Allahabad High Court
Nawab Muhammad Sajjad Ali Khan And Ors. vs Nawab Muhammad Ishaq Khan And Ors. on 22 November, 1919
Equivalent citations: 54IND. CAS.504
JUDGMENT
1. This is an application by the parties who were defendants in the Court of the Subordinate Judge for leave to appeal to His Majesty in Council against a decision of this Court, dated January 9th, 1918. It appears that an action was commenced on July 3rd, 1915, for the recovery of mesne profits and when that action came on, the defendants took as their first point that this action was barred by reason of there having been a previous action between the same parties, and they relied upon Section 11, Explanation V, of the Code of Civil Procedure. They succeeded in persuading the learned Subordinate Judge that he ought to regard the claim as falling within the principle of res judicita. In that way the plaintiffs' action came to a sudden termination. Thereupon the plaintiffs moved the High Court, and on the appeal it was held that the claim was not barred by reason of the previous action and the case was remanded for the decision of the Subordinate Judge. The result of., the High Court decision was, of course, to place the parties exactly as they were when first the case was opened before the lower Court, with the exception that the issue of res judicta was settled in the plaintiffs' favour. The defendants now apply for leave to take this point on appeal to the Privy Council. Now, a reference to the pleadings shows that res judicta was only one of several issues put forward by the defendants. They contend, for instance, that the claim for mesne-profits for the years 1912 and 1913 is barred by lapse of time, that the suit is not cognizable by the learned Subordinate Judge but is a matter within the province of the Revenue Court. There are o her matters of substance which must be dealt with, involving much more than mere arithmetical calculations or perfunctory apportionment of liability amongst the defendants. In these circumstances it remains to be seen what are the principles which should govern an application of this kind. The application is based upon Section 109 of the Code of Civil Procedure and turns upon the meaning to be given to a "final decree" in that section. Now-this question, under varying circumstances, has been frequently litigated and, if ever a point of law can fairly be said to be crystallised, it would seem that the time has arrived when it can be said that this matter is demonstrated clearly and definitely in a consistent series of decisions.
2. The defendants' Counsel quite naturally drew our attention to Saiyid Muzhar Hossein v. Musammat Bodha Ribi 17 A. 112 : 22 I.A. 1 : 5 M.L.J. 20 : 6 Sar. P.C.J. 580 (P.C.) and if he could have shown us that a decision on the res judicata point would in any event have settled the rights of the parties except as to more mechanical workings out of the decree, we should have granted the defendants a certificate and allowed the appeal to go to the Privy Council. A decision of the Privy Council affirming that of the High Court would, however leave the various issues, above referred to, still in contention between the parties. The plaintiffs' Counsel, who opposed the application, referred us to several cases beginning with that of Kausella v. Ram Sarup 5 A.L.J. 57 : A.W.N. (1907) 291; Ahmad Husain v. Gobind Krishna Narain 9 Ind Cas. 932 : 33 A. 391 : 8 A.L.J. 192; Nuri Mian v. Ganges Sugar Works Limited Cawnpore 32 Ind. Cas. 360 : 38 A. 150 : 14 A.L.J. 50 and finally the case of Danby v. Tafazul Hussain 45 Ind. Cas. 290 : (1918) Pat. 1 : 4 P.L.W. 342. Now in each of those authorities there was a decision on some one point, just as in the case now under consideration there was a decision that the claim was barred but there were also outstanding points of considerable importance and of such a character that it could not be said that in whichever way the decision of the Privy Council went, the matter would be concluded. All of these cases are conveniently grouped up in the Patna decision Danby v. Tafazul Hussain 45 Ind. Cas. 290 : (1918) Pat. 1 : 4 P.L.W. 342 and there is thus a uniform consensus of opinion that appeals on matters interlocutory in their nature should be allowed to be preferred to His Majesty in Council only when their decision will practically put an end to the litigation and finally decide the rights of the parties, In this view it follows that the appeal must be rejected. We accordingly dismiss the application with caste, including fees on the higher scale.