Bombay High Court High Court

Whether Reporters Of Local Papers … vs Kisan Tryambak Gaikwad on 14 August, 2008

Bombay High Court
Whether Reporters Of Local Papers … vs Kisan Tryambak Gaikwad on 14 August, 2008
Bench: S.B. Deshmukh
                              (1)




          SECOND APPEAL NO.1498 OF 2005 WITH
          CIVIL APPLICATION NO.9720 OF 2005




                                                                   
                Date of decision:    14TH AUGUST, 2008




                                          
    For approval and signature.



    THE HONOURABLE SHRI JUSTICE     S.B. DESHMUKH




                                         
    1.   Whether Reporters of Local Papers                }
         may be allowed to see the Judgment?              }




                                 
    2.   To be referred to the Reporter or not            }

    3.
                    
         Whether Their Lordships wish to see
         the fair copy of the Judgment?
                                                          }
                                                          }
                   
    4.   Whether this case involves a substantial         }
         question of law as to the interpretation         }
         of the Constitution of India, 1950 or            }
         any Order made thereunder?                       }

    5.   Whether it is to be circulated to the            }
      


         Civil Judges?                                    }
   



    6.   Whether the case involves an important           }
         question of law and whether a copy of            }
         the Judgment should be sent to Mumbai,           }
         Nagpur and Panaji offices?                       }





      [A.S. Bhagwat]
    Personal Assistant to
    the Honourable Judge.





                                           ::: Downloaded on - 09/06/2013 13:42:04 :::
                                     1




         IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     BENCH AT AURANGABAD.




                                                                      
          SECOND APPEAL NO.1498 OF 2005




                                            
    Mukund Ramchandra Kolapkar,
    Age-52 years, Occ: Business,
    R/o-Ashvi Kh. Tq-Sangamner,
    Dist-Ahmednagar.




                                           
                                .... APPELLANT.

              VERSUS

    1) Kisan Tryambak Gaikwad,
       Age-48 years, Occ: Agril.




                                       
    2) Dnyandeo Murlidhar Gaikwad,
                       
       Age-47 years, Occ: Agril.

         Both R/o-Ashvi Kh. Tq-Sangamner,
         Dist-Ahmednagar.
                      
                                  .... RESPONDENTS.


                  WITH
          CIVIL APPLICATION NO.9720 OF 2005
      


                              ...
   



               Mr.V.J. Dixit Senior Advocate for the
               Appellant.
               Mr. S.K. Shinde Advocate for the
               Respondents.
                            ...





              CORAM:    S.B. DESHMUKH, J.

DATE : 14TH AUGUST, 2008.

ORAL JUDGMENT:

1. Heard learned Senior Advocate Mr. Dixit

for Appellant and learned Advocate Mr. Shinde who

appears for the Respondents.

::: Downloaded on – 09/06/2013 13:42:04 :::
2

2. This Second Appeal is filed by the original

defendant in Regular Civil Suit No. 129 of 2003.

The parties, hereinafter, are referred to their

status in Regular Civil Suit No.129 of 2003.

Plaintiff’s Regular Civil Suit No. 129 of 2003

has been decreed by the trial court and defendant,

his servants, agents, or anybody claiming through

him are permanently restrained from causing the

obstructions to the peaceful possession of the

suit property. This Judgment and decree was

passed by

the trial court on 5/4/2004. It was

assailed by the defendant by filing Regular Civil

Appeal No. 35 of 2004. The First Appellate

Court, after hearing the parties, dismissed the

Appeal filed by the defendant vide its Judgment

and decree passed on 14/6/2005. It is this

Judgment and decree of the First Appellate Court

is challenged by the defendant/ Appellant in this

Second Appeal.

3. This Second Appeal was listed for admission

before this Court and after hearing the parties,

this Court has admitted the Appeal by its Order

passed on 19/1/2006 on two points/ grounds. These

are reproduced herein below:-

::: Downloaded on – 09/06/2013 13:42:04 :::
3

“(i) Whether the trial court committed

error in not hearing R.C.S. No.129/2003

and R.C.S. No. 130/2003 together?

(ii) Whether it is a fit case to remand the

matter to the trial Court for hearing both

the suits together?”

4. Since the Appeal is already admitted and

now I have heard
ig for final hearing, I am

restricting this Order to those two grounds/

points on which this Court has admitted the Second

Appeal. For this reason, I am not adverting to

description of property and various contentions of

the parties.

5. The pleading of the party is material and

important in civil proceedings. Term ‘pleading’

is defined in Order VI Rule 1 of the Code of Civil

Procedure. Plaint shall mean pleading of the

plaintiff and written statement shall mean

pleading of the defendant. Parties to the Suit

are expected to plead material facts and not

evidence as provided in Order VI Rule 2 of the

::: Downloaded on – 09/06/2013 13:42:04 :::
4

Code of Civil Procedure. In a given case the

defendant may not be knowing certain circumstances

or facts. In that contingency, such defendant and

even if plaintiff in a given case, is not aware of

some circumstances in the case, such parties i.e.

plaintiff and defendant, may resort to the

interrogatories provided under Order 11 of the

Code of Civil Procedure. Notice of documents can

be given, if necessary and party possessing the

document may be compelled to produce on record ,

with the aid of the provisions of the Code of

Civil

Procedure and mechanism provided thereunder

and by the orders of the Civil Court. Thus,

parties have to plead their case or stance in

their pleadings. It is this pleading which is to

be supported by the parties while leading oral or

documentary evidence. Parties cannot travel

beyond their pleadings. Even if parties adduced

oral evidence besides their pleadings, such

evidence cannot be considered by the Courts and

Courts have to ignore such evidence, which is not

in consonance with the pleadings. In short,

pleading is a foundation of the stance taken by

the party in a Civil Suit. The pleadings of the

party also is required to be considered by the

trial court under Order 14 of the Code while

::: Downloaded on – 09/06/2013 13:42:04 :::
5

framing the issues. The trial court has to settle

the issues and in view of the issues settled by

the Court, parties are put on notice to lead the

evidence. The importance of the pleadings is

considered by the Supreme Court (See
See State Bank of

India v/s. Mr. S.N. Goyal, 2008 A.I.R. S.C.W.

Page No.4355).





                                                             
    6.        The learned counsel Mr.                  Dixit, has invited

    my    attention to the copy of the written statement




                                                  
    filed        by the defendant in Regular Civil Suit                          No.

    129     of     2003.
                               ig From    this copy      of        the    written

    statement, Mr.            Dixit, has pointed out the fact of
                             
    pendency of Regular Civil Suit No.                        130 of 2003.



    7.        After         denial       in    the    written       statement,
      


    defendant          has pleaded his own case i.e.                     purchase
   



    of    the property by the defendant.                      To    illustrate

    the     property which is purchased by the defendant,





    he    has annexed the copy of the rough sketch along

    with the written statement.                    The property which is

    purchased          by     the defendant, is shown               in      yellow

    colours       in        the   map     annexed      with        the    written





    statement.          It appears that the property purchased

by the defendant is part of Gat No.6. Location of

the property purchased by the defendant is also

::: Downloaded on – 09/06/2013 13:42:04 :::
6

specifically shown in this rough sketch/ map.

Regarding pendency of the Regular Civil Suit No.

130 of 2003 filed by the defendant, in paragraph

A-11 of the written statement, it is stated by the

defendant that the defendant has filed Regular

Civil Suit No.130 of 2003 in the Court for

declaration and cancellation of the sale deed of

the present plaintiff. In paragraph A-14 of the

written statement, it is requested that Regular

Civil Suit No. 129 of 2003 and defendant’s

Regular Civil Suit No. 130 of 2003 should be

tried together.

                               ig It is also requested              that       the

    Court       to take appropriate action for trying these
                             
    two     Suits together.            This written statement seems

to have been filed on 10/11/2003.

8. Mr. Dixit, learned counsel has also

invited my attention to the Memo of Appeal, which

is on record. It is not in dispute that defendant

in the case on hand, was appellant before the

First Appellate Court in Regular Civil Appeal No.

35 of 2004. Ground No. XXII in the Memo of the

Appeal filed by the defendant i.e. Regular Civil

Appeal No. 35 of 2004 reads thus:-

“The pleading in the suit No. 130 of 2003

::: Downloaded on – 09/06/2013 13:42:04 :::
7

was not considered by the learned lower

court along with the written statement.”

. In paragraph 3 of the Memo of the Appeal of

Regular Civil Appeal No. 35 of 2004 it has been

stated by the appellant (defendant) that:

“the present appellant filed Civil Suit

bearing No. 130 of 2003 before the 2nd

Joint Civil Judge, J.D., Sangamner along

with an application for injunction against

the present
ig respondents and Bhadakwad

family. The court was pleased to pass an

injunction against the respondents not to

disturb the possession of appellant over

Gat No. 6/2/1. On the same day, the suit

bearing R.C.S. No. 129 of 2003 was filed

by the present respondents against which

this appeal is going to file.”

. In ground No.VI it has been stated by the

appellant therein in Regular Civil Appeal No. 35

of 2004 that the trial court ought to have held

that the present appellant had purchased 1 R land/

plot from Namdeo on 31/12/1985, specifically

North-West side of Gat No.6 under the head of Gat

::: Downloaded on – 09/06/2013 13:42:04 :::
8

No. 6/2/1. At the conclusion of ground No. VII,

it is stated by the appellant therein that:

“In Suit No. 130/2003, the boundaries are

going to correct as per amendment

application.”

. My attention is also invited to ground No.

XVI of the Memo of Appeal in Regular Civil Appeal

No. 35 of 2004 wherein statements have been made

regarding alleged conspiracy in between Namdeo and

Karbhari (brothers
ig who were erstwhile owner of

entire land Gat No. 6).

9. Mr. Dixit, learned counsel fairly concedes

that during pendency of Regular Civil Suit No.

129 of 2003, trial court was not moved by filing

application that Regular Civil Suit filed by the

defendant is pending in the same court and said

Suit to be heard along with Regular Civil Suit No.

129 of 2003. It is not in dispute that Regular

Civil Suit indisputably was filed on 31/5/2003 and

has been disposed of / decided by the trial court

on 5/4/2004. In the premise of these indisputable

facts, now I will proceed to consider the

submission and point/ ground No. (ii) regarding

::: Downloaded on – 09/06/2013 13:42:04 :::
9

remand of the matter.

10. Apart from other submissions, Mr. Dixit,

learned counsel for the appellant has also urged

before me, to resort to Section 151 of the Code of

Civil Procedure for remand of the matter i.e.

Regular Civil Suit No. 129 of 2003. He has also

addressed the Court on Section 105 of the Code.

It is well settled in law that powers under

Section 151 of the Code are not separate or

codified powers vested with the Courts. Powers

vested

with the Civil Court are recognized under

Section 151 of the Code. This is because, in

certain circumstances there may not be a provision

under the provisions of the Code of Civil

Procedure, for the party concerned. In the

absence of the statutory provision, i.e.

provisions under the Code of Civil Procedure and

in the interest of justice, Court can resort to

Section 151 of the Code. I am considering the

submission or point regarding remand of the case

from the Appellate Court i.e. High Court hearing

the Appeal under Section 100 of the Code of Civil

Procedure. Look to the Code of Civil Procedure

makes it clear that Order 41 Rule 23 provides for

remand of the case. It is provided, that where

::: Downloaded on – 09/06/2013 13:42:04 :::
10

the Court from whose decree any appeal is

preferred has disposed of the suit upon a

preliminary point and the decree is reversed in

appeal, the Appellate Court may, if it thinks fit,

by order remand the case, and may further direct

what issue or issues shall be tried in the case so

remanded, and shall send a copy of its judgment

and order to the Court from whose decree the

appeal is preferred, with directions to re-admit

the suit under its original number in the register

of civil suits, and proceed to determine the suit;

    and     the     evidence
                                  ig   (if any) recorded              during        the

original trial shall, subject all just exceptions.

This power is thus, vested with the Appellate

Court. Under this provision, it is important that

Suit must have been disposed of upon preliminary

point by the Court at the first instance i.e.

ordinarily the trial court. Another important

ingredient is reversal of decree in Appeal,

obviously by the Appellate Court and in such

contingency, Appellate Court, if thinks fit, by

order, remand the case. In the case on hand, such

exercise of power was not resorted to by the First

Appellate Court when the First Appeal under

Section 96 read with Order 41 of the Code was

pending. Now this provision still can be

::: Downloaded on – 09/06/2013 13:42:04 :::
11

considered by this Court since High Court is also

the Appellate Court, though has to consider the

Second Appeal within the parameters of Section 100

of the Code. In the case on hand, I have not

arrived at a conclusion that the decree passed

either by the trial court or by the First

Appellate Court is to be reversed by this Court.

Considering the fact situation obtaining in the

case on hand, in my view, no case for remand under

Order 41 Rule 23 of the Code is established.

11. Remand is also provided under Order 41 Rule

23 A of the Code. Here it is provided, where the

Court from whose decree an appeal is preferred has

disposed of the case otherwise than on a

preliminary point, and the decree is reversed in

appeal and a re-trial is considered necessary, the

Appellate Court shall have the same powers as it

has under rule 23. It is made clear that in this

Order 41 Rule 23 A of the Code, disposal of the

Suit by the trial court is not upon preliminary

point but is otherwise than on a preliminary

point. However, I am not reversing the Judgment

and decree of the First Appellate Court, neither I

am inclined to direct retrial.

::: Downloaded on – 09/06/2013 13:42:04 :::
12

12. While recording findings on this submission

or point, I have also considered provisions laid

down under Section 99 of the Code. It is provided

under Section 99 of the Code that no decree to be

reversed or modified on account of any error,

defect or irregularity not affecting merits or

jurisdiction. It is further provided under

Section 99 of the Code that no decree shall be

reversed or substantially varied, nor shall any

case be remanded, in appeal on account of any

misjoinder

(or non-joinder) of parties or causes

of action or any error, defect or irregularity in

any proceedings in the suit, not affecting the

merits of the case or the jurisdiction of the

Court. I have perused the Judgments of the trial

court as well as First Appellate Court in-extenso.

Both the Courts below have considered the

voluminous oral as well as documentary evidence on

record. Both the courts are concurring on the

point that the vendor of the defendant/ appellant

is not examined. The trial court has recorded a

finding that the property which is alleged to have

been purchased by the plaintiff, is sufficiently

identified/ described and document of title/

transfer of property is on record. Location,

::: Downloaded on – 09/06/2013 13:42:04 :::
13

boundaries and description of the property in the

opinion of the Courts below, which is subject

matter of Regular Civil Suit No.129 of 2003 and

130 of 2003 are different. So far as remand of

the case is concerned, it cannot be ordered on any

ground. It is also not submitted by parties to

the Appeal that the Civil Court who has decided

Regular Civil Suit No.129 of 2003 was not having

jurisdiction to decide the Suit at the relevant

time. Therefore, there is no case for remand of

the matter even on the ground of jurisdiction.

13. Remand of the matter on the ground of any

defect or irregularity has also been considered by

me. While trying Regular Civil Suit No. 129 of

2003 if Regular Civil Suit No. 130 of 2003 filed

by the defendant was pending, it was the bounden

duty of the litigant i.e. defendant to move the

Court specifically for hearing of the said Suit

along with Regular Civil Suit No. 129 of 2003.

Mentioning the pendency of Regular Civil Suit No.

130 of 2003 in the written statement in para A-14,

in my view, is callous approach of the defendant.

It appears that the defendant was under the

impression that just he has to point out or plead

::: Downloaded on – 09/06/2013 13:42:04 :::
14

pendency of Regular Civil Suit No. 130 of 2003

and then it was for the Court to pass further

orders. It is not possible to approve such

conduct of the litigant in a Civil Court, in the

facts and circumstances available in the case on

hand. In a civil proceedings conduct of the

litigant always needs to be considered from the

view point of the other party or prejudice which

is likely to be caused to the other party. In the

case on hand if plaintiff approached to the Civil

Court by filing Regular Civil Suit No. 129 of

2003,

it is the duty of the Court to consider the

grievance raised in accordance with the procedure

and provisions of the law. Only because defendant

has filed Suit and pointed out in the written

statement, the Court is not expected to keep the

Suit of the plaintiff without hearing. In my

view, therefore, such pleadings of few lines in

para A-14, cannot be now resorted to by the

defendant seeking remand.

14. Another important aspect is that Section 99

appears in the Code at earlier point of time.

Objective seems to be a caution to the Appellate

Courts. It is because, Appellate Court only can

::: Downloaded on – 09/06/2013 13:42:04 :::
15

order remand of the case. This Section 99 of the

Code, therefore, gives caution to the Appellate

Court and specifies the grounds under which remand

can be ordered by them. Lis pending in the Civil

Court must be adjudicated upon by the Court within

the reasonable time. From this view point, Code

of Civil Procedure has suffered many amendments

(Act No.46 of 1999 and Act No. 22 of 2002). Thus

provisions laid down under Order 41 Rule 23, 23 A,

have to be read and considered in the facts and

circumstances obtaining in the case and read with

Section 99 of the Code.

                                  ig          If these three provisions

    and     fact situation available in the case on                             hand
                                
    is     considered,             in   my    view,     remand       cannot         be

    ordered in the case on hand.
      


    15.         Mr.         Dixit,      learned counsel, as noted                   in
   



    foregoing             paragraphs, has resorted to Section 151

    of     the        Code.        Since two        provisions       have       been





    quoted        for remand i.e.             Order 41 Rule 23 and Rule

    23     A,        in     my    view, it is        not   a    case       wherein

inherent power can be exercised for remand.

16. Pendency of Regular Civil Suit No. 130 of

2003 i.e. Suit filed by the appellant/ defendant

is not in dispute. I am told by Mr. Shinde,

::: Downloaded on – 09/06/2013 13:42:04 :::
16

learned counsel, on instructions, that Regular

Civil Suit No. 130 of 2003 is still pending in

the trial court.

17. For the reasons, in my view, this Second

Appeal cannot be allowed on Ground No. (i) and

(ii).

18. Except these two grounds, no other ground

is urged before me. This Second Appeal,

therefore, being devoid of merit needs to be

dismissed.

                            
                           
    .          The    trial     court        seized with        hearing         of

    Regular      Civil Suit No.             130 of 2003 to decide and
      


    dispose      of the Suit by the end of this year                          i.e.
   



    on    or    before 31/12/2008.               Parties to       co-operate

    for early hearing.            No costs.





    19.        Mr.      Shinde,        learned          counsel      for      the

    respondents,         fairly concedes that when the                     Civil

    Application         No.9720       of     2005 was      taken       up      for





    hearing,          order     is     passed      by    this     Court         on

    19/1/2006.          Execution          filed   by     the     respondent

    decree      holder is pending in the Executing                       Court.




                                                           ::: Downloaded on - 09/06/2013 13:42:04 :::
                                           17


The stage was putting the Judgment Debtor in civil

prison for non compliance of the decree. Mr.

Dixit, learned counsel seeks eight weeks time.

Mr. Shinde, learned counsel submits that no case

for suspension of the order is made out.

Considering the submissions in my view, eight

weeks time can be granted. Order passed by this

Court in Second Appeal today, shall stand

suspended for eight weeks, meaning thereby decree

passed by the trial court in Regular Civil Suit

No. 129 of 2003 shall stand suspended for eight

weeks.

. In view of the disposal of the Second

Appeal, nothing survives in the Civil Application

and therefore Civil Application is also disposed

of.

    .         Certified copy is expedited.





                                                   [S.B. DESHMUKH]

                                                         JUDGE.

    asb/u/sa1498.05




                                                          ::: Downloaded on - 09/06/2013 13:42:04 :::