Calcutta High Court High Court

Samarjit Chakravorty vs Nandalal Karmakar And Anr. on 23 December, 1988

Calcutta High Court
Samarjit Chakravorty vs Nandalal Karmakar And Anr. on 23 December, 1988
Equivalent citations: (1989) 1 CALLT 261 HC, 93 CWN 962
Author: S Mookherjee
Bench: S Mookherjee


JUDGMENT

S.K. Mookherjee, J.

1. The subject matter of the present Revisional application is Order No. 121, dated 7th of July, 1987 passed by the Learned Judge, 11th Bench, City Civil Court, Calcutta in Ejectment Suit No. 790 of 1972.

2. The relevant facts are somewhat chequered. A Suit for eviction was partially decreed. While the said decree was put into execution an objection was taken on behalf of the tenant under Section 47 of the Code of Civil Procedure which was registered as Misc. Case No. 370 of 1984. The said objection having been dismissed, a Revisional application was preferred before this Court on which Civil Rule No. 3421 of 1984 was issued. While deciding the said Civil Rule it was directed by the Learned Single Judge, hearing the Rule, that the Trial Judge would apportion the rent in terms of Section 13(4) of the West Bengal Premises Tenancy Act in Ejectment Suit No. 790 of 1972 in exercise of his powers under Section 151 of the Code of Civil Procedure. When the matter was put up before the Learned Trial Judge for apportionment of rent as directed, three applications were filed, one under Section 151 of the Code of Civil Procedure on behalf of the tenant/defendant praying for a reference under Article 228 of the Constitution of India to this Hon’ble Court of the question mentioned in the said application and also two Learned Advocates under Order 1 Rule 8A of the Code of Civil Procedure praying for permission to take part in the proceeding contending that in the said proceeding an important question of law, namely, whether after affirmation of a decree for eviction by a Division Bench of this Court, it was open to a Learned Single Judge to direct modification of the said decree by fixing proportionate rent, arose. As stated above, the Learned Trial Judge rejected all the three applications by the impugned Order and one of the applicants under Order 1, Rule 8A of the Code of Civil Procedure has moved the present Revisional application before this Court challenging the propriety of the said Order.

3. Although elaborate submissions had been made by the contesting parties touching also the merit, on various grounds, of the Order of the Learned Single Judge passed in the Civil Revision case before this Court, I am called upon only to decide the propriety of the Order under challenge so far it relates to the rejection of the petitioner’s application under Order 1, Rule 8A of the Code of Civil Procedure.

4. The provisions of Order 1, Rule 8A of the Code of Civil Procedure are new. It is clear from the relevant part of the Law Commission Report that the same have been framed on the lines of, Soviet Civil Legislation (vide 54th Report of the Law Commission of India page 116). From a construction of the said provisions it appears to me that if the same are liberally applied, it would result in unnecessary delay and procrastination of litigation and unless the Court exercises sufficient care, the cause of justice may suffer at the instance of unscrupulous litigants and busy bodies. The basic procedural principle that none except the parties to a litigation has any right of participation therein must not be lightly allowed to be departed from. Law Commission also expressed similar apprehension in their above report. The satisfaction mentioned in the said provision, therefore, has to be arrived at, bearing in mind the above aspects, after exercise of strict care and caution and on objective basis. The Rule provides for criteria on which such satisfaction has to be obtained, namely, the person or body of persons must be interested in a question of law, such question of law must be directly and substantially in issue in the Suit and the Court must be satisfied that it will be in public interest to allow the person or body of persons to present his or its opinion on that question of law. In the instant case, the question of law which is sought to be raised is not directly and substantially in issue in the Suit itself. It is only a formal correction, of the decree in exercise of the powers of Court under Section 151 of the Code of Civil Procedure. The Trial of the Suit was over. The only basis on which invocation of Order 1, Rule 8A is sought to be justified is the professional capacity of the petitioner as a lawyer without adducing, any material to show as to how he is interested in the alleged question of law and as to how his participation becomes necessary in public interest. In that view of the matter, I do not feel called upon to interfere with the Order passed by the Learned Trial Judge. The discretion exercised by the Learned Judge, in my view, has been correctly exercised.

5. In the result, the Revisional application fails and is dismissed. The impugned portion of the Order is affirmed.

6. There will, however, be no Order as to costs.

7. A prayer for stay of operation of the impugned Order for enabling the petitioner for preferring appeal before the Supreme Court is made and refused.