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 9, Cited by 8]

Madhya Pradesh High Court

Kishore Wadhwani vs Mahesh Pandey on 7 December, 2016

                         --- 1 ---
                   W P No. 4511 / 2016
07/12/2016
     Mr. MK Jain, learned counsel for the petitioner.
     Mr. Sitaram Madrosiya, learned counsel for the
respondent No.1.
     The petitioner before this Court has filed this
present writ petition being aggrieved by the order dt.
27/4/2016 passed by the trial Court in Civil Suit No.
25A/2015. The petitioners are defendants before the trial
Court.
     Facts of the case reveal that the plaintiff has filed

Civil Suit for grant of permanent injunction and a Written Statement was filed in the Civil Suit by the defendants. Thereafter defendants have later on filed an application under Or. 6 R. 17 read with Sec. 151 of the Code of Civil Procedure, 1908 and in the amendment application a prayer was made to bring certain legal issues on record in the Written Statement. The trial Court has rejected the amendment application as it was filed after commencement of the trial.

Learned counsel for the petitioner has placed reliance upon the judgment delivered by this Court in Malti Vs. M.P.E.B. Reported in [1996 (I) MPWN 10] (C.R.No. 723/95 (G) decided on 2/8/1995).

The aforesaid judgment was delivered prior to the

--- 2 ---

amendment which has taken place in the Code of Civil Procedure, 1908, in the year 2002. It is an undisputed fact that the amendment application has been filed after commencement of the trial. Not only this, the judgment can be cited at any point of time and the legal arguments can be canvassed at any point of time. The Court has never debarred any person from citing any judgment or canvassing arguments and therefore, the judgment relied upon by the learned counsel for the petitioner is of no help to the petitioner.

Reliance has also been placed upon the judgment delivered by the apex Court in the case of Baldev Singh and others Vs. manohar Singh and another reported in [2006 (III) MPWN SC 278] and his contention is that the plea of limitation can be raised in Written Statement by way of amendment.

This Court has carefully gone through the aforesaid judgment.

In the present case, the amendment has been filed after commencement of the trial. The Trial Court has held that the petitioner shall certainly be free to raise all possible grounds during the trial and, therefore, this Court is of the considered opinion that the impugned order does not suffer from any procedural irregularity nor any jurisdictional error has been noticed.

--- 3 ---

The Apex Court in the case of Shalini Shyam Shetty Vs. Rajendra Shankar Patil reported in 2010 (8) SCC 329 in paragraph No.49 has held as under:-

"49. On an analysis of the aforesaid decisions of this Court, the following principles on the exercise of High Court's jurisdiction under Article 227 of the Constitution may be formulated:
(a) A petition under Article 226 of the Constitution is different from a petition under Article 227. The mode of exercise of power by High Court under these two Articles is also different.
(b) In any event, a petition under Article 227 cannot be called a writ petition. The history of the conferment of writ jurisdiction on High Courts is substantially different from the history of conferment of the power of Superintendence on the High Courts under Article 227 and have been discussed above.
(c) High Courts cannot, on the drop of a hat, in exercise of its power of superintendence under Article 227 of the Constitution, interfere with the orders of tribunals or Courts inferior to it. Nor can it, in exercise of this power, act as a Court of appeal over the orders of Court or tribunal subordinate to it. In cases where an alternative statutory mode of redressal has been provided, that would also operate as a restrain on the exercise of this power by the High Court.
(d) The parameters of interference by High Courts in exercise of its power of superintendence have been repeatedly laid down by this Court. In this regard the High Court must be guided by the principles laid down by the Constitution Bench of this Court in Waryam Singh (supra) and the principles in Waryam Singh (supra) have been repeatedly followed by subsequent Constitution Benches and various other decisions of this Court.
(e) According to the ratio in Waryam Singh (supra), followed in subsequent cases, the High Court in exercise of its jurisdiction of superintendence can interfere in order only to keep the tribunals and Courts subordinate to it, `within the bounds of their authority'.
(f) In order to ensure that law is followed by such tribunals and Courts by exercising jurisdiction which is vested in them and by not declining to exercise the jurisdiction which is vested in them.
(g) Apart from the situations pointed in (e) and (f), High Court can interfere in exercise of its power of superintendence when there has been a patent perversity in the orders of tribunals and Courts subordinate to it or where there has been a gross and manifest failure of justice or the basic principles of natural justice have been flouted.
(h) In exercise of its power of superintendence High Court cannot interfere to correct mere errors of law or fact or just because another view than the one taken by the tribunals or Courts subordinate to it, is a possible view. In other words the jurisdiction has to be very sparingly exercised.
(i) High Court's power of superintendence under Article 227 cannot be curtailed by any statute. It has been declared a part of the basic structure of the Constitution by the Constitution Bench of this Court in the case of L. Chandra Kumar vs. Union of India & others, reported in (1997) 3 SCC 261 and therefore abridgement by a Constitutional amendment is also very doubtful.
(j) It may be true that a statutory amendment of a rather cognate provision, like Section 115 of the Civil Procedure Code by the Civil Procedure Code (Amendment) Act, 1999 does not and cannot cut down the ambit of High Court's power under Article 227. At the same time, it must be remembered that such statutory amendment does not correspondingly expand the High Court's jurisdiction of superintendence under Article 227.
(k) The power is discretionary and has to be exercised on equitable principle.

In an appropriate case, the power can be exercised suo motu.

(l) On a proper appreciation of the wide and unfettered power of the High Court under Article 227, it transpires that the main object of this Article is to keep strict administrative and judicial control by the High Court on the administration of justice within its

--- 4 ---

territory.

(m) The object of superintendence, both administrative and judicial, is to maintain efficiency, smooth and orderly functioning of the entire machinery of justice in such a way as it does not bring it into any disrepute. The power of interference under this Article is to be kept to the minimum to ensure that the wheel of justice does not come to a halt and the fountain of justice remains pure and unpolluted in order to maintain public confidence in the functioning of the tribunals and Courts subordinate to High Court.

(n) This reserve and exceptional power of judicial intervention is not to be exercised just for grant of relief in individual cases but should be directed for promotion of public confidence in the administration of justice in the larger public interest whereas Article 226 is meant for protection of individual grievance. Therefore, the power under Article 227 may be unfettered but its exercise is subject to high degree of judicial discipline pointed out above.

(o) An improper and a frequent exercise of this power will be counter-productive and will divest this extraordinary power of its strength and vitality."

In the light of the aforesaid judgment delivered by the apex Court, this Court is of the considered opinion that the order of the trial Court does not suffers from any patent illegality nor any jurisdictional error has been committed by the Court below. Accordingly, the admission is declined.

(S. C. SHARMA) JUDGE KR