Telangana High Court
M/S Kshitij Infraventures Pvt. Ltd. vs Mrs. Khorshed Shapoor Chenai And 2 ... on 7 January, 2022
Author: P.Naveen Rao
Bench: P.Naveen Rao, P.Sree Sudha
1
IN THE HIGH COURT OF JUDICATURE FOR THE STATE OF
TELANGANA
********
I.A. No. 1 OF 2020 And CCCA No. 66 OF 2020
Between:
M/s Kshitij Infraventures Pvt Ltd
Formerly known as Ashish Developers and Builders P Ltd
having its registered office at Plot No 136/A
Road No 12 Banjara Hills
Hyderabad
rep by its Director Sri Rajkumar Malpani
..... appellants/
And
Mrs Khorshed Shapoor Chenai
W/o late Shapoor Rasheed Chenai
R/o 5-9-22/1 Shapoorwadi
Adarshnagar
Hyderabad and 2 Others
.....Respondent/
DATE OF JUDGMENT PRONOUNCED :07 .01.2022
THE HON'BLE SRI JUSTICE P.NAVEEN RAO
&
THE HON'BLE SMT JUSTICE P.SREE SUDHA
1. Whether Reporters of Local Newspapers : No
may be allowed to see the Judgments ?
2. Whether the copies of judgment may be : Yes
marked to Law Reporters/Journals
3. Whether Their Lordship wish to : No
see the fair copy of the Judgment ?
PNR,J & PSS,J
CCCA No.66 of 2020
2
* HONOURABLE SRI JUSTICE P.NAVEEN RAO
&
HONOURABLE SMT JUSTICE P.SREE SUDHA
+ I.A. No. 1 OF 2020 And CCCA No. 66 OF 2020
% 07.01.2022
# M/s Kshitij Infraventures Pvt Ltd
Formerly known as Ashish Developers and Builders P Ltd
having its registered office at Plot No 136/A
Road No 12 Banjara Hills
Hyderabad rep by its Director Sri Rajkumar Malpani ... Appellant
Vs.
$ Mrs Khorshed Shapoor Chenai
W/o late Shapoor Rasheed Chenai
R/o 5-9-22/1 Shapoorwadi
Adarshnagar, Hyderabad and 2 Others ... Respondents
!Counsel for the Appellant(s) : Sri Dammalapati Srinivas,
Senior counsel for Sri Satyanarayana Rao
Counsel for the Respondent No.1: Sri Venkatadri Raju
Counsel for the Respondent No.2: Sri S Niranjan Reddy, Senior
counsel for Sri Naresh Reddy Chinnolla
Counsel for the Respondent No.3: Sri B Sree Hari
<Gist :
>Head Note:
? Cases referred:
(1961) 3 SCR 1015
1970 (1) SCC 769
(1998) 7 SCC 123
(2008) 8 SCC 321
(2012) 7 SCC 738
(2014) 4 SCC 163
(2007) 2 Gauhati Law Reports 479
(2006) 11 SCC 114
(2013) 14 SCC 81
(2011) 4 SCC 363
(2010) 8 SCC 685
AIR 1962 SC 361
RLW 2006 (1) Raj 275 = 2006 (1) WLC 51
(2012) 5 SCC 157
(2013) 12 SCC 649
(1970) 1 SCC 769
(2008) 12 SCC 481
(2010) 2 SCC 114
PNR,J & PSS,J
CCCA No.66 of 2020
3
HONOURABLE SRI JUSTICE P. NAVEEN RAO
&
HONOURABLE SMT JUSTICE P SREE SUDHA
I.A. No. 1 OF 2020
And
CCCA No. 66 OF 2020
ORDER:(Per Hon'ble Sri Justice P.Naveen Rao) Heard Sri Dammalapati Srinivas learned senior counsel representing Sri Satyanarayana Rao Adiraju learned counsel for appellant, Sri Venkatadri Raju learned counsel for first respondent, Sri S.Niranjan Reddy learned senior counsel representing Sri Naresh Reddy learned counsel for second respondent and Sri B.Sree Hari learned counsel for third respondent.
2. This is an application filed to condone the delay of 1691 days in preferring appeal against the judgment and decree dated 28.4.2015 in O.S. No. 69 of 2003 on the file of XIII Additional chief Judge, City Civil Court, Hyderabad. Petitioner/appellant is the plaintiff No.2 in O S No. 69 of 2003. The third respondent is plaintiff No.1 and respondents 1 and 2 are defendants 1 and 2 to the suit.
3. From the pleadings, to the extent relevant, the timeline of the litigant leading to this application is noted hereunder. Respondent no.3 claims that late Shapoorji Chenoy was the owner of the suit schedule property (Acs.22.05 guntas) and she has succeeded to the said property. The suit schedule property is Municipal House bearing No. 1-2-630, Elchibegguda, Lower Tank Bund Road, Hyderabad. It forms part of Sy.Nos.157/1 to 3, 158/1 & 2, 159 PNR,J & PSS,J CCCA No.66 of 2020 4 and 159/1 of Bakaram village, co-related to T.S.No.27, Block-B, Ward No.76 of Bakaram village. The suit schedule property was leased out in perpetuity by late Shapoorji Chenoy to Dewan Bahadoor Ramgopal Mills Limited (DBR Mills) for the purpose of running Textile Mills. According to DBR Mills, it has also purchased Acs.4.00 guntas of adjacent land. In the said manner, it has acquired in all Acs.26.05 guntas of land. In the said land, DBR Mills was established.
4. Alleging that several terms of lease agreement were violated by the lease holder resulting in lease becoming inoperative and claiming that plaintiff is entitled to recovery of possession, to recover arrears of rent and damages, legal proceedings were set in motion and plaintiff no.1 instituted O.S.No.1201 of 1995, renumbered as O.S.No.69 of 2003 on the file of XIII Additional chief Judge (FTC), City Civil Courts, Hyderabad, praying to grant decree of eviction of defendant No. 1 from the leased property and to pay damages. On 03.12.1998, the appellant herein entered into agreement of sale with the respondent no.3 herein in respect of the suit schedule property. Thereafter, the appellant impleaded as plaintiff no.2. DBR Mills Employees Union was later impleaded as Defendant No.2 to the suit.
5. While so, plaintiffs 1 and 2 and first defendant sought to resolve the inter se dispute and entered into compromise on 08.03.1999. In terms of this compromise, appellant gets full rights on Acs.6.00 out of suit schedule land and 1st respondent owns remaining land of Acs.16.00. The compromise memo was filed into the Court through I.A.No.359 of 1999. Second defendant filed PNR,J & PSS,J CCCA No.66 of 2020 5 an affidavit seeking leave of the Court to allow him to join as a party to the compromise memo and agreeing to record the compromise and to pass judgment in terms thereof.
6. Though, initially agreed to resolve the dispute amicably and entered into compromise when matter was considered by the trial Court to record the compromise and to render judgment, the first respondent opposed the compromise by contending that there was huge delay in presenting the compromise memo causing financial drain and sought to record fresh compromise before an Arbitrator. Over-ruling the objection of 1st respondent taking recourse to Order XXIII Rule 3 of CPC, by judgment dated 03.04.2003, the Trial Court allowed I.A.No.359 of 1999 and decreed the suit in terms of the compromise. The Trial Court also directed to pay the Court fee if any required, as per the terms of compromise.
7. The respondent no.1 filed CCCA No. 350 of 2003 before Hon'ble High Court challenging the compromise Decree dated 3.4.2003. The respondent No. 2 herein also preferred CCCA No. 74 of 2004. CCCA No. 329 of 2003 and CCCA No. 131 of 2004 were filed by third parties. All the four appeals were clubbed and by a common judgment dated 12.4.2004, the Division Bench of this Hon'ble Court dismissed all the appeals, thereby confirming the compromise decree dated 3.4.2003. However, for the limited purpose to assess the value of the property relating to compromise, and the Court fee payable thereon, the matter was remanded to the trial Court.
8. Challenging the decision of this Court, Special Leave Petition Nos. 13630 to 13633 of 2005 were filed and the same were PNR,J & PSS,J CCCA No.66 of 2020 6 dismissed by the Hon'ble Supreme Court by order dated 21.4.2005. Review Petitions filed against the dismissal of SLPs were also dismissed by order dated 24.8.2005.
9. On remand, the suit underwent several adjournments to secure the market value of the land in issue and thereafter for payment of Court fee. Holding that even though several adjournments were granted plaintiffs have not paid the court fee they forfeited their right and finally dismissed the suit by judgment dated 28.04.2015.
10. The first respondent filed O.S.No.293 of 2019 in the Court of X Additional Chief Judge, City Civil Court praying to grant decree of cancellation of the registered documents bearing document no.1349 of 2009 dated 27.10.2009 and document no.1350 of 2009 dated 28.10.2009.
11. Appellant claims that he came to know about dismissal of O.S.No.69 of 2003 only when he received summons in O.S.No.293 of 2019. Immediately thereafter he has obtained all the documents and instituted the appeal suit. In preferring the appeal, there is a delay of 1691 days. Therefore, appellant filed this I.A.No.1 of 2020 to condone the delay in filing the appeal.
12.1. Learned senior counsel for the appellant Sri Dammalapati Srinivas contended that Order XLI Rule 26A of CPC per force requires trial Court to issue notice to parties by fixing the date of hearing on remand, but this Rule was not complied. After the remand by this Court in CCCA Nos. 329 of 2003 and batch, no notice was served on the appellant. Therefore, the appellant was PNR,J & PSS,J CCCA No.66 of 2020 7 not aware of the proceedings taken up by the trial Court. Before suit was disposed of, first time, both plaintiffs were represented by different Lawyers. After the remand, appellant was not represented by a lawyer as no notice was given to the appellant on remand and only lawyer for first plaintiff appeared. Appellant came to know only for the first time when he received summons in O.S.No.293 of 2019 pending in the Court of the X Additional Chief Judge, City Civil Court, Hyderabad instituted by the first respondent and immediately he has taken steps to file this appeal. 12.2. He would further submit that as per the judgment and decree passed by this Court in CCCA No. 329 of 2003, payment of Court fee would arise only after assessing the value of the property and after the assessment the plaintiffs had two months time to pay the Court fee. The suit underwent several adjournments only for the purpose of ascertaining valuation of the suit schedule property. The valuation was furnished only on 01.12.2014. No reasonable opportunity was given to the appellant to pay additional court fee after valuation of the suit schedule property was furnished by the Registration Department.
12.3. He would further submit that the suit was disposed of in terms of the compromise. The decree granted by the trial Court was affirmed by this Court and by the Hon'ble Supreme Court. The remand by this Court was only with reference to determination of Court fee payable in terms of the compromise recorded by the trial Court and therefore the trial Court grossly erred in dismissing the suit and is thus per-se illegal.
PNR,J & PSS,J CCCA No.66 of 2020 8 12.4. He would further submit that the trial Court went beyond the scope of remand. The suit was remanded only for the purpose of determining the additional court fee payable, therefore the trial Court could not have dismissed the main suit when the decree granted by the trial Court was affirmed by this Court and Hon'ble Supreme Court. The rights accrued by virtue of a compromise which were affirmed by decree of the trial Court cannot be taken away on mere ground of not paying the Court fee. 12.5. He would further submit that payment of appropriate Court fee is between the plaintiffs and the State. Therefore, 'inter-partes' the compromise entered into is binding and said compromise cannot be nullified on mere ground of non payment of the appropriate Court fee. It is a curable defect and even at this stage it can be cured. This Court should permit the appellant to deposit the balance Court fee and to confirm the decree as originally granted by the trial Court and affirmed by this Court and Hon'ble Supreme Court. The said course would be just and equitable. The substantive right created and vested in the appellant by virtue of compromise cannot be nullified on the specious ground of not paying the appropriate court fee.
12.6. In support of his submissions, learned senior counsel placed reliance on the following decisions:
Sri Rathnavarmaraja Vs Vimla1; Madanlal Vs MST Chhotaka Bibi2; N.Balakrishnan Vs M.Krishnamurthy3;1
(1961) 3 SCR 1015 2 1970 (1) SCC 769 3 (1998) 7 SCC 123 PNR,J & PSS,J CCCA No.66 of 2020 9 Perumon Bhagvathy Devaswom Vs Bhargavi Amma4; A.Nawab John and others Vs V.N.Subramaniyam5; Manoharan Vs Sivarajan and others6; State/CBI (SPE) Vs Subrate Bhattacharjee and another7.
13.1. Per contra, learned senior counsel Sri S.Niranjan Reddy, appearing for first respondent submitted that per-se suit is not maintainable unless proper court fee is paid. It is the duty of the plaintiffs to comply with the mandate given by the trial Court and affirmed by this Court regarding payment of Court fee. He would submit that order XLI Rule 26A of the CPC has no application to the facts of this Case. The trial Court is required to issue notices by fixing the date of next hearing only when the appellate Court remands a case on aspects falling under Rule 23, 23A and 25. According to learned senior counsel, none of the three contingencies provided in Order XLI Rule 26A of CPC are attracted to the case on hand. He would submit that except Order XLI Rule 26A there is no other provision in CPC which requires issuance of notice to the parties to the suit on remand.
13.2. According to learned senior counsel, if Court fee is not paid the suit is liable to be dismissed and in spite of affording due opportunity, as plaintiffs failed to pay the court fee, the trial Court has rightly dismissed the suit.
13.3. He would submit that there are no bona fides in prosecuting the litigation. The appellant is only trying to drag on 4 (2008) 8 SCC 321 5 (2012) 7 SCC 738 6 (2014) 4 SCC 163 7 (2007) 2 Gauhati Law Reports 479 PNR,J & PSS,J CCCA No.66 of 2020 10 the litigation and frustrate the fruits of the decree granted in favour of the defendants by dismissing the suit. 13.4. He would submit that the delay of 1691 days in instituting the appeal, per-se, is on the very high side and no case is made out for condoning the delay. The appellant failed to explain each day's delay. When the delay is huge, it is his bounden duty to assign cogent reasons. He would further submit that the delay of 1691 days cannot be seen in isolation. The appellant was silent for 16 years and no explanation is offered on his conduct in prosecuting the case before the trial Court from the year 2004/2005 till 2015. It was the bounden duty of the appellant to prosecute the suit and to comply with the mandate of the trial Court as affirmed by the appellate Court to pay the balance court fee. Knowing fully well that unless the balance court fee is paid, the decree recording the compromise cannot survive, he deliberately avoided payment of additional court fee. He would submit that the appellant is trying to play game of hide and seek by not appearing before the trial Court and not complying with the directions of this Court to pay the additional court fee and coming to this court to set aside the decree granted by the trial Court dismissing the suit after a long delay of 1691 days. He would submit that as per the valuation of the property determined by the registration department, the appellant was required to pay Court fee as per valuation of the suit schedule property as applicable in the year 2004. If what is contended by the appellant is accepted, he is required to pay the same court fee even after 17 years whereas the valuation of the suit property as of now is far higher. Thus, no indulgence can be PNR,J & PSS,J CCCA No.66 of 2020 11 shown by this Court to permit the appellant to pay the same Court fee as payable in the year 2004 after 17 years. 13.5. He further submitted that it cannot be said that appellant was not aware of the mandate of this Court for payment of Court fee and pendency of suit before the trial Court. By referring to paragraphs 9, 10,12 and 13 of the affidavit filed in support of I.A.No.1 of 2020, he would submit that what is stated therein is a blatant lie. He would submit that as can be seen from the affidavits filed in CCCAMP No.331 OF 2006 of 2006 in CCCA No.329 of 2003 and CCCAMP No.332 of 2006 in CCCA No.350 of 2003, deponent to the affidavit filed in support of this application was also deposing on behalf of both the plaintiffs in the suit. In CCCAMP No.331 of 2006 in CCCA No.329 of 2006 and CCAMP No.332 of 2006 in CCCA No.350 of 2003 deponent sought for listing of the appeal suits under the caption "for being mentioned" for seeking clarification with regard to observation made as to calculate the court fee. It was pleaded that the value of the subject matter of the compromise was Rs.4 crores, and plaintiffs offered to pay court fee on amount of Rs.4 crores and accordingly this Court was pleased to remand to the trial Court, for limited purpose of calculation of the Court fee by treating the value of the suit schedule property as Rs.4 crores only. It was pleaded that there was ambiguity on this aspect and it requires clarification. He would further submit that as evident from the record CCCAMP No.11963 of 2004 (I.A.No.2 of 2004) was filed seeking extension of three months time for assessing the value of the property. Said I.A. was disposed of on 2.2.2006. Therefore, appellant cannot plead ignorance of proceedings pending before the trial Court. Further, even PNR,J & PSS,J CCCA No.66 of 2020 12 according to this appellant, at least the first plaintiff was represented by an advocate before the trial Court. 13.6. He would further submit that during this period he was pursuing with the registration department to register the deed sought to be registered by the first plaintiff, in favour of the second plaintiff when registering authority refused to register, W.P.No.25181 of 2006 was filed. Alleging disobedience of the order of this Court C.C.No.1344 of 2007 was filed. The deponent herein deposed to the affidavit filed in support of W.P.No.23123 of 2012 filed by the first plaintiff challenging the endorsement given by the registering authority on 12.1.2012 insisting to secure 'no objection certificate' for the purpose of registration of the document sought to be registered by plaintiff No.1 in favour of plaintiff No.2. Based on the directions issued by this Court, he got the document registered in his favour. Again he was also deponent to the affidavit filed in WP 11314 of 2014. This writ petition was filed challenging the decision of the Municipal Commissioner rejecting the building plans submitted by the appellant for construction of commercial complex on the very same land. During this period, he filed two applications before this Court in the year 2006. All these aspects clearly point out that appellant was aware of the proceedings before the trial Court, watching from side lines and therefore what is pleaded is a blatant lie and amounts to playing fraud on the Court.
13.7. He would further submit that the Division Bench of this Court in judgment dated 12.4.2004 while remanding the suit for determination of valuation of the property and calculation of PNR,J & PSS,J CCCA No.66 of 2020 13 additional court fee clearly observed that the judgment rendered by the trial Court in O.S.No.69 of 2003 has binding effect only on payment of Court fee. Thus, the appellant was aware of the consequences of non payment of court fee and therefore assertion that the rights accrued to them by virtue of a compromise arrived between the parties and recorded by the trial Court is erroneous. The limited right accrued to the appellant by virtue of compromise decree is subject to payment of court fee.
13.8. He would further submit that Section 23 of the Indian Registration Act requires registration of the decree within four months of the date of decree. Unless the compromise decree is registered it has no legal sanctity. No steps were taken to seek registration of the decree as required by section 23 of the Registration Act, 1908. He would further submit that even otherwise deed of compromise also requires registration within four months from the date of compromise but no endeavour was made by the appellant. The appellant can claim to have acquired right as per the compromise deed only if the payment of court fee was made as mandated by this Court in paragraph 72 of judgment in CCCA No.329 of 2003 and batch and registered as required by Section 23 of the Registration Act, 1908.
13.9. In view of the time limit specified by this Court and having regard to the provisions in Section 23 of the Registration Act, 1908, Article 137 of the Limitation Act, 1963 and no application seeking extension of time is filed. Having regard to history of litigation it is not just and equitable to treat such delay as reasonable and justified.
PNR,J & PSS,J CCCA No.66 of 2020 14 13.10. He would further submit that consequent to the remand with specific observations in paragraph 72 of the judgment of this Court, the suit was brought back to life before the trial Court and affirmation of the earlier judgment and decree is subject to payment of additional Court fee. Since suit was brought to life and plaintiffs did not prosecute their suit, trial Court could dismiss the suit on that ground, therefore, no error was committed by the trial Court.
13.11. In support of his contentions, learned senior counsel placed reliance on the following decisions:
Rama Narang Vs Ramesh Narang and Another8;
Basawaraj and another Vs Special Land Acquisition Officer9; Lanka Venkateswarlu Vs State of Andhra Pradesh10; Balwant Singh Vs Jagdish Singh and others11 ; Ramlal and others Vs Rewa Coalfields Ltd12; Srinagar Kanwar Vs Hari Singh13.
14. Issue for consideration is whether petitioner/appellant is entitled to condone delay of 1691 days in filing the CCCA No. 66 of 2020?
15. It is made clear at the outset that as the issue is at the stage of consideration of application to condone the delay in preferring the appeal, the court is not dwelling into merits of the case. 8 (2006) 11 SCC 114 9 (2013) 14 SCC 81 10 (2011) 4 SCC 363 11 (2010) 8 SCC 685 12 AIR 1962 SC 361 13 RLW 2006 (1) Raj 275 = 2006 (1) WLC 51 PNR,J & PSS,J CCCA No.66 of 2020 15
16. Section 96 of CPC vests right in an aggrieved party to avail remedy of appeal. Against the decision of the District Court, appeal shall lie to the High Court. Remedy of appeal has to be availed within 90 days from the date of decree in the suit. Section 514 of the Limitation Act vests discretion in the High Court to entertain an appeal filed after 90 days by condoning the period of delay. Such condonation is subject to the appellant showing sufficient cause for not availing the remedy of appeal within 90 days.
17. Scope of Section 5 of the Limitation Act and scope of power of Court to condone the delay in filing an appeal was subject of consideration in plethora of precedent decisions of this Court and the Hon'ble Supreme Court. Suffice to note few land mark decisions to understand the concept of sufficient cause. 17.1. In Perumon Bhagvathy Devasom (supra) and N.Balakrishnan (supra), the Supreme Court considered what is meant by 'sufficient cause' and the scope of exercising of discretion in condoning delay.
17.2. In Maniben Devraj Shah v. Municipal Corporation of Brihan Mumbai15, the Hon'ble Supreme Court held as under:
"14. ...The law of limitation is founded on public policy. The Limitation Act, 1963 has not been enacted with the object of destroying the rights of the parties but to ensure that they approach the court for vindication of their rights without unreasonable delay. The idea underlying the concept of limitation is that every remedy should remain alive only till the expiry of the period fixed by the legislature. At the same time, the courts are empowered to condone the delay provided that sufficient cause is shown by the applicant for not availing the remedy within the prescribed period of limitation.14
S.5. Extension of prescribed period in certain cases.--Any appeal or any application, other than an application under any of the provisions of Order XXI of the Code of Civil Procedure, 1908, may be admitted after the prescribed period if the appellant or the applicant satisfies the court that he had sufficient cause for not preferring the appeal or making the application within such period. Explanation.--The fact that the appellant or the applicant was misled by any order, practice or judgment of the High Court in ascertaining or computing the prescribed period may be sufficient cause within the meaning of this section.15
(2012) 5 SCC 157 PNR,J & PSS,J CCCA No.66 of 2020 16
15. The expression "sufficient cause" used in Section 5 of the Limitation Act, 1963 and other statutes is elastic enough to enable the courts to apply the law in a meaningful manner which serves the ends of justice.
No hard-and-fast rule has been or can be laid down for deciding the applications for condonation of delay but over the years this Court has advocated that a liberal approach should be adopted in such matters so that substantive rights of the parties are not defeated merely because of delay.
16. In Ramlal v. Rewa Coalfields Ltd. [AIR 1962 SC 361] this Court while interpreting Section 5 of the Limitation Act, laid down the following proposition: (AIR pp. 363-64, para 7) "7. In construing Section 5 (of the Limitation Act) it is relevant to bear in mind two important considerations. The first consideration is that the expiration of the period of limitation prescribed for making an appeal gives rise to a right in favour of the decree-holder to treat the decree as binding between the parties. In other words, when the period of limitation prescribed has expired the decree-holder has obtained a benefit under the law of limitation to treat the decree as beyond challenge, and this legal right which has accrued to the decree-holder by lapse of time should not be light-heartedly disturbed. The other consideration which cannot be ignored is that if sufficient cause for excusing delay is shown discretion is given to the court to condone delay and admit the appeal. This discretion has been deliberately conferred on the court in order that judicial power and discretion in that behalf should be exercised to advance substantial justice."
17. In Collector (LA) v. Katiji [(1987) 2 SCC 107] this Court made a significant departure from the earlier judgments and observed: (SCC pp. 108-09, para 3) "3. The legislature has conferred the power to condone delay by enacting Section 5 of the Limitation Act of 1963 in order to enable the courts to do substantial justice to parties by disposing of matters on 'merits'. The expression 'sufficient cause' employed by the legislature is adequately elastic to enable the courts to apply the law in a meaningful manner which subserves the ends of justice--that being the life- purpose for the existence of the institution of courts. It is common knowledge that this Court has been making a justifiably liberal approach in matters instituted in this Court. But the message does not appear to have percolated down to all the other courts in the hierarchy. And such a liberal approach is adopted on principle as it is realised that:
(1) Ordinarily a litigant does not stand to benefit by lodging an appeal late.
(2) Refusing to condone delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this when delay is condoned the highest that can happen is that a cause would be decided on merits after hearing the parties.
(3) 'Every day's delay must be explained' does not mean that a pedantic approach should be made.
Why not every hour's delay, every second's delay? The doctrine must be applied in a rational common sense pragmatic manner.
(4) When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done because of a non-deliberate delay.
PNR,J & PSS,J CCCA No.66 of 2020 17 (5) There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides. A litigant does not stand to benefit by resorting to delay. In fact he runs a serious risk.
(6) It must be grasped that judiciary is respected not on account of its power to legalise injustice on technical grounds but because it is capable of removing injustice and is expected to do so....."
18. In N. Balakrishnan v. M. Krishnamurthy [(1998) 7 SCC 123], the Court went a step further and made the following observations: (SCC pp. 127-28, paras 9, 11 & 13) "9. It is axiomatic that condonation of delay is a matter of discretion of the court. Section 5 of the Limitation Act does not say that such discretion can be exercised only if the delay is within a certain limit. Length of delay is no matter, acceptability of the explanation is the only criterion. Sometimes delay of the shortest range may be uncondonable due to a want of acceptable explanation whereas in certain other cases, delay of a very long range can be condoned as the explanation thereof is satisfactory. Once the court accepts the explanation as sufficient, it is the result of positive exercise of discretion and normally the superior court should not disturb such finding, much less in revisional jurisdiction, unless the exercise of discretion was on wholly untenable grounds or arbitrary or perverse. But it is a different matter when the first court refuses to condone the delay. In such cases, the superior court would be free to consider the cause shown for the delay afresh and it is open to such superior court to come to its own finding even untrammelled by the conclusion of the lower court. xxx
11. Rules of limitation are not meant to destroy the rights of parties. They are meant to see that parties do not resort to dilatory tactics, but seek their remedy promptly. The object of providing a legal remedy is to repair the damage caused by reason of legal injury. The law of limitation fixes a lifespan for such legal remedy for the redress of the legal injury so suffered. Time is precious and wasted time would never revisit. During the efflux of time, newer causes would sprout up necessitating newer persons to seek legal remedy by approaching the courts. So a lifespan must be fixed for each remedy. Unending period for launching the remedy may lead to unending uncertainty and consequential anarchy. The law of limitation is thus founded on public policy. It is enshrined in the maxim interest reipublicae up sit finis litium (it is for the general welfare that a period be put to litigation). Rules of limitation are not meant to destroy the rights of the parties. They are meant to see that parties do not resort to dilatory tactics but seek their remedy promptly. The idea is that every legal remedy must be kept alive for a legislatively fixed period of time. xxx
13. It must be remembered that in every case of delay, there can be some lapse on the part of the litigant concerned. That alone is not enough to turn down his plea and to shut the door against him. If the explanation does not smack of mala fides or it is not put forth as part of a dilatory strategy, the court must show utmost consideration to the suitor. But when there is reasonable ground to think that the delay was occasioned by the party deliberately to gain time, then the court should lean against acceptance of the explanation. While condoning the delay, the court should not forget the opposite party altogether. It must be borne in mind that he is a loser and he too would have incurred quite large litigation expenses. It would be a salutary guideline that when courts condone the delay due to laches on the part of PNR,J & PSS,J CCCA No.66 of 2020 18 the applicant, the court shall compensate the opposite party for his loss."
(emphasis supplied) 17.3. On review of precedent decisions in Esha Bhattacharjee v. Raghunathpur Nafar Academy16 the Supreme Court summarized the principles to be applied while deciding a condonation of delay petition as under:
"21. From the aforesaid authorities the principles that can broadly be culled out are 21.1. (i) There should be a liberal, pragmatic, justice-oriented, non- pedantic approach while dealing with an application for condonation of delay, for the courts are not supposed to legalise injustice but are obliged to remove injustice.
21.2. (ii) The terms "sufficient cause" should be understood in their proper spirit, philosophy and purpose regard being had to the fact that these terms are basically elastic and are to be applied in proper perspective to the obtaining fact- situation.
21.3. (iii) Substantial justice being paramount and pivotal the technical considerations should not be given undue and uncalled for emphasis.
21.4. (iv) No presumption can be attached to deliberate causation of delay but, gross negligence on the part of the counsel or litigant is to be taken note of.
21.5. (v) Lack of bona fides imputable to a party seeking condonation of delay is a significant and relevant fact.
21.6. (vi) It is to be kept in mind that adherence to strict proof should not affect public justice and cause public mischief because the courts are required to be vigilant so that in the ultimate eventuate there is no real failure of justice.
21.7. (vii) The concept of liberal approach has to encapsule the conception of reasonableness and it cannot be allowed a totally unfettered free play.
21.8. (viii) There is a distinction between inordinate delay and a delay of short duration or few days, for to the former doctrine of prejudice is attracted whereas to the latter it may not be attracted. That apart, the first one warrants strict approach whereas the second calls for a liberal delineation.
21.9. (ix) The conduct, behaviour and attitude of a party relating to its inaction or negligence are relevant factors to be taken into consideration. It is so as the fundamental principle is that the courts are required to weigh the scale of balance of justice in respect of both parties and the said principle cannot be given a total go by in the name of liberal approach.
21.10. (x) If the explanation offered is concocted or the grounds urged in the application are fanciful, the courts should be vigilant not to expose the other side unnecessarily to face such a litigation.
21.11. (xi) It is to be borne in mind that no one gets away with fraud, misrepresentation or interpolation by taking recourse to the technicalities of law of limitation.16
(2013) 12 SCC 649 PNR,J & PSS,J CCCA No.66 of 2020 19 21.12. (xii) The entire gamut of facts are to be carefully scrutinized and the approach should be based on the paradigm of judicial discretion which is founded on objective reasoning and not on individual perception.
21.13. (xiii) The State or a public body or an entity representing a collective cause should be given some acceptable latitude.
22. To the aforesaid principles we may add some more guidelines taking note of the present day scenario. They are: -
22.1. (a) An application for condonation of delay should be drafted with careful concern and not in a half hazard manner harbouring the notion that the courts are required to condone delay on the bedrock of the principle that adjudication of a lis on merits is seminal to justice dispensation system.
22.2. (b) An application for condonation of delay should not be dealt with in a routine manner on the base of individual philosophy which is basically subjective.
22.3 (c) Though no precise formula can be laid down regard being had to the concept of judicial discretion, yet a conscious effort for achieving consistency and collegiality of the adjudicatory system should be made as that is the ultimate institutional motto.
22.4. (d) The increasing tendency to perceive delay as a non- serious matter and, hence, lackadaisical propensity can be exhibited in a non-
challant manner requires to be curbed, of course, within legal parameters."
(emphasis supplied)
18. From the precedent decisions, it is discernible that the Court is vested with power to condone the delay in filing an appeal if sufficient cause is shown by the litigant. While assessing the reasons for delay and the quantum of delay, Court should adopt liberal approach. It is not necessary that person should explain every day's delay in literal sense. When substantial justice and technical considerations are pitted against each other cause of substantial justice should be preserved. Any course of action adopted by the Court must serve the ends of justice. Once the Court is convinced that delay is properly explained and is non- deliberate, court must lean in favour of condoning the delay.
19. However, while exercising its discretion to condone delay, the Court is required to see whether delay is satisfactorily explained; there was no deliberate, wanton delay in prosecuting the litigation; litigant was not resorting to dilatory tactics; whether PNR,J & PSS,J CCCA No.66 of 2020 20 explanation lacks bona fides of litigant. The Court should also keep in mind the prejudice that may be caused to decree holder. The right accrued to decree holder by lapse of time due to his own failure to prosecute legal remedy within reasonable time cannot be lightly ignored. When the delay is long, as in this case, the scrutiny is rigid and burden is heavy on the litigant to explain every aspect of his conduct and behaviour, fairly and freely during the interregnum. Such assertions should not be fanciful.
20. In the above backdrop, it is necessary to consider, whether the appellant has furnished sufficient cause for the delay of 1691 days in filing this appeal. Further, conduct of appellant must also stand the test of bona-fides, fair and frank submissions, not resorting to false hood, misrepresentation and suppression. To condone the delay of 1691 days in preferring the appeal, petitioner- appellant in his affidavit filed in support of the I.A. deposed that he did not receive notice in the suit after its remand and till he received summons in O.S.No.293 of 2019 instituted in the X Additional Chief Judge, City Civil Court, he was not aware of dismissal of the suit and therefore delay is not deliberate and willful. On the contrary, if delay is not condoned grave prejudice would be caused to him.
21. To appreciate this assertion of petitioner/appellant, it is necessary to note few landmarks in the journey petitioner/ appellant has undertaken in his pursuit to own the suit property, and to develop the same, till this application is filed.
PNR,J & PSS,J CCCA No.66 of 2020 21 21.1. On 03.11.2004 the XIII Additional Chief Judge, City Civil Court, addressed letter to the High Court Registry to grant 3 months to assess the value of the property. In the said letter learned Judge was complaining that advocates to parties were not cooperating. It is interesting to note that the learned Judge records that except advocate for plaintiff no.2 (the appellant herein), other parties or counsel did not appear. The same was registered as CCCA MP No.11963 of 2004. Taking note of the content in the said letter, by order dated 25.11.2004 time was extended by three months.
21.2. Again a letter was written by the XIII Additional Chief Judge, City Civil Court, dated 24.10.2005, seeking extension of time complaining that Advocates to the parties were not attending and not cooperating to ascertain the value of the property. This letter was registered as CCCA MP No.816of 2005. On 06.02.2006, Division Bench directed the lower court to pass orders within a period of one month. In both occasions orders of this Court were passed in the presence of all the parties.
21.3. CCCA MP No.331 of 2006 in CCCA No.329 of 2003 and CCCAMP No. 332 of 2006 in CCCA No. 350 of 2003 were filed by the plaintiff no.2 in the suit (appellant herein) seeking to list the appeals under the caption "for being mentioned" to clarify the effect of the order in paragraph-12 of the judgment. In this clarification petitioner-appellant contended that the value of the property was shown as Rs.4 crores only and the matter was remanded only to pay the required court fee on the said amount. The said applications were dismissed as withdrawn on 01.08.2007.
PNR,J & PSS,J CCCA No.66 of 2020 22 21.4. After the remand and when suit was pending in the trial Court, between 2006 to 2016, several writ petitions were filed in this court concerning the very same property. These writ petitions were filed either by the appellant or by the plaintiff no.1, but authorized person to depose the affidavits, petitions and to enter appearance is same in all the writ petitions, Sri Raj Kumar Malpani. Few are noted hereunder:
(i) Appellant filed W.P.No.25181 of 2006 against rejection to register the development agreement-cum-GPA dated 27.10.2006 and subsequent sale deed dated 28.10.2006 on Acs.6.00 of land, which is traceable to the settlement arrived between the parties, by the Sub Registrar. The averments in the affidavit in support of the writ petition also disclose that the plaintiff no.1 (in O.S. No. 69 of 2003 ) executed GPA on 19.09.2005 in favour of the deponent to this application as Managing Director of the plaintiff no.2, (in O.S. No. 69 of 2003) to represent plaintiff no.1 in all legal proceedings.
Based on the directions of the Court, those two documents were registered.
(ii) Appellant filed W.P.No.2731 of 2012 seeking direction to respondents not to insist No Objection Certificate from the revenue authorities to apply for construction of commercial complex.
(iii) W.P.No.23132 of 2012 was filed challenging the rejection of No Objection certificate (NOC) for construction of commercial complex by the District Collector.
PNR,J & PSS,J CCCA No.66 of 2020 23
(iv) Appellant filed W.P.No.11349 of 2014 alleging that there is an attempt made by the revenue authorities to dispossess the appellant from the suit schedule land.
(v) Appellant filed W.P.No.13158 of 2016 praying to direct the Greater Hyderabad Municipal Corporation to release building plan applied by the appellant to construct commercial complex in the suit schedule land.
(vi) Appellant also filed C.C.No.1344 of 2007 and C.C.No.829 of 2014 alleging non-compliance of the orders of the Court in respective writ petitions. In CC No. 1344 of 2007 by order dated 8.4.2007 this Court gave further directions. In compliance of the directions of this Court in W P No. 25188 of 2006 and CC No. 1344 of 2007 the documents were registered on 27.10.2006 and 28.10.2006.
(vii) In all the writ petitions mentioned above, the narrative is same and issue in one writ petition was flowing into another writ petition. Over all, the litigation process on the writ jurisdiction side, in all the above cases concerns the development activity sought to be taken up by the appellant on the suit schedule property flowing out of compromise dated 8.3.1999 entered into between the parties to the suit which was recorded while disposing of the O.S. No. 69 of 2003 on 3.4.2003.
21.5. Appellant sought to raise a strange plea that after the case was reopened, trial Court ordered notice on 19.12.2009 but no notice was served on the appellant. Taking this submission on its face value, it is not stated how prejudice is caused to him.
PNR,J & PSS,J CCCA No.66 of 2020 24 Dismissal of suit results in dissolving the earlier decree. Therefore, restoration of a suit dismissed for non-prosecution is to the advantage of the plaintiffs. There can be some justification if a defendant complains that on restoration notice was not served but not by plaintiff. Further, if appellant did not receive notice after suit was reopened, it would mean that for him suit was not restored. If that is so and decree granted earlier was dissolved, it is not stated why appellant kept quiet for more than a decade. It is apparent that this assertion is made without sense of responsibility and more intended to divert attention from his lethargy and to gain sympathy by showing as if trial Court committed grave error.
21.6. Appellant further asserts that two different lawyers were engaged by plaintiffs 1 and 2 in the first round of suit and on remand and on reopening Advocate for plaintiff No.2 did not have notice. This is again a misleading statement. As averred in the several writ petitions noted above, plaintiff No.1 executed General Power of Attorney to Sri Raj Kumar Malpani, who is Managing Director/Director of appellant company authorizing him to represent plaintiff No. 1 in all legal proceedings and has been doing so. Thus, plaintiff No.1 and plaintiff No.2 are not separate and in the facts of the case, it cannot be said that both are not abreast of stages of cases in various Courts. Thus, what is asserted is falsehood, a misleading statement.
22. The chronology of dates and events clearly point out that appellant was abreast of happenings in the civil Court. It is also apparent that appellant has been actively, dealing with very same PNR,J & PSS,J CCCA No.66 of 2020 25 property and pursuing the litigation at various stages in his craving to develop the property. From CCCA MP No.11963 of 2004 taken up by the court based on the letter written by the XIII Additional Chief Judge, City Civil Court, Hyderabad, dated 03.11.2004 seeking extension of time, it is apparent that his counsel was appearing in the trial Court.
23. On remand, the trial court has taken up the O.S.No.69 of 2003 to determine the Court fee payable by the plaintiffs, the trial Court called for information on the value of the subject property from the Sub-Registrar of Registration Department. The suit underwent several adjournments awaiting report. Holding that plaintiffs were not prosecuting the suit, it was dismissed for default on 13.11.2009 but was restored suo-moto by order dated 19.12.2009. It appears from the docket proceedings of the trial Court, on 01.12.2014 trial Court recorded receiving market value certificate and on request adjourned the suit to 03.12.2014. On 18.12.2014 the Court directed the Superintendent of the Court to fix the court fee. From 30.12.2014 case was adjourned on several occasions to pay court fee. Further, docket proceedings disclose that there was representation on behalf of the appellant. Suit underwent adjournments at the request of plaintiffs on several occasions but from 20.02.2015 there was no representation on behalf of the plaintiffs.
24. On 09.03.2015 after recording, 'No representation, Court fee not paid, no further time will be granted', Court adjourned the suit to 30.03.2015. On 30.03.2015, docket proceedings read as, "No PNR,J & PSS,J CCCA No.66 of 2020 26 representation by plaintiff till evening hours. Hence, the right of the plaintiff is forfeited. Defendants arguments request time - 07.04.2015". Even after value of the suit schedule property was determined, the plaintiffs did not evince interest in paying the Court fee. It is thus apparent that plaintiffs were not cooperating with the Court. Having no other go, the trial court forfeited the right of plaintiffs by order dated 30.3.2015. As Court fee was not paid, by judgment dated 28.4.2015 the trial Court dismissed the suit.
25. The compromise petitions filed in the suit disclose that on 03.12.1998 plaintiff no.1 and plaintiff no.2 entered into agreement in respect of suit property. In terms thereof, plaintiff no.2 agreed to pay Rs.60,00,000/- (Rupees sixty lacks) to plaintiff no.1 to construct 40,000 square feet commercial building on 3000 square yards and to get the dispute between plaintiff no.1 and defendants settled. In terms thereof, plaintiff no.2 stepped into the shoes of plaintiff no.1. The terms of compromise also disclose that Acs.6.00 of land demarcated in green colour in the map would be the absolute property of plaintiff no.2, subject to terms of agreement with plaintiff no.1 and the defendants would be the absolute owners and possessors of balance Acs.16.00 of land shown in yellow and red colours in the map. It is thus apparent that the appellant herein is beneficiary of compromise decree entered between the plaintiffs and defendants in O.S.No.69 of 2003. It cannot be assumed that appellant was not conscious that his interest flowing out of compromise recorded in O.S. No. 69 of 2003 get extinguished, if Court fee is not paid.
PNR,J & PSS,J CCCA No.66 of 2020 27
26. At this stage, it is necessary to consider the decisions cited by learned senior counsel for appellant to contend that delay in paying Court fee can have no impact on the decree already passed in the suit. We note hereunder the summary of said decisions:
26.1. In the case of Mannan Lal v. Chhotaka Bibi,17 the appeal in question was a Special Appeal granted by certificate and its maintainability with regards to the U.P. Act abolishing such appeals. It was also noted in the judgment that the deficiency in court fees was made good later.
26.2. In Manoharan v. Sivarajan (supra), Court held that the High Court ought to have taken a more compassionate view in light of the appellants inability to pay balance court fees due to financial constraints while refusing to condone delay in filing of application. This has no bearing on the matter in hand as appellant has not taken any such specific stance of financial constraint.
26.3. In A.Nawab John (supra), the Court held that the power to condone delay in payment of court fee, although discretionary, is conditional upon an acceptable explanation for such delay in payment.
27. Though suit was decreed recording the compromise, the trial Court having noticed that in terms of the compromise memo valuation of the suit increased, observed that difference of Court fee is required to be paid. In the appeals preferred against the judgment and decree of the trial Court this issue was also raised 17 (1970) 1 SCC 769 PNR,J & PSS,J CCCA No.66 of 2020 28 before this Court. This Court having affirmed the decision of the trial Court on reasons for judgment and decree, remanded the matter to the trial Court for determination of appropriate value of the suit schedule property and court fee payable by the plaintiffs.
28. Being a party to the appeal suit, the scope of remand is known to the appellant. It is useful to extract paragraph-72 of the judgment in CCCA No.329 of 2003 and batch. It reads as under:
"72. Finally, it is the arguments of the appellants that the plaintiffs did not pay the court fee and hence the judgment and decree cannot be passed. It is true that in the decree itself, the trial court with regard to payment of court fee held as follows:
"It is hereby directed to pay the court fee if any required to pay".
Therefore, it goes to show that the said judgment will have the binding effect only on payment of the court fee. As the trial Court in its decree did not assess the value of the property relating to compromise and payment of court fee thereon, the matter is remanded to the trial court with a direction to assess the value of the property relating to compromise and the court fee payable thereon within a period of three months from the date of receipt of a copy of this order. On such assessment, the respective parties are directed to pay the same within a period of two months thereafter in the court below.
29. As seen from paragraph-72 of the judgment of this Court in the appeals, this Court held that the judgment of the trial Court will have binding effect only on payment of Court fee. It cannot be said that appellant was not aware of the consequences of not prosecuting the suit on remand in order to secure benefits of compromise decree. No right accrues to him to deal with Acs.6.00 covered by compromise unless the court fee was paid. Therefore, it is his responsibility and in his own interest to ensure that appropriate value of the suit schedule property was determined and court fee was paid thereon within the time stipulated by the Division Bench of this Court. Further, as seen from CCCA MP PNR,J & PSS,J CCCA No.66 of 2020 29 No.331 of 2006 and CCCA MP No.332 of 2006, which were filed to take up CCCA No.329 of 2003 and CCCA No.350 of 2003 as 'for being mentioned' the appellant was conscious that the plaintiffs were required to pay high amount of court fee and therefore was praying to restrict the valuation of the property.
30. Further, from the operative direction of the Division Bench, after the determination of the valuation, the plaintiffs were required to pay court fee within a period of two months. From the docket proceeding sheet before the trial Court filed by the plaintiffs, it is noticed that by 01.12.2014, market value was determined. Thus, from 01.12.2014 plaintiffs were required to pay court fee within two months. Even after expiry of two months from that date, trial Court accommodated the plaintiffs till 30.03.2015 i.e., for four months. No application was filed before this Court seeking extension of time for payment of court fee nor Court fee was paid within the time granted by the trial Court.
31. It is apparent that even though adequate time was available and trial Court accommodated, for the reasons best known, the plaintiffs did not choose to pay the court fee. Further, Section 11 of the Andhra Pradesh Court Fees and Suit Valuation Act, 1956 the plaint is liable to be rejected if the deficit fee is not paid. In the facts of this case, the decisions relied by the senior counsel for the appellant do not come to his rescue.
32. Furthermore, even after he received summons in another suit on 02.05.2019 he kept quiet for about 17 months before instituting this appeal. In paragraph-10 he vaguely avers that he approached his Advocate and instructed him to apply for docket PNR,J & PSS,J CCCA No.66 of 2020 30 proceedings and was under bona fide impression that his Advocate was pursuing the matter but to his utter shock and surprise there was no progress and fed up with the inaction of the Advocate, he applied for docket proceedings on 08.09.2020 and then instituted the appeal. The pleadings in paragraph 10 are very vague. He has not stated as to who was his Advocate, when he approached his Advocate and how he was pursuing with the Advocate and why he kept quiet for more than an year after informing the Advocate to secure the certified copies. Having regard to delay of 17 months even from 2.5.2019 appellant owes a responsibility to explain to the court how he was prosecuting his legal remedies even from the date of alleged knowledge to show his bona fides.
33. Thus, the conduct of the appellant would clearly show he was only watching from the side lines and not intending to prosecute the litigation as a bona fide person in asserting his right before the trial Court after the remand and after the suit was dismissed. More so, all through he was prosecuting the litigation before this Court on the appellate side and under Article 226 of the Constitution of India and with various statutory authorities concerning the very same property.
34. We see no merit on reliance on Order XLI Rule 26-A of CPC. Except in three contingencies mentioned in order XLI Rule 26-A of CPC covered by Rules 23, 23-A and 25, Civil Procedure Code do not envisage notice to the plaintiff on remand. The case is not covered by those three contingencies. In no other circumstance of remand, Civil Procedure Code envisages notice to parties. More particularly in payment of appropriate Court fee. It is the duty of PNR,J & PSS,J CCCA No.66 of 2020 31 plaintiffs to pay proper court fee. Therefore, plaintiffs were required to persuade the trial court to determine the value of the property and to fix the court fee and pay the court fee as assessed. Shelter under this provision is resorted only to cover up his conduct. At any rate, this plea is not available to appellant as he was represented by a counsel before the trial Court after remand. Thus, what is contended amounts to speaking falsehood and suppressing true and correct facts.
35. Further, the Appeal suit was disposed of in the presence of parties to the suit. The Appellant was aware of reason for remand. He being the plaintiff No.2 he is also aware of his duty to pay additional Court fee.
36. In this background, it cannot be said that appellant was not aware of the proceedings pending before the trial Court and the orders passed therein even before the suit was finally decreed. Since 24.8.2005, the day on which Supreme Court dismissed the review petitions till filing of this appeal, appellant was watching the progress of litigation from the side lines. The assertion of the appellant that he was not aware till the summons were received in O.S.No.293 of 2019 is only a lame excuse.
37. A litigant knocking the doors of justice is expected to be fair and frank in his pleadings. Should disclose all relevant facts which constitute cause of action on the issue raised and relief sought and leave it to the Court to decide. Should not mislead the Court or suppress true facts deliberately to gain undue advantage. Burden is heavy on the litigant who seeks equity/discretionary jurisdiction of the Court. Litigant cannot play 'hide and seek', 'pick PNR,J & PSS,J CCCA No.66 of 2020 32 and choose' the facts he likes to disclose and to suppress/keep back/conceal other facts which are germane to plea urged in the case.
38. It is apt to note the view expressed by Hon'ble Supreme Court in K.D.Sharma Vs Steel Authority of India Limited18 and Dalip Singh Vs State of Uttar Pradesh19 .
38.1. In paragraphs 36, 37 and 39 of K.D.Sharma, the Supreme Court affirmed the view of the Kings Bench of United Kingdom in R Vs Kingston Income Tax Commissioner, in the context of prerogative writ. They read,
36....... If the applicant makes a false statement or suppresses material fact or attempts to mislead the court, the court may dismiss the action on that ground alone and may refuse to enter into the merits of the case by stating, "We will not listen to your application because of what you have done." The rule has been evolved in the larger public interest to deter unscrupulous litigants from abusing the process of court by deceiving it.
37. In Kensington Income Tax Commrs. Viscount Reading, C.J. observed:
(KB pp. 495-96) ".... Where an ex parte application has been made to this Court for a rule nisi or other process, if the Court conies to the conclusion that the affidavit in support of the application was not candid and did not fairly state the facts, but stated them in such a way as to mislead the Court as to the true facts, the Court ought, for its own protection and to prevent an abuse of its process, to refuse to proceed any further with the examination of the merits. This is a power inherent in the Court, but one which should only be used in cases which bring conviction to the mind of the Court that it has been deceived. Before coming to this conclusion a careful examination will be made of the facts as they are and as they have been stated in the applicant's affidavit, and everything will be heard that can be urged to influence the view of the Court when it reads the affidavit and knows the true facts.But if the result of this examination and hearing is to leave no doubt that the Court has been deceived, then it will refuse to hear anything further front the applicant in a proceeding which has only been set in motion by means of a misleading affidavit."
38.2. In Dalip Singh, the Supreme Court noted the trend in litigation that was sweeping across the country even by the year 2010. It has noted, 18 (2008) 12 SCC 481 19 (2010) 2 SCC 114 PNR,J & PSS,J CCCA No.66 of 2020 33 "1. For many centuries Indian society cherished two basic values of life i.e. "satya" (truth and "ahimsa" (nonviolence), Mahavir, Gautam Buddha and Mahatma Gandhi guided the people to ingrain these values in their daily life. Truth constituted an integral part of the justice-delivery system which was in vogue in the pre-Independence era and the people used to feel proud to tell truth in the Courts irrespective of the consequences. However, post-Independence period has seen drastic changes in our value system. The materialism has overshadowed the old ethos and the quest for personal gain has become so intense that those involved in litigation do not hesitate to take shelter of falsehood, misrepresentation and suppression of facts in the court proceedings.
2. In the last 40 years, a new creed of litigants has cropped up. Those who belong to this creed do not have any respect for truth. They shamelessly resort to falsehood and unethical means for achieving their goals. In order to meet the challenge posed by this new creed of litigants, the courts have, from time to time, evolved new rules and it is now well established that a litigant, who attempts to pollute the stream of justice or who touches the pure fountain of with tainted hands, is not entitled to any relief, interim or final."
(emphasis supplied)
39. There is deliberate suppression of facts. Statements are made to mislead the Court to believe as if injustice is inflicted on him. The assertion of the appellant is not bona fide. Appellant resorted to speak falsehood. He was neither fair nor frank. His hands are tainted, he abused the process of Court, for selfish ends. There is no iota of doubt that appellant deceived the Court. The actions of appellant amounts to polluting the stream of justice. As held by the Hon'ble Supreme Court in Esha Bhattacharjee (supra) the conduct, behaviour and attitude relating to inaction/negligence by the appellant disentitle him to seek discretionary relief.
40. Further, it is the appellants assertion that a substantive right has been created and vested in the appellant by virtue of the compromise and it cannot be nullified merely due to the delay in payment of court fee. To appreciate this submission, it is important to note here paragraph 72 of the Division Bench order of this Court in CCCAs disposed of on 12.4.2004. While remanding PNR,J & PSS,J CCCA No.66 of 2020 34 the matter back to the trial court, this Court specifically observed, 'Therefore it goes to show that the said judgment will have the binding effect only on the payment of the court fee...'. This conclusively points to the fact that no right accrues to the appellant from the trial Court decree, substantive or otherwise unless proper court fee is paid.
41. The issue of prejudice to other side is also a crucial factor to be looked into while considering the application to condone the delay. Though, appellant's interest in the property and subsequent claim to acquire the land is traceable to the compromise entered on 08.03.1999 which was the basis to grant decree dated 03.04.2003 in O.S.No.69 of 2003, appellant did not evince interest to prosecute the suit on remand for determination of valuation of the suit schedule land and to pay the court fee. He allowed the proceedings before the trial court to drag-on, did not cooperate with the court for early payment of court fee and did not appear in the case when his presence was required the most. Even after the dismissal of the suit he took his own time to prosecute appeal remedy. By his conduct, he allowed the rights crystallize in favour of the 1st respondent. Accepting the plea of appellant would mean reopening the healed wound after six years and protracting the litigation. For his lethargy, the Court can not cause hardship to the opponent. More so, when the appellant to blame for the present state of affairs.
PNR,J & PSS,J CCCA No.66 of 2020 35
42. For all the afore stated reasons this application is liable to be dismissed. It is accordingly dismissed. Consequently, CCCA No. 66 of 2020 stands dismissed. No costs. Miscellaneous Applications, if any pending stand closed.
__________________________ JUSTICE P.NAVEEN RAO _________________________ JUSTICE P.SREE SUDHA Date: 07.01.2022 Tvk/kkm Note :LR copy to be marked.
PNR,J & PSS,J CCCA No.66 of 2020 36 HONOURABLE SRI JUSTICE P. NAVEEN RAO & HONOURABLE SMT JUSTICE P SREE SUDHA I.A. No. 1 OF 2020 And CCCA No. 66 OF 2020 Date :07-01-2022