra) and at paragraph 4, it was

observed that as per Civil Court Act, 1887, the District

Judge or Additional District Judge have got no original

jurisdiction for deciding a suit and also observed that the

sole power has been given to the Sub Judge under the

Act and in that way, it was held that the Sub Judge

should be construed as the Principal Civil Court in a

District for the purpose of entertaining a suit of original

jurisdiction and not the District Judge. These

observations appear to be contrary to Section 18 of the

Bengal, Agra and Assam Civil Court Act, 1887. These

decisions of single Benches have been followed

subsequently in other decisions by this Court which are

also of single Bench. It may be mentioned here that in

the case of Executive Engineer (supra), this Court was

considering the case under Section 8 of the 1996 Act. So

far Section 8 of the Act of 1996 is concerned, this

provision confers power on judicial authority to refer the

parties to arbitration where there is a arbitration

agreement. Therefore, all authorities which can be

described as judicial authorities in the sense that they

administer justice have got jurisdiction to refer the

dispute and in that context it can be held that

Subordinate Judge can be described as judicial authority.

So far Section 34 is concerned, it specially refer to Court
8

which has been defined under Section 2(i)(e) of 1996

Act.

(14) In the definition as provided under

Section 2(i)(e) of 1996 Act, the words “means” and

“includes” and the expression “does not include”, have

been used. According to the word “means” indicates that

definition is a hard and fast definition and no other

meaning can be assigned to the expression. The word

“includes” is a term of enlargement. The expression does

not include any Civil Courts of a grade inferior to said

Principal Civil Court or any Court of small causes

occurring in Section 2(i)(e) further restricts the meaning

of the term “Court” defined therein. It clearly excludes

the Courts inferior to the Principal Court of original

jurisdiction.

(15) In view of the above position, the

decisions of this Court referred to above in the case of

Executive Engineer and also in the case of Md. Sadique

and other Single Bench decisions subsequent to the

above i.e. 2001(2) P.L.J.R. 530(Bhopal Singh and others

vs. Nagendra Narain Singh) and 2000(4) P.L.J.R.

843(Thakur Prasad Singh vs. The State of Bihar & Anr.)

requires re-consideration by a larger Bench for deciding

the question as to “whether it is the Subordinate Judge or

the District Judge which should be construed as being the

Principal Civil Court of original jurisdiction in a district for
9

the purpose of a petition under Section 34 of the

Arbitration and Conciliation Act, 1996?”

(16) No decision of the Hon’ble Apex Court

deciding the aforesaid question is brought to the notice of

this Court. However, the other High Courts have decided

the questions and have taken contrary view than that of

this Court.

(17) The office may place this matter before

the Hon’ble the Chief Justice for constitution of a larger

Bench to decide the above question.

( Mungeshwar Sahoo, J.)
Saurabh