Supreme Court of India

Bachhaj Nahar vs Nilima Mandal & Ors on 23 September, 2008

Supreme Court of India
Bachhaj Nahar vs Nilima Mandal & Ors on 23 September, 2008
Author: R V Raveendran
Bench: R.V. Raveendran, Lokeshwar Singh Panta
                                               1

                                                                    Reportable

                  IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION

              CIVIL APPEAL NOS.5798-5799 OF 2008
         (Arising out of SLP ) Nos.23766-67 of 2005)



Bachhaj Nahar                                              ... Appellant

Vs.

Nilima Mandal & Anr.                                       ... Respondents




                                O R D E R

R. V. Raveendran J.

Leave granted. Heard the learned counsel. For

convenience, the parties will be referred to also by their

ranks in the suit.

The facts

2. Respondents 1 and 2 (plaintiffs) filed a suit for

declaration, possession and injunction (Title suit

no.133/1982 on the file of Sadar Munsiff, Purnia) against

the appellant (first defendant) and Sujash Kumar Ghosh
2

(second defendant) in regard to the suit property. The suit

property is a strip of land measuring East to West : 72

feet and North to South : 1’3″ on the Western side and 10″

on the Eastern side described in Schedule `B’ to the

plaint. Plaintiffs claimed that the suit property was a

part of the `A’ schedule property purchased by them under

sale deed dated 29.12.1962. The reliefs sought in the said

suit were :

(i) declarations that (a) the plaintiffs are the absolute
owners in possession of the suit property; (b) the
defendants do not have any right, title or interest or
possession in respect of suit property; and (c) the first
defendant had illegally encroached and started construction
in the suit property;

(ii) a direction to first defendant to deliver possession
of the suit property to plaintiffs after demolishing the
construction over the same; and

(iii) a permanent injunction restraining first defendant
from interfering with the suit property.

3. The first defendant resisted the suit contending that

he had purchased the property to the South of plaintiff’s

property from second defendant under sale deed dated

5.5.1982 and the suit property actually formed part of his

property. He contended that the plaintiffs had no right,

title or interest in the suit property.

4. The trial court framed the following issues :
3

     (i)          Is the suit as framed maintainable?

     (ii)         Have the plaintiffs got any cause of action to

file the suit as against these defendants?

(iii) Is the suit barred by limitation and also on the
principle of waiver estoppel and acquiescence?

(iv) Whether the description of the suit land is vague?

(v) Whether the suit land is part and parcel of land
of the plaintiff purchased through registered
kewala or the suit land in exclusive possession
of Ishan Chand Ghosh, and after his death of
second defendant, and after purchase of first
defendant.

(vi) Has first defendant encroached any portion of the
suit land?

(vii) Whether the plaintiffs got title over the suit
land? Or were they using the suit land under
express permission of the late Ishan Chand Ghosh
and his son?

(viii) To what relief or reliefs, plaintiffs are
entitled?

5. After considering the evidence, the trial court by

judgment and decree dated 31.8.1987 decreed the suit in

part. It held that the suit property was part of

plaintiffs’ property and that first defendant had

encroached over a part of it to an extent of 15 sq. ft. The

trial court held that as first defendant had already put up

his construction over the encroached portion and was using

it, instead of directing him to deliver back possession
4

thereof, he should pay Rs.100/- as the price of the

encroached portion, to the plaintiffs. Feeling aggrieved,

the first defendant filed an appeal. Plaintiffs filed

cross-objections. The first appellate court held that the

plaintiffs had failed to prove that the suit property was

part of their property purchased under sale deed dated

29.12.1962 or that first defendant had encroached upon any

portion of plaintiffs’ property; and that the evidence

adduced by plaintiffs established that the Gali (suit

property) was earlier owned by Ishan Chand Ghosh and his

sons and plaintiffs were only using the said Gali with

their express permission. The first appellate court

therefore allowed the appeal filed by first defendant and

dismissed the cross-objections filed by the plaintiffs by

judgment dated 12.1.1989. As a consequence the suit of the

plaintiffs was dismissed.

6. Feeling aggrieved, the plaintiffs filed a second

appeal before the High Court. The High Court by judgment

dated 14.5.2004 allowed the second appeal. The High Court

held that the plaintiffs had failed to make out title to

the suit property. It however held that plaintiffs had made

out a case for grant of relief based on easementary right

of passage, in respect of the suit property, as they had
5

claimed in the plaint that they and their vendor had been

using the suit property, and the first defendant and DW6

had admitted such user. The High Court was of the view that

the case based on an easementary right could be considered

even in the absence of any pleading or issue relating to an

easementary right, as the evidence available was sufficient

to make out easementary right over the suit property. The

High Court therefore granted a permanent injunction

restraining the first defendant from interfering with the

plaintiffs’ use and enjoyment of the `right of passage’

over the suit property (as also of the persons living on

the northern side of the suit property). The High Court

also observed that if there was any encroachment over the

said passage by the first defendant, that will have to be

got removed by the “process of law”. The High Court also

issued a permanent injunction restraining the plaintiffs

from encroaching upon the suit property (passage) till the

plaintiffs got a declaration of their title over the suit

property by a competent court. The first defendant sought

review of the said judgment. The review petition was

dismissed by the High Court by order dated 9.12.2004.

7. The said judgment and order on review application,

of the High Court, are challenged by the first defendant in
6

these appeals by special leave. The Appellant contends that

neither in law, nor on facts, the High Court could have

granted the aforesaid reliefs.

8. The High Court, in this case, in its obvious zeal to

cut delay and hardship that may ensue by relegating the

plaintiffs to one more round of litigation, has rendered a

judgment which violates several fundamental rules of civil

procedure. The rules breached are :

(i) No amount of evidence can be looked into, upon a
plea which was never put forward in the pleadings. A
question which did arise from the pleadings and which was
not the subject matter of an issue, cannot be decided by
the court.

(ii) A Court cannot make out a case not pleaded. The
court should confine its decision to the question raised in
pleadings. Nor can it grant a relief which is not claimed
and which does not flow from the facts and the cause of
action alleged in the plaint.

(iii) A factual issue cannot be raised or considered for
the first time in a second appeal.

Civil Procedure Code is an elaborate codification of the

principles of natural justice to be applied to civil

litigation. The provisions are so elaborate that many a

time, fulfillment of the procedural requirements of the

Code may itself contribute to delay. But any anxiety to cut

the delay or further litigation, should not be a ground to
7

float the settled fundamental rules of civil procedure. Be

that as it may. We will briefly set out the reasons for the

aforesaid conclusions.

9. The object and purpose of pleadings and issues is to

ensure that the litigants come to trial with all issues

clearly defined and to prevent cases being expanded or

grounds being shifted during trial. Its object is also to

ensure that each side is fully alive to the questions that

are likely to be raised or considered so that they may have

an opportunity of placing the relevant evidence appropriate

to the issues before the court for its consideration. This

Court has repeatedly held that the pleadings are meant to

give to each side intimation of the case of the other so

that it may be met, to enable courts to determine what is

really at issue between the parties, and to prevent any

deviation from the course which litigation on particular

causes must take.

10. The object of issues is to identify from the

pleadings the questions or points required to be decided by

the courts so as to enable parties to let in evidence

thereon. When the facts necessary to make out a particular

claim, or to seek a particular relief, are not found in the
8

plaint, the court cannot focus the attention of the

parties, or its own attention on that claim or relief, by

framing an appropriate issue. As a result the defendant

does not get an opportunity to place the facts and

contentions necessary to repudiate or challenge such a

claim or relief. Therefore, the court cannot, on finding

that the plaintiff has not made out the case put forth by

him, grant some other relief. The question before a court

is not whether there is some material on the basis of which

some relief can be granted. The question is whether any

relief can be granted, when the defendant had no

opportunity to show that the relief proposed by the court

could not be granted. When there is no prayer for a

particular relief and no pleadings to support such a

relief, and when defendant has no opportunity to resist or

oppose such a relief, if the court considers and grants

such a relief, it will lead to miscarriage of justice. Thus

it is said that no amount of evidence, on a plea that is

not put forward in the pleadings, can be looked into to

grant any relief.

11. The High Court has ignored the aforesaid principles

relating to the object and necessity of pleadings. Even

though right of easement was not pleaded or claimed by the
9

plaintiffs, and even though parties were at issue only in

regard to title and possession, it made out for the first

time in second appeal, a case of easement and granted

relief based on an easementary right. For this purpose, it

relied upon the following observations of this Court in

Nedunuri Kameswaramma v. Sampati Subba Rao [AIR 1963 SC

884]:

“No doubt, no issue was framed, and the one, which was
framed, could have been more elaborate, but since the
parties went to trial fully knowing the rival case and
led all the evidence not only in support of their
contentions but in refutation of those of the other
side, it cannot be said that the absence of an issue
was fatal to the case, or that there was that mistrial
which vitiates proceedings. We are, therefore, of
opinion that the suit could not be dismissed on this
narrow ground, and also that there is no need for a
remit, as the evidence which has been led in the case
is sufficient to reach the right conclusion.”

But the said observations were made in the context of

absence of an issue, and not absence of pleadings. The

relevant principle relating to circumstances in which the

deficiency in, or absence of, pleadings could be ignored,

was stated by a Constitution Bench of this Court in

Bhagwati Prasad vs. Shri Chandramaul – AIR 1966 SC 735 :

“If a plea is not specifically made and yet it is
covered by an issue by implication, and the parties
knew that the said plea was involved in the trial,
then the mere fact that the plea was not expressly
taken in the pleadings would not necessarily
10

disentitle a party from relying upon if it is
satisfactorily proved by evidence. The general rule no
doubt is that the relief should be founded on
pleadings made by the parties. But where the
substantial matter relating to the title of both
parties to the suit was touched, tough indirectly or
even obscurely in the issues, and evidence has been
led about them then the argument that a particular
matter was not expressly taken in the pleadings would
be purely formal and technical and cannot succeed in
every case. What the Court has to consider in dealing
with such an objection is : did the parties know that
the matter in question was involved in the trial, and
did they lead evidence about it? If it appears that
the parties did not know that the matter was in issue
at the trial and one of them has had no opportunity to
lead evidence in respect of it, that undoubtedly would
be a different matter. To allow one party to rely upon
a matter in respect of which the other party did not
lead evidence and has had no opportunity to lead
evidence, would introduce considerations of prejudice,
and in doing justice to one party, the Court cannot do
injustice to another.”

(emphasis supplied)

The principle was reiterated by this Court in Ram Sarup

Gupta (dead) by LRs., vs. Bishun Narain Inter College [AIR

1987 SC 1242]:

“It is well settled that in the absence of pleading,
evidence, if any, produced by the parties cannot be
considered. It is also equally settled that no party
should be permitted to travel beyond its pleading and
that all necessary and material facts should be
pleaded by the party in support of the case set up by
it. The object and purpose of pleading is to enable
the adversary party to know the case it has to meet.
In order to have a fair trial it is imperative that
the party should state the essential material facts so
that other party may not be taken by surprise. The
pleadings however should receive a liberal
construction, no pedantic approach should be adopted
to defeat justice on hair splitting technicalities.
Sometimes, pleadings are expressed in words which may
not expressly make out a case in accordance with
11

strict interpretation of law, in such a case it is the
duty of the court to ascertain the substance if the
pleadings to determine the question. It is not
desirable to place undue emphasis on form, instead the
substance of the pleadings should be considered.
Whenever the question about lack of pleading is raised
the enquiry should not be so much about the form of
pleadings, instead the court must find out whether in
substance the parties knew the case and the issues
upon which they went to trial. Once it is found that
in spite of deficiency in the pleadings, parties knew
the case and they proceeded to trial on those issue by
producing evidence, in that event it would not be open
to a party to raise the question of absence of
pleadings in appeal.”

[emphasis supplied]

12. It is thus clear that a case not specifically pleaded

can be considered by the court only where the pleadings in

substance, though not in specific terms, contains the

necessary averments to make out a particular case and the

issues framed also generally cover the question involved

and the parties proceed on the basis that such case was at

issue and had led evidence thereon. As the very

requirements indicate, this should be only in exceptional

cases where the court is fully satisfied that the pleadings

and issues generally cover the case subsequently put

forward and that the parties being conscious of the issue,

had led evidence on such issue. But where the court is not

satisfied that such case was at issue, the question of

resorting to the exception to the general rule does not

arise. The principles laid down in Bhagwati Prasad
12

and Ram Sarup Gupta (supra) referred to above and

several other decisions of this Court following

the same cannot be construed as diluting the well settled
13

principle that without pleadings and issues, evidence

cannot be considered to make out a new case which is not

pleaded. Another aspect to be noticed, is that the court

can consider such a case not specifically pleaded, only

when one of the parties raises the same at the stage of

arguments by contending that the pleadings and issues are

sufficient to make out a particular case and that the

parties proceeded on that basis and had led evidence on

that case. Where neither party puts forth such a

contention, the court cannot obviously make out such a case

not pleaded, suo moto.

13. A perusal of the plaint clearly shows that entire case

of the plaintiffs was that they were the owners of the suit

property and that the first defendant had encroached upon

it. The plaintiffs had not pleaded, even as an alternative

case, that they were entitled to an easementary right of

passage over the schedule property. The facts to be pleaded

and proved for establishing title are different from the

facts that are to be pleaded and proved for making out an

easementary right. A suit for declaration of title and

possession relates to the existence and establishment of

natural rights which inhere in a person by virtue of his

ownership of a property. On the other hand, a suit for
14

enforcement of an easementary right, relates to a right

possessed by a dominant owner/occupier over a property not

his own, having the effect of restricting the natural

rights of the owner/occupier of such property.

14. Easements may relate to a right of way, a right to

light and air, right to draw water, right to support, right

to have overhanging eaves, right of drainage, right to a

water course etc. Easements can be acquired by different

ways and are of different kinds, that is, easement by

grant, easement of necessity, easement by prescription,

etc. A dominant owner seeking any declaratory or injunctive

relief relating to an easementary right shall have plead

and prove the nature of easement, manner of acquisition of

the easementary right, and the manner of disturbance or

obstruction to the easementary right. The pleadings

necessary to establish an easement by prescription, are

different from the pleadings and proof necessary for

easement of necessity or easement by grant. In regard to an

easement by prescription, the plaintiff is required to

plead and prove that he was in peaceful, open and

uninterrupted enjoyment of the right for a period of twenty

years (ending within two years next before the institution
15

of the suit). He should also plead and prove that the right

claimed was enjoyed independent of any agreement with the

owner of the property over which the right is claimed, as

any user with the express permission of the owner will be a

licence and not an easement. For claiming an easement of

necessity, the plaintiff has to plead that his dominant

tenement and defendant’s servient tenement originally

constituted a single tenement and the ownership thereof

vested in the same person and that there has been a

severance of such ownership and that without the

easementary right claimed, the dominant tenement cannot be

used. We may also note that the pleadings necessary for

establishing a right of passage is different from a right

of drainage or right to support of a roof or right to water

course. We have referred to these aspects only to show that

a court cannot assume or infer a case of easementary right,

by referring to a stray sentence here and a stray sentence

there in the pleading or evidence.

15. A right of easement can be declared only when the

servient owner is a party to the suit. But nowhere in the

plaint, the plaintiffs allege, and nowhere in the judgment,

the High Court holds, that the first or second defendant is

the owner of the suit property. While concluding that the
16

plaintiffs were not the owners of the suit property, the

High Court has held that they have a better right as

compared to the first defendant and has also reserved

liberty to the plaintiffs to get their title established in

a competent court. This means that the court did not

recognize the first defendant as the owner of the suit

property. If the High Court was of the view that defendants

were not the owners of the suit property, it could not have

granted declaration of easementary right as no such relief

could be granted unless the servient owner is impleaded as

a defendant. It is also ununderstandable as to how while

declaring that plaintiffs have only an easementary right

over the suit property, the court can reserve a right to

the plaintiffs to establish their title thereto by a

separate suit, when deciding a second appeal arising from a

suit by the plaintiffs for declaration of title. Nor is it

understandable how the High Court could hold that the apart

from plaintiffs, other persons living adjacent to and north

of the suit property were entitled to use the same as

passage, when they are not parties, and when they have not

sought such a relief.

16. The observation of the High Court that when a

plaintiff sets forth the facts and makes a prayer for a
17

particular relief in the suit, he is merely suggesting what

the relief should be, and that it is for the court, as a

matter of law, to decide upon the relief that should be

granted, is not sound. Such an observation may be

appropriate with reference to a writ proceeding. It may

even be appropriate in a civil suit while proposing to

grant as relief, a lesser or smaller version of what is

claimed. But the said observation is misconceived if it is

meant to hold that a civil court may grant any relief it

deems fit, ignoring the prayer. It is fundamental that in a

civil suit, relief to be granted can be only with reference

to the prayers made in the pleadings. That apart, in civil

suits, grant of relief is circumscribed by various factors

like court fee, limitation, parties to the suits, as also

grounds barring relief, like res judicata, estoppel,

acquiescence, non-joinder of causes of action or parties

etc., which require pleading and proof. Therefore, it would

be hazardous to hold that in a civil suit whatever be the

relief that is prayed, the court can on examination of

facts grant any relief as it thinks fit. In a suit for

recovery of Rs.one lakh, the court cannot grant a decree

for Rs. Ten lakhs. In a suit for recovery possession of

property `A’, court cannot grant possession of property

`B’. In a suit praying for permanent injunction, court
18

grant a relief of declaration or possession. The

jurisdiction to grant relief in a civil suit necessarily

depends on the pleadings, prayer, court fee paid, evidence

let in, etc.

17. In the absence of a claim by plaintiffs based on an

easementary right, the first defendant did not have an

opportunity to demonstrate that the plaintiffs had no

easementary right. In the absence of pleadings and an

opportunity to the first defendant to deny such claim, the

High Court could not have converted a suit for title into a

suit for enforcement of an easementary right. The first

appellate court had recorded a finding of fact that

plaintiffs had not made out title. The High Court in second

appeal did not disturb the said finding. As no question of

law arose for consideration, the High Court ought to have

dismissed the second appeal. Even if the High Court felt

that a case for easement was made out, at best liberty

could have been reserved to the plaintiffs to file a

separate suit for easement. But the High court could not,

in a second appeal, while rejecting the plea of the

plaintiffs that they were owners of the suit property,

grant the relief of injunction in regard to an easementary
19

right by assuming that they had an easementary right to use

the schedule property as a passage.

18. We accordingly allow these appeals and set aside the

judgment and order of the High Court and restore the

judgment of the first appellate court. Parties to bear

respective costs.

19. The learned counsel for respondents – plaintiffs

submitted that the parties have been litigating for more

than quarter of a century over a small strip; and that

without prejudice to their rights, if some arrangement

could be arrived at whereby the plaintiffs are permitted

to have at least a `pakka nala’ for passage of effluents

from their property, it may put an end to the dispute

between the two neighbours. All that we can observe is that

it is always open to the parties to get any issue or

dispute settled by mediation or by direct negotiations.

This observation should not however be construed as

recognition of any right in plaintiffs.

……………………………………………………………..J
[R. V. Raveendran]
20

……………………………………………………………………J
[Lokeshwar Singh Panta]
New Delhi;

23.9.2008