High Court Karnataka High Court

Kaveramma And Anr. vs Pillamma on 2 June, 2005

Karnataka High Court
Kaveramma And Anr. vs Pillamma on 2 June, 2005
Equivalent citations: ILR 2005 KAR 2925, 2005 (5) KarLJ 81
Author: A Byrareddy
Bench: A Byrareddy


ORDER 39 RULE 4 – ORDER OF INJUNCTION MAY BE DISCHARGED OR VARIED OR SET ASIDE BY THE COURT UNDER – HELD-In the event the defendant did not have any document at the time of hearing the application for temporary injunction, it is the right of the defendant to file an application under Order 39 Rule 4 to seek indulgence of the Court to entertain additional documents and to reconsider the Order passed in the application filed under Order 39 Rules 1 & 2 C.P.C. – The Appellants have not chosen to exercise the right available to them under Order 39 Rule 4 CPC – However, it would be in the interest of Justice that the Appellants be given an opportunity to approach the Trial Court with an application under 39 Rule 4 CPC.

Rejecting the appeal, the Court,

Held:

It is to be further noticed that in the event the appellants did not have the documents, which they seek to rely upon, at the time of hearing of the application for temporary injunction, they would have been well within their right to file an application under Order XXXIX Rule 4 of the Code of Civil Procedure, 1908 and to seek indulgence of the Court to entertain such additional documents that they may want to rely upon and to reconsider the order passed in the application filed under Order XXXIX Rules 1 and 2 of CPC. The appellants have not chosen to exercise this right available to them.

JUDGMENT

Anand Byrareddy, J.

1. The present appeal is filed against the grant of an injunction order by the Trial Court directing both the parties to maintain status-quo in respect of the suit schedule properties, till the disposal of the suit. Along with the appeal, the appellants have filed an application to produce additional documents. This is in the face of the finding of the Trial Court that the defendants have failed to produce any documents in support of their contentions at the time of hearing on the application for injunction.

2. The vehement submission of the Learned Counsel for the appellants is that the identity of the property itself is in dispute and by virtue of the order of status-quo, the appellants are prevented from carrying on with the construction of their house premises which has reached the final stage and therefore it would be well within the power of this Court to take into account the additional documents sought to be produced and consider the modification of the impugned order and in this regard, he relied upon the judgment reported in the case of PATEL ENTERPRISES v. M.P. AHUJA ILR 1992 KAR 3772 and would emphasize that in an appropriate case and in the interest of justice, it is for the Appellate Court to take into account the evidence which may be produced at the appellate stage and grant appropriate relief.

3. I have perused the citation and it is clear from the very reading of the judgment that such exercise of power by the Appellate Court in receiving additional evidence at the appellate stage, even while considering an appeal challenging an interim order of temporary injunction could be exercised. In the given facts and circumstances, it is for this Court to decide whether such an exercise of power is warranted. The present case before me it is to be noticed that the defendants have not produced any documents before the Trial Court. The challenge to the impugned order is to consider whether the Trial Court has committed any error in exercising its jurisdiction or it has failed to exercise jurisdiction vested in it or acted arbitrarily or capriciously in exercising its jurisdiction. It cannot be gain said that the impugned order reflects any such infirmity. It is to be further noticed that in the event the appellants did not have the documents, which they seek to rely upon, at the time of hearing of the application for temporary injunction, they would have been well within their right to file an application under Order XXXIX Rule 4 of the Code of Civil Procedure, 1908 and to seek indulgence of the Court to entertain such additional documents that they may want to rely upon and to reconsider the order passed in the application filed under Order XXXIX Rules 1 and 2 of CPC. The appellants have not chosen to exercise this right available to them.

4. In the result, I find that there is no good ground to interfere with the order of injunction and hence the appeal stands rejected. However, it would be in the interest of justice that the appellants be given an opportunity to approach the Trial Court with an appropriate application under Order XXXIX Rule 4 of the Code of Civil Procedure and if the Trial Court is satisfied as to the reasons why the appellants were not in a position to furnish or produce the documents that they rely upon, the Court may consider the application and dispose of the same in accordance with law.