Bombay High Court
Shohrab Vali Mohamed vs Inamuddin Son Of Mohamed Kamil on 16 February, 1999
Equivalent citations: AIR1999BOM322, 1999(3)BOMCR150, 2000(1)MHLJ230, AIR 1999 BOMBAY 322, (2000) 2 CIVILCOURTC 611, (2000) 1 MAH LJ 230, (2000) 1 CIVLJ 855, (1999) 3 BOM CR 150
Author: T.K. Chandrashekhara Das
Bench: T.K. Chandrashekhara Das
ORDER T.K. Chandrashekhara Das, J.
1. A startling and strange situation emerges from this writ petition. The petitioner is plaintiff in Short Cause Suit No. 422 of 1989. That suit was ended by passing a compromise decree on 13-3-1989. According to the terms of compromise, the suit Hotel known as Bismilla Hotel, was to be vacated by the respondent after 5 years. After the lapse of 5 years it is alleged that the respondent did not vacate the suit hotel. Not only that, he took out a Notice of Motion out of which the writ petition has arisen for setting aside the compromise decree. The contention of the respondent before the Court below was total denial of knowledge of the compromise decree. He pleaded that he was not aware of the suit, he did not receive the suit summons and he did not engage any lawyer. In this background, the lower Court has considered the contention.
2. It is revealed from the Court's records, that on 7-2-1989, in the Short Cause Suit No. 422 of 1989 on the file of the Civil Judge, City Civil Court, Bombay, the Rozanama of the Court shows that on that day, the defendant and Advocate absent. However, Mr. Lulia, Counsel for the plaintiff made a representation that the matter is being settled and therefore, he does not press for ad-interim reliefs. Accordingly, the matter was adjourned to 3-3-1989. On 3-3-1989 Shri Pohumal, holding for Mr. Lulia, Advocate for the plaintiff was present. The defendant and advocate absent. Shri Pohumal states that he was trying to have the matter settled and requested for time and the matter adjourned to 13-3-1989. On 13-3-1989 Shri Lulia appeared for the plaintiff and Shri Meghrajani, Advocate for the defendant was present. Plaintiff and defendant were also present in Court. Shri Meghrajani waives service of the summons. The learned advocates handed over in Minutes of the decree which were taken on record and marked as Exh. 'A' and decree in terms of the minutes was recorded and undertaking accepted. In view of the above Mr. Lulia, does not press Notice of Motion No. 1573 of 1989 dated 13-3-1989, The suit and the Notice of Motion were disposed of accordingly. This decree is sought to be set aside by the respondent in the trial Court. An attempt seems to have made by the trial Court to go in the veracity of the statement made by the defendant that he was not aware of the suit and he was not communicated by the lawyer and he was not a party to the compromise decree. In the discussion, the lower Court has observed in para 10 thus :-
"In the present case as the record shows the consent decree were filed by the parties and that a decree was also passed as per the consent terms. There is also a Vakalatnama in favour of one M.D. Meghrajani, executed by the defendant on record. The contention of the defendant is, however, of total lack of knowledge of filing of the suit or the consent terms. It is stated emphatically that neither the Consent Terms nor the Vakalatnama was signed by the defendant, nor did he know advocate Mr. Meghrajani. It is also stated that the defendant never attended the Court since he had no knowledge of filing of the suit or any application made therein".
3. In other portion of the order, the lower Court has recorded thus:--
"I then asked Mr. Meghrajani whether he wanted to see any other documents or papers in the Record & Proceedings. Mr. Meghrajani requested and saw the Vakalatnama. He stated thereafter that it is signed in English by the defendant on 13-3-1989 and that the officer had also signed the same on that day. He then said that the defendant also signed the Vakalatnama on that day meaning 13-3-1989. Thereafter Mr. Meghrajani voluntarily said that in August 1994 the defendant's son had come to him and wanted to find out a way. Mr. Meghrajani voluntarily identified the son of the defendant who was present in the Court. He said that the request of the defendant's son was for finding out a way for not vacating the premises and that Mr. Meghrajani told him to obtain the consents of plaintiff and then orders of the Court could be taken. This is all that Mr. Meghrajani had to say in the matter".
On the basis of the above findings, the trial Court set aside the ex-parte order. However, the lower Court ought to have further made an enquiry, particularly in the light of the contentions raised by the respondent herein, that who has committed a fraud if the defendant is to be believed. The lower Court did not say any reason, why he has not believed the statement of Mr. Meghrajani. It is true that Meghrajani, the Counsel was not on oath. A casual question was made during the course of argument to him and he gave the answer stated above.
4. I heard the Counsel for the petitioner and the respondent. I am disturbed, not about the order passed by the courts below but the way in which such serious matter was considered by the Court below. It is crystal clear from the above narration that some fraud has been played in this case, particularly in the light of the contentions made by the respondent. Therefore, it was a fit case to go into further enquiry and find but the culprits. Otherwise the proceedings of the courts could not have been conducted as transparent as possible. The Court, some time, will have to proceed with merely on the basis of the oral statement made by the responsible Counsel at the bar and if the party like the defendant is trying to misuse such situation and make an empty denial, it is the mutual confidence that exists between the bar and the bench would ultimately in peril. If this tendency is allowed to continue, then the very administration of justice will be hampered. Therefore, I feel a thorough investigation in the matter is required and culprits should be detected and prosecuted.
5. In view of this, the following directions are issued.
(i) The order passed by the Court below stands set aside. Till the investigation is carried out into the allegations made by the defendants in this case and culprits are booked, no further proceedings shall be initiated by the trial Court in this case. The Principal Judge of the City Civil Court, is directed to conduct a thorough investigation in this matter and if in such enquiry any person is found to be responsible for the fraud, such person or persons either the defendant or the plaintiff or their agent has to be prosecuted.
(ii) In the enquiry if the contention of the defendant is proved to be true then the compromise decree has to be set aside. On the other hand if it is found that the defendant has set up entirely a false story just to avoid the decree, then the decree has to be held valid and the plaintiff is allowed to execute the decree according to law.
(iii) Enquiry by the Principal Judge of the City Civil Court should be completed within 3 months from the date of the receipt of the writ of this order.
6. With these directions, the writ petition is allowed with no order as to costs.
7. Certified copy expedited.
8. Petition allowed.