REPORTAB
LE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS. 115-116 OF 2001
Ram Kumar and Anr. ...
Appellants
VERSUS
State of Rajasthan and Ors. ...
Respondents
JUDGMENT
TARUN CHATTERJEE, J.
1. These appeals by special leave are directed against the
judgment and order dated 26th of March, 1998 passed by a learned
Judge of the High Court of Judicature for Rajasthan at Jodhpur in
S.B. Civil Revision Petition No.480 of 1994 and order dated 23rd of
March, 1999 passed in S.B. Civil Defect Case No.1788 of 1998
which arose out of an application for review of the order dated 26th of
1
March, 1998. By the order dated 26th of March, 1998, the
learned Judge had set aside the order passed by the learned Munsif,
Ist Class, Tibbi by which the learned Munsif held that the defendant
No.3/respondent No.3 (in short `respondent No.3′) was not needed to
be served with a notice under Section 80 of the Code of Civil
Procedure (in short the `CPC’), as the respondent No.3, being a
District Education Officer, had not done any act in his official
capacity.
2. The facts leading to the filing of these appeals may be
summarized as follows:
The proceedings for acquisition of the land belonging to one
Shri Daulat Ram, father of the appellants situated at Chak No.12
M.K.S. Tehsil Tibbi, Mu. No.180/242, Kila No.5-8 (presently Chak
NO.3 D.P.M. 14 to 16 and 24-25) ad-measuring 9 bighas and
Mu.No.180/242, Kila No.4-5 ad-measuring 2 bighas and
Mu.No.181/242 Kila No.1-2, ad-measuring 2 bighas, totaling all 13
bighas in ABADI Mauza Daulatpura, were initiated by the Bhakhra
Colonization Department and the Deputy Colonization
Commissioner, Bhakhra Hanumangarh, while acquiring this land
along with other lands by orders dated 3.1.1962, ordered his
subordinates to put up proposal expeditiously to transfer in lieu of the
2
land to be acquired for ABADI any other land, in favour of the
Khatedar (Mauroosi-holder). The said Bhakhra Colonization
Department was wound up and all the powers thereof were vested in
the officers of the Revenue Department. Hence, the father of the
appellants filed an application dated 22.11.1969 before the Tehsildar
(Revenue) Tibbi for transfer in terms of the order passed by the
Deputy Colonization Commissioner in lieu of his acquired land, the
vacant land situated in Chak No.M.K.S. (presently Chak No.D.P.M.),
bearing Mu.No.180/240, Kila No.9 (1 bigha), 11 to 13 (3 bighas), 18
to 23 (6 bighas) ad-measuring in all 10 bighas and Mu.No.181/246,
Kila No.3, 8 (2 bighas) ad-measuring in all 12 bighas, whereupon
after conducting an inquiry the Tehsildar (Revenue) Tibbi submitted
his proposal before Deputy Collector, Hanumangarh and Deputy
Collector submitted on 13th of November, 1968, Sriganganagar, the
defendant No. 2 accorded transfer of the said land in lieu of the
acquired land. The District Collector, Sriganganagar, by his order
dated 20th of November, 1968 accorded his approval to this transfer
and the file concerned was returned to the Deputy Collector,
Hanumangarh. In compliance with the order dated 20th of November,
1968 passed by the District Collector, Sriganganagar, the transfer
3
entry of the land to be carried out in lieu of the acquired land was
made in the revenue record and the same was approved by the
Tehsildar (Revenue) Tibbi on 3rd of October, 1970 and the names
relating to the lands were mutated in the revenue records and the
possession of the land concerned too was exchanged. Accordingly,
the father of the appellants gave up possession of the acquired land
measuring 13 Bighas as detailed in para 1 of the plaint, in favour of
the State and in lieu thereof, possession of the land, detailed in para 2
of the plaint, was delivered to the father of the appellants who came
into possession thereof in the capacity of Khatedar. The said land,
which was transferred in exchange along with other lands in their
entirety whereby out of the land acquired in exchange, the land
bearing No. 180/240, Kila No. 9 (1 Bigha), 11 to 13 (3 Bighas), 18 to
23 (6 Bighas) ad-measuring 10 Bighas fell into the share of appellant
No. 1 Ram Kumar and Mu. No. 181/246, Kila No. 3 and 8 (2 Bighas)
ad-measuring 2 Bighas fell into the share of appellant No. 2 Rajendra
Kumar and the transfer entry of this portion was made against S. No.
33 in the Khata No. 11/27 dated 13th January, 1971 and was certified
on 20th of February, 1971 and this land was thus mutated on 13th of
4
Janaury, 1971 in the names of the appellants in revenue records
Jamabandi.
3. The District Collector (Defendant No. 2) however invoked the
earlier order dated 20th of November, 1968 by passing a fresh order
on 20th of April, 1974. The appellants approached various authorities
praying for an order restraining the defendant No. 2 (hereinafter
referred to as “Respondent No.2) from delivering possession of the
said land to the respondent No. 3 to District Education Officer, being
Respondent No. 3. After being unsuccessful before different
authorities, the appellant served a notice under Section 80 of the CPC
read with Section 52 of the Rajasthan State Land Acquisition Act
No.24 of 1953 on the respondent No.2 in his official capacity on 13th
of December, 1985. Having failed to receive any reply, the appellants
thereafter filed the suit on 25th of March, 1987 seeking declaration
that the order dated 20th of April, 1974 passed by the
respondent No.2 was null and void and ineffective and the appellants
shall be delivered back possession of the said land, particulars of
which has been described in paragraph 12 of the plaint, (herein after
referred to as the `suit land’) from respondent No.3.
4. A joint written statement was filed on behalf of the State
Government, Rajasthan and respondent No.2 who was arrayed as
5
defendant No. 2 and a separate written statement was filed on behalf
of respondent No.3. It is by way of an additional plea in the said
written statement filed by respondent No.3, a question was raised as
to the maintainability of the suit for non-service of notice under
Section 80 of the CPC on respondent No.3.
5. By an order dated 7th of July, 1992 the trial court framed
several issues for trial in the suit and one of such issues, namely, issue
No.4 was decided by the trial court as a preliminary issue which reads
as follows:
Issue No.4 – “Whether the suit of the plaintiff deserves
to be dismissed for not serving of notice under Section
80 of the CPC on defendant No.3 by the plaintiffs.”
6. By an order dated 24th of March, 1994, Issue No.4 was decided
by the learned Munsif, Ist Class Tibbi in favour of the appellants and
against the respondent No.3, inter alia, holding that respondent No.3,
although a public officer being the District Education Officer, was not
required to be served notice under Section 80 of the CPC as he had
not done any act in his official capacity. Feeling aggrieved by this
order, respondent No.3 filed a revision petition before the High Court
and the High Court by the impugned order held that since respondent
No.3 being a District Education Officer must be served with a notice
6
under section 80 of the CPC as he was acting in the official capacity.
Accordingly the High Court had set aside the order of the trial court
and dismissed the suit in its entirety on the ground of non-service of
notice upon the respondent No. 3. It is this order, which is now under
challenge before us in appeal.
7. Before we proceed with the merits of the appeals against the
aforesaid order of the High Court passed in revision, we may keep it
on record that it was brought to our notice that by a final judgment
and decree dated 24th of March, 1994, the suit itself was dismissed on
merit by the trial court and a regular first appeal was filed by the
appellants in the Court of the District Judge, Hanumangarh which
was still pending at the time of decision of the revision case before
the High Court. It is not known now whether the said appeal has yet
been decided by the High Court or that in view of the order passed by
the High Court in the aforesaid revision case which is under
challenge before us, the appeal has also been dismissed not only on
merit but also on the ground that the suit was not maintainable in law
in view of non service of notice upon the respondent No.3. Be that as
it may, it would now be appropriate for us to decide the question as to
whether the non-service of notice upon the respondent No.3 under
7
Section 80 of the CPC before filing the suit would be fatal and the
court would have no other alternative but to dismiss the suit for such
non service. In order to decide this question, it would be appropriate
to refer to Section 80 of the CPC which reads as under:
“Section 80 – NOTICE –
(1) Save as otherwise provided in sub-section (2), no
suits shall be instituted against the Government
(including the Government of State of Jammu &
Kashmir) or against a public officer in respect of
any act purporting to be done by such public officer
in his official capacity, until the expiration of two
months next after notice in writing has been
delivered to, or left at the office of
(a) in the case of a suit against the Central
Government except where it relates to a
Railway a secretary to that Government
(b) in case of a suit against the Central
Government, where it relates to Railway, the
General Manager of that Railway;
(bb) in case of a suit against the Government of
State of Jammu & Kashmir the Chief Secretary to
that Government or any other officer authorized
by that officer on this behalf;
(c) in case of a suit against any other State
Government, a Secretary to that Government or
the Collector of the District; and in case of a
public officer delivered to him or left at his office,
stating the cause of action, the name, description,
and place of residence of the plaintiff and the
relief which he claims, and the plaint shall
contain a statement that such notice has been so
delivered or left.
(2) No suit instituted against the Government or against
a public officer in respect of any act purporting to
be done by such public officer in his official capacity
8
shall be dismissed merely by reason of any error or
defect in the notice referred to in sub-section (1), if
in such notice
(a) the name, description and the residence of the
plaintiff had been so given as to enable the
appropriate authority or the public officer to
identify the person serving the notice and such
notice had been delivered or left at the office of
the appropriate authority specified in sub-section
(1) and
(b) the cause of action and the relief claimed by
the plaintiff had been substantially indicated.”
8. Before we go into the scope and effect of Section 80 of the
CPC, we may look at the allegations and reliefs claimed in the suit.
As noted herein earlier, the trial court decided the issue, namely, issue
No.4 on the ground that the respondent No.3 had not acted in his
official capacity in the present case and, therefore, service of notice
under Section 80 of the CPC on respondent No.3 was not necessary,
whereas the High Court reversed the order of the trial Court and held
that the respondent No.3 had acted in his official capacity and,
therefore, non service of the notice on Respondent No. 3 would invite
the court to dismiss the suit in its entirety. Let us now look into the
allegations made in the plaint as well as the reliefs claimed in the
same. The land of the appellants was acquired by respondent Nos. 1
9
and 2 and in lieu thereof, possession, as described in para 2 of the
plaint, was delivered to the appellants by the order of respondent
No.2 in his official capacity, but respondent No.2 revoked the said
order and out of the said lands, as described in para 2 of the plaint,
possession of 7 bighas of land was delivered by respondent Nos.1 and
2 to respondent No.3 in respect whereof the appellants prayed that
possession of the said 7 bighas of land be delivered back to the
appellants by respondent No.3 by way of consequential relief.
9. From the aforesaid facts alleged in the plaint, it would be
evident that it was the respondent No.2 who had passed two orders
dated 20th of November, 1968 and 20th of April, 1974 in his official
capacity and that the notice under Section 80 of the CPC was duly
served upon him before filing the suit. As noted herein earlier, since
the possession of the suit land was taken over from the appellants by
respondent Nos. 1 and 2 and delivered to respondent No.3, a prayer
was made in the plaint to pass a decree directing the respondent No.3
to deliver the possession to the appellants, which was consequential
in nature. It is, therefore, clear that the respondent No.3 had not done
any act in his official capacity and, therefore, in our view, as rightly
held by the trial court that service of notice under Section 80 of the
10
CPC, in the facts and circumstances of the case, was not at all
necessary, as only a decree for possession was prayed for which was
delivered by the respondent Nos. 1 & 2 to Respondent No. 3 on the
basis of recall of the order dated 20th of November, 1968.
10. Before we proceed further, we may keep it on record that the
respondent No. 3 is a public officer within the meaning of Section 2
(17) and Section 80 of the CPC. Therefore, let us consider whether
the respondent No. 3 had acted, in the facts and circumstances of this
case, in his official capacity or not. In our view, High Court had
committed an error in holding that the respondent No. 3 in the facts as
alleged in the plaint could be said to have acted as a public officer in
his official capacity. It was respondent No. 2 who had passed the
aforesaid two orders dated 20th of November, 1968 and 20th of April,
1974 and in fact, who had passed the order of exchange of lands and
also the order recalling the earlier order of 1968 in his official
capacity. In that view of the matter, in our view, notice served on the
District Collector, Sriganganagar was sufficient and complete notice
to the Government Middle School, Daulatpura which was represented
through the Education Officer (Students Institutions), Hanumangarh.
Therefore, in our view, the High Court had misdirected itself in
11
deciding the issue regarding requirement of separate service of notice
under Section 80 of the CPC. Looking into the allegations made in
the plaint and the reliefs claimed, we do not find any reason to
disagree with the view expressed by the trial Court when it had held
that no act was performed by the respondent No. 3 in his official
capacity. If we look at the plaint in the present case, it would be clear
that in the plaint, no act of respondent No.3 is being challenged. The
appellants do not seek to set aside any order of the respondent No.3
or to declare illegal any of the acts of respondent No.3, it merely
seeks a decree for recovery of possession in the suit to hand over
possession of the suit land to the appellants. The suit which is not in
respect of any act done by the respondent No.3, as a public officer,
and in which no act of respondent No.3 is either challenged or sought
to be set aside is not a suit to which Section 80 of the CPC can very
well apply. Therefore, in the facts and circumstances of the present
case, the respondent No.3 had not acted in his official capacity for
which service of notice under Section 80 of the CPC was necessary.
That apart, it is not in dispute that the respondent No. 2 was
Administrator and overall in-charge including the Government
Middle Schools (Students Institutions) in the District and the notice
12
served on the State Government through District Collector of the
District was sufficient compliance with the requirements of Section
80 of the CPC. In view of the aforesaid fact, it was not necessary to
separately serve a notice to respondent No.3 as we find that no order
was passed by the District Education Officer, which was under
challenge in the suit itself.
11. In view of our discussions made hereinabove, we are therefore
of the view that the High Court had fallen in error in reversing the
order of the trial Court holding that service of notice on respondent
NO. 3 under Section 80 of the CPC was not necessary to be served to
maintain the suit. In State of Maharashtra and Anr. Vs. Shri
Chander Kant (AIR 1977 SC 148), this Court laid down the
principle as to when service of notice on the State/defendants under
Section 80 of the CPC was necessary. In the said decision, this Court
observed as follows :-
“The language of Section 80 of the Code of Civil
Procedure is that a notice is to be given against not only
the Government but also against the Public Office in
respect of any act purporting to be done in his official
capacity. The Registrar is a Public Officer. The order
is an act purporting to be done in his official capacity.
In the present case, the suit is to be set aside the
order made by a Public Officer in respect of an act done
in the discharge of his official duties. Therefore, notice
13
under Section 80 of the Code of Civil Procedure was
required.”
12. From the aforesaid, it would be evident that this Court held that
service under Section 80 of the CPC was necessary as in that case, the
suit was filed for setting aside an order passed by a public officer in
respect of an act done in the discharge of his official duties. In that
view of the matter, in that decision, it was held that service of notice
under Section 80 of the CPC was necessary and in the absence of that
service, the suit must be dismissed. This is not the factual position in
this case. We have already held that Respondent No. 3 had not
passed any order as a public officer nor the appellants had asked for
setting aside any order passed by the respondent No. 3 as a public
officer in respect of any act done in the discharge of his official
duties. As noted herein earlier, the appellants have made the
respondent No. 3 as a party although he was a public officer only on
the ground that possession was delivered to him by the respondent
No. 2 in the exercise of his official capacity. For the purpose of
possession to be delivered back to the appellants, the respondent No.
3 was made a party by which, in our view, he had not at all acted in
discharge of his official capacity. A look at the reliefs claimed in the
14
plaint would clearly show that only a consequential relief was
claimed in the suit to the extent that possession of the suit land should
be restored in favour of the appellants by the respondent No. 3.
Therefore, in view of the aforesaid discussion made hereinabove, we
hold that even in the absence of service of notice on the respondent
No.3 under Section 80 of the CPC, the suit was maintainable in law.
13. Before concluding, we may also keep it on record, as noted
herein earlier, that from the record it appears to us that the suit itself
was dismissed on merits after the issue No. 4 as to the maintainability
of the suit for non-service of notice upon the respondent No. 3 was
decided in favour of the appellants. It is/was now pending in appeal
before the appellate court. Therefore, by any stretch of imagination, it
cannot be said that at the time the revision was decided, it was open
to the High Court to deal with Issue No.4 passed by the trial court
when the suit itself was dismissed on merits. That is to say, the
revision became infructuous in view of the disposal of the suit on
merits. For this reason also, the impugned order of the High Court is
liable to be set aside. Accordingly, if the appeal is still pending for
decision, we direct the appellate court to decide all the issues in the
suit excepting Issue No.4 which is being decided by us in favour of
15
the appellants by this judgment on merit within a period of six months
from the date of supply of a copy of this judgment.
14. For the reasons aforesaid, the impugned order is set aside and
the order of the trial court holding that the suit was maintainable for
non-service of notice under Section 80 of the CPC on the respondent
No.3 is hereby restored. The appeals are allowed to the extent
indicated above. There will be no order as to costs.
……………………………J.
[ TARUN
CHATTERJEE ]
New Delhi: ……………………………J.
September 29, 2008 [ DALVEER
BHANDARI ]
16