High Court Kerala High Court

Seema vs K.S.Jayagopal on 4 August, 2010

Kerala High Court
Seema vs K.S.Jayagopal on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 226 of 2010()


1. SEEMA D/O. SENAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. K.S.JAYAGOPAL, AGED 52 YEARS,
                       ...       Respondent

2. CHAIRMAN, PIONEER SHOPPING

                For Petitioner  :SRI.M.P.RAMNATH

                For Respondent  :SRI.P.RADHAKRISHNAN (1)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :04/08/2010

 O R D E R
                                                         "C.R."

            THOTTATHIL B. RADHAKRISHNAN
                                   &
                S.S.SATHEESACHANDRAN, JJ.
                     -------------------------------
                    R.F.A.NO.226 OF 2010
                   -----------------------------------
            Dated this the 4th day of August, 2010

                         J U D G M E N T

THOTTATHIL B. RADHAKRISHNAN, J.

This appeal is by the 1st defendant in O.S.No.473 of 2008

filed before the Sub Court, Ernakulam claiming certain reliefs,

which, in our view, fall within those matters enumerated under

Section 7 and the Explanation thereto, of the Family Courts Act,

1984, for short, the ‘FC Act’. At hearing, there is also no serious

dispute to this situation.

2. The marriage between the plaintiff and the 1st defendant

ended in a divorce. An apartment in a complex, of which, the

2nd defendant is a builder, stands in the name of the 1st

defendant, the divorced wife. The plaintiff sued for a declaration

that the said apartment was obtained by spending his funds and,

RFA.226/10 2

therefore, he has title to that apartment. This squarely falls

within the matters enumerated in Section 7 of the FC Act,

notwithstanding the fact that the marital tie between the plaintiff

and the 1st defendant snapped even before the institution of the

suit. We find that the plaintiff and the then employees of the

2nd defendant builder were examined as PWs.1 to 3 and the son

of the couple was examined as DW1. Documentary evidence was

also let in. The suit was decreed. Counter claim of the 1st

defendant was dismissed. It is hence that the 1st defendant has

appealed.

3. Before proceeding on to the merit of the rival

contentions on the basis of pleading and evidence, we note that

long before the institution of the suit before the Sub Court, the

territory within which the apartment comes, was covered by the

notification constituting the Family Court, Ernakulam.

Obviously, therefore, the suit ought to have been laid only before

the Family Court, Ernakulam. This is the net effect of the

exclusion of jurisdiction resulting out of the operation of Section

RFA.226/10 3

8 of the FC Act. This proposition is also not disputed.

4. However, the learned counsel for the parties suggested

that even if the court below did not have jurisdiction, the High

Court, as the appellate court under the Act, would have the

jurisdiction to try and decide the matter, and that, if for any

reason, the High Court is of the view that the matter could not

have been entertained by the Sub Court, it could be considered

for transfer to the Family Court drawing support from the

decision of the Apex Court in Nahar Industrial Enterprises

Ltd. v. Hong Kong Industrial Enterprises Ltd. ((2009) 8

SCC 646). It is also pointed out that the suit could be ordered

to be transferred in view of the power of this Court under

Section 24 (2) of the Code of Civil Procedure and the evidence

having been adduced before a judicial authority, the same could

be considered by the transferee court on orders by this Court.

5. At out request, Senior Adv.Sri.T.Krishnanunni very

graciously assisted us as amicus curiae and took us through the

RFA.226/10 4

relevant provisions, elucidating the nuances thereof. He said

that the Family Court, do not have any appellate court other than

the High Court, is not part of any independent stream with a

hierarchy of courts or tribunals and, hence, the ratio of the

decision in Nahar’s case (supra) could be applied. He however,

rightly sounded that the exclusion of jurisdiction in terms of

Section 8 of the FC Act read in the light of Section 7 of the

FC Act tend to show that the Sub Court could not have

entertained the suit. He said that the conflict between different

High Courts as to whether a proceeding pending before a court

with no jurisdiction could be transferred, has been settled by the

1976 Amendments to the CPC by the introduction of sub section

(5) of Section 24. He rightly says that Section 24 (1), read in the

light of sub section (5) of Section 24 of the CPC enables the High

Court to transfer a matter pending before a court which has no

jurisdiction to a court which could have jurisdiction. Dilating on

the scope of sub section (2) of Section 24 of the CPC, he pointed

out that the jurisdiction of the High Court under Section 24 (2) is

co-extensive with its power under Section 24 (1) and, therefore,

RFA.226/10 5

even in cases where suits are being transferred from courts

which have no jurisdiction, the transferring court, that is, this

Court, exercising power under Section 24, would be well within

authority to order as to whether the trial could proceed from the

stage to which it had already reached. He also indicated that,

unlike the District Courts or other lower courts exercising

jurisdiction under Section 24 of CPC, the High Court has also the

jurisdiction under Article 227 of the Constitution and this

supervisory power takes within its width and scope, the power to

do complete justice, as much as, the power to supervise includes

the power to transfer a case from one court to any court or

tribunal, which is under the supervisory jurisdiction of the High

Court.

6. In Durgesh Sharma v. Jayshree ((2008) 9 SCC 648),

the sweep of the authority under Section 24 of the CPC has been

elaborately dealt with. It has also been cautioned, as a reminder,

that the inherent powers are not to be exercised in all cases

where there is power not otherwise provided for, particularly,

RFA.226/10 6

when the scheme of the statutory provisions tend to indicate that

a transfer is not contemplated.

7. A survey of the provisions from Section 15 to Section 25

of CPC would indicate that those provisions are intended to

govern the place of suing on the basis of territorial jurisdiction

while the question of pecuniary jurisdiction and the direction to

institute a suit in the lowest court competent to try, are covered

in the State of Kerala, by the provisions of the Kerala Civil

Courts Act, 1957. But, here, we are faced with the situation,

whether the issue is neither one of territorial jurisdiction nor of

pecuniary jurisdiction.

8. Sections 7 and 8 of the FC Act read as follows:

7. Jurisdiction:-(1) Subject to the other
provisions of this Act, a Family Court shall-

(a) have and exercise all the jurisdiction
exercisable by any district court or any
subordinate civil court under any law for the time
begin in force in respect of suits and proceedings

RFA.226/10 7

of the nature referred to in the Explanation; and

(b) be deemed, for the purposes of
exercising such jurisdiction under such law, to be
a district court or, as the case may be, such
subordinate civil court for the area to which the
jurisdiction of the Family Court extends.

8. Exclusion of jurisdiction and pending
proceedings:- Where a Family Court has been
established for any area,-

(a) no district court or any subordinate civil
court referred to in sub-section (1) of Section 7
shall, in relation to such area, have or exercise any
jurisdiction in respect of any suit or proceeding of
the nature referred to in the Explanation to that
sub-section;

(b) no magistrate shall, in relation to such
area, have or exercise any jurisdiction or powers
under Chapter IX of the Code of Criminal
Procedure, 1973 (2 of 1974);

(c) every suit or proceeding of the nature
referred to in the Explanation to sub-section (1) of
section 7 and every proceeding under Chapter IX
of the Code of Criminal Procedure, 1973 (2 of
1974);

(i) which is pending immediately before the
establishment of such Family Court before any
district court or subordinate court referred to in
that sub-section or, as the case may be, before any
magistrate under the said Code; and

RFA.226/10 8

(ii) which would have been required to be
instituted or taken before or by such Family Court
if, before the date on which such suit or
proceeding was instituted or taken, this Act had
come into force and such Family Court had been
established, shall transferred to such Family Court
on the date on which it is established.

9. While it may be right that the Family Court does not

belong to a category of tribunals constituted under a special

enactment, where there is a hierarchy, inclusive also of

appellate tribunals, we need to notice that the clear legislative

command contained in Sections 7 and 8 of the FC Act is the

interdiction against entertainment of matters enumerated under

Section 7 and the Explanation thereto, by any other court, on

and from the date on which a notification is issued in relation to

a particular geographical limit or territory. Therefore, on and

from that date, all other courts, which exercise jurisdiction in

relation to that territory, would cease to have jurisdiction in

relation to those matters. To put it otherwise, they lack the

power to entertain, adjudicate and decide on the matters

RFA.226/10 9

enumerated in Section 7 of the FC Act. This lack inherent

jurisdiction is the result of the exclusion provided by the

combination of Sections 7 and 8 of the FC Act. Such exclusion of

jurisdiction deprives the power to entertain, try and/or decide

the lis. In this view of the matter, recourse could only be,

obviously, to Order 7 Rule 10 of the CPC, whereby, the plaint

could be returned for presentation before the appropriate court.

We would also have to take into account the fact that the

procedure prescribed for trial of cases by the Family Court is

regulated by the provisions of that Act and it would not be wise

to order transfer under Article 227 of the Constitution of India,

having noticed the clear non-availability to do so in terms of

Section 24 of the CPC.

10. For the aforesaid reasons, we set aside the impugned

decree and judgment and remit the case to the court below with

a direction to return the plaint from that end in accordance with

law. Since this order of remand is being made on noticing that

the court below lacked competence to try the suit, we order

RFA.226/10 10

refund of the whole of the court fee paid on this memorandum of

appeal. No costs.

11. We record appreciation for the effective assistance

rendered by Adv.Sri.T.Krishnanunni, as amicus curiae. We also

appreciate the efforts taken by the learned counsel of the parties

to place before us all possible aspects of the matter.

Appeal is accordingly remanded. The parties shall appear

before the court below on 2nd September, 2010.

THOTTATHIL B. RADHAKRISHNAN
JUDGE

S.S.SATHEESACHANDRAN
JUDGE

prp

RFA.226/10 11