Calcutta High Court (Appellete Side)
Asma Bibi & Another vs Md. Nasim Ali Azad & Another on 17 November, 2011
Author: Subhro Kamal Mukherjee
Bench: Subhro Kamal Mukherjee
Form No. J. (2)
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
Present:
The Hon'ble Justice Subhro Kamal Mukherjee
F.M.A 490 of 1993
Asma Bibi & Another
...Appellants.
-Versus-
Md. Nasim Ali Azad & Another
...Respondents.
For the appellants: Mr. Bidyut Banerjee
Ms. Shila Sarkar
For the respondents: Mr. Jiban Ratan Chatterjee.
Heard on: November 16 & 17, 2011.
Judgment on: November 17, 2011.
Subhro Kamal Mukherjee, J.:
This is an appeal against an order of remand arising out of a suit for declaration of tenancy right and for permanent injunction.
Undisputedly the property belonged to one Moula Bux. Moula Bux had two wives, namely, Hamida Bibi and Khodeja Bibi. Through Hamida Bibi Moula Bux had three sons, namely, Rasul Bux, Ahmed Bux and Karim Bux; through Khodeja Bibi he had only one son, namely, Golam Ahmed alias Sk. Lalu.
It was contended by the plaintiff that the plaintiff was inducted by Rasul Bux in the premises-in-suit.
The defendants contested the suit disputing the tenancy of the plaintiff. However, it was admitted that the property belonged to Moula Bux and in an Original Side suit the property was allotted in different lots to the different co- sharers.
The defendants contended that they had purchased the property by two separate registered deeds dated January 25, 1979 and October 10, 1980 respectively from the allotees and, thus, became the absolute owners in relation to the property-in-suit.
The learned trial judge, upon a contested hearing, dismissed the suit holding, inter alia, that the alleged landlord of the plaintiff, namely, Rasul Bux, had no right, title and interest in the property and as such he has no right to induct the plaintiff in the suit premises.
The plaintiff preferred an appeal being Title Appeal No.81 of 1989. The appeal was, eventually, transferred to the court of the learned Assistant District Judge at Sealdah.
By the order impugned of remand, the learned judge in the lower appellate court set aside the judgment and decree of the trial court and remitted the suit for reconsideration by the trial court. Liberty was granted to the appellant for amendment of the plaint once again as to whether the tenancy right of the plaintiff was subsisting or not. Liberty was, also, granted to expunge the name of Chandbibi, the widow of Rasul Bux.
In this appeal, in my view, the following substantial question of law is involved:
When the parties led evidence in full in the trial court, whether the learned judge in the lower appellate court, substantially, erred in law in granting liberty to the plaintiff to file an application for amendment once again to fill up the lacunea.
The moot point for consideration in this appeal is, thus, whether Rasul Bux, the landlord of the plaintiff, had right, title and interest in the property to create tenancy in favour of the plaintiff.
The deliberation as to whether on the death of the Rasul Bux, whether the plaintiff became the tenant under Chandbibi, a widow of Rasul Bux, or not is unnecessary. If Rasul Bux, the landlord of the plaintiff, had right to induct the plaintiff as a tenant, the tenancy of the plaintiff shall continue under his legal representatives till he is evicted in due process of law.
Although the learned judge in the trial court framed several issues including the issue as to whether the plaintiff was a tenant under Rasul Bux and, thereafter, under his widow, Chandbibi, but an important issue was omitted.
I, therefore, frame the following additional issue:
Whether Rasul Bux, the landlord of the plaintiff, had right to induct the plaintiff as a tenant in the premises in suit.
However, the learned judge in the lower appellate court was not justified in granting further opportunity to the plaintiff to apply for amendment the plaintiff when already there was an application for amendment of the plaint in the trial court and that was allowed in part. Amendment of the plaint in the appeal court to fill up lacunea is always to be avoided.
I, therefore, set aside the order of remand and remit the case to the lower appellate court for re-consideration of issue/ point for determination involved in the appeal including the additional issue/point for determination.
Mr. Jiban Ratan Chatterjee, learned senior advocate appearing for the respondents, submits that in view of the framing of additional issue his client need to adduce additional evidence.
Mr. Bidyut Kumar Banerjee, learned senior advocate appearing for the appellants, vehemently opposes such prayer of Mr. Chatterjee.
At this stage, it is not possible for this Court to hold as to whether the lower appellate court, while considering the appeal afresh, shall require additional evidence. It will be open to the parties to apply to the lower appellate court for reception of additional evidence strictly in accordance with law and it will be open to the lower appellate court to consider their prayer in accordance with law.
However, on the prayer of Mr. Chatterjee, learned senior advocate appearing for the respondents and as Chandbibi is already, dead, the lower appellate court is requested to expunge her name from the cause title of the memorandum of appeal.
The appeal is, thus, allowed. The order of remand is set aside.
The appeal is sent back to the lower appellate court for re-consideration of all the points for determination, already framed and the additional issue/point for determination that is, whether the landlord of the plaintiff had right to induct the plaintiff, Rasul Bux, in the suit premises.
The matter is pending for a considerable period of time.
The office is directed to send down the records to the court below immediately.
The parties are directed to appear before the lower appellate court on December 19, 2011, when the learned Judge in the lower appellate court shall fix a date for expeditious disposal of the appeal.
The office is directed to communicate this order by December 16, 2011 to the lower appellate court peremptorily.
The Registrar (Administration) of this Court is requested to look into the matter so that the order of this Court is secured.
I make no order as to costs.
(Subhro Kamal Mukherjee, J.)