Supreme Court of India

Pushpchand vs Bilam Kanwar (D) Thr.Lrs on 11 September, 2009

Supreme Court of India
Pushpchand vs Bilam Kanwar (D) Thr.Lrs on 11 September, 2009
Author: ………………….J.
Bench: B.N. Agrawal, G.S. Singhvi
                              IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO.6203 OF 2009
         (Arising out of S.L.P. (C) No.7461 of 2009)

Pushpchand                                                 ...Appellant(s)


                                   Versus


Builam Kanwar (Dead) through L.Rs.                        ...Respondent(s)

O R D E R

Leave granted.

Heard learned counsel for the parties.
This is the tenant’s appeal for setting aside
judgment dated 17th January, 2009 of the learned Single
Judge of the Rajasthan High Court who allowed the second
appeal filed by the landlord, set aside judgment and
decree dated 2.2.2005 of the lower appellate court and
restored the decree of eviction passed by the trial Court.

A perusal of the impugned judgment shows that after
making a mention of the judgments and decrees passed by
the courts below, the High Court proceeded to observe:
“The following substantial questions of law arises for
consideration by this Court:

“Whether the first appellate court
could reverse the findings of facts
recorded by the learned trial Court on
issue No.1(a) and 1(b) simply because
the learned first appellate court did
not agree with the findings recorded by
the learned trial Court and no error
much less any jurisdictional error has
been committed by the learned trial
court.”

….2/-

– 2 –

It is borne out from the record that at the time of
issuance of notice in the second appeal, the High Court
did not frame any substantial question of law. Even
before commencement of hearing of the second appeal, the
High Court is not shown to have formulated any substantial
question of law.

It is settled law that when a second appeal is
placed before the High Court for consideration, it has to
consider whether any substantial question of law arises
therein. In case the High Court feels satisfied that the
case involves a substantial question of law, then it is
required to formulate such question. The appeal is then
required to be heard on the question so formulated. The
respondent can, at the hearing of the appeal, argue that
the case does not involve any substantial question of law
including the one framed by the High Court. Of course, it
is open to the High Court, for reasons to be recorded, to
formulate any other substantial question of law.

Since the impugned judgment was passed by the High
Court without formulating any substantial question of law
arising in the case, the same is liable to be set aside.
Accordingly, the appeal is allowed, the impugned judgment
is set aside and the matter is remitted to the High Court,
which shall now consider whether any substantial question
of law arises in the appeal. If the High Court comes to
the conclusion that such question arises, then it shall
formulate the same and, thereafter, decide the appeal
after giving opportunity of hearing to the parties.

As the suit for eviction was filed in the year
1991, the High Court is requested to dispose of the appeal
within a period of six months from the date of receipt /
production of copy of this order.

….3/-

– 3 –

All the parties are represented before this Court.
Therefore, the High Court is not required to issue fresh
notice to any of them. It will be open to the parties to
inform their respective advocates before the High Court
and arrange for their appearance on the date which may be
fixed by the High Court.

………………….J.

[B.N. AGRAWAL]

………………….J.

[G.S. SINGHVI]
New Delhi,
September 11, 2009.