Allahabad High Court
Bishambhar vs Radha Kishunji on 24 February, 1931
Equivalent citations: AIR1931ALL557, AIR 1931 ALLAHABAD 557
JUDGMENT Bennet, J.
1. This is a second appeal by plaintiff against a decree of the lower appellate Court dismissing his appeal and upholding the decree of the Court of first instance dismissing the suit of the plaintiff. The plaintiff brought a suit for a declaration that a will dated 10th September 1926 executed by his cousin Mathura Prasad was illegal, null and void and ineffectual as against him. In the Court of first instance it was recorded as follows on 31st August 1927:
The pleaders for the parties state that the parties to this ease agree that Babu Jwala Prasad, pleader, may be appointed referee, that the case may be decided in accordance with the statement which he may make in Court without any oath being administered to him or send it in writing, that the parties shall accept and agree to it and that they do not wish to produce any other evidence.
2. On 5th September 1927 Babu Jwala Prasad applied for one day's further time and on 6th September 1927 the plaintiff made an application to the Court stating that he no longer desired to abide by the statement of Babu Jwala Prasad as he had found that Babu Jwala Prasad was going to decide that there was a separation between the plaintiff and his deceased cousin Mathura Prasad effected by the mere fact that Mathura Prasad in his will had stated that he was separate. The Court came to the following finding on that date 16th September 1927:
The parties have appointed Babu Jwala Prasad vakil as a referee in this case and they have agreed to stand or fall by his statement. Babu Jwala Prasad has submitted his statement and he states that the plaintiff's suit should be dismissed and that the parties should bear their own costs. Suit dismissed.
3. It is apparent therefore that on that date Babu Jwala Prasad made a statement before the Court, not on oath to the effect that the plaintiff's suit should be dismissed. Before us in second appeal it has been contended that the plaintiff was entitled to resile from his agreement to abide by the statement of Babu Jwala Prasad. Dr. Katju for the respondents has contended that the plaintiff should not be allowed to resile from such a statement.
4. Various rulings have been referred to and these rulings fall firstly under the heading of cases coming under the Oaths Act. These cases are Deoraj Misra v. Abhai Baji A.I.R. 1927 All. 584, Salik Ram v. Wali Ahmad A.I.R. 1927 All. 590 and Chiddu v. Kunwar Sen [1906] 29 All. 49. These cases do not apply to the present case because in the present case statement of Babu Jwala Prasad was not made on oath. Secondly there are some cases in which the statement was not on oath of a person to whom the parties had made a reference. Such a case is Himanchal Singh v. Jatwar Singh A.I.R. 1924 All. 570. In that case there had been a very similar reference in the following terms:
It has been settled between the parties that Rai Sahib Pandit Gopal Das Sharma, vakil, shall hear out the whole affair and that we shall accept any statement that ho may make before the Court.
5. Although therefore this reference did not indicate that the statement should be on oath, nevertheless on p. 711 of the ruling it is stated that the statement was made on oath. However that ruling is to be differentiated from the present case on another more important ground. In that ruling no objection was taken by either party before the statement was made and before decree was passed by the Court of first instance in accordance with that statement. It was only on appeal that the plaintiff made objections to the procedure. Now the procedure in that case may be regarded as an adjustment or compromise of the suit under Order 23, Rule 3 and accordingly a decree may validly be passed by a Court on such an adjustment or compromise. It was argued that the agreement to refer in the present case would amount to such an adjustment. But we consider that the present agreement does not amount to an adjustment but only amounts to agreement on a procedure which might eventuate in an adjustment and that until the referee had given his statement there could be no question of any adjustment. An objection was taken by the plaintiff before Babu Jwala Prasad had made his statement and before any decree had been passed by the Court in accordance with that statement.
6. A case which was similar to the present case is reported in Tumman Singh v. Sheodarshan Singh A.I.R. 1930 All. 162 and this case was decided by a Bench of which one of us was a member. In that case it was held that a similar agreement did not come within the purview of Order 23, Rule 3 and that a party could resile from that agreement before the statement of the person to whom reference has been made has been recorded.
7. Now the Code provides in Schedule 2 for the appointment of an arbitrator who shall decide a case and make an award in writing to a Court and . on such an award the case allows a period of ten days for objection to be filed. In addition to this procedure of arbitration there is also the procedure under the Oaths Act by which reference may be made to a person to state on oath certain facts within his knowledge and the parties may agree to be bound by such a statement. Referenee has also been made to Section 20, Evidence Act, which deals with statements made by persons to whom a party to the suit has expressly referred for information in reference to a matter in dispute. It is contended that the statement of Babu Jwala Prasad would be an admission and an admission by which the plaintiff would be bound. In the first place, an admission under the Evidence Act is not conclusive. Secondly an admission must be a statement of fact and in the present case it is not shown that Babu Jwala Prasad made any statement of fact. Accordingly we consider that there is no question here of any admission by Babu Jwala Prasad which would have any binding effect on the plaintiff.
8. Now it is clear that there are two kinds of proceedings which are allowed to parties who do not wish their suit to be tried by a Court in the usual manner. Firstly, the parties may agree to abide by the statement on oath of some person under the Oaths Act, or secondly, the parties may make a reference to arbitration under Schedule 2, Civil P.C. For the defendants-respondents it is contended that under Section 151, Civil P. C, this Court by its inherent jurisdiction should sanction a third method of procedure, that is, the method adopted by the parties in this case, and should further hold that once a reference has been made to the statement of a person to whom the parties referred, then each party to the case cannot resile from such an agreement.
9. It is contended that the agreement to make a reference would be a legal agreement under the Contract Act the consideration being in the case of each party that the opposite party had also made a promise to abide by the result. That may be so, and it is apparently correct that such an agreement would not be invalid under Section 23, Contract Act. But although the breach of such an agreement might entitle a party to sue for damages, we do not consider that such an agreement binds the parties to it and prevents them from resiling from such an agreement, and we do not consider that such an agreement must necessarily be specifically enforced. We do not see that any advantage would accrue from the setting up of a third method of procedure in addition to the method of Sch.2 and the methods of Oaths Act. If parties desire that the case should abide by the knowledge of facts possessed by some person, then it is open to the parties to make an agreement under the Oaths Act that the case should abide by the statement on oath of that person. If on the other hand, the parties desire that the case should be decided by some person instead of being decided by the Court, then it is open to the parties to have that parson appointed as arbitrator under Schedule 2. But the particular kind of reference in the present case which is by no means uncommon seems to us to serve no useful purpose.
10. In the present case Babu Jwala Prasad was apparently not stating anything of his own knowledge and at any rate he was not to make a statement on oath. He was apparently deciding points of law in a manner which would prevent the parties having any appeal on those points of law. If Babu Jwala Prasad had been an arbitrator then he would have had to proceed in a particular manner determined by the reference to arbitration and his award would have had to be in writing and to have been filed in Court and a period of ten days would have been allowed for objections. We consider that the objection of the plaintiff to the procedure in the present case is therefore well founded and that it was open to the plaintiff to resile from the agreement before the statement had been made by Babu Jwala Prasad and action had been taken by the Court on that statement. Accordingly we allow the appeal with costs and we restore the case and send it back to the Court of first instance for trial according to law. Costs incurred here and in the lower Court will abide the result.