Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 20]

Supreme Court of India

Chhaganbhai Norshinbhai vs Soni Chandubhai Gordhanbhai & Ors on 23 March, 1976

Equivalent citations: 1976 AIR 1909, 1976 SCR (2) 786, AIR 1976 SUPREME COURT 1909, 1976 2 SCC 951, 1976 3 SCR 786, 1976 (1) SCWR 391, 1976 SCC(CRI) 349, 1976 UJ (SC) 387

Author: M. Hameedullah Beg

Bench: M. Hameedullah Beg, A.N. Ray, Jaswant Singh

           PETITIONER:
CHHAGANBHAI NORSHINBHAI

	Vs.

RESPONDENT:
SONI CHANDUBHAI GORDHANBHAI & ORS.

DATE OF JUDGMENT23/03/1976

BENCH:
BEG, M. HAMEEDULLAH
BENCH:
BEG, M. HAMEEDULLAH
RAY, A.N. (CJ)
SINGH, JASWANT

CITATION:
 1976 AIR 1909		  1976 SCR  (2) 786
 1976 SCC  (2) 951


ACT:
     Contempt of Courts Act, 1971, s. 19(1)(b)-Order of High
Court obtained	by  giving  express  undertakings-Deliberate
breach-Plea  of	  `consent  order'-Misconduct  amounting  to
contempt of court.



HEADNOTE:
     The defendant-appellant  obtained an  order of the High
Court by  giving an  express undertaking to vacate the suit-
premises within	 a month  and a	 half of  receiving a notice
from the  plaintiff-respondents that they required the same.
The  undertakings   were  deliberately	 flouted,  and	 the
appellant did  not tender  an apology at any stage. The High
Court convicted	 him under the contempt of courts Act, 1971,
s.  19(1)(b)  for  misconduct  amounting  to  contempt.	 The
appellant contended before this court that there had been no
breach of any undertaking, and that he had only entered into
an agreement  to which	an  order  of  the  court  had	been
appended.
     Dismissing the appeal, the Court,
^
     HELD :  This is  a case  of a  perverse and  deliberate
flouting of  undertakings given by a litigant who, evidently
had no	intention to abide by them. The undertakings seem to
have been  taken very  lightly by  him as  mere	 cloaks	 for
obtaining an  order which would not have been passed but for
the undertakings. [787F-G]
     (2) The  case before  us being  a case  of a deliberate
violation of an undertaking to the court, the effect was the
same as that of breach of an injunction. [788-C]
     Halsbury's Laws  of England  4th Edn.  Vol. 9  page  42
(para 71)  and page 44 (para 75) Dashwood v. Dashwood (1927)
(71 Sol. Jo 911) referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 88 of 1975.

From the Judgment and Order dated the 10-1-75 of the Gujarat High Court in N.C.A. 576/74 in C.R.A. No. 1020 of 1971.

M. F. Thakkar and S. S. Khanduja for the Appellant. M. C. Shah and M. V. Goswami for Respondents. The Judgment of the Court was delivered by BEG, J.-This is an appeal under Section 19(1) (b) of the contempt of Courts' Act, 1971. The defendant-appellant was convicted by the Division Bench of the High Court of Gujarat for having deliberately violated an order secured from the High Court on 22 January, 1973, upon undertakings given to it. The very first term of the order is :

"The defendant gives solemn undertaking to this Hon'ble High Court that he will vacate suit premises by handing over the key of the premises to the Court of the Civil Judge, Junior Division, Anand, in pursuance of the decree within one and a half months after receipt of the notice from the Plaintiffs that the plaintiff Dr. I. C. Boni has returned from abroad and intends to start medical practice in the suit premises".
787

He also undertook to clear the arrears of mesne profits and to continue to pay them regularly as and when due. Furthermore, he undertook not to part with possession in favour of any person other than the landlord decree-holder until he received the notice contemplated by the first condition. It is not disputed that the appellant received that notice on 10 October, 1974. There is nothing in the conditions of the undertaking to imply that it was merely a consent order passed upon an agreement between the parties to which the order of the Court had been superadded. The order incorporated express undertakings to the Court although these may have induced the plaintiff to agree to the passing of the order in the form in which it was passed instead of pressing for an order of dismissal of the revision application before the High Court after which he could have executed his decree immediately. This feature, in itself, could not convert the order actually passed upon the undertakings given into a mere consent order. It was clearly a case of express undertakings to the court incorporated in the order. The order passed on 22 January, 1973, ended as follows :

"In view of the respective undertakings given by the parties to this proceeding which undertakings are on record, the petitioner does not wish to proceed with this CRA and does not, therefore survive. The application is dismissed. No order as to costs in this circumstance of the case."

The defendant-appellant not only did not abide by the undertakings given to the High Court but his Counsel took up the impossible position that it was a mere agreement between the parties to which an order of the Court had been appended. On this flimsy and unsustainable ground, an argument put forward before us was that there was no breach of any undertaking. The High Court found that express undertakings had been violated. We have no hesitation whatsoever in holding that the High Court's finding is correct upon the recorded admissions on behalf of the defendant-appellant. It is true that the defendant appellant surrendered possession after the initiation of contempt proceedings in 1974. But, that made no difference to the initial wrong committed.

Another feature of the case is that the appellant gave no sign of even regret at any stage not to mention an apology of any kind. Even in this Court, learned Counsel for the appellant took up the impossible position that there had been no breach of any undertaking. We agree with the High Court that this is a case of a perverse and deliberate flouting of undertakings given by a litigant who, evidently, had no intention to abide by them. The undertakings seemed to have been taken very lightly by him as mere cloaks for obtaining an order which would not have been passed but for the undertakings. The High Court rightly observed that it had no option except to convict the appellant and to sentence him to three months imprisonment in civil jail.

Before parting with this case we may refer to Halsbury's Laws of England-Fourth Edn. o1. 9, page 42 (paragraph 71) where, after citing Dashwood v. Dashwood(1) for the proposition that, when a 788 party fails to comply merely with the terms of a consent order, "the remedy of the injured party is to apply, not for committal, but for an order for specific performance or an injunction, and then to base proceedings for contempt on any subsequent breach", the observation is made : "Where, however, there is an express direction or undertaking in the body of the order, a breach will enable an immediate application for committal to be made". In the same volume, at page 44 (para 75) we find the law thus stated :

"An undertaking given to the court by a person or corporation in pending proceedings, on the faith of which the court sanctions a particular course of action or inaction, has the same force as an injunction made by the court and a breach of the undertaking in misconduct amounting to contempt".

The case before us being a case of a deliberate violation of an undertakings to the Court the effect was the same as that of breach of an injunction.

Consequently, finding ourselves in agreement with the High Court, we affirm the judgment and order of the High Court and dismiss this appeal with costs.

M.R.					   Appeal dismissed.
789