Bombay High Court High Court

Liladhar S/O Hemraj Agrawal vs Hon’Ble Principal Civil Judge, … on 14 February, 2006

Bombay High Court
Liladhar S/O Hemraj Agrawal vs Hon’Ble Principal Civil Judge, … on 14 February, 2006
Equivalent citations: 2006 (4) ARBLR 100 Bom, 2006 (6) BomCR 226, 2006 (3) MhLj 244
Author: B Dharmadhikari
Bench: B Dharmadhikari


JUDGMENT

B.P. Dharmadhikari, J.

1. By this writ petition under Articles 226 and 227 of Constitution of India, the petitioner is challenging the order dated 16-8-2005 passed by IIIrd Ad hoc Additional District and Sessions Judge, Bhandara, whereby the said Court has returned the proceedings presented by the petitioner for grant of injunction and necessary orders under Section 9 of Arbitration and Conciliation Act, 1996 to District Judge, Bhandara. The proceedings have been returned observing that in view of Notification dated 27-2-1984, the Additional Sessions Judge has been vested with powers of District Judge for all purposes insofar as revenue district Gondia is concerned and therefore he is District Judge for Gondia.

2. Considering the nature of controversy, Rule. Rule is made returnable forthwith and heard finally with the consent of the parties. Shri Bhandarkar, learned Counsel has argued for the petitioner, Shri Parihar, learned AGP has argued on behalf of respondents No. 1 and 2 and Shri Khapre, learned Counsel has argued for respondent No. 3.

3. For the purpose of present petition, it can be stated that there appears to be an agreement dated 1-4-2004 between present petitioner and respondent No. 3 which contains an Arbitration clause. The petitioner presented an application for grant of injunction along with prayer for temporary injunction seeking relief of a direction to present respondent No. 3 to accept the ice from petitioner as per agreement dated 1-4-2004 and also to continue to pay price of Rs. 45 per quintal along with other consequential reliefs. The application was presented on 16-8-2005 and the Superintendent in the office of District Judge, Bhandara, placed a scrutiny note pointing out that in view of Notification of Law and Judiciary Department, Mantralaya, Mumbai, dated 27-2-1984, Additional District Judge and Sessions Judge, Gondia, has been empowered to deal with the matter and therefore there was jurisdictional problem. The said note was scrutinised by the IIIrd Ad hoc Additional District and Sessions Judge, Bhandara. Said Judge also heard the advocate for the petitioner/applicant. The said Advocate cited ruling in the case of I.T.I. Limited, Allahabad v. District Judge, Allahabad and Ors. reported at AIR 1998 All. 313 and other case law to substantiate his stand that District Judge, Bhandara, alone was Principal Civil Court of Original Jurisdiction and the Additional District Judge and Sessions Judge, Gondia, was not competent to take cognizance of the matter. However, in view of said Notification, the learned Additional District Judge and Sessions Judge returned the matter to present petitioner for its presentation to Gondia Court.

4. Shri Bhandarkar, learned Counsel for the petitioner has pointed out said Notification dated 27-2-1984 and also provisions of Bombay Civil Court Act, 1869, and the abovereferred Allahabad ruling to demonstrate that Additional District and Sessions Judge, Gondia, is still not a Principal Civil Court of Original Jurisdiction insofar as revenue district of Gondia is concerned. He contends that Revenue district Gondia has not yet been recognised as Judicial District and hence the order passed by the learned Ad hoc Additional District Judge is misconceived and deserves to be quashed and set aside.

5. Shri Parihar, learned Counsel for respondents No. 1 and 2, on the other hand, has supported the impugned order in view of Government Notification dated 27-2-1984.

6. Shri Parihar, learned AGP as also Shri Khapre, learned Counsel for respondent No. 3 have not disputed the requirement that matter needs to be presented to a Principal Civil Court of Original Jurisdiction. They also state that before bifurcation of Bhandara district into two districts, viz., Bhandara and Gondia Districts, District Judge Bhandara alone was Principal Civil Judge of Original Jurisdiction. However, they contend that in view of creation of Gondia district and the Notification issued by the State Government conferring powers of District Judge Bhandara upon said Assistant Judge at Gondia, the Assistant Judge, Gondia, is Principal Judge of Original Civil Jurisdiction under Section 2(e) of Arbitration and Conciliation Act, 1996. It is contended that the view expressed by the Court below is, therefore, proper. It is contended that under Arbitration Act, powers are not conferred upon District Judge personally and the reliance has been placed upon the ruling of the Hon’ble Apex Court in the case of I.T.I. Ltd. v. Siemens Public Communications Networks Ltd. reported at , to state that against orders of District Court in arbitration proceedings revision under Section 115 of Civil Procedure Code is maintainable. For the same purpose, reliance is also placed upon the judgment of this Court in Manohar v. Balkrishna reported at .

7. When the Notification dated 27-2-1984 is perused, the Notification clearly shows that it is issued under Section 19 of Bombay Civil Courts Act, 1869, in the name of Hon’ble Governor of Maharashtra. It mentions that from 1-3-1984, there shall be a Court at Gondia in revenue district of Bhandara and said Court shall be presided over by a Assistant Judge. It is further mentioned that the local limits of Ordinary Jurisdiction shall be co-extensive with and cover the area comprising the revenue Tahsils of Gondia, Tirora, Goregaon, Anjangaon and Salekasa. The powers of District Judge are vested in said Assistant Judge except those vested in the District Judge under Section 9 of Bombay Civil Courts Act. The powers to assign to Assistant Judge, Gondia or withdraw to himself or assign to another Court of competent jurisdiction, such matter as he thinks fit are retained with District Judge at Bhandara.

8. The term “district” has been defined by Section 2(4) of Civil Procedure Code to mean the local limits of the jurisdiction of a Principal Civil Court of Original Jurisdiction (hereinafter called as District Court) and includes the local limits of the Ordinary Original Civil Jurisdiction of a High Court. The provisions of Bombay Civil Courts Act, 1869, which are material in this respect are contained in Part II, Section 3 which deals with alteration and creation of districts reads as under:

3. The State Government may from time to time, by a Notification in the Official Gazette, alter the limits of existing Zillas (which shall hereafter be called districts) and create new districts for the purposes of this Act.

Section 4 which deals with position of Sadar Station reads as under:

4. The State Government may also from time to time, by Notification in the (Official Gazette), alter the position of the Sadar Station in any district, and fix the position of the Sadar Station in any new district.

When Sections 3 and 4 are seen together, it is apparent that State Government has to, by Notification in the Official Gazette, create a new district of Gondia for the purposes of Bombay Civil Courts Act, 1869. It has also to fix the position of Sadar Station in such district. As per Section 5 of the Act, a District Court presided over by the District Judge is provided in each district and the District Judge has to ordinarily hold the District Court at Sadar Station in his district. Section 7 reads as under:

7. The District Court shall be the principal Court of Original Civil Jurisdiction in the district, within the meaning of the Code of Civil Procedure.

Thus, under Section 7, the District Court is the Principal Court of Original Civil Jurisdiction in the district, within the meaning of Code of Civil Procedure. When these provisions are read with Section 2(4) of Code of Civil Procedure, it is seen that till this date the State Government has not exercised powers under Section 3 of Bombay Civil Courts Act, 1869, and has not altered the area of Bhandara district or has not created a new district of Gondia for the purposes of said Act. Similarly, no Sadar Station is prescribed as contemplated by Section 4 thereof at Gondia.

9. Section 19 of Bombay Civil Courts Act, 1869, under which the Notification dated 27-2-1984 has been issued by the State Government to invest Additional District Judge with powers of District Judge, reads as under:

19. The State Government may, by Notification in the (Official Gazette), invest an Additional District Judge with all or any of powers of a District Judge within a particular Part of a district, and may, by like Notification, from time to time determine and alter the limits of such part.

The jurisdiction of an Additional District Judge so invested shall protanto exclude the jurisdiction of the District Judge from within the said limits.

Every Additional District Judge so invested shall ordinarily hold his Court at such place within the local limits of his jurisdiction as may be determined by the State Government and may, with the previous sanction of the High Court hold it at any other place within such limits.

Thus, in exercise of said powers, the State Government has conferred powers upon the Additional District Judge, Gondia, within the revenue Tahsils of Gondia, i.e. part of Bhandara District. This is apparent from Clause (b) of said Notification dated 27-2-1984. However, it is clear that such jurisdiction is only for part of entire district and not for a new district. The Notification under Section 19 therefore does not have the effect of creating a Gondia District and it is not substitute for a Notification under Sections 3 and 4 of Bombay Civil Courts Act, 1869.

10. Clause (c) of above Notification is also important. The powers vested in District Judge under Section 9 are not conferred upon the Assistant Judge at Gondia. The District Judge has been empowered to exercise general control over all Civil Courts and their establishments within the district and Section 9 prescribes that it shall be the duty of District Judge to inspect or to cause one of his assistants to inspect the proceedings of all Courts subordinate to him and to give such directions with respect to matters not provided for by law as he may think necessary. Thus, these powers even in relation to revenue district of Gondia are still kept with District Judge at Bhandara and are not conferred upon the Assistant Judge at Gondia. The powers to assign to Assistant Judge, Gondia, any work or to withdraw unto himself or to assign to any Court of competent jurisdiction any matter are also retained with District Judge at Bhandara by this Notification. It is, therefore, apparent that District Judge, Bhandara, has been and is still a Principal Civil Court of Original Jurisdiction as contemplated by Section 2(e) of Arbitration Act. The Court of Assistant Judge at Gondia, is inferior to it and the order passed on 16-8-2005, therefore, is unsustainable.

11. The learned Counsel for the petitioner has relied upon the judgment of learned Single Judge of Allahabad High Court in the case of I.T.I. Limited, Allahabad v. District Judge, Allahabad reported at AIR 1998 All 313, in which it has been held that the application under Section 34 of Arbitration and Conciliation Act, 1996, for setting aside award cannot be entertained by Additional District Judge. The relevant observations as contained in paras 6 and 7 reveal that the learned Single Judge considered the provisions of Section 3(17) of General Clauses Act, 1897 and also the expression Principal Civil Court of Original Jurisdiction in a district and found that both are synonym. It is observed that Court of Civil Judge may also be a Civil Court of Original Jurisdiction but it will not be the Principal Civil Court of Original Jurisdiction in a district. It is further observed that Court of Additional District Judge may also exercise same powers as District Judge in relation to functions assigned to it by the District Judge but that by itself would not invest it with the trapping of Principal Civil Court of Original Jurisdiction. It has been held that in view of provisions of Section 8(2) of the Bengal, Agra and Assam Civil Courts Act, 1887, the Court of Additional District Judge is subordinate to District Judge and is not a Principal Civil Court of Original Jurisdiction. In view of the findings given above, it is not necessary to consider said judgment in more details.

12. In the case of Kewal Singh v. Ram Chander reported at , the learned Single Judge considered the effect of Section 3(1) and Section 75 of Provincial Insolvency Act, 1920, and held that the Court of District Judge is a primary Court of insolvency though proviso to Section 3 stipulates making of a Court of Subordinate Judge to be insolvency Court. Subordinate Court, when invested with jurisdiction under that Act, was found to have same powers as that of District Court but still it would not become Principal Civil Court of Original Jurisdiction. It has been held that Civil judge, who was invested with jurisdiction of District Judge while passing the orders in question, exercised concurrent jurisdiction with District Judge, but still he was Court subordinate to District Court. The discussions above, again finds support in this.

13. Shri Khapre, learned Counsel for respondent No. 3 has relied upon the judgment of the Hon’ble Apex Court to state that the powers conferred are upon Court and not upon a person and hence revision under Section 115 of Civil Procedure Code has been held to be tenable. In said judgment i.e. , the issue considered is thus entirely different. The question whether it was a Court of Principal Civil Court of Original Jurisdiction did not arise for consideration and has not been gone into. The discussion therein does not have any relevance insofar as the present issue is concerned, in view of finding reached above that Assistant Judge, Gondia, is not the Principal Civil Court of Original Jurisdiction for Bhandara district.

14. The impugned order dated 16-8-2005 passed by the Illrd Ad hoc Additional District and Sessions Judge is, therefore, quashed and set aside. The office of respondent No. 1 – District Judge, Bhandara is directed to accept the matter from the petitioner and to proceed further with the matter in accordance with law.

15. Writ Petition is disposed of accordingly. Rule is made absolute in above terms. There shall be no order as to costs.