IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
Dated £116 3. 1th day of November 2008 ".
;BEFORE: _,A.
THE HOINPBLE MRJUSTICEE ; V.JAG&N.NATH.?$§€._
REVIEW PETITION N6. 299 1 ':2.c;0::2.. fv
{En R.s.p..Ne. 207:4 / 2{>r;;r;s ; "
B155?-'l'WEI3N :
M} 3 Haji K.Abdu1 Khaécr Bava"&._ Vfirms, '
1BavaTi1e Factmy, A _
Ashoknagara, I\£IaIzga1<3__r&~._-- 575 O{)f3a,._ .
represented by the Mafiagi:1g"P.aé:*t;1ef' I .
Sri Khasim Bava. " . '
.. . Petitioner
__ 44B;;E:_".€s.«.;+'i ;«.fis;;1;1pa.{,2{}()8, the .AA_'.:w.fe§1uireS to: be
I'EiCOI1Si€§€1'€§1 'zzgit suffmfs f;?:5'n9:_"--c:¢;ffain errors. The
C0I1t€I}{i0?1r!fi;3ku'§.i*5;A3 is "that {h'<::1"e*is an error apparent an
the féce "of i:£'1_<~:é' F}:-;;€)I?r.1A' hi this regard, it is stated in
the I'evie€v--. _p6ti1ti0_1:1A'::_if§z1t---*"€11c: respo11dr311t'$ father had. filed
'~ _ '3":3"pg§{}icviatioif£" 'bsfsre: {I16 Land 'I':'.ibuI1ai fer garizt czf
I in respect of certa:iI1 exteixts at' land in
21/4, :21/5 and 26/8 of B01"ur~¥:3 vmage
and tfié:.Land Tribmiaj, by its Ofdél" datfid 6.3. 1979, had
"ii afiéxfzed the mid applicatian by C(}I1f€I'I'i1"1g occupancy
figllts 01113! in respect of 28 cents in S..NCL 12 1/5 and this
errder has become fmal afid secondly, {ha pfifitifilifil'
Efzartiirz, who was the resgzondent in tilt: trial ccurt, had
2»
g- u
pu1*chase<:l the mulageni rights fmm the lanciiords. as per
the registered sale deed dated 243.2007. in vie33é.4:¢if_V_th€
said facts, the judgntmt of this court
appeal filed by the respondarjy by é;si.de, tfie"
judgment of the Iower app€11ate.€».:co2:_f11";.. :2aIid._»réé;tofif7gA1fiis,at
of the trial court; req11i1'es _t.{;--,b€: revi&';r:ed _as.i._'£h.€W '.'.--'€Vi€W . L'
petijgioner has b§_e11 Eon} the
aforc:-:1ne:1tio:1ed c1c}<:V:_§i'1:;:..ae13Jt';<aL.'"'t§j§§ V:1*s$p0ndent in the
second a1;1peaf§ h;a.d lgéééliifi the eI11:.ire: suit
propert§s_ 9f the judwmrit
is sai;1gh§;.--
3. in"~3L1;3;_30Vrf. ':ifti1é.».14eview* petitian, the SL1bi11iSSiO1"1
by fh§"ie.;_~af1:*§1ed: senior counsel Shri Kfiubba Raaiis
. 121.3: t_:hz:*:_v::é$;<:_ cf the review petitioner comes within the
63;" Order 47 R1116 1 of the C.P.C. and the
res%ie§1?'pétition€1' was prevented from sufiiciem cause in
.. xI:*o--t_ bfingzlg to the notice if this 301111: ciiuring the
};1éé§1"iz1g of the se(:c:11é appeal abcxust, the pzarchztse of the
suit pI'O}3(°:I"t§f by the review petitioner and abeut the
Land Tribunal ganting occupancy riglats ta the
2*:
4
respondent 01:11}; in raspecfg of S,N0.i_i2 1/5 112:: the extant of
28 <3-ants and, as such, ta meet the ends of gizstice,
review of the judg1ne11t rexldered by this <:;r3;1:;'t_.t mg:
secand appeal, therefom, is necsssary.
4, The learrled senior ceunzéel t.3.u§:{
paramount inttizrest of that: _courts._ 1:31″. }a.w -;i;’-3. ivtci r£§ride19′ ,
justice and if the court. thé’e1fE:¥c::f pfgssed was
under a mistake: “if the is actmptad as a
valid reasorx, £11631 fh€..ffC13I”t_ f1a$.”‘eve*i§;— “power to resafl
the 0:rdt=ii*’ “”Ff1::fcfo14é_;”rr3i’erri11g 1:0 the documents
now Sgafight id v.3Lf.;::*1%’a:~c:c}1;-1c¢=:~;d along with the review
petitign, ‘£Efi%’3 V5Llv§Z}.El1i§’3_Si€§f} is made tllat there can be 110
” V’ f@’ti:;é:rs.;~ 011» the gfiéwér of this court to review its own
rggard to the grotmds mentioned
fiiflfier Rule 1 of ‘€115: (::aPaQ’:s and 11116 case 0f the
;;e:i<:i:;;j;-::~ra;1s Wiihifl the ambit 9:' the ma gonna viz,
far _}3.ny Othfil" sufficient reasan, and, therefara, placing
_,,_.§'€Iianc€ can the decisions of the Apex (3oL1:'t: repeated in
A.£.R. 2688 SACE. "3719 and 1993 Supp (4) S.C'.Ci, 595, the
iaamed senier cmifis/(E21 stabmmeci that as there is an
,4-
5
ermr appazmzt on the face of the record in the judgment
rendsred by this ccxurt, a case: is made 03.1′: for review of
the said judgzent of {his court.
5′ (3-11 the other harzd, % ieamed
Sa1%1athku:In3.r Siietty for the reSfi€)i1(?:«=;1″:~£: s11¥;A$fi1 iF;t¢¥:i:V”tIi2t
C’
the petitioner has fajied to _ma1<:-: Lii:._a ::ase1g ft)? ;i*c:vE4éivA by
the ju::1@1€n'{ rendered by ‘f;fi;:’1S»court”
the instaxat, case 15.33194: 01″iéH;iri93:flc£iiL’-attiacfé; ;é}.I1§; Of the
t.h1’6:e §”0uz1ds 1I1<-*:11ti0r1<:5«:1AV_Vt;i*;€i<%iV1* Rule 1 of the
{.1i.i?.C; """ E:itg;bdfg:s1*c§:1g.9th,e Saifi-kubmission, the iearrxed
co12nS§e}, a;~gt:e§:i '@101; a case: of any new ground
being dis:z:'<;"2xre're:*,ci'V,a1':»5_i inipc3rtant mattar 01' evidence being
" _ 'kfififwiedge of the petitioner zzvan afier
_ '<~:§; ::*1"::i'sse s:«f" diiigence and it is not 3. case coming
E;3.'I1bit 01' the third gound v§:«:., 'a.:1:1y ether
sufiiclent reasun. 'I'hc=:ref0re, though the rsvmw
g3c:_fiti0:1e:r dici take a Stand in the WI'itt<%:11 statemazat
__2ib0ut the occupalzcy righm being :10: granted to the
msp<:=:'1d€r1¥;, yet, the review p€t:iti011er did net _press the
said cozitentien muflfuxthar eiflmr before the triai
court; 01* before: the lower appeilate Court or fqij that
;:’3:1;é§;1t Inatitc’z”V.ci§{,§e:é”:,1″i£:ét <:ome
iflto the picture.
6. As far as the geurgtii «if due _.<;1iii.g'$i3«:;€ is concerned,
tha learned :C0fiIiS€1 filed by the
reviewjiiéii1:j§I1e1*'7;':i<:ft51*::-L"'£his E:6urt along with the review
pf3tii1i(§i'-'1 its :§ubVIi;§1;.:i1a';t'T"tk;:*; review petitioner has clearly
stated ti1éi~~1j'€: :J1Vic'i i';9£""fi1'oduce the dGCL1I'i1€I13ZS thinking
£1233 a3tl}efV';'§idé wauid Qroduca the 53:n:1<:: and,
~ €'_'{"1i_;:s explazlation effaréd by the review
}§;'i$eif establishfis that the rfiview pe:titi:::n<:1'
was f'1'3 _§JOSS€S$i0I1 of the ciacunxents in quimtian but, he
difi 319: produce the same for T.'€:':E1SGI1S best k:n0wI": ti) him
__-rind, '{:h<5::'e.fo1*e, having :1v.::~t bean diiigent, it is net 013611 to
the I'(i'f¥.?i€W petitioner new {:0 seek for ireviéw of £116
jL1dg1":1eI1t 0:3 the gaund of pmduction sf additicsnai
b
. o
7
. . f .
d9<.:u111€:I1t.s. Even the ground viz, anther sufficlam
'1
reassn, alss does net get attracted to the izlstajilt-_c:ase
because, even on merits, the trial court hats.-:~~ftj'g;n'1_:.§".j*t.1i"¢3,,t
the deffindant had concacied of it being 'a, L.1:z.:1Tdé:_j
the: respendtzznt. herein u;r;.der a ;:'eg's'1ies:-*::d._
after the expiry of the least: _t€HH," clefttfifiaiaf 1)§=3;cz§¥.,;113.<§:",,
a te:t1a1"1t holding over =..i_Vi1f1f:_I'ef01f"£:, jtft1'is :<;j<:a1:11'3; has
rightiy re5t<::1'ed the bf.__ :1:;e«.:1~1a1 court fer the
1'easo::1s aiready assig1i;_e§ii_ its jucigment.
7. ~E}V’&:1,. i1: :’%s« éaken f6f””érgun1cnt Sake that the
revi.&1%%_,{}¥::*.?£iiii<:::fi(::§*=.Ijas§'};;;,;zrohas6d thee mukageiai rights
undcr a 14eg,'is't~:::fe?-_d Saifitlead, yet, the same wili not alter
* _ tt'4E§:":pG_'$§:io:1 ofV"tha::–'1-'éspmadant insofar as the 190336551011
:1? V §}3;€':3":.-'-,ft,_'3;it4.""p,_IV'c:";;j)(€I"1:,sr is COI}{3€IT.i€d and it is far '£116 review
'p'£ifE,itio:}<%:i* ?§.(;T:; take necessary steps as is opal] 110 it to
recov'erA'1.pessession fmna tha respoxacisnt and Inereiy
Eafiéésmse sf £113 iI1t(?.I'€S3; of tha £53301' and U16 telzant gets
I}:3@1"ged in one agtaé the same persen, that will next in any
way afibct the position: of the r€:sp0:1d<:11t hf3I"€:iI}. In
suppart Qf ai} the suwsions, the 1€a1'1"."i{id CO1};£1S€I Shri
, I
8
Sanathkumar S11ettj§,: placed I”€1i8.I1C€3 on the c1<:":v:::isins
reported in A132. 1960 Mysore 214 and LLR. 2006
Karnataka 3936.
8. in the fight. 0:? the above SI}bI:fiiSSi011§$.._§;i§C:£: :§1*1$:1
the decisions cited, the paint for c(11i’e:.iVG1c:fcaf:I<)!1T' -.is
whetluer a cast: is made out faf Mi;éiiit:*.§s"<.Qf -:1}-1§_£
rendered by this court _.cg"1
2{}?4/ 21396. 4
9. The scope of 1*r:§.éi¢w 1. 1 Of the
£’,.P.(ii, is «1iI:V*1i–ted_ tn maitl grounds via, (1) can the
g1″::;1md ‘cf -:_iist’:m§é::If};.- fjf. iiew and ixnportant matter or
eVj;§i6i2ae Whi’:.:A3:1,V after the exemisa cf due diligence, was
his knawiadge or cauld not be produced by
H 8;: « fiat: *’§i:£1e when the dacree was passed 9:’ order
maééc,’- 01*”{1’I) on acceunt cf same mistake car erroz’
apggagfizt on 1:133 face of the I”‘6C()I”d, 8}” (331) for any other
:$z,:fiicic:11t regsgn.
V’ ” As far as the f1I’Si gounci is concemed, the mssifiw
pt-stitionex’ has taken a spéaczific stand in the W’I’iti6I’1
.3»
V/
9
statammzt abmit ‘(ha plaixltiif having East the: case: in
seekifig <:x:cL1paI:cy rights from the L:.=m<:1 Tribunal. But,
the said £3.VE'.I"'II1(i§).t macie in the W'.{'.itt€I1 stat@mei_it.was
not carried to its logical and either by p1'
disposed of and even at llhtti 0f iiiaiiter being
listed for being spoi’i’v.vi’..”1é;’_&;j*.;;,**;”i§3r*»i’.:._, the question of
discovery of nrzw ancb subsfiquerit to
the civ:ispL9 ‘the occupancy rights issue is COI”1(.’:€I’}T1€3d.
As,”i’f”grV’ as the exercise czf due diligence is
cozicfixjicd, in the very affidavit that is filed
z’fi,C{iéIIlf}€iI1:$?iI}g the review petitir31’1, it is Stéitfid ‘that the
feview petitioner was uiider the beriafide ii::1p:*<3ssiI1
that the Giher side Weuicl §1F(}{Z11.1C€ the (iocumem: 12*iz., the
Qrdef passaci by the Land Tribunal. But, thifé it.s<_~":}.f
2*'
.1
19
indicates that the review pstitimaex’ was fully aware of
the dscument in questian but, he did not prodwjcg the
same. and, 011 the othéza’ hand, he slept: QV<:1?._ 1ji:» .§j1*:;iy 't.§;
wake up after '[116 disposal of the
The1'efo:'e, the qL1€:StiO}f1 of
diligence gmund dges not Vafisfi. V4 . . V' . V'
12. In this c011I1ecti0n, it _feié§éf§£ gégfeg ts) the
de<::is,:i11 of this ».v.§’$i”e;:Irf1inc1t’}z “Vs; Goviné
Rae, reportcd 1-,1 34, WIISIEEE,
daalhagiviéilfiij,L115:31}é}:;§1*::VSsioIi_'””‘é:»§era::ise of due diligence”
u:’1der -Ofdezf -4?’: Eihis cu.rt has obseznreci that
r1oI1;~§1:0c:11i’%:”¥’_’;_€3I:.V(3f t2f1e”‘iEc€:1ce by 1:113 jaeiitienezz’ Cazmat
. bc.._g{‘ gf€)L11′}(Zi to i’éV’ieW the case as 311716 review petitioner
€x’.s’_2:1$’ he was requixfid to _pr0r:iu<:e the iices-:'nce
i1i»._0rd¢:"f 'sucmed in his claim and 1:1 Vifiw of the
petitiéazléi' not stating the C'-i3"C1_1IflSt8J"£C€3S under which he
-.’1:35t_: sig}1t cf the €XiSt(f:1″§,C€ 0f the 1i(:a11<:& or of the steps
VA V. tee}: to S€8}C{3h for it 81191 preduce the sama, this
901.11%, thfirefom, held that the petifianer did I19? givs
$u§'fiCiui:r1t mason to SHOW that the licemte CO'Lfid 1101: be
}
An
Li
prcidueed either at the time of filing of the suit <31' at a
hater stage and even at the stage of Second Vappeal.
Therefere, {:11 these gmmds, this court
lack ef diligence and delay en the part ef
has disemtitled him to seek t;1eyré1:e£.at éijafidsci" the
court. Thie decision applies t.<5.__the iI1ste;;'1f'veasc: Vales.'
beczmlse, the petitioner say i1ie'.=afiid83.%it that.'
even with due difigehee, 11e"'ee-'gic1V–V'i1et lagfvvhaiids to the
documents new sought i:r"§_ be' »§')fr;11:, on the other
hand, his e::'p1.a;f§=afio§} iz1e1:£ca';te7s§'~ithe1:V:V.}E1e was fully aware
of «:ieez.1mer:!j 4' bei:'1wgz'i::1 'pessessien, but deepite that,
he dees"–:;1_0f"£ Vpfodigee' Waite fer the other side to
proqéfilice I:11e"_a1'1d, as aiready n1e11t:ioned, even
. {:im;i1:.g't1"ie 't:z);urse of the hearirxg of the entire second
'éeiT1f;:i'A'§::.Si:.113seque11t1y at the stage of the matter
beiilg, "ta;ke11 for being spoken to, the review petgitienel'
2 §:1id«.._net bring to the notice of the court as to this
i;'£0e:.1I:1e1'1L
' 3. As far as the eaee falling under any ether sufficient.
reason is ceneeined, 115 court has dispesed of the
12
S€C€)flC§ appeal on the basis 0f the a1’gt:ment,s advanczed
by the iea:r’I1ed CGLIIISEI far the parties and, at no jzjeint Gf
time, the grourzd relating to occuparicy
been rejected and the petitioner
mulageni rights under th<=:: S316' ._ dseti ~ . f;V:1f "'wé;s
mentioI1ed.. Tharefore, havilzg rfi-gard to iviéw
by this ceurt 'based on the i('§'€:.:;3}i::-":1:1¥:.:':oV1"1.*.~'~_ faiwarfi and
in the light. of the itiniy f§"Q1:1}L1(i,¥'i?'§T1.iCh seriousiy
£:01'1t¢:st.4i’ ih.é ‘i’.}¥:’.A€c’i.’, } 61″ 12%: View that 119 after
appafizjent; _ f’ace4..;:$fv…:i:e.’ record can be said ‘:9 have
C)CCL1ZE’3T’€(§ in tTf11=:”;ii;1cigiiK:Vt:4I1t that is 110:5: sszmglit to ba
rasrfigéived and svén in the very decisien referred to by the
.A i6,3I’11€3d S§3i1;iQ1′ counsel in the Case Gf Sfiagirathi Ammal
Cathczziilc Mission, rsperteci in A.I.i?E.
19, it has beer: Qbsexved by the Apex Ceurt
., “iixaiz; révicw is pemnissible onijg if the jud§11e:1t;’ srder is
“s;ii;i’.a1:ed by an apparsnt. armr car it is a palpable vvreng
V’ “aim if the e1:’r<::r is szzifievidezxt, than oniy the quastion cf
app£yi1'1g the principles as provided under {}f"Ci€},' 4'? Rule
}
'I
13
1 of the Ci.P.C:, Games 31111) picture. {:1 thtfi izistaxat. Cass,
E (ii) not See 3115:” 0f the £:’1.b{)V€ fa<:i:.0r$ being Inadegut 5}?
the: r€:v'iew pétititrmer.
14. Eva”: as regards the merits Gf .- {Ii’1€ “is
::m”1cer:1€d, the decisimi r€fe1*.::’&d-. in by t};i:: i:”:a{%.”I1″‘c:d ‘
cmmael fat’ the 1’€Sp{}I1d€I’}t; <:a$€: uf,V ¢§fGf7§a§pa
Kortctri Vs. {David Pintd}-..,4?:"i*::poI;ié€i__ 'iI:A1i":12£)O6
Iiainataka 3936, iay<s d9w:1"'L5.§f:'– fir-9p0siAf;i0r1 {sf Law that
'E:.1"1e right if 'the mxflagé-:§n;i€ia2*..€3zt" 51._1 b~1::13jiagenidar craimot
be e:::f;tiiigVL1i::ié:1ed"7'géxc_é:pf'in caste of Vialation 0f the
COI1difif)flS o:':n:1§§1gAé1?i4ra}at§11g ta paymamt of rent and if
ar.1};ib<_3dy 1fi:::1j¢i":a"$;e$"vfiié"right of muiagar, the 3mm: will
zs1_1¥3_j'Vc%(§%:""'C<§ the right if mtllagenitlar or sub
iz.:1iiag§:}ia:it:¥11t_ 1..'1'heref0r€:, I do not see any cass fl18.Cif: gut
f;i(:i't%L{i¥Z}I'i€T far this court to review £116 judgrztasizt;
passédfin 1&6.2{3{}8i11 R.S5A.§xE0. 2i)74/2006'
.H{)W€Vf:I*, in View of the; submiasion mafia by "Elm
' " 'iearmzd :1::’1$ei for the r*esp0:1d€11’t that the respsndénf;
has taken passession 95 the suit, pr013€r*£y and the said
,>’*
V. I
:4
stibniission being disputed by the leamasd 345311101′
counsei for the mview petitierzer, r10twithsta11di:1g the
Vi<3W taken by this court that the 1'evie;w ;:»<:t:i13;:i<:'2'1,3 "".£;1<:;€:s
not IIICTTJZ any Consideration, yet, the review p€,ti.:i<3;g1f:ij, if tr
able to establish that it has becoma Glf ,
' ,
suit scheduie pr0pe1"t;y, is at fi_Ii)<:*:}{f§y7
steps as is caper; it; it in .1315".
Thfi rczview petition staIid$’dis1?aiS’s<:d_.' I E
ckc/»