CASE NO.: Appeal (civil) 5831 of 2007 PETITIONER: Ajay Mohan & Ors RESPONDENT: H.N. Rai & Ors DATE OF JUDGMENT: 12/12/2007 BENCH: S.B. Sinha & Harjit Singh Bedi JUDGMENT:
J U D G M E N T
CIVIL APPEAL NO. 5831 OF 2007
(Arising out of SLP (C) No.13789 of 2007)
S.B. Sinha, J.
1. Leave granted.
2. Appellants are aggrieved by and dissatisfied with the judgment and
order dated 16.6.2007 passed in Appeal From Order No.320 of 2007 by a
Division Bench of the Bombay High Court whereby and whereunder an
appeal from an order dated 12.4.2007 passed by City Civil Court, Bombay in
Notice of Motion No.944 of 2007 rejecting an application for injunction
filed by them was dismissed.
3. Appellants are said to have become owners of the suit land by reason
of a deed of gift, which is said to have been executed by Mrs. Tara Sarup on
30.3.1968 in favour of the first appellant. Indisputably, Respondents claim
their right, title, interest and possession on or over the land in suit in terms of
an agreement of sale purported to have been executed by the appellants
herein in their favour on or about 23.10.1969.
4. Appellants’ case in relation to the said agreement for sale are :
(a) It is a forged document.
(b) In any event, the plaintiff No.1 being minor on the date of execution
of the agreement (his date of birth being 8.3.1952), the same is void in
law.
5. The claim of the respondents, on the other hand, is that out of the
amount of consideration mentioned in the said agreement, namely
Rs.90,000/-, a sum of Rs.80,000/- has already been paid and they were put in
possession thereover in part performance thereof, as envisaged under
Section 53A of Transfer of Property Act.
6. Various proceedings appear to have initiated before the Revenue
Courts in regard to inclusion of the name of the respondents in the Revenue
Records. It is further accepted that the first appellant herein had executed
three deeds of assignment in favour of the second appellant herein on or
about 29.6.1991.
A suit was filed by the appellants before the City Civil Court, Bombay
which was marked as Suit No. 4962 of 2006 claiming, inter alia, for a decree
for permanent injunction restraining the respondents from creating any right
in or over the suit land on the basis of revenue entries as also for a decree for
permanent injunction restraining them from interfering with their possession
and occupation thereupon.
In the said suit, the appellants took out a notice of motion marked as
Notice of Motion No.3551 of 2006 and by order dated 13.10.2006, learned
Judge, City Civil Court, Bombay refused to grant an order of injunction,
inter alia, holding :
(i) The contentions advanced by the defendants are of much substance
inasmuch as in view of the execution of the agreement for sale, the
onus was upon the plaintiffs to get the said documents cancelled and
treated as null and void. Such a prayer having not been made, mere
relief for injunction prayed for by the plaintiffs cannot give rise to
existence of prima facie case for grant of relief at the interlocutory
stage.
(ii) The cardinal rule being that possession follows title, the plaintiff
proceeded under the assumption that he had assigned the suit property
to plaintiff No.2 who is a builder and developer and that plaintiff No.2
and plaintiff No.3 are said to be protecting the property.
(iii) The alleged threat of dispossession given by the defendants to the
plaintiffs being towards the end of May 2006, no details thereabout
had been stated in the plaint and in that view of the matter also the
plaintiffs had failed to make out a prima facie case.
(iv) After a report was prepared by the Revenue Officer, allegedly the
defendants were found to be in possession. As the plaintiffs had not
challenged the agreement of sale dated 23.10.1969 whereunder only
the defendants had been claiming their right, validity thereof or
otherwise would be pre-judging the case at that stage.
It was also found that the plaintiffs had not approached the court with
clean hands.
7. Appellants thereafter filed an application for amendment of plaint.
They also preferred an appeal against the said order dated 13.10.2006 in the
High Court of Judicature at Bombay. The said appeal, however, was
withdrawn stating that they would move the trial court for amendment of the
plaint. While allowing the said prayer, an observation was made that the
trial court shall consider the question in regard to the amendment of plaint
without in any way being influenced by the observations made by the
learned trial Judge in the impugned order. Although, the High Court
allowed the appellants to withdraw the appeal, it directed the parties to
maintain status quo for a period of two weeks.
8. A chamber summons thereafter was taken by the appellants on or
about 1.12.2006 wherein not only amendment of the plaint was prayed for
but an interim order of injunction during the pendency of the said
application was also prayed for. We may notice the amendments sought for
by the appellants in the said Notice of Motion:
“(a)(i) That it may be declared that the Defendants
or any of them have no right, title or interest
of any nature in respect of the plots of land
bearing at C.T.S. Nos.6A and 7/1A of
village Powai, Taluka Kurla admeasuring
about 37,673 sq. mtrs. and C.T.S. Nos.20
and 22 of village Tirandaz, Taluka Kurla
admeasuring about 27,582 sq. mtrs. or any
part/s thereof by virtue of the alleged
Agreement for Sale dated 23rd October,
1969, being Exhibit “A10” hereto or
otherwise or at all;
(a)(ii) that the Defendants, their servants and
agents may be permanently restrained by an
Order and injunction of this Hon’ble Court
from claiming any right, title or interest of
any nature in respect of the plots of land
bearing at C.T.S. Nos.A and 7/1A of village
Powai, Taluka Kurla admeasuring about
37,673 sq. mtrs. and C.T.S. Nos.20 and 22
of village Tirandaz, Taluka Kurla
admeasuring about 27,582 sq. mtrs. or any
part/s thereof by virtue of the said alleged
Agreement for Sale dated 23rd October,
1969 being Exhibit “A-10” hereto or
otherwise or at all.
11. Add in the prayer (a) in the Plaint after the
words ‘pass an order of injunction’ add
“permanently”.
12. Add in prayer (a) after the words ‘Taluka:
Kurla bearing ..’ delete the words
“CTS No.22 (Approx.) admeasuring 18,083
sq. mts.’ And instead add the following :
“CTS Nos.20 and 22 admeasuring 27,582
sq. mts and at village Powai Taluka Kurla
bearing CTS Nos.6A and 7-1A admeasuring
37,673 sq. mts. And”.
13. Add in the prayer (b) in the Plaint after the
words ‘pass an order of injunction’ add
“permanently”.
14. (i) Add in prayer (b) after the words
‘Taluka : Kurla bearing ..’ delete the
words “CTS No.22 (Approx.) admeasuring
18,083 sq. mts.’ And instead add the
following :
“CTS Nos.20 and 22 admeasuring 27,582
sq. mts and at village Powai Taluka Kurla
bearing CTS Nos.6A and 7-1A admeasuring
37,673 sq. mts. And”.
(ii) Add in the Fourth line of prayer (b) after the
words land occupation of the plaintiffs’ the
words “Nos.2 and 3”.
15. In prayer clause (c) after the words prayer
clauses add ‘(a(i)’.”
9. Prayer for interim relief was rejected by the learned judge, City Civil
Court opining that the earlier order dated 13.10.2006 became final.
10. Against the said order, the appellants again approached the High
Court and by an order dated 10.1.2007, a learned Single Judge noticing that
the proposed amendment fell short of relief of declaration that the suit
agreement was null and void and to be set aside, came to the conclusion :
“This indicates that the Appellants were conscious
that such relief will have to be pressed in respect of
the suit documents. Obviously, that perception is
on account of the fact that the said documents were
made subject matter of proceedings before the
Revenue Authorities indeed, the Respondents have
stated on affidavit that the Original copy of the
said document has been lost in respect of which
police complaint is already instituted. In such a
case, however, it is possible for the Respondents to
establish the fact of existence of such Agreement
by relying on secondary evidence on fulfilling the
required norms in that behalf. Be that as it may,
prima facie, it is seen from the record that the
execution of the suit documents has been disputed
by the Appellants as back as in 1984, which stand
has been dealt with by the Authorities. Suffice it
to observe that the Appellants would succeed only
if they were to challenge the subject Agreement,
inasmuch as the Defendants were asserting rights
in respect of the suit land on the basis of the said
Agreement. The fact that the Original copy of the
said Agreement is not in existence does not alter
the situation so as to absolve the Appellants from
claiming relief that the said Agreement is null and
void and to set it aside.”
On the said findings, the judgment and order of the City Civil Court
was upheld.
11. A Special Leave Application was filed before this Court against the
said order which was marked as SLP (C) No.1218 of 2007. The same was
disposed of by an order dated 2.2.2007, stating :
“Counsel for the respondent-defendants, on
instructions, states that the defendants have no
intention to create third party rights till the disposal
of the amendment application filed by the
petitioners before the concerned City Civil Court,
which is coming up before the said Court for
disposal on 7th February, 2007. We direct the
concerned Court to dispose of the Chamber
Summons on 7th February, 2007 and till then, as
stated on behalf of the counsel for the respondents-
defendants, no third party interest shall be created.
The Chamber Summons shall be decided
uninfluenced by any observations made by the
High Court in the impugned order.
Counsel for the Petitioners submits that the prayers
made in the Chamber Summons are for
amendment of the plaint as well as for interim
reliefs.
The Court will consider all the reliefs prayed for in
the Chamber Summons and pass appropriate
orders.
The Special Leave Petition is disposed of
accordingly.”
12. By an order dated 28.2.2007, the application for amendment was
allowed. Keeping in view the fact that the plaintiffs’ prayer for grant of
interim injunction was confined in the earlier notice of motion till the
disposal thereof, the plaintiff did not press for the second prayer expressing
his desire to take out a separate notice of motion.
A notice of motion for grant of injunction was again taken out which
was dismissed by reason of an order dated 12.3.2007 by the learned Judge,
City Civil Court. In regard to the order of this Court dated 2.2.2007, the
learned Judge observed :
“I have read and reread the order of the Supreme
Court. The Apex Court has said that this Court
will consider all the reliefs prayed for in the
Chamber Summons and pass appropriate order.
The word “interim” is defined in Black’s Law
Dictionary as “in the meantime”, “temporary” and
“occurring in intervening time”. The relevant
meaning here appears to be “occurring in
intervening time”. Therefore, I am of the view that
the Apex Court has referred to the period till the
hearing and disposal of the Chamber Summons.
Now the chamber summon, is disposed of. It is
allowed and all amendments are incorporated in
the plaint. Therefore, there is no stage, which is
“occurring in intervening time”. In this view of
the matter, I do not find any substance in this
notice of motion. I, therefore, pass the following
order :
ORDER
Notice of motion stands dismissed. No order as to
cost.
The same may be registered for statistical
purpose.”
By reason of the impugned judgment, the High Court has upheld the
said order.
13. Mr. R.F. Nariman, learned senior counsel appearing on behalf of the
appellant, inter alia, would submit that the appellants have never been heard
on merit of the matter. The learned counsel argued that keeping in view the
nature and purport of the order of this Court dated 2.2.2007, the City Civil
Court could not have relied upon its earlier order. Consequently, the High
Court had also committed a manifest error in applying the principles of res
judicata which have no application in the instant case. It was contended that
the purported finding of the learned Judge, City Civil Court to the effect that
the defendants had been found to be in actual physical possession of the suit
property on the date of institution of the suit was clearly erroneous inasmuch
as no such finding had been arrived at by the said court while passing its
order dated 13.10.2006. It was urged that the report of an officer appointed
by the Revenue Minister found the appellant to be in possession of the
property and in that view of the matter, it was not necessary for them to pray
for a decree for cancellation and setting aside of the agreement for sale dated
23.10.1969. In any event, having regard to the observations made by the
High Court, it was obligatory on the part of the courts below to consider the
merit of the matter afresh.
14. Mr. Ashok Desai, learned senior counsel appearing on behalf of the
respondents, on the other hand, contended that the learned City Civil Court
rejected the application for grant of injunction in favour of the appellants,
inter alia, holding that :
(a) Plaintiffs do not have any prima facie case;
(b) They had not approached the Court with clean hands;
(c) The delay in questioning the validity of the said agreement of sale
disentitles the plaintiffs from obtaining the order of injunction and
they had not challenged the validity of the said agreement in the suit.
It was contended that the very fact that the appellants had withdrawn
the appeal without reserving their liberty to move the Trial Judge again for
injunction would clearly attract the principles of res judicata, Mr. Desai
would submit that although an opportunity had been granted to the
appellants to pray for a relief of cancellation of the said deed of sale, the
same was not prayed for which would demonstrate speculative nature of the
litigation resorted to by the plaintiffs. A party to a suit, undoubtedly, may
file an application for injunction if a change in the situation has been brought
about but there being no said change, it was urged, the second application
for injunction would not be maintainable.
15. It is a trite law that the principles of res judicata apply in different
stages of the same proceedings. [See Satyadhyan Ghosal & Ors. v. Smt.
Deorajin Debi & Anr. [AIR 1960 SC 941] _Arjun Singh v.Mohindra Kumar
& Ors. [(AIR 1964 SC 993]; and C.V. Rajendran & Anr. v. N.M.
Muhammed Kunhi [(2002) 7 SCC 447] Ishwar Dutt v. Land Acquisition
Collector & Anr.[(2005)7 SCC 190] and Bhanu Kumar Jain v. Archana
Kumar & Anr. [(2005) 1 SCC 787].
The entire claim of the plaintiff was based on their claim of
possession of the lands in suit. Defendants, on the other hand, claimed their
right, title, interest and possession on the basis of the purported agreement
for sale. Whether possession had been delivered to them in part
performance of agreement of sale or not is essentially a question of fact.
Genuineness or otherwise of the said agreement also involves determination
of a disputed question.
16. Plaintiffs, while praying for the relief of interim injunction, were
bound to establish a prima facie case. They were also bound to show that
the balance of convenience lay in their favour and unless the prayer is
granted, they will suffer an irreparable injury.
The learned Judge, City Civil Court clearly found that prima facie, the
plaintiffs’ suit was not maintainable in absence of any prayer for
cancellation and setting aside of the said agreement for sale having been
made for in the suit.
Appellants although had been contending that such a relief was not
necessary as it was merely a defence of the respondents, why they did not
raise such a question in the original suit is a matter of guess. We do not
know as to why the plaintiffs, despite opportunities having been given to
them, failed to make such a prayer even while seeking the Court’s ‘leave’ to
amend the plaint.
17. The order of the City Civil Court dated 13.10.2006 may be bad but
then it was required to be set aside by the Court of Appeal. An appeal had
been preferred by the appellants thereagainst but the same had been
withdrawn. The said order dated 13.10.2006, therefore, attained finality.
The High Court, while allowing the appellant to withdraw the appeal, no
doubt, passed an order of status quo for a period of two weeks in terms of its
order dated 23.11.2006 but no reason therefor had been assigned. It ex facie
had no jurisdiction to pass such an interim order. Once the appeal was
permitted to be withdrawn, the Court became functus officio. It did not hear
the parties on merit. It had not assigned any reason in support thereof.
Ordinarily, a court, while allowing a party to withdraw an appeal, could not
have granted a further relief. [See G.E. Power Controls India & Ors. v. S.
Lakshmipathy & Ors. [(2005) 11 SCC 509].
18. Even then, the plaintiff preferred to file a fresh notice of motion. It
did not file any application for grant of injunction till the disposal of the suit.
It, principally, in the said notice of motion asked for amendment of the
plaint. The second relief prayed for in the said notice of motion was again
withdrawn with liberty to file a fresh notice of motion. Appellants,
therefore, have been filing applications after applications without making
proper prayer therein at all stages.
19. So far as the order of this Court dated 2.2.2007 is concerned at the
first blush, it appears that this Court could not have granted any relief to
reagitate the questions of hearing the parties and interim relief once over
again. Even if that be so, the said interim relief having regard to the
admitted facts was to be kept confined only for a short term, namely, till the
application for amendment is considered. This Court, therefore, did not
grant any liberty to the plaintiffs to file a fresh application for injunction. It
could not comprehend thereabout at that time. The Notice of Motion taken
out for grant of injunction was, therefore, required to be considered on its
own merit. The plaintiffs had not brought out any new circumstances
warranting grant of any injunction in their favour. Only because a further
prayer had been made in the suit upon amending the plaint, the same by
itself did not bring about a situational change warranting application of mind
afresh by the learned Judge, City Civil Court. The only argument which is
available to the appellants was that the suit, by reason of amendment made
in the prayer, has become maintainable. Maintainability of the suit itself
does not give rise to a triable issue. The issues which arose for consideration
in the suit are the ones we would have noticed hereinbefore, namely, inter
alia, the validity of the agreement for sale and/or grant of possession in
favour of the defendants/respondents. How, by sheer amendment of the
plaint, the plaintiff could prove a prima facie case or show existence of a
balance of convenience in their favour, has not been demonstrated.
20. We are, therefore, of the opinion that although learned Judge, High
Court, while passing its order dated 13.10.2006 could have considered the
merit of the application filed by the appellant in regard to the relief for
injunction, the same by itself, in our opinion, did not warrant a direction to
consider the matter afresh by the learned Judge, City Civil Court.
We are, therefore, are of the opinion that the impugned judgment do
not suffer from any in infirmity. We would, however, having regard to the
peculiar facts and circumstances of the case, request the learned Judge, City
Civil Court to consider the desirability of disposing of the suit as
expeditiously as possible preferably within a period of six weeks from the
date of communication of this order. The parties are directed to render all
cooperation to the learned Judge in early disposal of the suit. If it is
convenient to the learned Judge, the hearing of the suit may be taken up on
day to day basis.
21. This appeal is dismissed with costs. Counsel’s fee quantified at
Rs.25,000/- (Rupees twenty five thousand only).