Velu Pillai vs Sevuga Perumal Pillai on 29 January, 1958

0
43
Madras High Court
Velu Pillai vs Sevuga Perumal Pillai on 29 January, 1958
Equivalent citations: AIR 1958 Mad 392, (1958) 1 MLJ 300
Author: B Ayyar

ORDER

Balakrishna Ayyar, J.

1. On 19th June, 1956, the District Munsif of Tirumagalam passed an order holding that E.P. No. 297 of 1955 was barred by limitation and that the defendant was entitled to the refund of a sum of Rs. 7 which he had paid on 13th February, 1956. The decree-holder who seeks to canvass the correctness of this order in revision filed a petition, which has been numbered as S.R. No. 17267. Under Rule 41-A(2) of the Appellate Side Rules of this Court, such a petition has to be presented within ninety days from the date of the order complained of. The same rule empowers the Court to excuse the delay where sufficient cause is shown to its satisfaction. In the present case there was a delay of 268 days in filing the petition. The only ground on the basis of which I am invited to excuse the delay is that the petitioner mislaid the bundle in his village. That, in my opinion, is not a sufficient reason for excusing the delay.

2. When I expressed this view, learned Counsel for the petitioner put forward the contention that Rule 41-A(2) is ultra vires the rule-making powers of this Court and that he is entitled to come to this Court regardless of the ninety days specified in that rule. In support of this contention he referred to the decision in Abdul Ganny v. Mus. Russell A.I.R. 1930 Rang. 229 (F.B.). That case cannot help the petitioner because all that was decided there was that where an Article in the Limitation Act provides a particular period of time, it is not open to the Court in exercise of its rule-making powers to reduce that period of time. The Court ruled:

The High Courts are not entitled by rules to abrogate or vary the period of limitation set out in the Limitation Act, in respect of proceedings to which the provisions of Limitation Act, apply.

The decision in Narasingh Sahai v. Sheo Prasad A.I.R. 1918 All. 389, which was next cited does not take the petitioner any further. All that the Court decided was:

… we are unanimous in holding that this Court has no power by any rule that it may make to alter the period of limitation prescribed by the Limitation Act.

It may be mentioned that Rule 41-A(2) of the Appellate Side Rules of this Court does not in any way touch or alter the period of time prescribed by the Limitation Act.

In Sennimalai v. Palani (1915) 32 I.C 1975 : A.I.R. 1917 Mad 957, Coutts-Trotter, J., remarked:

Whatever may be the case of the Statute prescribing say three years for an action to be brought I am quite clear that the articles in the Act limiting applications of this nature which are almost entirely interlocutory deal clearly with matters of procedure; and therefore the High Court has jurisdiction under Section 122 to make the addition to Order 9, R.13.

This matter was examined exhaustively by a Full Bench of this Court in Krishnamachariar v. Srirangammal (1924) 47 M.L.J. 409 : I.L.R. 47
Mad. 824 (F.B.). There it was held that a rule framed by this Court applying Section 5 of the Limitation Act to an application under Order 9, Rule 13 of Civil Procedure Code is intra vires. Learned Counsel for the petitioner argued that in effect this decision merely gives a concession to persons who may be able to produce reasons to the satisfaction of the Court as to why the delay in a particular ease should be excused. But the principle of the decision cannot be got rid of in this manner. The decision shows that the Court has power by rules framed by it to regulate or enlarge the time relating to procedural matters. The argument that the petitioner has a vested right to come up in revision at any time and that the decision of the Full Bench does not affect the right of his cannot be accepted. The Full Bench decision of this Court was followed in Pandarinath v. Thakoredas A.I.R. 1929 Bom. 262.

3. Now, nobody can dispute that a rule framed by a Court directing that certain kinds of applications shall be presented to certain of its officers is a rule of procedure;

it may be a matter of detail; but it is still a matter of procedure. Similarly it cannot be controverted that a rule which directs that certain applications should be presented within certain hours of the day is also a matter of procedure. In like manner a direction that certain applications should be presented before a certain time would also be matter of procedure. This is made clear by Coutts-Trotter, J., in the judgment, I have already referred to.

4. Section 122, Code of Civil Procedure, empowers the High Courts to make rules regulating their own procedure and the procedure of the Civil Courts subject to their superintendence. The section specifically empowers the High Court by such rules not merely to annul or alter any of the rules in the first Schedule of the Code but also to add to them. This is a comprehensive power and is sufficient to empower the High Court to make a rule of the kind embodied in Rule 41-A(2). Section 128, Code of Civil Procedure, to which the learned Counsel for the petitioner referred, does not in any way cut down the ambit of Section 122. The first Sub-section of Section 128 specifically states that the rules ‘may provide for any matters relating to the procedure of civil Courts.’ The enumeration that follows in the second Sub-section is made “without prejudice to the generality of the powers conferred by Sub-section (1)”. I am clearly of the view that Rule 41-A(2) of the Appellate Side Rules is intra vires of the powers of this Court. This petition is, therefore, dismissed with costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here