Supreme Court of India

Sambhaji & Ors vs Gangabai & Ors on 20 November, 2008

Supreme Court of India
Sambhaji & Ors vs Gangabai & Ors on 20 November, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                         REPORTABLE


                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL NO. 6731 OF 2008
                (Arising out of SLP (C) No. 14562 of 2006)


Sambhaji & Ors.                                     ...Appellants


                                   Versus


Gangabai & Ors.                                     ...Respondents



                              JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the judgment of a learned Single Judge

of the Bombay High Court dismissing the Writ petition filed by the

appellants questioning correctness of the order passed by the trial court

rejecting the application for setting aside the order directing that no written
statement was to be accepted and also not allowing the appellants who are

the defendants in RCS No.99 of 2003 filed by respondent No.1 the plaintiff

to file written statement. Rest of the respondents are the defendants in the

suit. Admittedly an order was passed stating that the written statement was

not filed within the period of 90 days. An application was filed alongwith

the written statement with two prayers; first prayer was to set aside the

earlier order relating to non-filing of the written statement and second to

accept the written statement along with the application. The trial court held

that in terms of the amended Order VIII Rule 1 of the Code of Civil

Procedure, 1908 (in short the `CPC’), there was no scope for accepting a

written statement filed beyond the fixed period of 90 days. The order was

challenged before the High Court which noted that though the view of the

trial court that it had no power to accept the written statement filed after 90

days was not correct in the circumstances of the case no case for

interference was made out.

3. Learned counsel for the appellants submitted that the factual scenario

clearly showed that the trial court and the High Court erred in not accepting

the prayers made.

2

4. Learned counsel for the respondent No.1 on the other hand stated that

the plaintiff is an old lady in her 80’s and with a view to prolong the

proceedings the appellants are deliberately trying to harass her.

5. The Code of Civil Procedure enacted in 1908 consolidated and

amended the laws relating to the procedure of the Courts of Civil Judicature.

It has undergone several amendments by several Acts of the Central and

State Legislatures. Under Section 122 CPC the High Courts have power to

amend by rules, the procedure laid down in the orders. In exercise of these

powers various amendments have been made in the orders by various High

Courts. Amendments have also been made keeping in view the

recommendations of the Law Commission. Anxiety of Parliament as evident

from the amendments is to secure an early and expeditious disposal of civil

suits and proceedings without sacrificing the fairness of trial and the

principles of natural justice inbuilt in any sustainable procedure. The

Statement of Objects and Reasons for enacting the Code of Civil Procedure

(Amendment) Act, 1976 (104 of 1976) (in short “the 1976 Amendment

Act”) highlights the following basic considerations in enacting the

amendments:

3
“5. (i) that a litigant should get a fair trial in accordance with the

accepted principles of natural justice;

(ii) that every effort should be made to expedite the disposal of civil

suits and proceedings, so that justice may not be delayed;

(iii) that the procedure should not be complicated and should, to the

utmost extent possible, ensure fair deal to the poorer sections of the

community who do not have the means to engage a pleader to defend

their cases.”

6. By the 1999 Amendment Act the text of Order 8 Rule 1 was sought to

be substituted in a manner that the power of the court to extend the time for

filing the written statement was so circumscribed as would not permit the

time being extended beyond 30 days from the date of service of summons

on the defendant. Due to resistance from the members of the Bar against

enforcing such and similar other provisions sought to be introduced by way

of amendment, the Amendment Act could not be promptly notified for

enforcement. The text of the provision in the present form has been

introduced by the Amendment Act with effect from 1-7-2002. The purpose

of such-like amendments is stated in the Statement of Objects and Reasons

as “to reduce delay in the disposal of civil cases”.

4

7. The text of Order 8 Rule 1, as it stands now, reads as under:

“1. Written statement.–The defendant shall, within thirty days from

the date of service of summons on him, present a written statement of his

defence:

Provided that where the defendant fails to file the written statement

within the said period of thirty days, he shall be allowed to file the same

on such other day, as may be specified by the court, for reasons to be

recorded in writing, but which shall not be later than ninety days from

the date of service of summons.”

8. Order 8 Rule 1 after the amendment casts an obligation on the

defendant to file the written statement within 30 days from the date of

service of summons on him and within the extended time falling within 90

days. The provision does not deal with the power of the court and also does

not specifically take away the power of the court to take the written

statement on record though filed beyond the time as provided for. Further,

the nature of the provision contained in Order 8 Rule 1 is procedural. It is

not a part of the substantive law. Substituted Order 8 Rule 1 intends to curb

5
the mischief of unscrupulous defendants adopting dilatory tactics, delaying

the disposal of cases, causing inconvenience to the plaintiffs and the

petitioners approaching the court for quick relief and also the serious

inconvenience of the court faced with frequent prayers for adjournments.

The object is to expedite the hearing and not to scuttle the same. While

justice delayed may amount to justice denied, justice hurried may in some

cases amount to justice buried.

9. All the rules of procedure are the handmaids of justice. The language

employed by the draftsman of processual law may be liberal or stringent,

but the fact remains that the object of prescribing procedure is to advance

the cause of justice. In an adversarial system, no party should ordinarily be

denied the opportunity of participating in the process of justice

dispensation. Unless compelled by express and specific language of the

statute, the provisions of CPC or any other procedural enactment ought not

to be construed in a manner which would leave the court helpless to meet

extraordinary situations in the ends of justice.

10. The mortality of justice at the hands of law troubles a Judge’s

conscience and points an angry interrogation at the law reformer.

6

11. The processual law so dominates in certain systems as to overpower

substantive rights and substantial justice. The humanist rule that procedure

should be the handmaid, not the mistress, of legal justice compels

consideration of vesting a residuary power in Judges to act ex debito

justitiae where the tragic sequel otherwise would be wholly inequitable.

Justice is the goal of jurisprudence, processual, as much as substantive. No

person has a vested right in any course of procedure. He has only the right

of prosecution or defence in the manner for the time being by or for the

court in which the case is pending, and if, by an Act of Parliament the mode

of procedure is altered, he has no other right than to proceed according to

the altered mode. A procedural law should not ordinarily be construed as

mandatory, the procedural law is always subservient to and is in aid to

justice. Any interpretation which eludes or frustrates the recipient of justice

is not to be followed.

12. Processual law is not to be a tyrant but a servant, not an obstruction

but an aid to justice. A Procedural prescription is the handmaid and not the

mistress, a lubricant, not a resistant in the administration of justice.

7

13. It is also to be noted that though the power of the court under the

proviso appended to Rule 1 of Order 8 is circumscribed by the words “shall

not be later than ninety days” but the consequences flowing from non-

extension of time are not specifically provided for though they may be read

by necessary implication. Merely, because a provision of law is couched in

a negative language implying mandatory character, the same is not without

exceptions. The courts, when called upon to interpret the nature of the

provision, may, keeping in view the entire context in which the provision

came to be enacted, hold the same to be directory though worded in the

negative form.

14. Challenge to the constitutional validity of the Amendment Act and

the 1999 Amendment Act was rejected by this Court in Salem Advocate Bar

Association v. Union of India [2003(1) SCC 49]. However, to work out

modalities in respect of certain provisions a committee was constituted.

After receipt of the committee’s report the matter was considered by a three-

Judge Bench in Salem Advocate Bar Assn. v. Union of India [2005(6)SCC

344]. As regards Order 8 Rule 1 the committee’s report is as follows: (SCC

pp. 362-63, paras 15-18)

8
“15. The question is whether the court has any power or
jurisdiction to extend the period beyond 90 days. The
maximum period of 90 days to file written statement has been
provided but the consequences on failure to file written
statement within the said period have not been provided for in
Order 8 Rule 1. The point for consideration is whether the
provision providing for maximum period of ninety days is
mandatory and, therefore, the court is altogether powerless to
extend the time even in an exceptionally hard case.

16. It has been common practice for the parties to take
long adjournments for filing written statements. The legislature
with a view to curb this practice and to avoid unnecessary
delay and adjournments, has provided for the maximum period
within which the written statement is required to be filed. The
mandatory or directory nature of Order 8 Rule 1 shall have to
be determined by having regard to the object sought to be
achieved by the amendment. It is, thus, necessary to find out
the intention of the legislature. The consequences which may
follow and whether the same were intended by the legislature
have also to be kept in view.

17. In Raza Buland Sugar Co. Ltd. v. Municipal Board,
Rampur
[AIR 1965 SC 895] a Constitution Bench of this Court
held that the question whether a particular provision is
mandatory or directory cannot be resolved by laying down any
general rule and it would depend upon the facts of each case
and for that purpose the object of the statute in making out the
provision is the determining factor. The purpose for which the
provision has been made and its nature, the intention of the
legislature in making the provision, the serious general
inconvenience or injustice to persons resulting from whether
the provision is read one way or the other, the relation of the
particular provision to other provisions dealing with the same
subject and other considerations which may arise on the facts
of a particular case including the language of the provision,
have all to be taken into account in arriving at the conclusion
whether a particular provision is mandatory or directory.

9
In Sangram Singh v. Election Tribunal, Kotah [AIR 1955
SC 425] considering the provisions of the Code dealing with
the trial of suits, it was opined that: (SCR pp. 8-9)

`Now a code of procedure must be regarded as such. It is
procedure, something designed to facilitate justice and further
its ends: not a penal enactment for punishment and penalties;
not a thing designed to trip people up. Too technical a
construction of sections that leaves no room for reasonable
elasticity of interpretation should therefore be guarded against
(provided always that justice is done to both sides) lest the very
means designed for the furtherance of justice be used to
frustrate it.

Next, there must be ever present to the mind the fact that
our laws of procedure are grounded on a principle of natural
justice which requires that men should not be condemned
unheard, that decisions should not be reached behind their
backs, that proceedings that affect their lives and property
should not continue in their absence and that they should not be
precluded from participating in them. Of course, there must be
exceptions and where they are clearly defined they must be
given effect to. But taken by and large, and subject to that
proviso, our laws of procedure should be construed, wherever
that is reasonably possible, in the light of that principle.’
” [See: SK. Salim Haji Abdul Khyumsab v. Kumar (2006(1)
SCC 46)] and R.N. Jadi & Bros. v. Subhashchandra [2007(6)
SCC 420]

15. In the instance case the trial court proceeded on the erroneous

premises that there was no scope to accept the written statement after 90

days. The High Court by the impugned order held that though it had power,

no case was made out to accept the prayer. We have considered the grounds

10
indicated by the appellants seeking acceptance of the written statement filed

belatedly. They cannot be considered to be trivial or without substance. In

the case of this nature where close relatives are litigants a liberal approach

is called for. In the circumstances we set aside the impugned order of the

High Court affirming the order passed by the trial court refusing acceptance

of the written statement. The matter is not very complex. We request the

trial court to complete trial of the suit within the period of six months. The

appeal is allowed without any order as to costs.

…………………………………………….J.

(Dr. ARIJIT PASAYAT)

…………………………………………….J.
(Dr. MUKUNDAKAM SHARMA)
New Delhi,
November 20, 2008

11