Bombay High Court High Court

Hariharrao Pandurangrao … vs Manojkumar Mahavir Shah on 16 November, 1999

Bombay High Court
Hariharrao Pandurangrao … vs Manojkumar Mahavir Shah on 16 November, 1999
Equivalent citations: (2000) 102 BOMLR 387
Author: R Kochar
Bench: R Kochar


JUDGMENT

R.J. Kochar, J.

1. The case of the Petitioner is that in a Regular Civil Suit No. 33 of 1986 the parties had filed a Compromise Pursis and a Compromise Decree was passed on the basis of the said Compromise Pursis on 10.6.1992. By Resolution dated 28.7.1992 the Municipal Council had ratified the Compromise Pursis by its Resolution No. 478. According to the Petitioner, the subsequent Resolution passed by the Municipal Council on 30.5.1997 declaring the reservation in respect of the land which was subject-matter of the Compromise Decree amounts to flouting of the Compromise Decree, and therefore, it amounts to contempt of Court committed by the Respondent Nos. 1 to 12. The Petitioner has filed the present Contempt Petition for relief to punish the Respondent Nos. 1 to 12 for deliberate and wilful disobedience of the Compromise Decree. The Petitioner also appears to have challenged the said resolution before the District Collector. The District Collector appears to have stayed the said resolution.

2. The petitioner in his anxiety to up hold the majesty of law and the prestige of the Court of law has complained in the present contempt Petition that the Respondent Nos. 1 to 12 could not have acted in any manner contrary to the Compromise Decree. By reserving the plot which was the subject-matter of the Compromise Decree they have deliberately and wilfully committed contempt of Court. According to the Petitioner, he was more concerned for the honour of the Court of law, and therefore, he seeks the orders from this Court to deal with the Respondent Nos. I to 12 for committing contempt of Court in accordance with law.

3. Shri Patwardhan, the learned Advocate for the Respondent Nos. 1 to 12 submitted that his clients have not committed any act of contempt of Court and they have not flouted or violated the Compromise Decree in any manner. He was pointed out that the Respondent No. 1 has filed an affidavit to that effect. Alternatively however the learned Advocate submits that assuming that there was disobedience of the Compromise Decree it does not attract the provisions of the Contempt of Courts Act. In support of his submission he has relied on a judgment of the Supreme Court, in Baba Ram Gupta v. Sudhir Bhasin & another. AIR 1979 SC 1528 : 1979 (3) S.C.R. 685 : 1980 (3) SCC 47 : 1979 Cr. L.J. 952 : 1979 C.A.R. 241. I have gone through the said decision cited by the learned Advocate for the Respondent Nos. 1 to 12. The relevant observations of their Lordships in paragraphs 7, 10 and 11, are reproduced below:

7. Coming to the first point, the contention of Mr. Asthana was that there was no undertaking given by the appellant to the Court at all. Our attention has not been drawn by Counsel for the Respondent to any application or affidavit filed by the appellant which contains an undertaking given by the appellant to hand over possession to the Receiver appointed by the High Court by virtue of the impugned order. It is manifest that any person appearing before the Court can give an undertaking in two ways : (1) that he files an application or an affidavit clearly setting out the undertaking given by him to Court, or (2) by a clear and express oral undertaking given by the contemner and incorporated by the Court in its order. If any of these conditions are satisfied then a wilful breach of the undertaking would doubtless amount to an offence under the Act. Although the High Court observed that the consent order extracted above had been passed on the basis of various undertakings given by the contemner, we are unable to find any material on record which contains such undertakings. It seems to us that the High Court has construed the consent order itself and the directions contained therein as an implied undertaking given by the appellant. Here the High Court has undoubtedly committed an error of law. There is a clear cut distinction between a compromise arrived at between the parties or a consent order passed by the Court at the instance of the parties and a clear and categorical undertaking given by any of the parties. In the former, if there is violation of the compromise or the order no question of contempt of Court arises, but the party has a right to enforce the order or the compromise by their executing the order or getting an injunction from the Court.

10. These are the tests laid down by this Court in order to determine whether a contempt of Court has been committed in the case of violation of a prohibitive order. In the instant case, however, as indicated above, there is no application nor any affidavit nor any written undertaking given by the appellant that he would co-operate with the Receiver or that he would hand over possession of the Cinema to the Receiver. Apart from this, even the consent order does not incorporate expressly or clearly that any such undertaking had been given either by the appellant or by his lawyer before the Court that he would hand over possession of the property to the Receiver. In the absence of any express undertaking given by the appellant or any undertaking incorporated in the order impugned, it will be difficult to hold that the appellant wilfully disobeyed or committed breach of such an undertaking. What the High Court appears to have done is that it took the consent order passed which was agreed to by the parties and by which a Receiver was appointed to include an undertaking given by the contemner to carry out the directions contained in the order. With due respects, we are unable to agree with this view taken by the High Court. A few examples would show how unsutainable in law the view taken by the High Court is take the instance of a suit where the defendant agrees that a decree for Rs. 10,000 may be passed against him and the Court accordingly passes the decree. The defendant does not pay the decree. Can it be said in these circumstances that merely because the defendant has failed to pay the decretal amount he is guilty of contempt of Court? The answer must necessarily be in the negative. Take another instance where a compromise is arrived at between the parties and a particular property having been allotted to A he has to be put in possession thereof by B.B. does not give possession of this property to A. Can it be said that because the compromise decree has not been implemented by B, he commits the offence of contempt of Court? Here also the answer must be in the negative and remedy of A would be not to pray for drawing up proceedings for contempt of Court against B but to approach the Executing Court for directing a warrant of delivery of possession under the provisions of the Code of Civil Procedure. Indeed, if we were to hold that non-compliance of a compromise decree or consent order amounts to contempt of Court, the provisions of the Code of Civil Procedure relating to execution of decrees may not be resorted to at all. In fact, the reason why a breach of clear undertaking given to the Court amounts to contempt of Court is that the contemner by making a false representation to the Court obtains a benefit for himself and if he fails to honour the undertaking, he plays a serious fraud on the Court itself and thereby obstructs the course of justice and brings into disrepute the judicial institution. The same cannot, however, be said of a consent order or a compromise decree where the fraud, if any, is practised by the person concerned not on the Court but on one of the parties. Thus, the offence committed by the person concerned is qua the party not qua the Court, and, therefore, the very foundation for proceeding for contempt of Court is completely absent in such cases. In these circumstances, we are satisfied that unless there is an express undertaking given in writing before the Court by the contemner or incorporated by the Court in its order, there can be no question of wilful disobedience of such an undertaking. In the instant case, we have already held that there is neither any written undertaking filed by the appellant nor was any such undertaking impliedly or expressly incorporated in the order impugned. Thus, there being no undertaking at all the question of breach of such an undertaking does not arise.

11. For these reasons, therefore, we are of the opinion that however improper or reprehensible the conduct of the appellant may be yet the act of the appellant in not complying with the terms of the consent order does not amount to an offence under Section 2(b) of the Act and his conviction and order of detention in civil prison for four months is wholly unwarranted by law. The appeal is accordingly allowed. The judgment of the High Court is set aside and the order passed by the High Court directing the appellant to be detained in civil prison for four months is hereby quashed and the appellant is acquitted of the offence under Section 2(b) of the Act.

In our case also there is a grievance by the Petitioner that the Respondent Nos. 1 to 2 have disobeyed and flouted the compromise decree. From the above quoted decision of the Supreme Court, it is clear that it would be a case for execution of the decree and it would not attract the extra ordinary provisions of the Contempt of Courts Act as it does not amount to contempt of Court. It cannot be said that the Respondent Nos. 1 to 12 have committed any contempt of Court assuming that they have violated the Compromise Decree in any manner.

4. In view of the above, according to me, there is no contempt committed by the Respondent Nos. 1 to 12. Contempt Petition is therefore dismissed. Rule is discharged. No order as to costs.