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 0, Cited by 3]

Bombay High Court

Karimunnisa Begum vs Kaji Mir Jamaluddin Valade Mir Masum ... on 7 April, 1937

Equivalent citations: (1937)39BOMLR915, AIR 1937 BOMBAY 457

JUDGMENT
 

John Beaumont, Kt., C.J.
 

1. In this case a consent order was made, and it is alleged that that order contains a clerical or arithmetical mistake, and an application was made to the learned Judge under Section 152 of the Civil Procedure Code asking him to correct the mistake. The learned Judge refused to entertain the application on the ground that Section 152 does not apply to a consent order. I have been referred to no authority, and I know of none, in this country or in England, which deals with this particular point, and I must decide it on principle. A consent order is a form of contract; a mistake in a contract common to both parties,and a clerical or mathematical error can hardly fail to be thatcan be rectified by an order of the Court; the method of obtaining such an order is a matter of procedure; normally a suit is necessary, but when the contract is embodied in an order, I see no reason why the parties should not avail themselves of the simple method of correcting such mistakes in an order provided by Section 152. < In my opinion, therefore, the Judge had power to entertain the application. I must set aside the order of the lower Court and send the case back to the learned Judge with a direction to deal with it on the merits and decide whether the case does or does not fall within the terms of Section 152. If it does, I think he can make the alteration required without putting the parties to the delay and expense of filing a suit. The costs of this revisional application will be costs in the application to be dealt with by the Judge.