Allahabad High Court High Court

Shaukat Husain vs Smt. Saroj Bala And Anr. on 7 October, 2004

Allahabad High Court
Shaukat Husain vs Smt. Saroj Bala And Anr. on 7 October, 2004
Equivalent citations: AIR 2005 All 273, 2005 (1) ARC 21, 2005 (1) AWC 324
Author: J Sahai
Bench: J Sahai


JUDGMENT

Janardan Sahai, J.

1. The case is listed today for orders on an application but with the consent of the counsel for the parties the appeal itself was heard.

2. This second appeal has been filed against the judgment and decree of the IInd Additional District Judge, Moradabad, by which Civil Appeal No. 37 of 2000 filed by the appellant was dismissed by the lower appellate court. It appears that at the time when the appeal was called out for hearing neither the appellant nor his counsel was present. However, the lower appellate court considering the previous conduct of the appellant who was avoiding the hearing decided the appeal on merits and dismissed it. This second appeal was admitted on the following substantial question of law :

“Whether in view of Explanation to Order XLI, Rule 17, Civil Procedure Code, the lower appellate court ought to have dismissed the appeal in default in the absence of appellant’s learned counsel and had no jurisdiction to decide the same on merit?”

3. It appears that before the introduction of the Explanation to Rule 17 of Order XLI, Civil Procedure Code there was a divergence of views between the Allahabad High Court and the other High Courts on the point that in the absence of the counsel whether the appeal could be dismissed on merits or only in default. The use of the word ‘may’ occurring in Sub-rule (I) of Rule 17 was the basis for the view taken by the Full Bench of the Allahabad High Court in Babu Ram v. Bhagwan Das, AIR 1966 All 1, that the provision does not take away the power of the Court to dismiss the appeal on merits if it does not choose to adopt the course of dismissing it in default.

4. The legislative Intent in using the word ‘may’ in Sub-rule (1) of Rule 17 of the Civil Procedure Code, 1908, in place of the expression ‘shall’ which was used in the analogous provision Section 556 of the Civil Procedure Code of 1882, was according to the Full Bench obviously meant to provide some discretion to the Court as otherwise the change of expression would have been redundant. The Full Bench gave a wide interpretation to the word ‘may’ in Rule 17 (1) so as not to exclude the discretion of the Court to dismiss an appeal on merits if such a power were available under other provisions and it took the view that Rules 30, 32 and 33 of Order XLI were such provisions which empowered the Court to dismiss an appeal on merits even in the absence of the appellant. The effect of the Explanation is to make clear that despite the word ‘may’ occurring in it, Rule 17 does not give the Court the discretion to dismiss the appeal on merits in a situation where the applicant is absent dealt with by the Rule. In Shaukat Ali and Ors. v. VIth Additional District Judge, Bulandshahr and Anr., 2000 (2) ARC 250, the Explanation has been considered and it has been held that the Court cannot decide the appeal on merits in the absence of the appellant or his counsel and that an order deciding the appeal on merits is without Jurisdiction. In Ajit Kumar Singh and Ors. v. Chiranjibi Lal and Ors., 2002 (2) AWC 1239 (SC) : 2002 (1) ARC 531. relied upon by Sri Bhargawa the Apex Court has held that the appellate court has no power to dismiss an appeal on merits under Rule 11 of Order XLI. In holding so it took support from the Explanation to Rule 17 of Order XLI and Rule 19 which provides for readmission of an appeal dismissed in default.

5. The statement of objects and reasons expressly indicates that the Explanation was added in the background of the conflict of views between the Allahabad High Court and other High Courts. The Explanation the effect of which has been considered in Shaukat Ali’s case has taken away the force of the reasoning of the Full Bench of this Court that the word ‘may’ used in Rule 17 (1) gave a discretion to the Court not to dismiss the case for default and to resort to other provisions for passing an order on merits. After the Explanation was added there is no discretion left in Rule 17 (1) to dismiss an appeal otherwise than in default in the situation expressly covered by Rule 17 (1). Resort to the general powers under other provisions of the Code which do not apply to the situation covered under Rule 17 (1) is impermissible. If this interpretation is not given the introduction of the Explanation would be redundant. The Full Bench decision is distinguishable as it interpreted the provisions as they stood before the introduction of the amendment. However, even if the discretion to decide the appeal on ments is taken away by the Explanation the word ‘may’ in Sub-rule (1) of Rule 17 is not rendered redundant. It still gives discretion to the Court to pass other orders such as an order of adjournment if it decides not choose to pass an order of dismissal in default.

6. Learned counsel for the respondent relied upon a decision in Dargah Committee, Ajmer v. Smt. Hamida Banu and Anr., AIR 1988 Raj 169. That was a case in which there were cross appeals and it was held that to avoid inconsistent decrees being passed the two appeals ought to be heard together. The appellants in one appeal there were ready to argue the case but the appellant in the cross appeal was absent and it was held that in such a situation the cross appeal could also be decided on merits. The Court relied upon Section 107 of the Civil Procedure Code and Order XLI, Rule 33 Civil Procedure Code in support of its view that under these provisions the appeal can be decided on merits in the absence of the appellant. The Explanation to Rule 17 of Order XLI, it was said was confined in its application to Rule 17 and did not affect the power of the Court to decide the appeal on merits if such a power is available under other provisions.

7. Section 107 of the Civil Procedure Code empowers the appellate court to determine a case finally but the difficulty in applying the provision to the situation covered by Sub-rule (1) of Rule 17 is as the learned Judge of the Rajasthan High Court noticed that Section 107 itself is subject to such conditions and limitations as may be prescribed. Sub-rule (1) of Rule 17 of Order XLI as limited by the Explanation would therefore override Section 107. If the word ‘may’ used in Sub-rule (1) of Rule 17 cannot in view of the Explanation be read to confer the discretion to dismiss the appeal on merits it is difficult to support the view that the appellate court can dismiss it on merits by resort to Rule 33 of Order XLI. The reason is that the procedure to be adopted in a situation where the appellant is absent when the appeal is called for hearing is specifically covered by Sub-rule (1) of Rule 17 and if as we have seen the expression ‘may’ used in that provision is by virtue of the Explanation limited so as not to provide discretion to dismiss an appeal on merits, there is no scope of resort to any other provision of general nature which does not deal with the situation covered by Rule 17. For this reason I find it difficult to subscribe to the reasoning of the Rajasthan High Court.

8. Another decision, which has been cited by the learned counsel for the respondents is Mohammad Khalil v. Kamaruddin, 1997 (30) ALR 277 (SC). The facts of that case were that four of the appellants had originally filed an appeal through one counsel and subsequently one of the appellants had engaged another counsel and the counsel newly engaged was not present and in such a situation the Court decided the appeal on merits after hearing the counsel for the other three appellants. The decision is distinguishable on facts. He also relied on Rama Kant Dwivedi v. Lalta Prasad, 2004 (1) ARC 208. In that case the revision had been dismissed on merits in the absence of the counsel and against that order a writ petition was filed and In the writ petition it was held that as the counsel for the applicant had been taking repeated adjournments an order on merits could be passed in the revision. This case too is distinguishable. Sri Kshitij Shailendra, learned counsel for the respondents concedes that the provision of Order XLI, Rule 17 Civil Procedure Code and the Explanation thereof is not strictly applicable to a revision. The power of revision is a supervisory one and the Court has discretion to decide a case after perusing the record. This decision therefore does not give much help to the respondent.

9. That Sub-rule (1) of Rule 17 does not contemplate a decision on merits can also be noticed from the difference of language employed in Order XLI, Rule 17(1) Civil Procedure Code and that in Order XLI, Rule 17 (2) Civil Procedure Code. Under Rule 17 (1) Civil Procedure Code, which deals with a situation when the appellant fails to appear when the appeal is called on for hearing “the Court may make an order that the appeal be dismissed”. No hearing is necessary. The reason appears to be as was pointed out by the Karnataka High Court in AIR 1946 Kant 160. while interpreting a similar rule that the order challenged being already against the appellant there is no need to hear the appeal on merits to affirm the order in the absence of objection to the order by the appellant, whereas Rule 17 (2) Civil Procedure Code, which relates to a situation where the appellant appears and the respondent is absent provides “that the appeal shall be heard ex parte.” The reason requiring hearing is that for the mere absence of the respondent the judgment cannot be reversed.

10. In view of what has been said the decree passed by the lower appellate court deciding the appeal on merits is set aside. The lower appellate court is directed to decide the appeal afresh. All the parties are represented in the second appeal. The parties will appear before the lower appellate court on 16.11.2004. The counsel for the parties agree that no adjournment will be sought for. The lower appellate court will try to dispose of the appeal without any delay and if possible within a period of three months from the date a certified copy of this order is filed. The appeal is accordingly allowed.