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 12]

Supreme Court of India

Revenue Divisional Officer & Ors vs A. Aruna & Ors on 5 August, 1998

Equivalent citations: AIR 1998 SUPREME COURT 2655, 1998 AIR SCW 2701, (1998) 5 JT 438 (SC), 1998 (4) SCALE 495, 1998 (6) SCC 494, 1998 (6) ADSC 95, 1998 ADSC 6 95, (1998) 3 SCR 1020 (SC), 1998 (3) SCR 1020, 1998 (5) JT 438, (1998) 3 CURCC 129, (1998) 6 SUPREME 389, (1998) 4 SCALE 495

Author: S.B. Majmudar

Bench: M. Jagannadha Rao, S.B. Majmudar

           PETITIONER:
REVENUE DIVISIONAL OFFICER & ORS.

	Vs.

RESPONDENT:
A. ARUNA & ORS.

DATE OF JUDGMENT:	05/08/1998

BENCH:
S.B. MAJUMUDAR, M. JAGANNADHA RAO




ACT:



HEADNOTE:



JUDGMENT:

THE 5TH DAY OF AUGUST, 1998 Present:

Hon'ble Mr. Justice S.B.Majmudar Hon'ble Mr. Justice M.Jagannadha Rao A. Raghuvir, Sr. Adv., C. Balasubramani, Ms. Santhi Narayanan, Asha G.Nair, K. Ram Kumar, Advs. with him for the appellants.
P.P.Rao, Sr. Adv., D.Ramakrishna Reddy, Mrs.D. Bharathi Reddy, Advs. with him for the Respondents J U D G M E N T S.B. Majmudar,J.
The following Judgment of the Court was delivered:
Leave granted. We have heard learned counsel for the parties finally. This appeal arises out of the decision rendered by a Division Bench of the High Court of Andhra Pradesh upsetting the majority view arrived at by two members of the Special Court functioning under the provisions of the A.P. Land Grabbing (Prohibition) Act, 1982 (hereinafter referred to as 'the Act'). The appellants are the authorities functioning under the said Act. They had moved the Special court on the ground that the respondents were in illegal possession and were land grabbers of a plot of land being plot no.9 situated at Jubilee Hills in Hyderabad city. That application was moved in 1991. The Full Bench of the Special Court consisting of the Chairman and the two Members decided the said application after hearing the parties and after considering the evidence led by them and came to the conclusion that though the appellants had established their title to plot no.9 it was adversely possessed by the respondents and, therefore, no relief could be granted to the appellants in the said proceedings. That decision was rendered on 31st October 1995. An application for review under Section 17A of the Act was moved by the appellants before the Special Court. In the said application two grounds were sought to be relied upon - (i) that the Special court had relied upon Ex. B-12 which was not legally admissible on the record of the case; and (ii) that the decision rendered by the Court suffered from an error of fact. The said Review Petition was heard by the Full Bench of the Special Court. The learned Chairman who presided over the Bench, took the view that there was no question of invoking the review jurisdiction and, therefore, he was inclined to dismiss the said proceedings. However the other two Members took a contrary view and held that the order sought to be reviewed required re-consideration and, therefore, they were inclined to re-hear the matter by granting the review application. Accordingly by majority Review Petition was allowed. That resulted in a writ petition on behalf of the respondents before the High Court.
The Division Bench of the High Court by the impugned order dated 25th November 1996 held that the review jurisdiction was wrongly sought to be invoked by the appellants and review proceedings were not maintainable. It was held that the first ground, namely, Ex.B-12 was inadmissible in evidence, could not be sustained for supporting the review petition as it was admitted in the evidence earlier without any objection. On the second ground it was held by the High court that the earlier judgment on 31st October 1995 was based on the relevant facts, both oral and documentary, namely Ex.B-12 and B-13 and B-15 which were earlier judgements of the Special Court wherein it was held that for plot no. 9 situated at Jubilee Hills the State authorities had no title and the plot was a fully paid up plot belonging to the erstwhile occupants and consequently the earlier proceedings filed under the very same Act by the same appellants seeking eviction of alleged unauthorised occupants of this very plot were dismissed. It is also pertained to note that nothing was brought out on the record of these proceedings to show that the earlier decisions of the very same Court at Ex.B-13 and B-15 which were relied upon by it while passing the order dated 31st October 1995, were ever carried higher up or were sub judice before any other higher authority. In fact such was not even the ground on which review was sought by the appellants. The High Court, therefore, took the view that when the earlier decision was rendered on consideration of all relevant facts and on appreciation of evidence, both oral and documentary, it could not be said that the said decision suffered from any patent error of fact which could have enabled the appellants to seek review of the said order under Section 17A of the Act. Consequently the writ petition was allowed and the majority decision of the Special Court seeking to review its earlier order was set aside.
Learned senior counsel Shri A. Raghuvir for the appellants fairly stated that he was pressing the case for review of the earlier order of the Special Court not on the ground that Ex.B-12 was wrongly held admissible in evidence but the strongly relied upon second ground for review, namely, that the earlier decision suffered from a clear error of fact which in his view was a glaring one and could be said to be an apparent or a patent error. He submitted that Ex.B-12 which was earlier relied upon by the Special Court in coming to the conclusion that it had referenced to plot no.9. in fact did not refer to plot no.9 at all which was the disputed plot but it was concerned with plot no.10 which was an adjoining plot. That is one patent error of fact which h ad crept in the earlier decision of the Special Court dated 31st October 1995. It was next contended by the learned senior counsel for the appellants that even that apart, the decision sought to be got reviewed relied upon two earlier judgments of the Special Court Ex.B-13 and B-15, which might have referred to plot no.9 but those decisions had held that plot no.9 did not belong to the Government but was a fully paid up plot which had passed on to the then occupant of the plot and id not remain in the ownership of the erstwhile municipality and consequently could not have been available to the State to claim its title thereon through the said erstwhile defunct municipality. Therefore, the finding reached by the Special Court in the present case on 31st October 1995 when it decided that the said plot belonged to the Government could not have been based on the earlier judgments Ex.B-13 and B-15 which clearly held to the contrary. This was another patent error of fact. It was next submitted that the High Court wrongly assumed that the Special Court while passing the impugned judgment seeking to review the earlier decision had already set it aside on merits and that while granting the review petition the entire matter was finally disposed of by the Court. On all these grounds it was vehemently contended that the review proceedings which were at the stage of hearing before the Special Court could not have been intercepted by the High Court, in exercising powers under Articles 226 and 227 of the Constitution of India.
On the other hand learned senior counsel Shri P.P. Rao for the respondents submitted that review jurisdiction is by no means an appellate jurisdiction. That jurisprudentially speaking, a review lies to the same authority only on patent errors of law and if the power of review can also take in its fold errors of fact the errors of fact must be such that they would go to the root of the matter, otherwise the reviewing authority would almost be able to exercise full appellate powers which would be completely contrary to the well settled connotation of review jurisdiction. It was also submitted that the High Court was justified in taking the view that earlier decision was rendered on appreciation of evidence on record then led by both the parties and even if there was any error in coming to any final conclusion it could be corrected only by an appellate or higher authority in the hierarchy of proceedings and could not be corrected by the same authority by invoking the review jurisdiction. That mere error of appreciation of evidence cannot be equated with a patent error of fact even on the ground that under Section 17A of the Act on an error of fact review powers could be invoked. It was, therefore, contended that the impugned order of the High Court suffers from no error and calls for no interference under Article 136 of the Constitution of India.
Having given our anxious and careful consideration to these rival contentions we have come to the conclusion that on the peculiar facts of this case it could not be said that the High Court had committed any error in interfering with the order of the majority of the Members of the Special Court and in quashing the review proceedings.
In order to resolve the controversy between the parties, it will be necessary to have a look at the review jurisdiction conferred on the Special Court under Section 17A of the Act. It reads as under:
"17A. Review - The Special Court may in order to prevent the miscarriage of justice review its judgment or order passed under Section 8 but no such review shall be entertained except on the ground that it was passed under a mistake of fact, ignorance of any material fact or an error apparent on the face of the record;
Provided that it shall be lawful for the Special Court to admit or reject review petitions in circulation without hearing the petitioner;
Provided further that the Special Court shall not allow any review petitions and set aside its previous order or judgment hearing the parties affected."
A mere look at the said provision shows that review jurisdiction can be invoked by the Special Court mainly with a view to prevent miscarriage of justice. Consequently the order sought to be reviewed must appear to have resulted into miscarriage of justice and not merely might have occasioned dissatisfaction to the party that loses before the Special court in the first instance. But even apart from that, as Section 17A clearly lays down, review shall be entertained only on the grounds mentioned therein, meaning thereby it is not a full-fledged power of re-consideration of the entire case as if it was a second innings on facts and law permitted by the Legislature to the Special court once it decided a lis between the parties earlier. The grounds of review are limited as mentioned in the said Section. It is, of course, true that these grounds are wider than the grounds on which review is allowed under Order XLVII Rule 1, CPC, because even on the mistake of fact or even on ignorance of material fact a review is permitted. It is also true that error apparent on the face of the record is a separate ground for reviewing the order of special Court as laid down under Section 17A of the Act. However, it cannot be gainsaid that there is a clear distinction between review power and appellate power. A review can never be said be an appeal in disguise. Therefore, in order to effectively invoke the jurisdiction of Special Court in proceedings it has to be shown that the mistake of fact which is alleged by the review petitioner should be such that it gets directly embedded in the final order, in the sense it goes to the root of the matter. The Phrases, 'judgment or order passed on a mistake of fact' shows that the mistake of fact must be so patent that it directly results in an erroneous order sought to be reviewed. In other words, the mistake of fact must have a direct nexus with the ultimate order which but for such a patent mistake would not have been so rendered. It has to be shown that but for such a mistake of fact a contrary result might have followed. It is, therefore, obvious that before a review petitioner can invoke section 17A of the Act it should be shown that the mistake of fact is a patent mistake and not a latent one. Mere mistakes in appreciation of evidence or in any inferences drawn from facts could be corrected only in proceedings before a higher forum and not in review proceedings. It is, therefore, not possible to agree with the learned senior counsel for the appellants that once a mistake of fact is pointed out and once it is shown that the inference of fact is drawn which is conjectural, that by itself would be a ground for review under Section 17A of the Act. Shri Raghuvir, learned senior counsel for the appellants submitted that in the earlier judgment it was observed by the Chairman speaking for the Special Court that because plot no.9 was adjoining plot no.10, the owner of plot no.10 might have encroached upon the adjoining plot no. 9 and even his vendee also would have accordingly trespassed on this land. This was purely a conjecture. It must be kept in view that as a court of first instance even if inference is drawn from available data of facts and if that inference is found fault with unless that inference is of such a nature that but for that inference the ultimate result would have been difference it would not amount to any glaring mistake of fact on which such judgment can be sought to be reviewed under Section 17A of the Act. In our view, the High Court was right when it held that on the facts of the present case the earlier decision of 31st October 1995 was arrived at by the Court on appreciation of oral and documentary evidence and the conclusion was reached on facts that the respondents were in adverse possession of plot no.9 even though the title of the appellants was held proved. As this finding was reached on appreciation of number of documents on record and also on consideration of oral evidence it could not be said that there was any such mistake of fact which was so patent that but for such mistake the final conclusion about adverse possession of respondents would have been different. Under these circumstances, therefore, we cannot find fault with the High Court when it took the view that the majority of the Members were not justified in re-opening the earlier decision of the Special Court.
We may, however, mention that learned senior counsel for the appellants, Shri Raghuvir was right when he contended that the High Court wrongly assumed that the Special Court had not only re-opened the earlier matter but had already decided it in review proceedings. Even if the learned senior counsel is right to that extent the ultimate decision rendered by the High Court on the facts of the present case cannot be said to be in any way erroneous.
We make it clear that as learned senior counsel Shri Raghuvir had not pressed review proceeding on the ground that there was a patent error also in connection with the admissibility of Ex.B-12 we are not expressing any opinion on this question.
In the result, this appeal fails and is dismissed. In the facts and circumstances of the case there will be no order as to costs.