Calcutta High Court
Mahendranarayan Ray Chaudhuri vs Janakinath Ray on 20 February, 1930
Equivalent citations: AIR1931CAL417, 129IND. CAS.780, AIR 1931 CALCUTTA 417
JUDGMENT Rankin, C.J.
1. This is the defendant's application for a certificate that the case is a fit one to be taken on appeal to His Majesty in Council. The suit was brought in 1926 for possession of certain land and ejectment of the defendant therefrom, on the footing that the defendant purchased the tenancy right of certain persons who had only a nontransferable jama. The defendant's contention was that the tenancy in question was a permanent tenancy at fixed rate and therefore transferable. The trial Court decreed the plaintiff's suit and the defendant appealed to the Additional District Judge, who allowed the appeal and dismissed the suit. Upon a second appeal to this Court, that decree was reversed and the judgment of the trial Court restored. so that the plaintiff succeeded in ejectment.
2. Upon the affidavits before us, there is a dispute as to the value of the property, which is the subject matter of the suit, and in the ordinary course we would call for a report from the trial Court upon this question under Rule 5, Order 45 of the Code. For the plaintiffs, it is contended however that the defendant cannot be heard to allege that the subject-matter of the suit in the Court of first instance was of the value of Rs, 10,000 by reason that the case was One in which court-fee was payable upon the market value of the land and the plaintiff having valued the lands for purposes of court-fee at Rs. 2,658 the defendant adopted and accepted this valuation when he appealed to the District Judge, whereas, if in fact the subject matter of the Suit exceeded Rs. 5,000, the first appeal lay to this High Court.
3. The question is constantly giving rise to difficulty. In Satish Chandra v. Birendra, Nath A.I.R. 1927 Cal. 225, the plaintiffs had valued the land at Rs. 930 only. The High Court in second appeal having dismissed their suit, they applied for a certificate to enable them to take the case to the Privy Council alleging that the value exceeded Rs. 10,000. A Division Bench having referred the matter of valuation to the trial Court and that Court having reported that the value of the land was Rs. 3,286 and this Court being of opinion that it was at least Rs. 3,448 a certificate was granted; other claims in the suit were shown to make up the difference between Rs. 3,488 and Rs. 10,000. Objection was taken to the effect that the plaintiff was estopped from saying that the land was worth so much as Rs. 3,448 by reason that he had valued the land in his plaint at Rs. 930. The difference between these figures made no difference as regards the Court in which the suit should be tried. The appeal to the lower appellate Court had' been brought by the plaintiff and the appeal to the High Court had been brought by the defendant. I find that upon reference to certain cases, I took the view that it had not been laid down in any case that a person proposing to appeal to the Privy Council was estopped from alleging that the value of the subject-matter of the suit exceeded Rs. 10,000 by reason that he had taken an appeal to a lower Court on the basis of the lower valuation.
4. Mr. Ray Chaudhuri, in the present case, has referred us to the decision in Rameshwar Khemka v. Siddeshwar Ghosh and has pointed out that this case is an authority for the proposition, which in Satish Chandra's case was rejected as being without authority. In Rameshwar's case the plaintiff had valued his suit at Rs. 2,737. The defendant objected to the valuation, but did not press his objection, and the question of value was in the trial Court decided in favour of the plaintiff. The plaintiff having succeeded in the trial Court, the defendant appealed to the District Judge, valuing his appeal at the same figure, namely Rs. 2,737. The appeal being decided in favour of the defendant, the plaintiff appealed to the High Court and succeeded there. The defendant then applied for a certificate to enable him to go to the Privy Council and claimed that the value exceeded Rs. 10,000. Sanderson, C. J., and Buckland, J. refused the certificate on the ground that the defendant had valued his appeal to the District Judge at Rs. 2,737 only, thereby acquiescing in the Valuation which the plaintiff had put on the suit. They pointed out that in that case a main ground of appeal to the Privy Council was that the High Court should have accepted the findings of fact of the lower appellate Court and that, if the defendant bad alleged at the proper time that the value of the suit exceeded Rs. 10,000, the lower appellate Court and its findings of fact would have had' nothing to do with the case, the appeal would have lain direct to the High Court and would have been a first appeal.
5. In the case now before us, I do not find that there is any complaint that the High Court has wrongly interfered with the findings of fact, but it is clear enough that one second appeal cannot be differentiated from another upon such a ground. Rameshwar's case and the observations of Lord Chelmsford in Mutusawmi Jagavera Yettapa Naiker v. Vencataswara Yettia [1865] 10 M.I.A. 313 are distinct authorities to show that the doctrine that a party cannot for this purpose both approbate and reprobate applies to the case where he appeals to the lower appellate Court upon a valuation inconsistent with the valuation upon which he seeks a certificate enabling him to appeal to the Privy Council. I find moreover that there is an old authority to the same effect in In re Ranee Bhugobutty Debia [1870] 14 W.R. 62. Had these cases been cited to ma in Satish Chandra's case, they would have shown that the reasoning, which I then accepted, was inconsistent with authority.
6. It is I think clear that the value referred to in Section 110 of the Code is the real or market value and that where, under the Court-fees Act or otherwise, a plaint or memorandum of appeal is not required to be valued according to the real or market value, but is allowed or required to be valued upon some other basis, the doctrine of "approbate and reprobate" does not apply: Hari Mohan Misser v. Surendra Narain Singh [1933] 31 Cal. 301; Basanta Kumar v. Secy. of State [1910] 6 I. C. 792. There is no representation by the party as to the market value when he brings his suit or his appeal. In this province however suits for land are usually suits for land which forms part of a revenue-paying estate, but is not a definite share of such estate and is not separately assessed to revenue. Accordingly, under Section 7 (v) (d), court-fee is payable upon the market value of the land. There are other cases also where the real or market value is the test In all such cases a party, who sues in or appeals to a Court which would have no jurisdiction if the value of the land exceeded Rs. 10,000, debars himself from claiming at a later stage to have the value of the subject-matter of the suit in the Court of first instance treated for purposes of an appeal to England as exceeding Rs. 10,000. Whether the judgment be in his favour for against him, he has adopted a course of litigation as appropriate to the case and cannot claim a right of appeal which lis inconsistent with the course adopted.
7. For these reasons, the application for a certificate must be refused with costs three gold mohurs.
8. It ought to be mentioned that the case of Surendra Nath Roy v. Dwarka Nath Chakravarti [1917] 44 Cal. 119 has not escaped our attention. That however was not a case in which the suit for purposes of court-fee or jurisdiction was to be valued according to the market value of the land.