Madras High Court
S.Natarajan vs P.K.Rajan on 7 April, 2021
Equivalent citations: AIRONLINE 2021 MAD 1109
Author: M.Sundar
Bench: M.Sundar
S.A.No302 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 07.04.2021
CORAM
THE HON'BLE MR. JUSTICE M.SUNDAR
S.A.No.302 of 2021
S.Natarajan ... Appellant
Vs.
1.P.K.Rajan
2. S.Palanisamy ... Respondents
Second Appeal filed under Section 100 of the Code of Civil
Procedure against the judgment and decree dated 19.11.2020 made in
A.S.No.11 of 2015 on the file of II Additional Subordinate Court, Erode
reversing the judgment and decree dated 31.10.2014 made in O.S.No.14 of
2013 on the file of I Additional District Court, Erode and pray to set aside
the same.
For Appellant : Mr.S.Kaithamalai Kumaran
JUDGMENT
Mr.S.Kaithamalai Kumaran, learned counsel on record for sole appellant in the captioned second appeal is before this Virtual Court i.e., a web hearing on a videoconferencing platform.
1/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021
2. Captioned second appeal, which is under Section 100 of 'The Code of Civil Procedure, 1908' ('CPC' for the sake of brevity) has been preferred against a judgment and decree dated 19.11.2020 made by the 'II Additional Subordinate Judges Court, Erode' (hereinafter 'first Appellate Court' for the sake of brevity) wherein the first Appellate Court interfered with and reversed a judgment and decree dated 31.10.2014 made in O.S.No.14 of 2013 on the file of First Additional District Munsif Court, Erode (hereinafter 'trial Court' for the sake of brevity).
3. Suit property is land admeasuring 1.5 acres or thereabouts, which originally belonged to one Sengoda Gounder (father of defendants 1 and 2 before the trial Court). It is the case of the plaintiff in the trial Court that suit property was purchased in and by a registered sale deed dated 22.12.1994, which was marked as Ex.A1 before the trial Court. The description of the suit property in the plaint itself says that the re-survey numbers of the suit property has been wrongly given as 122/3, 122/10 and 122/11 in Ex.A1 sale deed whereas it is actually 122/4, 122/11 and 122/12. These are re-survey numbers in Gangapuram village in Erode Taluk situate within Perundurai sub-registration district and Erode registration district. 2/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 To be noted, there is no dispute about the boundaries. The suit property as described in the plaint is as follows:
'brhj;J tptuk;
<nuhL hpoL. bgUe;Jiw rg;hpoL. <nuhL jhYf;fh. bf';fhg[uk; fpuhkk; f/r/8//E2A. f/r/8//E2C g[.V/2/56 ,jw;F g[jpa ru;nt vz;. 122/4. 122/11 and 122/12 ,jpy; thjp fpiuak; bgw;w brhj;Jf;F brf;Fg;ge;jp rj;jp nuhl;Lf;Fk; bjw;F 1 kw;Wk; 2 gpujpthjpfSf;F ghj;jpag;gl;l brhj;Jf;Fk; tlf;F 1 kw;Wk; 2 gpujpthjpfSf;F ghj;jpag;gl;l g[/V/081 brz;l; g{kpf;Fk; ntW egh; brhj;Jf;Fk; fpHf;F Rg;igah ft[zl ; h; tpw;Wtpl;l g{kpf;Fk; nkw;F ,jd; kj;jpapy; vy;.gP.gp bfhg;g[ tha;ff ; hy;
eP'f ; yhf g[.V/1.50 tp!;jpuzKs;s g{kp g{uht[k; ,jw;F rk;ge;jg;gl;l khtif kutif khK:y; tHpeil jlk;
kw;Wk; vy;.gP.gp ghrd ghj;jpak; rfpjk;/ jtWjyhf nkw;go brhj;J hP/ru;nt vz;. 122/3.
122/10 and 122/11 vd fpiuag;gj;jpuj;jpy; cs;sJ) 2014k; Mz;L mf;nlhgh; khjk; 31 k; ehs; vd;
3/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 ifbahg;gKk; ,e;ej P pkd;w Kj;jpiua[k; ,jdoapy;
,lg;gl;L tH';fg;gl;lJ/'
4. Before the trial Court, defendants completed pleadings by filing a written statement dated 30.07.2013 and an additional written statement, which was filed in February of 2014. Post completion of pleadings, issues were framed and parties went to trial. Sole plaintiff examined himself as PW1. On plaintiff's side 5 exhibits, namely Exs.A1 to A5 were marked of which a certificate issued by the jurisdictional 'Village Administrative Officer' ('VAO' for the sake of brevity) dated 13.09.2012 marked as Ex.A3 is of significance. It is also important to note that this (Ex.A3) and other exhibits were marked without any objection. More importantly, the defendants neither let in oral evidence nor marked any document before the trial Court.
5. After full contest, trial Court passed an interesting judgment and decree dated 31.10.2014. This Court is inclined to describe it as interesting, as the three issues framed are as follows:
'1) tHf;F brhj;J thjpf;F jdpj;J ghj;jpag;gl;L mtuJ mDgtj;jpYk;. RthjPdj;jpYk; cs;sjh> 4/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021
2) thjp nfhhpathW tpsk;gi [ f kw;Wk; mjd;
bjhlu;rr ; pahf cWj;Jf; fl;lis ghpfhuk;
fpilf;ff;Toajh>
3) thjpf;F fpilf;ff;Toa ,ju ghpfhuk; vd;d> '
6. While answering Issue No.2 which pertains to whether the plaintiff is entitled to declaration and consequential injunction as prayer for, the trial Court observed that there is no cause of action for the suit and therefore, the plaint is hit by Order VII Rule 11(a) of CPC. To be noted, this is wrongly mentioned as Order VII Rule 11(i)(a) in the trial Court judgment. It is obviously Order VII Rule 11 (a) of CPC and this Court takes it as an inadvertent typographical / secretarial error and deems it appropriate to leave it at that. In other words, trial Court has come to the conclusion that the plaint does not disclose a cause of action and Order VII Rule 11(a) of CPC kicks in. If this be the case, one has to go by uncontroverted averments in the plaint without adding or subtracting or looking into evidence before the trial Court. The trial court after holding that said plaint does not disclose a cause of action within the meaning of Order VII Rule 11(a) CPC has a) looked into oral and documentary evidence before it and 5/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021
b) ultimately dismissed the suit (not rejected the plaint). This is the reason why this Court is inclined to describe it as interesting. Relevant portion of the trial Court judgment while answering Issue No.2 reads as follows:
'.....g[y vz; jtwhf ,Ug;gij bghWj;J tHf;F jhf;fy; bra;Js;sjhf TwpapUg;gjhYk; ,t;tHf;if jhf;fy; bra;a thjpf;F tHf;F K:yk; vJt[k; ,y;yhj fhuzj;jpdhYk; ,t;tHf;F chpikapay; eilKiwr;
rl;lk; fl;lis 7 tpjp 11(i)(a) d; fPH; tHf;F
nfhg;gpypUe;J epuhfhpf;fj;jf;fjhfpwJ/ tHf;F K:yk;
vJt[k; ,y;yhjjhy; ,t;tHf;F epiyf;fj;jf;fjy;y/
nkYk; Fwpj;jtif khw;wPL rl;lk; gphpt[ 26d; go thjp mtuJ FWf;F tprhuizapy; TwtJ nghy; g[y vz;zpy; khw;wk; ,Ue;jhy; me;j Mtzj;ij jpUj;jk;
bra;a jhd; tHf;F jhf;fy; bra;a ntz;Lk;. tHf;F
brhj;ij bghWj;J chpik tpsk;g[if bra;a
nfhuf;Toajpy;iy. Fwpj;jtif khw;wPL rl;lk; 1963
jhTh; rl;l tpsf;f ciu 9tJ gjpg;g[ 1994y; gf;fk; 459y; fPHf ; f ; z;lthW Twg;gl;Ls;sJ:
“No cause of action accrues to a plaintiff until there is some infringement. The plaintiff therefore has to allege and prove hostility on the part of the defendant', If the defendant does not deny or is not interested to deny either the plaintiff's status or title. the Latter has no business to drag him into court. Vdnt ,t;tHf;F epiyf;fj;jf;fjy;y/ thjp jug;gpy; ntyhak;khs; kw;Wk; gyh;///////nky;KiwaPLjhuh;fs; ⁄vjph;⁄ vk;/fe;jrhkp 6/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 kw;Wk; gyh;////////vjph;kDjhuh;fs; vd;w tHf;fpy; gpwg;gpf;fg;gl;L vk;/vy;/n$/1998 gf;fk; 529y;
btspahfpa[ss
; Kd; jPh;gi
; g nfhol;L fhl;o
thjplg;gl;lJ/ nkw;fz;l tHf;F vjph;nfhUhpik
rk;ge;jg;gl;ljhFk;/'
7. Thereafter the trial Court has gone on to hold as follows:
',t;tHf;fpy; vjph; nfhUhpik bjhlh;ghf vt;tpj tHf;Fk; ,y;iy/ vdnt nkw;fz;l Kd; jPh;g;g[ ,t;tHf;fpd; bghUz;ikf;F bghUe;jf;Toajpy;iy/ vdnt thjp nfhhpathW tpsk;gi [ f kw;Wk; mjd;
bjhlh;rr
; pahf epue;jh cWj;Jf; fl;liza[k;
fpilf;ff;Toajpy;iy vd;Wk; nkw;fz;o vGtpdhtpw;F
,e;ej
P pkd;wk; tpilaspf;fpd;wJ/
//////////////
//////////////
,Wjpahf. thjpapd; ,t;tHf;F js;Sgo bra;J
jPh;g;gspf;fg;gLfpd;wJ/ tHf;fpd; jd;ik Fwpj;J
bryt[bjhif vJt[k; tpjpf;fg;gltpy;iy/'
8. Be that as it may, the above also essentially turns on Section 26 of the Specific Relief Act, 1963, which deals with rectification of instruments.
To be noted, this Court has already mentioned that even in the plaint and plaint schedule it has been mentioned that the survey numbers have been wrongly mentioned in the title deed, namely Ex.A1. 7/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021
9. The plaintiff in the suit (first respondent in the second appeal before this Court) carried the judgment of trial Court in appeal by way of a regular First Appeal under Section 96 CPC vide A.S.No.11 of 2015 on the file of 'II Additional Subordinate Court, Erode' (hereinafter 'first Appellate Court' for convenience). In the first Appellate Court, the defendants entered appearance and contested the first appeal. In the first Appellate Court also no additional evidence was let in. In other words, there was neither additional oral evidence nor additional documentary evidence i.e., exhibits. Broadly stated appeal was predicated on the ground that aforementioned Ex.A3 has been marked without examining the VAO.
10. The first Appellate Court, which is indisputably a Court of fact, examined the entire oral / documentary evidence before it, reversed the judgment of the trial Court / decreed the suit primarily on the basis that Village Administrative Officer's Certificate which talks about correlation of re-survey numbers, namely Ex.A3, has been marked without objection before the trial Court and it cannot be gainsaid by the defendants that the Village Administrative Officer was not examined. 8/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021
11. Learned counsel for appellant submitted that the burden of proof is on the plaintiff, it is for the plaintiff to prove his title as the suit itself is for declaration of title and consequential injunction. There is no difficulty in accepting this submission. The burden of proof is on the plaintiff, but what is of relevance is while the burden does not shift, the onus does. To borrow the language of Hon'ble Supreme Court, onus of proof swings like a pendulum from one end of the lis to the other. In the instant case, a careful perusal of the proceedings before the Courts below bring to light that the defendants, more particularly second defendant who is before this Court (to be noted first defendant has not joined him) has taken the plea and has contended that the VAO, who has issued Ex.A3, has not been examined. On Ex.A3 being marked by consent, the onus shifts, though not the burden. Nothing prevented the defendants from taking out an application for examining the VAO or letting in contra evidence or objecting to marking to Ex.A3. More importantly, a careful perusal of the sale deed reveals that the boundaries are not in dispute and execution of Ex.A1 title deed is also not in dispute. It is only a question of correlation qua re-survey numbers. The first Appellate Court in Paragraph 20 has clearly observed that the second 9/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 defendant has not raised any objection while marking Ex.A3. Relevant portion of judgment of first Appellate Court reads as follows:
'20. The learned defendants counsel vehemently opposed that the Village Administrative Officer has not been examined in support of the plaintiff's claim. Therefore the document of Ex.A3 could not be looked into. However the said document was marked through PW1 during the course of trial. The 2nd defendant have not at all raised his objection while marking the document.......'
12. Likewise, the limitation point that has been raised has also been negatived, but that is not being raised in this second appeal. Therefore, it is not necessary to delve or dilate on this aspect of the matter. The first Appellate Court also, on appreciation of evidence, more particularly Exs. A4 and A5 has come to the conclusion that Sengoda Gounder was the absolute owner of the suit property i.e., plaintiff's vendor and defendants' father. It is only a question of correct re-survey numbers not being mentioned. The first Appellate Court, which is a Court of fact, as already alluded to supra, has also noted that execution of the title deed qua suit property with specific boundaries is not in dispute. This is captured and articulated in paragraph 15 of the judgment of the first Appellate Court, 10/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 which reads as follows:
'15. The plaintiff case is that the defendants and their father execute the suit properties with a specific boundaries. There is a mistake crept in the sale deed only with respect of new resurvey number. As part as concern title and execution of the sale deed, there is no dispute. But the 2nd defendant vehemently disputed that the property comprised in S.F.No.122/3 is their ancestral property, the appellant has no right, interest in the survey number. While considering the said aspects this court referred the schedule of property mentioned in the Ex.A1 sale deed. In Ex.A1 sale deed it has been categorically mentioned the survey No.8/E2A, 8/E2C in corresponding new R.S.No.122/3, 122/10 and 122/11. As per as concern old survey number, extent, boundaries, title with respect of suit properties are not disputed at all by the defendants, whereas disputed only as to the New resurvey number. '
13. Paragraphs 11, 12, 21 and 24 of the judgment of first Appellate Court are also relevant and the same read as follows:
'11. Point 1:-The appellant's counsel argued that the suit property originally belongs to one Sengoda gounder who is none else father of the defendants. The plaintiff purchased the suit property from the said Sengoda gounder with defendants by virtue of registered sale deed dated 22.12.1994 under Ex.A1. Ever since he has been in possession and enjoyment over the suit property as absolute owner. Of late, when the plaintiff tries to make his family arrangements and he came to aware that S.F.No.8/E2A its corresponding R.S.No.122/3, 122/4 and S.F.No.8/E2C in corresponding 11/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 R.S.No.122/11 and 122/12. The correct resurvey number has not been mentioned, wrongly mentioned as R.S.No.122/3, 122/10 and 122/11 in the sale deed. Due to error in the sale deed, a cloud over the plaintiff's title has been created. Hence he was constrained to file the suit for declaration with consequential injunction. In support of the plaintiff's case he was adduced evidence and exhibits of certified copy of sale deed, parental deed, correlation certificate and possession certificate has been marked. Inspite of disputing the plaintiff's claim, the defendants have not at all adduced any evidence. Whereas they have contended that the plaintiff ought to have filed the suit for rectification of the survey numbers. Further contended that the suit is barred by law of limitation. The appellant relied the reported judgment of Hon'ble Patna High Court reported in AIR 2005 PATNA 23 and report judgment in KANTLJ 1987 2 379, LAWS (KAR) 1987 313. In view of the above referred judgment, the appellant counsel put forth his argument, Section 26 of Specific Relief Act does not and cannot be held to take away the ordinary general jurisdiction of the civil court to grant a decree for declaration of title. Further argued that since the plaintiff came aware the mistake of the survey number crept in the document only in the year of 2012. The suit has been filed within the time. As such not barred by law of limitation. Therefore, just and necessary to interfere the judgment and decree passed by the trial court by setting aside the same and the suit may be decreed.
12. Per contra the learned respondent counsel vehemently opposed that there is no pleadings denial of the title of the plaintiff in the plaint.
Unless title of the plaintiff is denied the plaintiff cannot instituted the suit for declaration. The alleged sale deed was executed in the year of 1994. Whereas the suit has been filed in the year of 2013 alleging 12/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 that there is no mistake crept in the sale deed with respect of survey number. Then the plaintiff ought to have laid the suit for rectification of sale deed. The plaintiff has not demanded the defendant so far to rectify the sale deed. The plaintiff filed another suit in O.S.No.561/2012 for the relief of bare injunction and these defendants and others have filed another suit against the plaintiff in O.S.No.538/2012 seeking the relief of injunction. After institution of the above both suits, the plaintiff has came up with present suit vexatiously. The suit itself is not maintainable and the suit is barred by law of limitation. The plaintiff wrongly valued the suit and paid the court fees. Though the correlation certificate issued by Village Administrative Officer has been marked, the concern Village Administrative Officer has not been examined. Since the defendants have not turned into the witness box the plaintiff should not take advantage and the plaintiff should have prove his title when he sought for the relief of declaration. The trial court has rightly dismissed the suit on fair grounds. Therefore, the appeal is not maintainable and liable to be dismissed. Further argued that the defendants has come up with application permitting him to produce additional evidence of plaint copy in O.S.No.561/2012 on the file of I Additional District Munsif, Erode. In support of the defendants claim the same was omitted to mark by inadvertence and mistake.
21. The learned defendants counsel contended that the plaintiff has not at all made any demand before institution of suit and further contended that the suit itself is bad for non joinder of necessary parties of other legal heirs of deceased Sengoda gounder. On bare 13/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 perusal of Ex.A1 sale deed it seems that the defendants being the sons of Sengoda gounder along with Sengoda gounder executed the sale deed in favour of the plaintiff in the year of 1994. Being one of the executants, the defendants are estopped to either disprove or deny the sale deed. As already discussed in view of Ex.A4 and Ex.A5 father of the defendants Sengoda gounder is the absolute owner of the suit property. While his life time, who had executed Ex.A1 sale deed infavour of the plaintiff. After execution of the sale deed even the Sengoda gounder had no right and interest with respect of the said property. Being one of the executants and sons of Sengoda gounder it is bounden duty of the defendants voluntarily executed a rectification deed infavour of the plaintiff. Instead of executing rectification sale deed, the defendants contended that the other legal heirs to be impleaded. As already discussed the Sengoda gounder is the absolute owner of the suit property, other legal heirs not at all have any right over the suit property. If at all other legal heirs really have right over the suit properties, they ought to have to institute separate suit for their lawful right under the known provision of law. Moreover the other legal heirs are also not come forward in the suit. Considering the above discussion this court viewed that the other legal heirs also having right in the suit property does not arise.
24. As discussed above and perusal of Ex.A1, the plaintiff have established his title and traced predecessor title perfectly by marking Ex.A4 and Ex.A5 documents. The plaintiff also proved his possession over the property by marking Ex.A2. Whereas the 2nd defendant not at all adduced any evidence either to prove their contention or disprove 14/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 the contention of the plaintiff. The 2nd defendants being executant of the sale deed cannot disputed the plaintiff's right without any valid grounds. The plaintiff being purchaser of by paying hard earn money his right cannot be denied, has to be protected. Therefore considering above discussions this court viewed that the plaintiff is the absolute owner of the suit properties and he is in peaceful possession and enjoyment of the same.' (Underlining made by this Court for ease of reference)
14. Learned counsel for appellant, notwithstanding very many grounds set out in the memorandum of grounds of appeal and notwithstanding three questions having been proposed for being propounded as substantial questions of law, projected the case on question
(b), which reads as follows:
'(b) Whether the Lower Appellate Court is justified in decreeing the suit when the remedy open to the plaintiff is under Section 26 of the Specific Relief Act by way of Rectification Deed?'
15. Keeping in view the Kanailal principle being a principle laid down by Hon'ble Supreme Court in Kanailal Vs. Ram Chandra Singh reported in (2018) 13 SCC 715, this Court deems it appropriate to set out that the points for determination in captioned Second Appeal are: (a) 15/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 whether Question 'C' which is urged (notwithstanding other questions/grounds) qualifies as a substantial question of law arising on the facts of this case? and (b) whether first Appellate Court can be found fault with for interfering with the trial Court judgment and decree?
16. In the light of the narrative thus far, this Court is of the considered view that the aforementioned question (b) does not arise as a question of law, much less a substantial question of law as the first Appellate Court being a Court of fact has gone by the correlation certificate issued by the Revenue authorities and has decreed the suit, which in the considered view of this Court, cannot be found fault with and it is not a case for intervention under Section 100 of CPC. This Court reminds itself of the expression 'substantial question of law' being explained in a long line of authorities by Hon'ble Supreme Court from Sir Chunilal V.Mehta and Sons Ltd., Vs. Century Spinning and Manufacturing Co. Ltd., reported in AIR 1962 SC 1314 to Santosh Hazari Vs. Purushottam Tiwari reported in (2001) 3 SCC 179 and Hero Vinoth Vs. Seshammal reported in (2006) 5 SCC 545. In Sir Chunilal Mehta's case, which is a Constitution Bench judgment relevant 16/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 paragraph is 6 and the same reads as follows:
'6. We are in general agreement with the view taken by the Madras High Court and we think that while the view taken by the Bombay High Court is rather narrow the one taken by the former High Court of Nagpur is too wide. The proper test for determining whether a question of law raised in the case is substantial would, in our opinion, be whether it is of general public importance or whether if directly and substantially affects the rights of the parties and if so whether it is either an open question in the sense that it is not finally settled by this Court or by the Privy Council or by the Federal Court or is not free from difficulty or calls for discussion of alternative views. If the question is settled by the highest court or the general principles to be applied in determining the question are well settled and there is a mere question of applying those principles or that the plea raised is palpably absurd the question would not be a substantial question of law. '
17. To be noted, Rimmalapudi Subba Rao's case [Rimmalapudi Subba Rao Vs. Noony Veeraju And Others reported in AIR 1959 Madras 969] rendered by a Hon'ble Full Bench of this Court has been approved by Hon'ble Constitution Bench in Sir Chunilal Mehta case [Sir Chunilal V.Mehta and Sons Ltd., Vs. Century Spinning and Manufacturing Co.
Ltd., reported in AIR 1962 SC 1314] qua elucidation of the expression 17/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 'Substantial Question of Law'. The position of law continues to hold the field right up to Hero Vinoth as already alluded to supra and certain case laws thereafter. Most relevant paragraph is Paragraph 12 of Santosh Hazari case, which reads as follows:
'12. The phrase “substantial question of law”, as occurring in the amended Section 100 is not defined in the Code. The word substantial, as qualifying “question of law”, means — of having substance, essential, real, of sound worth, important or considerable. It is to be understood as something in contradistinction with — technical, of no substance or consequence, or academic merely. However, it is clear that the legislature has chosen not to qualify the scope of “substantial question of law” by suffixing the words “of general importance” as has been done in many other provisions such as Section 109 of the Code or Article 133(1)(a) of the Constitution. The substantial question of law on which a second appeal shall be heard need not necessarily be a substantial question of law of general importance. In Guran Ditta v. T. Ram Ditta [AIR 1928 PC 172 : 55 IA 235] , the phrase “substantial question of law” as it was employed in the last clause of the then existing Section 110 CPC (since omitted by the Amendment Act, 1973) came up for consideration and their Lordships held that it did not mean a substantial question of general importance but a substantial question of law which was involved in the case as between the parties. In Sir Chunilal V. Mehta & Sons Ltd. v. Century Spg. and Mfg. Co. Ltd. [AIR 1962 SC 1314 : 1962 Supp (3) SCR 549] the Constitution Bench expressed agreement with 18/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 the following view taken by a Full Bench of the Madras High Court in Rimmalapudi Subba Rao v. Noony Veeraju [ILR 1952 Mad 264 :
AIR 1951 Mad 969] :
“[W]hen a question of law is fairly arguable, where there is room for difference of opinion on it or where the Court thought it necessary to deal with that question at some length and discuss alternative views, then the question would be a substantial question of law. On the other hand if the question was practically covered by the decision of the highest court or if the general principles to be applied in determining the question are well settled and the only question was of applying those principles to the particular facts of the case it would not be a substantial question of law.” and laid down the following test as proper test, for determining whether a question of law raised in the case is substantial: “The proper test for determining whether a question of law raised in the case is substantial would, in our opinion, be whether it is of general public importance or whether it directly and substantially affects the rights of the parties and if so whether it is either an open question in the sense that it is not finally settled by this Court or by the Privy Council or by the Federal Court or is not free from difficulty or calls for discussion of alternative views. If the question is settled by the highest court or the general principles to be applied in determining the question are well settled and there is a mere question of applying those principles or that the plea raised is palpably absurd the question would not be a substantial question of law.”' 19/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021
18. The aforementioned question proposed neither calls for a debate nor does it qualify qua any of the parameters qua substantial question of law. Hon'ble Supreme Court recently rendered a judgment dated 16.11.2020 in Civil Appeal No.8971 of 2010 being Kirpa Ram Vs. Surendra Deo Gaur and others reported in 2020 SCC Online SC 935 , wherein it has reiterated that a second appeal can be dismissed at the admission stage without formulating substantial question of law if none arises. Relevant paragraph is paragraph 25, which reads as follows:
'25. In a judgment reported as Ashok Rangnath Magar v. Shrikant Govindrao Sangvikar, this Court held that the second appeal can be dismissed without even formulating the substantial question of law. The Court held as under:
“18. In the light of the provision contained in Section 100 CPC and the ratio decided by this Court, we come to the following conclusion:
(i) On the day when the second appeal is listed for hearing on admission if the High Court is satisfied that no substantial question of law is involved, it shall dismiss the second appeal without even formulating the substantial question of law;
(ii) In cases where the High Court after hearing the appeal is satisfied that the substantial question of law is involved, it shall formulate that question and then the appeal shall be heard on those 20/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 substantial question of law, after giving notice and opportunity of hearing to the respondent;
(iii) In no circumstances the High Court can reverse the judgment of the trial court and the first appellate court without formulating the substantial question of law and complying with the mandatory requirements of Section 100 CPC.' Therefore, this Court has no hesitation in coming to the conclusion that no substantial question of law arises for consideration in the captioned second appeal and the captioned second appeal is dismissed at the admission stage. Considering the nature of the matter and considering the submissions made, there shall be no order as to costs.
07.04.2021 Speaking order: Yes Index: Yes gpa 21/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 To
1. II Additional Subordinate Court Erode
2. I Additional District Court Erode 22/23 https://www.mhc.tn.gov.in/judis/ S.A.No302 of 2021 M.SUNDAR.J., gpa S.A.No302 of 2021 07.04.2021 23/23 https://www.mhc.tn.gov.in/judis/