High Court Kerala High Court

Raghavan Viswambharan vs Neelakantan Madhavan on 5 December, 2007

Kerala High Court
Raghavan Viswambharan vs Neelakantan Madhavan on 5 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 197 of 2000(F)



1. RAGHAVAN VISWAMBHARAN
                      ...  Petitioner

                        Vs

1. NEELAKANTAN MADHAVAN
                       ...       Respondent

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/12/2007

 O R D E R
                               K.T.SANKARAN, J.
                      --------------------------------------------
                             S.A.. NO. 197 OF 2000
                      --------------------------------------------
                 Dated this the 5th day of December, 2007

                                     JUDGMENT

On 19.11.2007 an order was passed for posting the Second Appeal

for hearing on the question as to whether the first appeal before the lower

appellate court had abated. Learned counsel appearing for both parties

submitted that this question is not very relevant. The suit was filed for

declaration of title and for injunction. There were three defendants in the

suit. The first defendant, Muthan Nadar Solaman, was exparte in the trial

court. The suit was contested by defendants 2 and 3. The trial court

decreed the suit. Defendants 2 and 3 filed an appeal before the lower

appellate court. The first defendant was the third respondent in the

appeal. He died during pendency of the appeal. Since the third

respondent in the appeal was exparte in the trial court and since he would

be a party benefited in case the appeal was allowed, I do not think that

the question of abatement need be considered as a preliminary point, as

agreed by both the counsel.

2. The appellants are the plaintiffs in O.S.No.208 of 1986, on the

file of the Court of the Principal Munsiff of Neyyattinkara. The suit was

filed for declaration of title and possession of the plaint schedule property

and for permanent prohibitory injunction restraining the defendants from

S.A.NO. 197 OF 2000

:: 2 ::

trespassing into the plaint schedule property or taking yield from the

property or from cutting and removing trees or committing waste.

Defendants 2 and 3 contested the suit. The trial court held that the

plaintiffs have established their title and possession over the plaint

schedule property and the suit was decreed.

3. Defendants 2 and 3 filed A.S.No.807 of 1994, on the file of the

Court of the Subordinate Judge of Neyyattinkara, challenging the

judgment and decree of the trial court. The Appellate Court allowed the

appeal, set aside the judgment and decree of the trial court and

dismissed the suit.

4. When the Second Appeal was taken up for hearing, learned

counsel for the respondents/defendants 2 and 3 submitted that though

they succeeded in the appeal before the Appellate Court, the Appellate

Court did not consider several documents produced by them as additional

documents. He submitted that for a proper adjudication of the disputes

involved in the case effectively and finally, it is necessary to consider

those documents as well. Learned counsel for the respondents also

submitted that this Court may accept those documents as additional

evidence and consider the same while disposing of the Second Appeal.

Learned counsel for the appellants submitted that it may not be proper for

S.A.NO. 197 OF 2000

:: 3 ::

the second appellate court to consider those documents for the first time

and if the Court feels that those documents are also to be looked into,

parties must have an opportunity to adduce evidence. Learned counsel

for the respondents also submitted that evidence may be required in the

case.

5. It is submitted by the learned counsel appearing for both parties

that the lower appellate court has not considered the applications filed by

the respondents herein for receiving additional documents at the

appellate stage and no orders were passed on the merits in those

applications.

6. Instead of considering the questions of law raised in the Second

Appeal, I propose to dispose of the Second Appeal on the following

question of law:

“Was the lower appellate court justified in not passing
any order in the applications filed by the respondents in
the Second Appeal (appellants in the first appeal) to receive
additional evidence under Rule 27 of Order XLI of the Code
of Civil Procedure and whether this has vitiated the
judgment?”

7. It is submitted by the counsel for the appellants that if the

questions of law raised in the Second Appeal are considered and decided

after taking note of the additional documents produced by the

S.A.NO. 197 OF 2000

:: 4 ::

respondents as well, much prejudice would be caused to the appellants,

since the appellants would be denied of an opportunity to adduce

evidence and to cross examine the witnesses touching upon the

additional documents.

8. When an application is filed before the appellate court under

Order XLI Rule 27 of the Code of Civil Procedure, the appellate court is

bound to consider and dispose of the same. If the Court finds that the

party producing the additional documents was prevented for sufficient

cause in not producing those documents before the trial court or that

notwithstanding the exercise of due diligence such evidence was not

within his knowledge and, therefore, he could not produce the same or if

the appellate court finds that such documents are necessary for the

effectual and complete adjudication of the dispute, the documents may be

received in evidence. The court has to consider the application on the

merits and decide whether the discretion is to be exercised to receive the

documents as additional documents in the facts and circumstances of the

case. In the peculiar facts of this case, as pointed out by the counsel on

both sides, it was absolutely necessary for the appellate court to have

considered the question whether the additional documents could be

accepted in evidence or not. Having not done so, I am of the view that

there was no effective and complete disposal of the appeal on the merits.

S.A.NO. 197 OF 2000

:: 5 ::

For the aforesaid reasons, the judgment and decree passed by the

lower appellate court, are hereby set aside. The lower appellate court

shall dispose of the appeal afresh after passing an order in the

applications filed by the appellants before the lower appellate court

(A.S.No.807 of 1994) to receive additional documents. If the court below

finds that the documents are liable to be accepted as additional evidence,

the appellate court would be free to allow the parties to adduce such other

evidence as is relevant. The lower appellate court shall dispose of the

appeal on the merits as expeditiously as possible. Pending disposal of

the appeal, both parties are restrained from cutting and removing trees

and committing any waste in the plaint schedule property, in view of the

applications filed by them in this Second Appeal for such relief against

each other.

(K.T.SANKARAN)
Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

S.A.NO. 197 OF 2000

JUDGMENT

5th December, 2007

——————————————-

———