Supreme Court of India
Bokka Subba Rao vs Kukkala Balakrishna & Ors on 12 February, 2008
Author: Tarun Chatterjee
Bench: Tarun Chatterjee, Dalveer Bhandari
CASE NO.: Appeal (civil) 1245 of 2008 PETITIONER: Bokka Subba Rao RESPONDENT: Kukkala Balakrishna & Ors DATE OF JUDGMENT: 12/02/2008 BENCH: Tarun Chatterjee & Dalveer Bhandari JUDGMENT:
J U D G M E N T CIVIL APPEAL NO 1245 OF 2008 (Arising out of S.L.P.) No.3228 of 2006) TARUN CHATTERJEE, J.
1. Leave granted.
2. At the time of issuing notice to the special leave petition, this Court confined notice as to why the second appeal should not be remitted to the High Court for failure to formulate and decide the substantial question of law as required by Section 100 of the Code of Civil Procedure.
3. A suit was filed by the plaintiffs-respondents for declaration that Item No.2 of the plaint schedule property was their absolute property, and for a perpetual injunction, restraining the respondents from obtaining possession of the said item. The suit was dismissed, which was affirmed in appeal. However, by the impugned judgment of the High Court passed in second appeal, the suit was decreed. Feeling aggrieved by the aforesaid judgment of the High Court of Andhra Pradesh at Hyderabad, a special leave petition has been filed in respect of which leave has already been granted.
4. Having heard the learned counsel for the parties and after examining the judgment of the High Court passed in the second appeal, we are of the view that the judgment in second appeal of the High Court is liable to be set aside on a very short question. It is now well settled by catena of decisions of this Court that the High Court in second appeal, before allowing the same, ought to have formulated the substantial questions of law and thereafter, to decide the same on consideration of such substantial questions of law. In this case, admittedly no such substantial question of law had been formulated and thereafter, the second appeal was allowed. That being the position, we set aside the judgment of the High Court passed in second appeal and remit the appeal back to the High Court for fresh decision after formulating the substantial questions of law and thereafter, to decide it on merits.
5. For the reasons aforesaid, the judgment of the High Court is set aside. The second appeal is restored to its original file. The High Court is requested to dispose of the second appeal at an early date preferably within six months from the date of supply of a copy of this order to it. We make it clear that we have not gone into the merits of the appeal which shall be decided after formulating the substantial questions of law and then to decide the second appeal in accordance with law.
6. The appeal is, therefore, allowed to the extent indicated above. There will be no order as to costs.