High Court Rajasthan High Court - Jodhpur

Smt.Kamla & Anr vs Smt.Kalpana on 18 September, 2008

Rajasthan High Court – Jodhpur
Smt.Kamla & Anr vs Smt.Kalpana on 18 September, 2008
                                                   SBCMA No.2715/2007
                                       Smt. Kamla & Anr. Vs. Smt. Kalpana

                                   1




                     SBCMA No.2715/2007

             Smt. Kamla & Anr. Vs. Smt. Kalpana


DATE OF ORDER : - 18.9.2008


            HON'BLE MR. PRAKASH TATIA, J.

Mr.SL Jain, for the appellant.

Mr.Vijay Purohit, for the respondents.

Heard learned counsel for the parties.

The appellants are aggrieved against the order dated

30th Nov., 2007 passed by the court of District Judge,

Dungarpur whereby the appellate court set aside the

judgment and decree of the trial court dated 11.10.2004 by

which the trial court dismissed the plaintiff’s-respondent’s

suit. The appellate court after setting aside the decree

dated 11.10.2004 remanded the matter back to the trial

court after framing and re-casting the issues with

opportunity to both the parties to produce evidence.

According to learned counsel for the appellants the
SBCMA No.2715/2007
Smt. Kamla & Anr. Vs. Smt. Kalpana

2

pleadings were completed, the issues were framed by the

trial court, there was no objection of any party that the

issues were not framed properly, both the parties knowing it

well what is the dispute and what are the issues involved,

led evidence and, thereafter, the trial court passed the

judgment and decree dated 11.10.2004. Before the first

appellate court, the pleadings and the evidence were

available and on the basis of the pleadings and evidence,

the appellate court itself could have decided the appeal, but

without any lawful reason, it re-caste and re-framed the

issues and remanded the matter and reopened the entire

trial. It is submitted that it was not even prayer of the

respondent in the memo of appeal before the first appellate

court. It is also submitted that it is not the case of the

plaintiff-respondent before the first appellate court that

because of wrong framing of issues or because of not

framing necessary issues any prejudice has been caused to

the plaintiff- respondent.

Learned counsel for the respondent submitted that the
SBCMA No.2715/2007
Smt. Kamla & Anr. Vs. Smt. Kalpana

3

appellate court considered the entire facts of the case in

detail and thereafter, reached to the conclusion that the

issues were not properly framed by the trial court and,

therefore, set aside the judgment and decree, which is

clear from the reasons given by the appellate court in the

order dated 30th Nov., 2007.

I perused the pleadings of the parties and I am of the

view that there is no reason for re-trial of the entire suit

merely on the ground that trial court has not framed the

issues properly. There must be more lawful reason for

retrial. If issues were not framed in proper language but

parties understood the case and issues involved and led

evidence and no prejudice has been caused to parties, the

appellate court should not remand the matter to the trial

court. In a case issues are not properly framed and it

results into prejudice to the party then only there may arise

question of re-trial. When sufficient evidence is available on

record before the appellate court coming from the trial court

and on the basis of evidence, the appeal and the suit itself
SBCMA No.2715/2007
Smt. Kamla & Anr. Vs. Smt. Kalpana

4

can be decided, the appellate court if wants to frame the

issues afresh for the purpose of deciding the appeal, the

appellate court is empowered to do so.

In view of the above reasons, the appellate court’s

order for remand of suit and setting aside of the decree

dated 11.10.2004 is set aside. Since the appellate court

was of the view that the suit should have been decided by

framing the issues as framed by the appellate court

therefore, the appellate court itself may decide the suit

according to the issues framed by the first appellate court

itself as none of the party sought opportunity to produce

more evidence and looking to the facts of the case, there is

no reason for giving opportunity to the party, who

knowingly have produced the evidence with respect to their

claim and counter claim.

Hence, the appeal of the appellant is partly allowed.

The order of the first appellate court setting aside the

judgment and decree of the trial court dated 11.10.2004

and the remanding matter to the trial court is set aside.

SBCMA No.2715/2007
Smt. Kamla & Anr. Vs. Smt. Kalpana

5

The appellate court may decide the appeal on merits. Both

the parties are directed to remain present before the first

appellate court on 14.10.2008.

(PRAKASH TATIA), J.

c.p.goyal/-