Allahabad High Court
Rajendra Singh And Ors. vs Brij Mohan Agarwal And Anr. on 27 January, 2003
Equivalent citations: AIR2003ALL180, AIR 2003 ALLAHABAD 180, 2003 A I H C 2705, 2003 ALL. L. J. 1505, (2003) 3 ALLINDCAS 978 (ALL), 2003 ALL CJ 1 680, (2003) 3 CIVLJ 191, (2003) 5 ALL WC 3857, (2003) 3 INDLD 452, (2003) 1 ALL RENTCAS 270
Author: Janardan Sahai
Bench: Janardan Sahai
ORDER Janardan Sahai, J.
1. Additional Civil Judge (Senior Division), Agra by his order dated 30-9-2002 impugned in this revision has issued notice on the injunction application filed by the plaintiffs/applicants but has not granted any ex parte temporary injunction. The Suit No, 937 of 1993 from which this revision arises was filed by the plaintiffs/applicants for permanent injunction restraining the defendants from alienating the land in suit and from raising constructions over it.
2. Sri P.C. Jain, learned counsel for the defendants/opposite parties has raised a preliminary objection relating to the maintainability of this revision. It is submitted by him that under the proviso of Section 115 C.P.C. as it now stands after the amendment the High Court has been precluded from exercising its revisional power unless the order challenged if passed in favour of the party, filing the revision would have disposed ofj the suit itself or other proceedings. An order issuing notice on an injunction application does not terminate the suit or proceeding.
3. On the other hand Sri Ratnakar Bharti, learned counsel for the applicant submitted that by not passing an ex parte injunction order the Court in effect had dismissed the application. Reliance was placed upon H. Bevis and Co. v. Ram Behari, AIR 1951 All 8 in support of this proposition. In that case the question which fell for consideration was whether an order issuing notice on an injunction application refusing the grant of temporary injunction ex parte could be challenged in revision. It was observed that under Order 39, Rule 3, C.P.C. the Court had to see whether the object of granting the injunction would be defeated by the delay and by not passing an ex parte order the Court in effect had dismissed the application which was likely to become infructuous. It was held that if the Court does not apply mind to the provision's of Order 39, Rule 3, C.P.C. it acts illegally or with material irregularity and a revision may lie. Reliance was placed upon Ajaibul Hassan v. Chiranjee Lal. AIR 1951 All 564 in which it was held that there could be no doubt that where an order has been passed in a proceeding which is separate and independent of the suit or appeal, as the case may be, it would be a 'case decided'. The words separate and independent indicate, it was held, that the proceeding is not part of the main process which leads to the termination of the suit or appeal, but is something detached from the same in the sense that the suit or appeal can be disposed of even without there having been such a proceeding. An application for injunction pending a suit or an application for stay of the order of the trial Court pending an appeal would certainly be a separate and independent proceeding in the sense that it is not a part of the proceeding leading to the termination of the suit or proceeding. Learned counsel for the applicants also relied upon S.S. Khanna v. F.J. Dillon, AIR 1964 SC 497 in Which it was held that the expression 'case' is a word of comprehensive import. It includes Civil roceedings other than suits and is not restricted by anything contained in the section to the entirety of the proceeding in a civil Court and to interpret the expression 'case' as an entire proceeding only and not a part of a proceeding would be to impose a restriction upon the exercise of powers of superintendence which the jurisdiction to issue writs, and the supervisory jurisdiction are not subject, and may result in certain cases in denying relief to an aggrieved litigant where it is most needed, and may result in the perpetration of gross injustice. The observations of which reference has been made in the cases of Ajaibul Hasan and S. S. Khanna above cited were made in the context of the question involved in those cases whether the order under challenge is those cases was a 'case decided' within the meaning of that expression in Section 115, C.P.C.
4. By Act No. 104 of 1976 Section 115, C.P.C. was amended and the following proviso was introduced;
"Provided that the High Court shall not, under this section, vary or reverse any order made, or any order deciding an issue, in the course of a suit or other proceeding, except where--
(a) the order, if it had been made in favour of the party applying for revision, would have finally disposed of the suit or other proceeding, or
(b) the order, if allowed to stand, would occasion a failure of Justice or cause irreparable injury to the party against whom it was made."
The proviso put a restriction on the exercise of revisional power unless one of the two situations contemplated in Clause (a) or (b) of the proviso exist. In Prem Bakshi v. Dharam Dev (2002) 2 SCC 2 : (AIR 2002 SC 559) the Apex Court interpreted Clause (a) of the proviso and it was held that under this Clause the revision was not maintainable unless it terminates the suit or proceeding. It was held that an order granting an amendment application was not revisable. Section 115, C.P.C. has again been amended. Clause (a) of the proviso as it stood before the amendment has now been merged in the proviso itself and Clause (b) has been deleted.
5. Now it is clear that an order on the injunction application does not dispose of the suit. It also does not dispose of that application either. In case the injunction application were to be rejected or allowed it would dispose of the application but such an order would be appealable and hence not open to revision. However, if an ex parte injunction is not granted and only notice is Issued on the injunction application it would not dispose of the application as final orders on the injunction application are yet to be passed after inviting objections of the opposite party and the injunction application remains pending. This is further clear from the provisions of Order 39, Rule 3-A, C.P.C. introduced by Act No. 104 of 1976. This provision has been deleted in U. P. but it is helpful for interpreting the proviso to Section 115, C.P.C. as regards the meaning of disposal of the proceeding. Under this provision the Court is required to endeavour for final disposal of the injunction application within 30 days from the date when ex parte injunction was granted. The provision necessarily implies that an order issuing notice on an injunction application does not dispose of the injunction application finally. The decision of this Court in H. Bevis and Co., (AIR 1951 All 8) was rendered under a different set of provisions before the proviso to Section 115, C.P.C. had been introduced and is distinguishable. The decisions in F.J. Dillon, (AIR 1964 SC 497) and Ajabul Hassan (AIR 1951 All 564) are also distinguishable as the maintainability of this revision is not being challenged on the ground that the order is not a case decided. A proviso carves out an exception to the main provision. The proviso as it now stands restricts the power of interference in revision to a situation where the case decided disposes of the suit or proceedings. While refusing to grant an ex parte temporary injunction by merely issuing notice upon such application may amount to a 'case decided' but the proviso restricts the power of the High Court and precludes it from interfering in revision in such a case as the order of ex parte temporary injunction would not have disposed of the injunction application or terminated the proceedings for temporary injunction. A revision against such an order is, therefore, not maintainable. Revision dismissed.