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 7, Cited by 0]

Orissa High Court

Dillip Kumar Patra vs Rasmita Patra .... Opposite Party on 22 August, 2025

             IN THE HIGH COURT OF ORISSA AT CUTTACK
                          C.R.P. No.35 of 2024
        (In the matter of an application under Section 115 of the Code of Civil Procedure, 1908)

          Dillip Kumar Patra                                ....             Petitioner
                                             -versus-
          Rasmita Patra                                     ....        Opposite Party


                      Appeared in this case by Hybrid Arrangement
                                    (Virtual/Physical Mode):
                          For Petitioner     -       Ms. A. Ray.

                          For Opposite Party-        Mr. Budhiram Das, Advocate.


                          CORAM:
                          HON'BLE MR. JUSTICE A.C.BEHERA


          Date of Hearing :21.07.2025 :: Date of Judgment :22.08.2025

A.C. Behera, J.                 This revision under Section 115 of the CPC, 1908 has

   been filed by the petitioner praying for setting aside the impugned order

   dated 19.07.2024 passed in Review Petition No.1 of 2024 (Annexure-5)

   by the learned Senior Civil Judge, Puri.

   2.        The petitioner and Opp. Party in this revision were the petitioner

   and Opp. Party in the Review Petition No.1 of 2024 (arising out of C.S.

   No.471 of 2022) before the Court of learned Senior Civil Judge, Puri.

                                                                                     Page 1 of 10

   C.R.P. No.35 of 2024
 3.        The factual backgrounds of this revision, which prompted the

petitioner for filing of the same is that, the petitioner and the Opp. Party

in this Revision were the plaintiff and defendant respectively in C.S.

No.471 of 2022 before the learned Senior Civil Judge, Puri. That suit vide

C.S. No.471 of 2022 was filed by the petitioner being the plaintiff

praying for declaration of his right, title and interest over the suit

properties and for a declaration of the sale deed as invalid, for

confirmation of possession and for permanent injunction in respect of the

suit properties against the defendant (Opp. Party).

          The Judgment and Decree of that suit vide C.S. No.471 of 2022

was passed on dated 09.01.2024 on contest against the defendant (Opp.

Party in this Revision) by the learned Sr. Civil Judge, Puri, wherein, the

right, title and interest of the plaintiff over the suit properties was

declared, the sale deed bearing No.11482105939 dated 18.10.2021

executed in favour of the defendant by the plaintiff was declared as

invalid and inoperative clarifying that, as the defendant is in possession

over the suit properties, then, the question of passing any permanent

injunction against the defendant does not arise.

          After that Judgment and Decree passed on dated 09.01.2024 in

C.S. No.471 of 2022, the plaintiff being the petitioner filed a Review

Petition vide Review Petition No.1 of 2024 on dated 30.01.2024 under

                                                                Page 2 of 10
C.R.P. No.35 of 2024
 Section 114 read with Order 47, Rule 1 of the CPC, 1908 against the

defendant arraying her as Opp. Party praying for the review of the

ordering portion of the Judgment & Decree passed in C.S. No.471 of

2022 on dated 09.01.2024 for addition of decree for recovery of

possession giving a direction to the defendant to deliver possession of the

suit properties to the petitioner/plaintiff by the Opp. Party/defendant with

the reliefs already granted as stated above stating that, though, he

(plaintiff) had prayed for declaration of title, confirmation of possession

and permanent injunction in his plaint in the suit vide C.S. No.471 of

2022 and he (plaintiff) had not prayed for recovery of possession, but as

per law, the Court should have granted the decree for recovery of

possession with the reliefs already granted as stated above invoking the

provisions of Order 7, Rule 7 of the CPC, 1908 and non-providing of the

decree of recovery of possession with a direction to the defendant to

deliver possession of the suit properties to him (plaintiff) within the

stipulated period as per law is an error of law apparent on the face of

record, which is required to be reviewed and corrected and if the same is

not corrected, the plaintiff (petitioner in this CRP) shall be highly

prejudiced, which shall encourage multiplicity of litigation. Therefore, he

(petitioner/plaintiff) prayed for addition of the decree for recovery of




                                                                Page 3 of 10
C.R.P. No.35 of 2024
 possession with the relief(s) granted in the ordering portion of the

Judgment and Decree passed in C.S. No.471 of 2022 in his favour.

4.         The Opp. Party (defendant) objected the same stating that, she

(defendant/Opp. Party) has already preferred an appeal vide R.F.A. No.11

of 2024 challenging the aforesaid Judgment and Decree dated 09.01.2024

passed in C.S. No.471 of 2022 and the said 1st Appeal vide R.F.A. No.11

of 2024 is pending before the learned First Appellate Court for hearing, in

which, the plaintiff (petitioner) being the respondent has already made his

appearance and accordingly, he (plaintiff) is contesting that 1st Appeal vide R.F.A. No.11 of 2024. For which, the petition for review filed by the plaintiff (petitioner) is not entertainable under law. Because, the continuation of the Review Petition shall amount to a parallel proceeding with the 1st Appeal vide R.F.A. No.11 of 2024. That apart, there is no apparent error in the face of the Judgment and Decree for exercising the power of review in the same. The plaintiff has filed petition for review with an intention to re-open the case on merit in the guise of review of the same, which is not permissible under law. Therefore, the review petition filed by the plaintiff (petitioner) is liable to be dismissed.

5. After hearing from the learned counsels of both the sides, the learned Senior Civil Judge, Puri dismissed to the Review Petition No.1 of Page 4 of 10 C.R.P. No.35 of 2024 2024 of the plaintiff (petitioner) on dated 19.07.2024 on contest assigning the reasons that, "when an appeal vide R.F.A No.11 of 2024 is pending against the Judgment and Decree passed in C.S. No.471 of 2022 and when as per law, a review petition under Order 47, Rule 1 of the CPC, 1908 is maintainable, only when no appeal is preferred, then, in this matter, when an appeal is pending against the Judgment and Decree sought to be reviewed, then the review petition filed by the plaintiff is not maintainable under law."

6. On being aggrieved with the said order of dismissal to the Review Petition No.1 of 2024 of the petitioner (plaintiff) passed on dated 19.07.2024 by the learned Sr. Civil Judge, Puri, he (petitioner/plaintiff) filed this CRP under Section 115 of the CPC, 1908 challenging the same being the petitioner against the defendant arraying her (defendant) as Opp. Party.

7. I have already heard from the learned counsel for the petitioner (plaintiff) and learned counsel for the Opp. Party (defendant).

8. In order to assail the impugned order, the learned counsel for the petitioner (plaintiff) relied upon the decisions i.e.

(i) 2024 SCC Online Del. 7195:Sh. J.M. Kohli (through LR Ms. Usha Kohli Vs. Smt. Vimal Kanta (through LR Ms. Renu Kohli);

(ii) AIR 2006 Orissa 1:Bivas Chandra Samanta Vs. Hira @ Madan Mohan Biswal & Others;

Page 5 of 10 C.R.P. No.35 of 2024

9. On the basis of the averments made in the Review Petition No.1 of 2024 under Order 47, Rule 1 of the CPC filed by the petitioner (plaintiff), the objection against the same filed by the Opp. Party (defendant), the findings and observations made by the learned Trial Court in the impugned order dated 19.07.2024 and the rival submissions of the learned counsels of both the sides, the crux of this revision is that, When the petitioner (plaintiff) had not prayed for recovery of possession in the plaint of his suit vide C.S. No.471 of 2022 along with other relief(s) and when after the Judgment and Decree passed by the learned Trial Court in C.S. No.471 of 2022 against the defendant, the defendant has preferred the 1st Appeal vide R.F.A. No.11 of 2024, which is pending for hearing, to which, the petitioner (plaintiff) is contesting, then, whether the Review Petition No.1 of 2024 under Order 47 Rule 1 of the CPC, 1908 filed by the plaintiff for addition of decree for recovery of possession along with the reliefs already granted in his favour reviewing the ordering portion of the Judgment & Decree is entertainable under law and whether the impugned order dated 19.07.2024 passed by the learned Senior Civil Judge, Puri in dismissing the Review Petition No.1 of 2024 of the plaintiff (petitioner) is sustainable under law?

10. It is the settled propositions of law that, an application for review of the Judgment and Decree under Order 47 Rule 1 of the CPC, 1908 is Page 6 of 10 C.R.P. No.35 of 2024 neither an appeal nor a revision to a superior Court, but a request to the same Court, wherein the Judgment and Decree was passed to recall or reconsider its decision on the limited ground prescribed for review within the parameters of Section 114 read with Order 47, Rule 1 of the CPC, 1908, only when, there will be an error apparent on the face of record.

"As per law, an erroneous decision can only be corrected by the higher forum, but an error apparent on the face of record can be corrected by the same Court exercising review jurisdiction.
An error which is not self-evident and the same is detected by a process of reasoning, the same is not an error apparent on the face of record.
An order, or decision or Judgment cannot be corrected merely it is erroneous in law. The same also cannot be corrected on the ground that, a different view could have been taken by the Court, who passed the order or Judgment on the point of fact or law. In any case, while exercising the power of review, the Court concern cannot sit in an appeal like an Appellate Court over its own Judgment and decision."

11. Here in this matter at hand, the petitioner (plaintiff) had not prayed for any relief in his plaint for recovery of possession of the suit properties, though, he (plaintiff) had prayed for other relief(s). Page 7 of 10 C.R.P. No.35 of 2024

So, the learned Trial Court has not granted the relief concerning recovery of possession in favour of the plaintiff consciously. The Judgment and Decree passed on dated 09.01.2024 in C.S. No.471 of 2022 in favour of the plaintiff and against the defendant was an appealable decree. The defendant (Opp. Party) has preferred an appeal vide R.F.A. No.11 of 2024 challenging the said Judgment and Decree passed against her (defendant) in C.S. No.471 of 2022 and the said Appeal vide R.F.A.No.11 of 2024 is pending for hearing, to which, the petitioner (plaintiff) being respondent is contesting.

12. It is the settled propositions of law that, where an appealable decree is passed, neither revision petition under Section 115 of the CPC, 1908 nor a review petition under Order 47, Rule 1 of the CPC to challenge the same is entertainable under law.

Because, proper remedy for the aggrieved party to prefer an appeal or to file cross objection in the appeal filed by his/her opponent or to raise his/her contentions in the 1st Appeal filed by his/her opponent as per Order 41, Rule 33 of the CPC, 1908.

13. On this aspect, the propositions of law has already been clarified in the ratio of the following decisions of the Hon'ble Courts and Apex Court;

Page 8 of 10 C.R.P. No.35 of 2024

(I) In a case between Sh J.M Kohli (Through Lr Ms Usha Kohli) vs Smt Vimal Kanta (Through Lr Ms Renu Kohli) Para No.27 decided in C.R.P. No.238/2024 & CM Appl. 45409/2024 on 15.10.2024 (Delhi High Court) that, where an appealable decree has been passed, no revision under Section 115 of the CPC should be entertained against the order of rejection to the review petitioner.

The revision against the rejection of review petition is not maintainable under law. The proper remedy for the parties (whose application for review is rejected) to file an appeal against the decree. For which, the revision petition is liable to be dismissed.

(II) In a case between Anup Kumar Roy & Others Vs. State of Tripura & Others reported in AIR 2012 Gauhati 163 that, when there is an appeal before the Supreme Court against the Judgment and Decree, jurisdiction of the High Court to entertain a review petition is lost as provided by Sub-Rule 1 of Order 47 of the CPC.

(III) In a case between Meghmala & Others Vs. G. Narasimha Reddy & Others reported in 2011 (2) Apex Court Judgments 496 (SC) that, if superior Court had been moved against the Judgment and Decree, then, two parallel proceedings before the two forums cannot be taken.

14. Here in this matter at hand, when the Judgment and Decree passed in C.S. No.471 of 2022 is an appealable decree and when after the Judgment and Decree passed in C.S. No.471 of 2022 against the defendant, she (defendant) has challenged the same preferring the 1st Appeal vide R.F.A. No.11 of 2024 as per Section 96 read with Order 41, Page 9 of 10 C.R.P. No.35 of 2024 Rule 1 of the CPC, 1908 and when the plaintiff (petitioner) is contesting that R.F.A. No.11 of 2024 filed against him by the defendant and when there is scope under law with the plaintiff (petitioner) to raise his contentions, those were raised in his review petition vide Review Petition No.1 of 2024 in the said 1st Appeal vide R.F.A. No.11 of 2024, as the 1st Appeal is the continuation of the suit, then, at this juncture, by applying the principles of law enunciated in the ratio of the aforesaid decisions referred in Para No.13 of this Judgment, the revision filed by the petitioner (plaintiff) challenging the rejection of his review petition cannot be entertainable under law. For which, the decisions relied by the learned counsel for the petitioner indicated above in Para No.8 have become inapplicable to this revision on facts and law as narrated above.

15. Therefore, there is no merit in this revision filed by the petitioner (plaintiff). The same must fail.

16. In result, this revision filed by the petitioner (plaintiff) is dismissed on contest.

17. As such, this revision is disposed of finally.

(A.C. Behera), Judge.

Orissa High Court, Cuttack.

22.08.2025//Rati Ranjan Nayak// Senior Stenographer Signature Not Verified Digitally Signed Signed by: RATI RANJAN NAYAK Reason: Authentication Location: High Court of Orissa, Cuttack, India. Date: 25-Aug-2025 16:08:50 Page 10 of 10 C.R.P. No.35 of 2024