Allahabad High Court
Ram Bhajan And Another vs Abdul Rahman And Others on 19 March, 1996
Equivalent citations: AIR1997ALL17, AIR 1997 ALLAHABAD 17, 1997 ALL. L. J. 109, 1996 (2) CIVILCOURTC 115, 1996 (28) ALL LR 204, 1996 (2) ALL WC 982
Author: S.K. Phaujdar
Bench: S.K. Phaujdar
JUDGMENT
1. This second appeal under Section 100 Code of Civil Procedure is directed against the judgment and decree dated 22-5-1975 passed by the IInd Addl. District Judge, Fatehpur, in Civil Appeal No. 61 of 1974 whereby the learned first appellate Court had reversed the judgment and decree dated 20-4-1974 recorded in Original Suit No. 493 of 1970 passed by the Additional Munsiff, Fatehpur. The aggrieved plaintiffs have preferred this appeal.
2. The suit of the plaintiffs was filed for a property which was adilapidated house described as a bagar. There was no dispute concerning the identity of the land. The plaintiffs claimed the same as owners in possession and made a prayer for a perpetual injunction against the defendants for restraining them from interfering with the possession of the plaintiffs. As an alternative measure, the plaintiffs claimed relief of possession in case they were found to be out of possession.
3. The defendents, on the other hand, claimed that it was their bagar lying contagious to their house and the plaintiffs had never been in possession thereof. The defendants claimed possession by way of storage of agricultural implements, storage of the materials for tajia taken out every year for the Moharram as also by tethering cattle etc.
4. The judgments of the Courts below indicate that the parties had not adduced any documentary evidence in proof of their claims and both the parties relied on oral evidence. A Commissioner was sent under orders of the Court to look to the situation of the land and the Commissioner had made an initial report. Subsequently, under orders of the Court, the Commissioner had made a further report also. The Court of the first instance believed the case of the plaintiffs and held that the plaintiffs established their ownership and possession over the land in suit and, accordingly, it had decreed the suit. The first appellate Court, how-ever, placed reliance on the second report of the Commissioner and was further of the view that although the defence case was not an acceptable one, the plaintiffs could not have gained from the weekness of the defence case and were required to prove their own case under the law. On an analysis of the evidence, the first appellate Court disbelieved the plaintiffs' witnesses and held that the plaintiffs had failed to prove title and posses-
sion and were not entitled to the reliefs claimed. The appeal was allowed and the suit of the plaintiffs was dismissed.
5. This appeal was filed in the year 1975 prior of the amendment of the Code of Civil Procedure (in short, CPC) requiring framing of the-subslan-tial questions of law at the the time of admission of a second appeal.
6. The appeal, however, made out a set of grounds as indicated in the memorandum of appeal. The first ground taken therein was that the first appellate Court had allowed the appeal after giving contradictory findings. The learned counsel for the appellant submitted that the first appellate Court had once discarded the defence theory that the defendants had their 'parnalas' over the suit property. At a subsequent stage, according to the learned counsel, the existence of the parnalas was considered to discard the plaintiffs' story. A perusal of the first appellate Court's judgment indicated that the learned Court below had not disbelieved the facl that there were pamalas of the defendants. The only thing it held was that the mere existence of the parnalas could not give an ownership to the defendants on the disputed land. The existence of these parnalas was again brought into action while appreciating the evidence of the plaintiffs' witnesses who had denied the very existence thereof as against Ihe admission of the plaintiffs on that point. The Court below held that these witnesses were not competent to speak on the possession of the land at all as they had shown utter ignorance on the situation of the land in this respect. It cannot be stated, therefore, that the learned appellate Court had passed his judgment on contradictory findings.
7. The next point on which the appellate judgment was challenged was that the Court below should not have placed reliance on the additional report of the Commissioner. The ground for such attack was that the trial Court had held it to be a manipulated one. The first appellate Court was a Court of facts and it had every right to view the facts from its own angle giving good reasons for its opinion. Simply because the trial Court had described a particular document as a manipulated one, the first appellate Court was not estopped from reopening that matter. Nothing has been placed before this Court to infer any illegality in the approach of the Court below to rely upon the additional report of the Commissioner.
8. It was further urged in the memo of appeal that the defendants had not pleaded the case which they tried to develop further. The reading of the pleadings indicate that while the plaintiffs claimed ownership and possession over the bager the same was the claim of the defendants also and they had indicated what were the acts of possession. If anything more was stated, I find from the appellate judgment, that the same were rightly rejected and in fact the defendants' case was also not accepted by the first appellate Court. The next point agitated in this appeal was that there was not an iota of evidence in support of the defendants ownership and possession of he bagar in dispute and, it was submitted, the Court below should not have allowed the first appeal. This, in my view cannot be raised as a ground of appeal as, in fact, the Court below had discarded the defence casej also, but he has rightly put the burden on the plaintiffs and has rightly refused to give any benefit to the plaintiffs for the weakness of the defence case. Another point on which the appeal was pressed was that upon the finding of the trial Court that the plaintiffs were owners in possession of the suit property, the first appellate Court could not have reversed the decision on irrelevant and extraneous considerations. It is nol disputed by the parties that the case of the parties depended on oral evidence alone. The trial Court gave its| own appreciation of the facts and Ihe appellate Court, it is clear from its judgment, had given good reasons for discarding Ihe evidence of the plaintiffs. He had copiously quoted from the statements of these witnesses to come to the conclusion that they were unreliable on the point of proving the possession of the plaintiffs on the suit property. It was finally contended that the lower Court allowed the appeal on points which were not urged at all. A reading of the judgment at page 2 indicates that it was urged before Ihe first appellate Court that the view taken by the munsif was nol correct, and that it was nol proved that the bagar belonged to defendants now, 1 and 2. The first appellate Court had discussed both these points and discarded the second point to come to conclusion that the defendanls also could not prove litte or possession, but it was of the view, on the basis of the evidence, that the plaintiffs too had failed to prove title and possession and thereby failed to discharge their onus. The scope of the second appeal under Section 100, CPC is very limited. The High Court is not expected to reappraise the facts to come to aconclusion other than the one arrived ai by either of Courts below. Even if this Court felt that on facts the case of a particular party is proved, it is not open for it to substitute its views on facts in place of the views of the lower Courts unless the view expressed by the learned Court was tainted with perversity. The Court of the first appeal had a right to appreciate the facts in its own way and good reasons for his arriving at a particular decision have been given. There is no averment before me that the Court had overlooked any important piece of evidence or had misread the evidence in such a manner that his conclusion becomes tainted. It would be unwarranted for this High Court to enter into the facts in the absence of any perversity in the approach of the Court below.
9. For the reasons stated above, I find no merit in this second appeal and the same is accordingly dismissed. The judgment and decree of the first appellate Court stands confirmed. The parties are directed to bear their own costs.
10. Appeal dismissed.