High Court Patna High Court

Mst. Rajwanti Kuer vs Rambhawan Rai And Ors. on 19 February, 1953

Patna High Court
Mst. Rajwanti Kuer vs Rambhawan Rai And Ors. on 19 February, 1953
Equivalent citations: 1953 (1) BLJR 312
Author: Ramaswami
Bench: Ramaswami, Jamuar


JUDGMENT

Ramaswami J.

1. The question involved in this case is whether the learned Subordinate Judge of Sasaram acted in proper exercise of jurisdiction in holding that the application preferred by the petitioner did not disclose cause of action within the meaning of Order 33, Rule 5(d), Civil P. C. and in consequence refusing the petitioner from prosecuting the suit in ‘forma pauperis.’

2. The petitioner Mt. Rajwanti Kuer brought the suit on the allegation that she had entered into an arrangement with Ramphal Rai and other agnates by virtue of which the latter agreed to be in possession of the properties of Mt. Rajwanti’s husband and promised to pay maintenance to Mt. Rajwanti out of the usufruct of the properties. As the opposite party made default in paying maintenance the petitioner instituted Suit No. 131 of 1900 in the Court of the Munsif of Sasaram for recovery of possession of the lands in question. The suit was ultimately compromised and one of the terms of the compromise was that if the opposite party made further default in paying maintenance the petitioner would be entitled to get back possession of the lands.

A second Suit was instituted by the petitioner in 1908, viz., Suit No. 652 of 1908, in the Court of the Munsif of Sasaram for arrear of maintenance against the opposite party. The suit was decreed on compromise and the compromise petition of the previous suit, viz., No. 131 of 1900, was made a part of the decree in the latter suit. In the year 1941 the petitioner executed a deed of surrender in respect of the whole estate in favour of her daughter’s sons with the assent of her daughter. Relying upon this document the daughter’s sons, viz., Ganesh Rai and others, instituted Title Suit No. 40 of 1944 in the Court of the Munsif of Sasaram against the opposite party for a declaration that they were the next reversioners to the widow
Mt. Rajwanti Kuer and that they were entitled to get back possession of the properties from the opposite party. The suit was decreed in the trial Court and the decision was upheld by the Subordinate Judge of Arrah in appeal. But on further appeal to the High Court the judgment and the decree of the lower Court was set aside on the ground that the deed of surrender was invalid and ineffective and there was no acceleration of succession to the daughter’s sons of Mt. Rajwanti Kuer in their status as reversioners.

The petitioner then brought the present suit alleging that the opposite party had made default in giving her maintenance and she ought to be placed in. possession of the properties and future mesne, profits also should be granted against the opposite party. The petitioner also filed an application for permission to sue in ‘forma pauperis’. It was not contended on behalf of the opposite party that the petitioner had no means to pay court-fee or that she was a pauper or that she had entered into a champertous agreement but it was argued on behalf of the opposite party that there was no cause of action for the suit for the reason that the widow had executed a deed of surrender of the whole estate in favour of the daughter’s sons. The argument was accepted by the learned Subordinate Judge who held that the application for permission to sue in ‘forma pauperis’ was not maintainable in view of Order 33, Rule 5(d).

3. In support of this rule Mr. Awadh Behari Saran submitted that the order of the learned Subordinate Judge is wholly erroneous and that in view of the decision of the High Court that the deed of surrender executed by the widow in favour of the daughter’s sons was wholly ineffective to transfer the estate, the petitioner could rely upon the compromise decree passed in the suits of 1900 and 1908 and maintain a suit for possession against the opposite party who had made default in paying maintenance.

In my opinion the argument of the learned counsel is manifestly right. Had it been held by the High Court that the deed of surrender executed by the widow in favour of the daughter’s sons was a valid and effective document, there might be some force in the reasoning of the learned Subordinate Judge that the widow had no cause of action and the right to sue for possession would have devolved upon the daughter’s sons in whose favour the deed of surrender was executed. But the position is that the trial Court has in a suit ‘inter partes’ affirmed that the deed of surrender was not effective to transfer title or possession of the estate to the daughter’s sons. In view of this finding it is obvious that the petitioner could fall back upon the oral contract by which she had transferred the estate to the opposite party in lieu of being paid maintenance from the usufruct of the land. The oral contract was embodied later on in the compromise decree and granted in the title suit brought in the year 1900 and affirmed in the second title suit brought in the year 1908 by the petitioner for maintenance against the opposite party. It is clear that in holding that the petitioner had no cause of action the learned Subordinate Judge has misdirected himself in law.

4. The next point taken by Mr. Gorakhnath Singh who appears on behalf of the opposite party is that even if the learned Subordinate
Judge has committed an error of law the High Court cannot interfere with the order in exercise of its revisional jurisdiction. Learned counsel based his argument upon a recent decision of the Supreme Court in — ‘Keshardeo v. Radha Kissen’, AIR 1953 SC 23 (A).

But the principle laid down in that case does not support the argument advanced by the learned counsel. For the material facts of the present case are not similar to the facts of the case decided by the Supreme Court. The question is whether in the circumstances as found in the present case the learned Subordinate Judge has acted illegally or with material irregularity in the exercise of his jurisdiction. It is true enough to state that revisional jurisdiction under Section 115 cannot be invoked in a case where there is a mere error of law or a mere error of fact in which the question of jurisdiction is not involved. But there is authority for the proposition that if upon mistaken view of law or upon mistaken view of fact a Court had invested itself with jurisdiction not vested in it by law or if the Court had failed to exercise a jurisdiction so vested, there is a case made out for revision under Sub-section (1) or Sub-section (b) of Section 115, Civil P. C. That is the view expressed by the Judicial Committee in — ‘Joychand Lal v. Kamalaksha Chaudhury’, AIR 1949 PC 239 (B) in which it was pointed out :

“There have been a very large number of decisions of Indian High Courts On Section 115, to many of which their Lordships have been referred. Some of such decisions prompt the observation that High Courts have not always appreciated that although error in a decision of a subordinate Court does not by itself involve that the subordinate Court has acted illegally or with material irregularity so as to justify interference in revision under Sub-section (c), nevertheless, if the erroneous decision results in the subordinate Court exercising a jurisdiction not vested in it by law. or failing to exercise a jurisdiction so vested, a case for revision arises under Sub-section (a) or Sub-section (b), and Sub-section (c) can be ignored.”

This passage was expressly approved by Mahajan J. in pronouncing the decision in AIR 1953 SC 23 (A) to which reference has already been made.

5. In my opinion the present case falls within the ambit of the principle laid down by the Judicial Committee in AIR 1949 PC 239 (B) and the High Court has jurisdiction to interfere with the order of the learned Subordinate Judge.

6. For these reasons I think that the learned Subordinate Judge has committed an error of jurisdiction in holding that the application of the petitioner is not maintainable in view of Order 33, Rule 5(d), Civil P. C. I would set aside the order of the learned Subordinate Judge and direct that the petitioner should be permitted to prosecute the suit in ‘forma pauperis’.

7. The application is accordingly allowed with costs. Hearing fee two gold mohars.

Jamuar J.

8. I agree.