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 23, Cited by 147]

Supreme Court of India

Gangabai W/O Rambilas Gilda vs Chhabubai W/O Pukharajji Gandhi on 6 November, 1981

Equivalent citations: 1982 AIR 20, 1982 SCR (1)1176, AIR 1982 SUPREME COURT 20, 1982 (1) SCC 4, (1982) MAHLR 63, 1982 REVLR 92, (1982) 95 MAD LW 15, (1982) 1 SCR 1176 (SC), 1982 (1) SCR 1176, 1982 (14) LAWYER 48, 1982 LAWYER 14 48, 1982 BBCJ 83, 1982 UJ (SC) 1, (1982) 2 CIVLJ 106, (1982) 1 RENCR 384, (1982) 1 APLJ 1, (1982) GUJ LH 92, (1982) MAH LJ 1, (1982) MPLJ 1, (1982) 2 SCWR 53, (1982) 2 BOM CR 137

Author: R.S. Pathak

Bench: R.S. Pathak, D.A. Desai

           PETITIONER:
GANGABAI W/O RAMBILAS GILDA

	Vs.

RESPONDENT:
CHHABUBAI W/O PUKHARAJJI GANDHI

DATE OF JUDGMENT06/11/1981

BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
DESAI, D.A.

CITATION:
 1982 AIR   20		  1982 SCR  (1)1176
 1982 SCC  (1)	 4	  1981 SCALE  (3)1753
 CITATOR INFO :
 RF	    1991 SC 672	 (20)


ACT:
     Res judicata,  bar of-Question  of title in Small Cause
Suit can  be regarded  as incidental only to the substantial
issue in the suit and cannot operate as res judicata-Section
11 of the Code of Civil Procedure.
     Evidence Act-Admissibility of oral evidence-Bar imposed
by sub-section (1) of section 92 of the Act-Scope of.



HEADNOTE:
     Being in  need of	money, respondent  entered  into  an
agreement with	the appellant for a loan of Rs. 2,000 and it
was decided that simultaneously she should execute a nominal
document of  sale and  rent note, of her house situated near
Sarafa Bazar  in Amravati.  These documents were executed on
January 7,  1953. The respondent continued in the possession
of the house property throughout and carried on repairs from
time to	 time. Since the appellant was attempting to enforce
the document  as a sale deed by filing suits in the Court of
Small Causes  for recovery  of rent  and the  said suits had
resulted in  a decree,	the  respondent	 filed	a  suit	 for
declaration that  she was  and continued  to be owner of the
house property.	 The documents	executed on January 7, 1953,
it was	said, were  never intended  to	be  acted  upon.  In
defence,  the	appellant  maintained  that  the  sale	deed
represented a  genuine transaction,  and  ownership  of	 the
house property	had passed  to her.  It was  further pleaded
that the  decrees  passed  by  the  Court  of  Small  Causes
operated  as   res  judicata  barring  the  respondent	from
pleading  that	 the  sale   deed  was	 merely	 a   nominal
transaction. Reliance  was also	 placed on section 92 of the
Indian Evidence Act.
     Dismissing the appeal by special leave, the Court
^
     HELD: 1:1.	 When a	 finding as  to title  to  immovable
property is rendered by a Court of Small Causes res judicata
cannot be  pleaded as  a bar  in a  subsequent regular civil
suit for  the determination  or enforcement  of any right or
interest in  immovable property.  In order to operate as res
judicata the  finding must  be one  disposing  of  a  matter
directly and  substantially in	issue in the former suit and
the issue  should have been heard and finally decided by the
court trying  such suit.  A matter  which is collaterally or
incidentally in issue for the purpose of deciding the matter
which is  directly in  issue in	 the case cannot be made the
basis of  a plea  of res  judicata. A question of title in a
Small Cause  suit can  be regarded as incidental only to the
substantial issue  in the  suit and  cannot operate  as	 res
judicata in a subsequent suit in which the question of title
is directly raised. [H81 G-1182A-C]
1177
     1:2. Explanation  VIII to	section 11  of the  Code  of
Civil Procedure	 operates only where an issue has been heard
and finally decided in the earlier suit.
     [1182 D-E]
     1:3. In  the instant  case, the finding rendered by the
Court of  Small	 Causes	 in  the  two  suits  filed  by	 the
appellant that	the document executed by the respondent is a
sale deed cannot operate as res judicata. [1182 E]
     Poholi Mullick  v. Fukeer	Chunder Patnaik,  (1874)  22
Suth W.R.  349; Chet Ram and Others v. Ganga, 1886 Allahabad
Weekly Notes;  Anwar Ali v. Nur-Ul-Haq and Another, (1907) 4
Allahabad Law  Journal 517; Khandu Valad Keru v. Tatia valad
Vithoba, (1871) 8 Bombay H.C.R.A.C. 23(24) (DB); Mohd. Yusuf
and another  v. Abul  Wahid, A.I.R. 1948 All. 296 and S.A.A.
Annamalai Chettiar  v. Molaiyan and others, A.I.R. 1970 Mad.
396, approved.
     Muhammad Abdul  Ghafur Khan v. Gokul Prasad and others,
A.I.R. 1914  All. 527;	Gulabchand Chhotalal Parikh v. State
of Bombay,  [1965] 2 S.C.R. 574; Madan Kishor and Another v.
Mahabir Prasad	and others,  A.I.R. 1929 All. 816; Ram Dayal
Sonar v.  Sukh Mangal  Kalwar, A.I.R.  1937 All.  676; Ganga
Prasad v.  Nandu Ram,  A.I.R. 1916  Patna 75;  Ganesh Das v.
Feroze Din,  A.I.R. 1934 Lahore 355, Puttangowda Mallangowda
Patil v. Nikanth Kalo Deshpande, XV Bombay Law Reporter 773;
Asgarali Roshanalli  and  another  v.  Kayumalli  Ibrahimji,
A.I.R. 1956  Bombay 236:  Lala	Jageshwar  Prasad  v.  Shyam
Behari Lal,  A.I.R. 1967  All. 125; Shyam Behari Lal v. Lala
Jogeshwar Prasad,  [1970] 3  S.C.C. 591;  Manzural  Haq	 and
another	 v.   Hakim  Mohsin   Ali,  A.I.R.  1970  All.	604;
Pateshwari Parshad Singh v. A. S. Gilani, A.I.R. 1959 Punjab
420, referred to and dissented from.
     2. The  bar imposed  by sub-section  (1) of  section 92
applies only  when a  party seeks  to rely upon the document
embodying the  terms of	 the transaction. In that event, the
law declares  that the	nature and intent of the transaction
must be	 gathered from	the terms of the document itself and
no evidence  of any  oral  agreement  or  statement  can  be
admitted as  between the  parties to  such document  for the
purpose of  contradicting or  modifying its  terms. The sub-
section is  not attracted  when the  case of a party is that
the transaction	 recorded in the document was never intended
to be  acted upon  at all  between the	parties and that the
document is  a sham.  Such a  question arises when the party
asserts that  there was	 a different  transaction altogether
and what  is recorded  in the document was intended to be of
no consequence	whatever. For  that purpose oral evidence is
admissible to  show that  the document	executed  was  never
intended to  operate as	 an agreement  but that	 some  other
agreement altogether,  not recorded  in	 the  document,	 was
entered into between the parties. [1183 C-F]
     Tyagaraja Mudaliyar  and another  v. Vedathanni, A.I.R.
1936 Privy Council 70, followed.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1537 of 1970.

Appeal by special leave from the judgment and order dated the 10/30th June, 1969 of the Bombay High Court, Nagpur Bench, Nagpur in Appeal No. 90 of 1962.

1178

U. R. Lalit and A. G. Ratnaparkhi, for the Appellant. S. S. Khanduja for the Respondent.

The Judgment of the Court was delivered by PATHAK, J: This appeal by special leave arises out of a declaratory suit in respect of title to a house property.

The respondent filed a suit in the Court of the Second Joint Civil Judge, Amrawati alleging that the house situated near Saraf Bazar in Amrawati had been purchased by her in 1950 for Rs. 4,000 and thereafter improvements had been affected by her to the property. Being in need of money, she entered into an agreement with the appellant for a loan of Rs. 2,000 and it was decided that simultaneously she should execute a nominal document of sale and a rent note. These documents were executed on January 7, 1953. She alleged that the documents were never intended to be acted upon, and that the rent paid by her represented in fact interest at 18% on the loan. She continued in possession of the house property throughout and, it is said, carried on repairs from time to time. It was stated that the appellant was attempting to enforce the document as a sale deed by filing suits in the Court of Small Causes for recovery of rent. As two suits had resulted in decrees, she considered it necessary to file the present suit for a declaration that she was, and continued to be, owner of the house property. In defence, the appellant maintained that the sale deed represented a genuine, transaction, and ownership of the house property had passed to the appellant. It was pleaded that the decrees passed by the Court of Small Causes operated as res judicata barring the respondent from pleading that the sale deed was merely a nominal transaction. Reliance was also placed on s. 92 of the Indian Evidence Act.

The trial court held that the sale deed was never intended to be acted upon and decreed the suit. The appellant appealed to the District Court, Amravati, but the learned District Judge did not accept the case that a sale had taken place. He held, however, that the transaction between the parties constituted a mortgage. He modified the trial court decree to conform to that finding. The High Court of Bombay, in second appeal, did not agree with the finding of the lower appellate court that the transaction was a mortgage and affirmed the findings of the trial court that the sale deed and rent note were sham documents, that the decrees of the 1179 Court of Small Causes did not operate as res judicata and that s. 92 of the Indian Evidence Act did not prevent the respondent from establishing the true nature of the transaction. Accordingly, the High Court set aside the decree of the lower appellate court and resorted that of the trial court.

When this appeal was heard by us, it appeared that the parties may settle the dispute by negotiated compromise. It seems, however, that no compromise has been possible. Accordingly, we proceed to dispose of the appeal on its merits.

Two points have been raised before us. The appellant urges that the Small Causes Court decrees, in view of the general principles of res judicata, precluded the trial of the question whether the sale transaction was a genuine transaction. The other point concerns the operation of section 92 of the Evidence Act.

The successive suits were filed by the appellant against the respondent in the Court of Small Causes for recovery of arrears of rent. In each suit the appellant contended that she was owner of the property and the respondent was her tenant. The tenancy was alleged on the basis of the document dated January 7, 1953 which on its terms purported to be a sale deed by the respondent in favour of the appellant. The respondent resisted the suits. The court decreed the suits on the finding that the document was a sale deed, and therefore the respondent was not the owner of the property but merely a tenant of the appellant. The question is whether this finding operates as res judicata in the instant suit. The High Court repelled the plea of res judicata on the ground that s. 11 of the Code of Civil Procedure governed the case, and that as a Court of Small Causes is not competent to try a suit for a declaration of title to immovable property, the court which passed the decrees relied on by the appellant was not competent to try the present suit and therefore an imperative condition of s. 11 was not satisfied.

It is contended before us on behalf of the appellant that the High Court erred in applying the statutory provisions of s. 11 of the Code, and should have invoked instead the general principles of res judicata. On that, it is submitted, all that was necessary to find was whether the Court of Small Causes was competent to try the two earlier suits and decide the issues arising therein. We have been referred to Gulabchand Chhotalal Parikh v, State of Bombay where 1180 this Court has taken the view that the provisions of s. 11 of the Code are not exhaustive with respect to an earlier decision operating as res judicata between the same parties on the same matter in controversy in a subsequent regular suit, and that on the general principles of res judicata, any previous decision on a matter in controversy, decided after full contest or after affording fair opportunity to the parties to prove their case by a Court competent to decide it, will operate as res judicata in a subsequent regular suit. It is not necessary, it was said, "that the Court deciding the matter formerly be competent to decide the subsequent suit or that the former proceeding and the subsequent suit have the same subject matter". The observations were made in considering the question whether decisions on matters in controversy in writ petitions under Article 32 or Article 226 of the Constitution could operate as res judicata in subsequent regular suits on the same matters in controversy between the same parties.

A number of other cases have been cited on behalf of the appellant in support of the plea of res judicata. We have considered them and we do not think that they help the appellant. In Muhammad Abdul Ghafur Khan v. Gokul Prasad and others the Allahabad High Court limited itself to observing that a Court of Small Causes possessed a discretion on whether to return the plaint under s. 23, Provincial Small Cause Courts Act on a finding that the relief claimed depended on proof of title. The same High Court in Madan Kishor and Another v. Mahabir Prasad and others merely observed that it was for the Court of Small Causes to decide under s. 23 of the Provincial Small Cause Courts Act whether a question of title was involved in the suit and on finding so it was open to it to return the plaint. That was also the view expressed by it in Ram Dayal Sonar v. Sukh Mangat Kalwat. So also in Ganga Prasad v. Nandu Ram, the Patna High Court said that the Court of Small Causes had power under s. 23 to return the plaint where it was of opinion that the question of title raised was so intricate that it should not be decided summarily. To the same effect was the view expressed by the Lahore High Court in Ganesh Das v. Feroze Din.

1181

In Puttangowda Mallangowda Patil v. Nikanth Kalo Deshpande, the Bombay High Court declared that a Court of Small Causes could render a finding on an issue as to title to immovable property but only in a suit which did not ask for that relief and merely for payment of a sum of money. Our attention was drawn to Asgarali Roshanalli and another v. Kayumalli Ibrahimji, but we find nothing there of assistance to the appellant. Reliance was placed on the decision of the Allahabad High Court in Lala Jageshwar v. Shyam Behari Lal. There a learned Single Judge took the view that as a Court of Small Causes is a Court of exclusive jurisdiction the restrictive conditions imposed by s 11 of the Code of Civil Procedure requiring "two-fold competency" of the Court whose decision is to operate as res judicata cannot be invoked. It was sufficient, he observed, that the decision had been rendered by a court of competent jurisdiction and it was not necessary that that court should also be competent to decide the subsequent suit. The judgment was brought in appeal to this Court but while disposing of the appeal, Shyam Behari Lal v. Lala Jageshwar Prasad, this Court declined to decide whether a Court of Small Causes could be regarded as a Court of exclusive jurisdiction. We find, however, that the view taken by the High Court in Lala Jageshwar Prasad (supra) was expressly overruled by a Full Bench of the High Court in Manzurul Haq and another v. Hakim Mohsin Ali and it was laid down that a Court of Small Causes could be described as a court of "preferential jurisdiction" but not as court of "exclusive jurisdiction". It was also held by the Full Bench that a decision rendered by a Court of Small Causes in a suit for arrears of rent would not operate as res judicata in a subsequent suit filed in the Court of the Munsif for recovery of arrears of rent for a different period and for ejectment. That the principle of res judicata could not be availed of where a decision given by a Court of Small Causes was relied on in a subsequent regular civil suit was the view also taken by the Punjab High Court in Pateshwar Parshad Singh v. A. S. Gilani.

It seems to us that when a finding as to title to immovable property is rendered by a Court of Small Causes res judicata cannot 1182 be pleaded as a bar in a subsequent regular civil suit for the determination or enforcement of any right or interest in immovable property. In order to operate as res judicata the finding must be one disposing of a matter directly and substantially in issue in the former suit and the issue should have been heard and finally decided by the court trying such suit. A matter which is collaterally or incidentally in issue for the purposes of deciding the matter which is directly in issue in the case cannot be made the basis of a plea of res judicata. It has long been held that a question of title in a Small Cause suit can be regarded as incidental only to the substantial issue in the suit and cannot operate as res judicata in a subsequent suit in which the question of title is directly raised. Poholi Mullick v. Fukeer Chunder Patnaik, Chet Ram and others v. Ganga, Anwar Ali v. Nur-Ul-Haq and Another, Khandu valad Keru v. Tatia valad Vithoba. See also Mohd. Yusuf and another v. Abdul Wahid and S.A.A. Annamallai Chettiar v. Molaiyan and others. Our attention has been drawn to Explanation VIII to s. 11 in the Code of Civil Procedure recently inserted by the Code of Civil Procedure (Amendment) Act, 1976. Section 97(3) of the Amendment Act declares that the new provision applies to pending suits, proceedings, appeals and applications. In our opinion the Explanation can be of no assistance, because it operates only where an issue has been heard and finally decided in the earlier suit.

Accordingly, we hold that the finding rendered by the Court of Small Causes in the two suits filed by the appellant that the document executed by the respondent is a sale deed cannot operate as res judicata in the present suit.

The next contention on behalf of the appellant is that sub-s.(1) of s. 92 of the Evidence Act bars the respondent from contending that there was no sale and, it is submitted, the respondent should not have been permitted to lead parole evidence in support of the contention. Section 91 of the Evidence Act provides that when the terms of contract, or of a grant, or of any other disposition of property, have been reduced to the form of a document, and in all cases in which any matter is required by law to be reduced to the form of a document, no evidence shall be given in proof of the 1183 terms of such contract, grant or other disposition of property, or of such matter, except the document itself. Sub-s. (1) of s. 92 declares that when the terms of any contract, grant or other disposition of property, or any matter required by law to be reduced to the form of a document, have been proved according to the last section, no evidence of any oral agreement or statement shall be admitted, as between the parties to any such instrument or their representatives in interest, for the purpose of contradicting, varying, adding to, or subtracting from, its terms And the first proviso to s. 92 says that any fact may be proved which would invalidate any document, or which would entitle any person to any decree or order relating thereto; such as fraud, intimidation, illegality, want of due execution, want of capacity in any contradicting party, want or failure of consideration, or mistake in fact or law. It is clear to us that the bar imposed by sub-s. (1) of s. 92 applies only when a party seeks to rely upon the document embodying the terms of the transaction. In that event, the law declares that the nature and intent of the transaction must be gathered from the terms of the document itself and no evidence of any oral agreement or statement can be admitted as between the parties to such document for the purpose of contradicting or modifying its terms. The sub- section is not attracted when the case of a party is that the transaction recorded in the document was never intended to be acted upon at all between the parties and that the document is a sham. Such a question arises when the party asserts that there was a different transaction altogether and what is recorded in the document was intended to be of no consequence whatever. For that purpose oral evidence is admissible to show that the document executed was never intended to operate as an agreement but that some other agreement altogether not recorded in the document, was entered into between the parties. Tyagaraja Mudaliyar and another v. Vedathanni. The Trial Court was right in permitting the respondent to lead parole evidence in support of her plea that the sale deed dated January 7, 1953 was a sham document and never intended to be acted upon. It is not disputed that if the parole evidence is admissible, the finding of the court below in favour of the respondent must be accepted. The second contention on behalf of the appellant must also fail.

In the result, the appeal is dismissed with costs.

S.R.					   Appeal dismissed.
1184