JUDGMENT
V.G. Oak, J.
1. This Civil Revision by a defendant arises out of a proceeding for amendment of a decree under Sections 151, 152 and 153, C. P. C.
2. Wahid Raza and others brought a suit against Durga Singh defendant for recovery of possession over certain plots and damages. The suit was dismissed by the learned Munsif of Moradabad, but was decreed in appeal by the Additional Civil Judge of Moradabad. A Second Appeal by Durga Singh defendant was summarily dismissed by this Court under Order XLI, Rule 11, C. P. C.
3. In the plaint the land in dispute was described as two plots situate In village Noorpur. According to the plaintiff’s, that description was incorrect. In fact the plots lie in another village Pandit Nagla. The plaintiffs, therefore, filed the application under Sections 151, 152 and 153, C. P. C. before the Additional Civil Judge of Moradabad for amendment of the decree. That application was opposed by Durga Singh defendant. But the learned Additional Civil Judge overruled Durga Singh’s objection, and allowed amendment of the plaint and the decree by his order dated 7-1-1961. This Civil Revision by Durga Singh defendant is directed
against that order dated 7-1-1961, allowing amendment.
4. Mr. Krishna Sahai, appearing for the applicant, urged two points before us. Firstly, the contended that the alleged mistake was neither a clerical mistake nor an arithmetical mistake. The alleged mistake could not be corrected by an application under Sections 151, 152 and 153, C. P. C. Secondly, it was urged that an application for amendment ought to have been filed before the High Court, which dismissed the second Appeal and finally disposed of the case.
5. In Batuk Prasad v. Ambika Prasad, AIR 1932 Pat 238 it was held that, if an appeal is summarily dismissed under Order XLI, Rule 11, C. P. C. the original decree of the lower Court is neither varied nor reversed but is left untouched. Therefore, it is the original court and not the appellate Court which can amend the decree to mate it in conformity with the judgment.
6. The same view was taken by Chagla, C.J. in Hussain Sab v. Sitaram Vighneshwar, AIR 1953 Bom 122. It was held that, if an appeal has been summarily dismissed under Order XLI, Rule 11, C.P.C., an application for amendment of the decree should be made not to the appellate Court but to the Court which passed the substantive decree.
7. In Chinta Mani v. Debi Prasad, AIR 1934 All 971 it was held by Bennet, J. that Section 352 C.P.C. deals with the special case of correction of clerical and arithmetical mistakes. The words “at any time” have special significance in Section 152. These words provide for a case where the decree of the Court below has merged in the decree of the appellate Court. That section gives the lower Court power even in such a case to make an amendment, if the amendment is merely of a clerical or arithmetical mistake. In that case the valuation of the suit was Rs. 6,000. Percentage admissible was Rs. 270; but the decree contained Rs. 6/4/-only. Amendment was, therefore, allowed. It will be noticed that in that case the Court was dealing with a mistake, which was obviously an arithmetical error. In the present case the question raised by the plaintiffs in the amendment application was that the plots in dispute lay in village Pandit Nagla and not in village Noorpur. Obviously, that was not an arithmetical mistake. It is doubtful whether the alleged mistake can be described at a clerical mistake.
8. In Asma Bibi v. Ahmad Husain, ILR 30 All 290, it was held that, dismissal of an appeal under Section 551, C. P. C. is a decree and super-sedes the decree of the Court below. The Court which has taken action under Section 551 is the only Court which has jurisdiction to amend the decree under Section 206 of the Code. We find that the language of Section 551 of the old C. P. C. is similar to the language of Order XLI, Rule 11 of the present C. p. c. This decision is, therefore, an authority as regards the true effect of dismissal of an appeal under Order XLI, Rule 11, C. P. C.
9. In Sheo Balak Singh v. Manabir Singh, AIR 1931 All 704 it was held that, once a decree is affirmed by the High Court it merges into the decree of the High Court, and it is no longer open
to the lower Court to vary that decree by way of review.
10. In Deba Nand Naithani v. Jaya Nand, 1962 All LJ 105 Mithan Lal, J. held that, in cases in which the decree of the trial Court has been affirmed or varied in appeal the only executable decree is that of the appellate Court because in such a case the decree of the lower Court shall be deemed to have been superseded. The Court which will have jurisdiction to amend such a decree would be the appellate Court, and not the trial court.
11. Ramanna v. Sreeramulu, AIR 1958 Andh Pra 768 is a decision by a Division Bench of Andhra Pradesh High Court. It was held by the Bench that there is no difference in essence between a Judgment dismissing an appeal under Order XLI, Rule 11, C. P. C. and that made under Order XLI, Rule 37, C. P. c. In both the cases the judgment of the appellate Court adjudicates upon the rights of the parties, though in one case the manner of disposal is concise and speedy, and in the other it takes a more elaborate form and longer time. Whether the appeal is dismissed in limine against the ex parte respondent or dismissed after hearing the respondent, it is the decree of the appellate Court that governs the rights of the parties. As the appellate decree is the final decree and the decree of the lower Court merges with it, it follows that the application for amendment of the decree should be made to the appellate Court. Subba Rao, C. J. was a member of the Bench, which decided that case.
12. We respectfully agree with the view taken by the Andhra Pradesh High Court in Ramanna’s lease, AIR 1958 Andh Pra 768. The doctrine of merger applies even where a second appeal has
been dismissed by the High Court summarily under
Order XLI, Rule 11, C. P. C. In the present case the decree of the Additional Civil Judge of Moradahad merged in the decree of the High Court dismissing the second appeal summarily. The plaintiffs were aware that the trial Court’s decree merged in the decree of the Additional Civil Judge. That is why
the plaintiffs approached the Additional Civil Judge, for amendment of the decree. But the plaintiffs were apparently not prepared to accept the position that the decree or the Additional Civil Judge merged in the decree or the High Court. The true position is that the decree of the Additional Civil Judge of Moradabad has merged in the decree or
the High Court passed in Second Appeal. If the plaintiffs wish to obtain an amendment of the decree, they will have to approach the High Court. The Additional Civil Judge was not competent to amend the decree. The order dated 7-1-1961 having been passed without jurisdiction, that order must be set aside.
13. The revision is allowed. We set aside the order of the learned Additional civil Judge,
Moradabad dated 7-1-1961. The application moved before him under Sections 151, 152 and 153, C. P. C.
shall stand dismissed. Parties shall bear their own costs in the two courts.