1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
Letters Patent Appeal No. 116/2011 in
Writ Petition No. 276/2011
Sadruddin Jivabhai Jafari,
aged 53 years, Occ. Service, thr. his
constituted power of attorney holder
Shri Ishabhai Jivabhai Jafari r/o Laxmibai
Ward, Gondia, Tq.Dist. Gondia. .....APPELLANT
...V E R S U S...
1. Jain Enterprises, thr. its Proprietor
Mr. Sunilkumar Ratanchand Jain,
aged 47 years, Occ. Business.
2. Sunilkumar Ratanchand Jain,
aged 47 years, Occ. Business,
Both r/o Laxmibai Ward, Gondia,
Tq. Dist. Gondia, thr. his power of
attorney holder Mohan s/o Ladharam
Prithiani, r/o Sindhi Colony, Gondia,
Dist. Gondia.
3. Pramodkumar s/o Ratanchand Jain,
aged about 45 years, Occ. Business,
r/o Civil Line, Gondia, Tq. Dist. Gondia. ....RESPONDENTS
--------------------------------------------------------------------------------------------------------
Mr. Atul Vastani with Mr. D. V. Mahajan, Advocate for appellant.
Mr. Anup Parihar, Advocate for respondents.
--------------------------------------------------------------------------------------------------------
CORAM:- S. A. BOBDE & M. N. GILANI, JJ.
th
Date of Reserving the Judgment: 27 September, 2011
th
Date of Pronouncing the Judgment: 19 October, 2011
::: Downloaded on – 09/06/2013 17:52:02 :::
2
ORAL JUDGMENT (Per:- S. A. Bobde, J.)
1. Heard. Admit. Taken up for final hearing by consent of the
parties.
2. This appeal is preferred by landlord against order of the
learned Single Judge holding that the lower appellate Court was justified in
holding that the application under Order IX Rule 13 of the Code of Civil
Procedure was not maintainable but remanding the matter to the District
Judge, Gondia to decide the appeal in accordance with law. The suit filed
by the appellant before the Civil Judge Senior Division, Gondia for eviction,
possession and arrears of rent was proceeded ex parte and eventually
decreed. The tenants preferred an appeal against the ex parte decree along
with an application for condonation of delay. They also filed an application
under Order IX Rule 13 of the C.P.C. for setting aside the ex parte decree.
The District Judge, Gondia dismissed the application for condonation of
delay in filing the appeal against the ex parte decree and the civil suit was
also dismissed. Thereafter, the trial Court i.e. Civil Judge Senior Division,
Gondia dismissed the tenant’s application under Order IX Rule 13 of the
C.P.C. for setting aside the ex parte decree.
::: Downloaded on – 09/06/2013 17:52:02 :::
3
3. The tenants, therefore, preferred Misc. Civil Appeal before
the District Judge, Gondia against the order rejecting their application
under Order IX Rule 13. The appellant-landlord raised a preliminary
objection to the maintainability of this appeal on the ground that after
dismissal of the regular appeal against the ex parte decree, the application
under Order IX Rule 13 of the C.P.C. was bound to be dismissed in view of
explanation to Order IX Rule 13 and, therefore, the Misc. Civil Appeal under
Order XLIII Rule 1-A of the C.P.C. against the order rejecting application
under Order IX Rule 13 was itself not tenable.
4. The learned District Judge hearing appeal under Order XLIII
Rule 1-A against rejection of the application under Order IX Rule 13, held
that application under Order IX Rule 13 was not maintainable since ex parte
judgment and order had been dismissed and not withdrawn as
contemplated by explanation to Order IX Rule 13. The District Judge,
however, also held that since the application under Order IX Rule 13 was
not tenable, the appeal against rejection of that application was also not
tenable. The explanation to Order IX Rule 13 of the C.P.C. reads as follows:
“Order IX Rule 13
13. Setting aside decree ex parte against defendant- In any case
in which a decree is passed ex parte against a defendant, he may
apply to the Court by which the decree was passed for an order to::: Downloaded on – 09/06/2013 17:52:02 :::
4set it aside; and it he satisfies the Court that the summons was
not duly served, or that he was prevented by any sufficient cause
from appearing when the suit was called on for hearing, theCourt shall make an order setting aside the decree as against him
upon such terms as to costs, payment into Court or otherwise as
it thinks fit, and shall appoint a day for proceeding with the suit:Provided that where the decree is of such a nature that it
cannot be set aside as against such defendant only it may be set
aside as against all or any of the other defendants also:Provided further that no Court shall set aside a decree
passed ex parte merely on the ground that there has been an
irregularity in the service of summons, if it is satisfied that thedefendant had notice of the date of hearing and had sufficient
time to appear and answer the plaintiff’s claim.Explanation-Where there has been an appeal against a
decree passed ex parte under this rule, and the appeal has been
disposed of on any ground other than the ground that the
appellant has withdrawn the appeal, no application shall lie
under this rule for setting aside that ex parte decree.”Order XLIII Rule 1-A of the C.P.C. which is relevant reads as
follows:
“Order XLIII Rule 1-A
1-A. Right to challenge non-appealable orders in appeal against
decrees-(1) Where any order is made under this Code against a party
::: Downloaded on – 09/06/2013 17:52:02 :::
5and thereupon any judgment is pronounced against such party
and a decree is drawn up, such party may, in an appeal against
the decree, contend that such order should not have been madeand the judgment should not have been pronounced.
(2) In an appeal against a decree passed in a suit after
recording a compromise or refusing to record a compromise, itshall be open to the appellant to contest the decree on the ground
that the compromise should, or should not, have been recorded.”
From a plain reading of the explanation to Order IX Rule 13,
it is obvious that an application for setting aside an ex parte decree will not
lie where an appeal has also been filed against that very decree and has
been disposed of on any grounds other than the fact that it has been
withdrawn. Therefore, in the writ petition filed by the tenants, the learned
Single Judge has rightly held that the finding of the learned District Judge
to that effect is correct.
5. However, as regards the tenability of the appeal against the
order rejecting the application under Order IX rule 13 of the C.P.C. it is
equally obvious that the learned District Judge was wrong in holding the
same to be not maintainable merely because application under Order IX
Rule 13 of the C.P.C. was found to be not maintainable. A Judgment
Debtor whose application under Order IX Rule 13 for setting aside the
dismissal of a suit has been rejected is entitled to prefer an appeal and the
::: Downloaded on – 09/06/2013 17:52:02 :::
6
appeal cannot be dismissed as not tenable merely because the application
under Order IX Rule 13 has been rejected as not tenable. The learned
Single Judge quite rightly observed in the judgment that the District Judge
ought not to have held that the appeal before him was not tenable.
6. Thus, there is no reason why the appellant-tenant should
raise any grievance about these findings of the learned Single Judge.
However, the learned Single Judge has remanded the matter back to the
appellate Court for deciding the appeal, in accordance with law. The
appellant, aggrieved by that finding has preferred this Letters Patent
Appeal.
7. Having considered the matter, we are of the view that the
remand of the matter to the appellate Court was not necessary since the
learned Single Judge had come to the conclusion that the finding of the
learned District Judge that the appeal was not tenable was wrong. The
learned Single Judge having held that the appeal was tenable and that the
order in appeal was otherwise justified, it would have been proper for the
learned single Judge to hold that the application under Order IX Rule 13 of
the C.P.C. was rightly rejected as not tenable. The order of the remand
results in sending the matter back to the appellate Court only for the
::: Downloaded on – 09/06/2013 17:52:02 :::
7
purpose of rendering a finding that the appeal is tenable. This was not
necessary.
In this view of the matter, we set aside only the direction of
the learned Single Judge remanding the matter back to appellate Court. In
our view, the order of the learned Single Judge is liable to be upheld and
the order of the remand to the lower appellate Court is liable to be set
aside.
Order accordingly.
The L. P. A. stands disposed of. No order as to costs.
JUDGE JUDGE
kahale
::: Downloaded on - 09/06/2013 17:52:02 :::