CASE NO.: Appeal (civil) 5818 of 2006 PETITIONER: Chilakamarthi Mohana Rao ..... Appellant RESPONDENT: Patibanda Soma Sundara Rao ..... Respondent DATE OF JUDGMENT: 14/12/2006 BENCH: G. P. Mathur & Lokeshwar Singh Panta JUDGMENT:
JUDGMENT
O R D E R
[Arising out of S. L. P. (C) No.2280 of 2006]
Special leave granted.
As the only point on which the notice was issued related
to the desirability of disposing of the Second Appeal in terms
of Section 100 of the Code of Civil Procedure, 1908 [in short
`the Code’] without formulating the substantial question of law
by the High Court of Judicature, Andhra Pradesh at
Hyderabad, it is not necessary to deal with the factual aspects
in detail.
The respondent-Patibanda Soma Sundara Rao filed a suit
for cancellation of the sale deed dated 21.12.1981, executed by
his father in favour of the appellant-Chilakamarthi Mohana
Rao and another sale deed dated 21.12.1981 in favour of the
minor son of the appellant and for consequential possession of
the properties involved in the said two sale deeds. During the
pendency of the suit, the parties had agreed to refer the matter
to an Arbitrator. The Arbitrator made an Award (Ex. A2) and
submitted the same before the trial court. The appellant took
an objection that the Award of the Arbitrator is fraudulent and
he had never agreed to the terms and conditions incorporated
in the Award. The trial court, while recording the compromise
in terms of the said Award, decreed the suit declaring the sale
deed executed in favour of the appellant as sham transaction
and accordingly cancelled the same. Aggrieved by the
impugned judgment of the trial court, the appellant-defendant
No.1 filed First Appeal before the 1st Additional Senior Civil
Judge, Vijaywada. The First Appellate Court, while
appreciating the entire evidence, allowed the appeal and set
aside the decree and judgment of the trial court. The
respondent preferred the Second Appeal No. 650 of 2003
against the judgment of the First Appellate Court. By the
impugned judgment, the High Court allowed the appeal, set
aside the judgments of both the courts below and remanded
the suit to the trial court for fresh disposal within a period of
one year from the date of receipt of a copy of the judgment.
Hence, this appeal by special leave.
Though various points were urged by learned counsel for
the appellant, it is not necessary to go into those aspects in
view of the limited notice issued in the present appeal.
Mr. B. Sridhar, learned counsel for the appellant,
submitted that the High Court was not justified in disposing of
the Second Appeal without formulating the substantial
question or questions of law as mandated by Section 100 of
the Code.
Mr. K. Shivraj Choudhuri, learned counsel for the
respondent, submitted that though the High Court has not
formulated the questions of law, as required, yet on analyzing
the evidence, it concluded that the view expressed by the
courts below were not tenable in law.
Section 100 of the Code deals with `Second Appeal’. A
perusal of the impugned judgment passed by the High Court
does not show that any substantial question of law has been
formulated or that the Second Appeal was heard on a question
of law, if any, so formulated. That being so, the judgment
cannot be sustained.
In Ishwar Dass Jain v. Sohan Lal [(2000) 1 SCC 434],
this Court in para 10 has stated thus: (SCC p.441)
“10. Now under Section 100 CPC, after the
1976 Amendment, it is essential for the High
Court to formulate a substantial question of
law and it is not permissible to reverse the
judgment of the first appellate court without
doing so.”
Yet again in Roop Singh v. Ram Singh [(2000) 3 SCC
708], this Court has expressed that the jurisdiction of a High
Court is confined to appeals involving substantial question of
law. Para 7 of the said judgment reads: (SCC p.713)
“7. It is to be reiterated that under Section 100
CPC jurisdiction of the High Court to entertain
a second appeal is confined only to such
appeals which involve a substantial question of
law and it does not confer any jurisdiction on
the High Court to interfere with pure questions
of fact while exercising its jurisdiction under
Section 100 CPC. That apart, at the time of
disposing of the matter the High Court did not
even notice the question of law formulated by
it at the time of admission of the second
appeal as there is no reference of it in the
impugned Judgment. Further, the fact-finding
courts after appreciating the evidence held
that the defendant entered into the possession
of the premises as a batai, that is to say, as a
tenant and his possession was permissive and
there was no pleading or proof as to when it
became adverse and hostile. These findings
recorded by the two courts were based on
proper appreciation of evidence and the
material on record and there was no
perversity, illegality or irregularity in those
findings. If the defendant got the possession of
suit land as a lessee or under a batai
agreement then from the permissive
possession it is for him to establish by cogent
and convincing evidence to show hostile
animus and possession adverse to the
knowledge of the real owner. Mere possession
for a long time does not result in converting
permissive possession into adverse possession
(Thakur Kishan Singh v. Arvind Kumar (1994)
6 SCC 591). Hence the High Court ought not
to have interfered with the findings of fact
recorded by both the courts below.”
The position has been reiterated in Kanhaiyalal v.
Anupkumar [(2003) 1 SCC 430], Chadat Singh v. Bahadur
Ram & Ors. [(2004) 6 SCC 359]; Sasikumar & Ors. v.
Kunnath Chellappan Nair & Ors. [(2005) 12 SCC 588].
Under the circumstances, the impugned judgment dated
02.11.2005 passed by the High Court of Judicature, Andhra
Pradesh at Hyderabad, is set aside. We remit the matter to
the High Court for disposal of Second Appeal No.650 of 2003
in accordance with law. The appeal is disposed of on the
above-said terms with no order as to costs.
Since the matter is pending for long, we request the High
Court to dispose of the appeal as early as possible.