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 5, Cited by 1]

Bombay High Court

Hariba Tatyaba More (Decd.)By ... vs Dada Ekhatnath More And Ors on 16 October, 2019

Equivalent citations: AIR 2020 BOMBAY 1, AIRONLINE 2019 BOM 1047, 2019 (6) ABR 473, (2019) 6 MAH LJ 511, (2020) 1 ICC 677

Author: Pradeep Nandrajog

Bench: Pradeep Nandrajog, M. S. Karnik, Bharati Dangre

                                                  1/15

                                      wp-896-07 and wp-7552-09-FB-Jt.doc
pdp

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              CIVIL APPELLATE JURISDICTION

              WRIT PETITION NO. 896 OF 2007

1.     Hariba Tatyaba More
       Age 76, Occ: Agriculturist
       Died during pendency of Suit
       Through his LRs.
1a.    Smt. Indrabai Hariba More
       Age 70 Occu: Nil.
1b.    Bandu Hariba More
       Age 38, Occu: Agri.
1c.    Ashok Hariba More
       Age Adult, Occu: Agri.
1d.    Ankusha Hariba More
       Age Adult, Occu: Agri.

1d.    Jijabai Balasaheb Gaikwad
       Age Adult, Occu: Agri.
1e.    Sajabai Shivaji Khandagale
       Age Adult Occu: Household

1f.    Sou. Chababai Kisan Avathade
       Age Adult, Occu: Household

2.     Laxman Kandu More
       Age 80, Occu: Agri.

3.     Balasaheb Tukaram More
       Age 80, Occu: Agri.
                                                  2/15

                                     wp-896-07 and wp-7552-09-FB-Jt.doc


4.    Rama Namdeo More
      Age 50, Occu: Agri.

5.    Mathurabai Dnyoba Ingole
      Age 45, Occu: Agri.

6.    Dattatraya Dnyoba Ingole
      Age 20, Occu: Nil.

7.    Malanbai Raosaheb More
      Age 50, Occu: Agri.

8.    Krishanabai Rajaram Kadam
      Age 60, Occu: Agri.

9.    Kundalik Narayan Jadhav
      Age 50, Occu: Agri.

10.   Bapu Narayan Jadhav
      Age 55, Occu: Agri.

      All R/o Morewadi,
      Post Ekathpur, Tal: Sangola,
      District - Solapur.                   .. Petitioners


           Versus

1.    Dada Ekhatnath More
      Age 70 Occu: Agri.

2.    Shankar Jagganath More
      Age 35, Occu: Agri.
                                                     3/15

                                      wp-896-07 and wp-7552-09-FB-Jt.doc


3.   Vithabai Jagganath More
     Age 55, Occu: Agri.

4.   Santosh Jaggannath More
     Age 27, Occu: Education

5.   Shantabi Dattatraya Jadhav       (WP stand dismissed as
     Age Adult, R/o Dongar Suni       against R.5 as per order
     Tal. Kawathemahankal,            dated 28/11/2007.)
     Dist. Sangali.

6.   Kantabai Dnyndeo Patil
     Age Adult r/o Penkar Wada,
     (Dahisarpada), Dist. Thane.

7.   Kusum Tukaram Kadam              (Deleted as per order
     R/o A/22 Punjabi Bazar,          dated 12.01.2010)
     Nandgalli, Kotla Mubarpur,
     Delhi.

8.   Ambubai Vishnu Ingole
     Age 32, Occu: Agriculture,
     R/o C. P. Pandharabhale, Plot
     No.32, Shriram Society,
     Chandannagar, Poona Ahmednagar
     Road, Behind Poona Merchant
     Bank, Pune - 14.

9.   Seema Ramchandra Shinde
     Age 30, Occu. Agriculture
     R/o Post Shegao Banali,
     Jirpemala, Tal. Jath,
     Dist. Sangli.
                                                          4/15

                                             wp-896-07 and wp-7552-09-FB-Jt.doc
10.   Kalpana Sambhaji Bhosale
      Age 30, Occu: Agriculture
      R/o P. O. Vadgaon Maval,
      Behind Police Station,
      Jadhav Chawl, Pune.

                        WITH
            WRIT PETITION NO. 7552 OF 2009
                        WITH
       CIVIL APPLICATION STAMP NO. 901 OF 2019

Annasaheb Balgonda Patil
Age 28 years, Occ: Agriculturist
R/o Abdul-Lat, Taluka-Shirol,
District - Kolhapur.
      Versus
1.    Smt.Hirabai Malgonda Patil
      Age 73, Occu- Household,
      R/o Abdul-Lat, At present Tardal
      Through Mahadeo Laxman Khobare
      At post Tardal, Taluka-Hatkanangale,
      District - Kolhpuar.

2.    Ratnabai Malgonda Patil
      Age 61 years, Occu- Household,
      R/o Abdul-Lat, Taluka Shirol,
      District - Kolhapur.
3.    Sunanda Kalgona Patil
      Age 41 Years, after marriage name is
      Sunanda Sadanand Dhavale,
      C/o Sadashiv Rama Dhavale,
      R/o Raibag, Taluka - Chikodi,
      District - Belgaon.
                                                      5/15

                                         wp-896-07 and wp-7552-09-FB-Jt.doc


4.    Shrutti Kalgonda Patil
      C/o Siddram Rayappa Heganna
      R/o Heganna Mala, Ghalwad Road,
      Arjundwad, Taluka-Shirol,
      District - Kolhapur.

5.    Kakasaheb Babu Sangave
      Age 63 Years, Occ-Agriculture
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.
6.    Ravaso Babu Sangave
      Age 36 years, Occu- Agriculture
      R/o Abdul-Late, Taluka Shirol,
      District - Kolhapur.

7.    Chandrashekhar Basgonda Patil
      Age 51 Years, Occ-Agriculture
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

8.    Arihant Narsu Sangave
      Age 59 years, Occu: Medical Practice
      R/o Near Janata Bank, Maratha
      Building, Taluka-Ichalkarnji,
      District - Kolhapur.

9.    Annaso Nemanna Tikane
      Age 51 years, Occu-Agriculture
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

10.   Bapuso Nemanna Tikane
      Age 49 years, Occu- Agriculture
                                                     6/15

                                        wp-896-07 and wp-7552-09-FB-Jt.doc
      R/o Abdul-Lat, Taluka-Shirol,
      District-Kolhapur
11.   Shivaram Genu Karande
      Age 63 years, Occ: Agriculture
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

12.   Raju Genu Karande
      Age 61 Years, Occu: Agriculture
      R/o Abdul-Lat, Taluka-Shirol,
      District-Kolhapur.

13.   Ravaso Genu Karande
      Age 56 years, Occ: Agriculture
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

14.   Balu Genu Karande
      Age 54 years, Occ: Agriculture,
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

15.   Shantinath Kallappa Magdum @ Hugge
      Age 56 years, Occu: Agriculture,
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

16.   Malutai Annaso Chougule
      (Vasanmane)
      Age 55 years, Occ-Housework,
      R/o Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.
                                                       7/15

                                         wp-896-07 and wp-7552-09-FB-Jt.doc
17.   Ashok Appaso Badbade
      Age 53 years, Occu: Agriculture
      R/p Abdul-Lat, Taluka-Shirol,
      District - Kolhapur.

18.   Sarojini Jakanna Badbade           (WP stands dismissed
      Age 36 years, Occu: Housework,     against R.No.18 vide
      R/o Abdul-Lat, Taluka-Shirol,      order dated 18/2/2010)
      District - Kolhapur.               .. Respondents


Mr. Ajay A. Joshi for Petitioners in WP No. 896 of 2007.
Mr. Pramod G. Kathane for Petitioner in WP No. 7552 of 2009.
Mr. V. S. Talkute for Respondent Nos. 1 to 4 in WP No. 896 of
2007.
Mr. Balasaheb Deshmukh, Advocate is present.

                 CORAM: PRADEEP NANDRAJOG, CJ.
                        M. S. KARNIK &
                        SMT. BHARATI DANGRE, JJ.

                             OCTOBER 16, 2019.

ORAL JUDGMENT [Per Pradeep Nandrajog, CJ.] :

1. We answer the reference as framed vide order dated 10th February, 2010 in Writ Petition No. 896 of 2007.

2. The Writ Petition was filed because Suit filed by the Petitioners was dismissed by the learned Trial Judge on 3 rd May, 2002 against Defendant Nos.5 and 6 on account of the failure of 8/15 wp-896-07 and wp-7552-09-FB-Jt.doc the Petitioners to apply for fresh summons to be served upon the said Defendants. The Suit against said Defendants was dismissed in exercise of power under Sub-Rule (1) of Rule 5 of Order IX of the Code of Civil Procedure, 1908. Application filed by the Petitioners before the learned Trial Judge for setting aside the order of dismissal dated 3rd May, 2002 was rejected vide order dated 16th August, 2003; with the reasoning that in view of Sub- Rule (2) of Rule 5 of Order IX of the Code the only remedy of the Petitioners was to bring a fresh Suit, a reasoning which finds sustenance from a decision of a learned Single Judge of this Court reported as 2000 (4) Mh.L.J. 498 Vishwanath Satwaji Gaikwad vs. Laxman Abaji Kavale & Ors.

3. We have heard learned Counsel for the parties.

4. The arguments in support of the law declared in Vishwanath's case (Supra) center upon the legislative intent to be gathered from the various Rules comprising Order IX of the Code. Order IX concerns Appearances of Parties and Consequences of Non-appearance. As per Rule 1, on the day fixed in the summons for the defendant to appear and answer, the parties have to be in attendance at the Court-house in person or by their respective pleaders, and the Suit has to be heard unless the hearing is adjourned to a future day fixed by the Court. As per 9/15 wp-896-07 and wp-7552-09-FB-Jt.doc Sub-Rule (2), where on the day so fixed it is found that the summons has not been served upon the defendant in consequence of the failure of the plaintiff to pay the Court-fee or postal charges, if any, chargeable for such service or failure to present copies of the plaint as required by Rule 9 of Order VII, the Court may make an order that the Suit be dismissed. As per Rule 3, when neither parties appear when the Suit is called for hearing, the Court may make an order that the Suit be dismissed. The right of the plaintiff pertaining to an order dismissing a Suit either under Rule 2 or Rule 3 of Order IX is provided for in Rule 4. The said Rule gives two rights in favour of the Plaintiff. The first right is that subject to the law of limitation the Plaintiff can institute a fresh Suit. The second right is to apply to the Court seeking setting aside of the order dismissing the Suit but upon the discharge of burden by the Plaintiff of satisfying the Court that there was sufficient cause for such failure or non appearance as the case may be. Upon being satisfied, the Court would be empowered to set aside the order dismissing the Suit. Rule 5 requires that wherever a summons has been issued to the defendant or to several defendants and the summons are/is returned unserved and the Plaintiff fails for a period of seven days from the date of the return made to the Court to apply for issuance of a fresh summons, the Court can dismiss the suit against such Defendant unless the 10/15 wp-896-07 and wp-7552-09-FB-Jt.doc Plaintiff has within the said period (seven days) satisfied the Court that he has failed inspite of using his best endeavour to discover the residence of the Defendants or such Defendant is avoiding service of process or there is any other sufficient cause to extend time, in which case, the Court would be empowered to extend the time. Sub-Rule (2) of Rule 5 of Order IX provides for the consequences. It empowers the Plaintiff to bring a fresh Suit subject to the law of limitation.

5. The contention in support of the view taken by the learned Trial Judge which gets reinforced by the decision of a learned Single Judge of this Court in Vishwanath Satwaji Gaikwad (Supra) is that the legislature was conscious of various circumstances or events resulting in dismissal of a Suit. Whereas a dismissal of a Suit under Rule 2 and Rule 3 of Order IX is made subject to it being restored if sufficient cause is shown as envisaged by Rule 4 of Order IX, no such power has been vested in the Court if dismissal is on account of the reasons mentioned in Rule 5. The argument is that pertaining to a dismissal under Sub-Rule (1) of Rule 5 by providing the right to the Plaintiff to bring a fresh Suit subject to the law of limitation in contradistinction to the Plaintiff's right under Rule 4 where the right is to bring a fresh Suit subject to law of limitation or seek restoration of the Suit which is 11/15 wp-896-07 and wp-7552-09-FB-Jt.doc dismissed, the legislative intent is that such Suit cannot be restored.

6. There being no provision in the Code empowering the Court to restore a Suit dismissed under Sub-Rule (1) of Rule 5 of Order IX, extended limb of the argument is that the inherent power of the Court under Section 151 of the Code cannot be exercised for the reason said power cannot be exercised where expressly or impliedly the legislature has made provision for the consequences of a default.

7. The argument of learned Counsel for the proponent of the view as taken by the learned Trial Judge and a learned Single Judge of this Court prima facie is attractive and apparently logical and also appears to be without blemish. However, it has to be kept in mind that laws of procedure are intended to sub-serve the cause of substantive justice. The cause of substantive justice is that disputes brought before a Court of law are adjudicated on merits and not sacrifice on the anvil of procedural laws.

8. If the legislature had not provided under Rule 4 that notwithstanding dismissal of a Suit either under Rule 2 or Rule 3 a fresh Suit could be instituted, since dismissal of a Suit in default would not operate as res judicata a fresh Suit could always be filed 12/15 wp-896-07 and wp-7552-09-FB-Jt.doc subject to the law of limitation. Similarly, a Suit dismissed under Sub-Rule (1) of Rule 5 would not have precluded the Plaintiff from instituting a fresh Suit subject to the law of limitation. Thus, it is apparent that the declaratory right provided for under Rule 4 and Rule 5 of Order IX of the Code is by way of abundant precaution and not by way of conferring upon the Plaintiff a right to file a fresh Suit on the same cause of action on which the Suit which was earlier dismissed was rested.

9. On the subject of the inherent power of the Court under Section 151 of the Code, is the illuminative decision of the Supreme Court reported as AIR 1962 SC 527 Manohar Lal Chopra vs. Rai Bahadur Rao Raja Seth Hiralal.

10. An anti Suit injunction was sought to be justified tracing the power of the Trial Judge to Section 151 of the Code for the reason concededly the said injunction could not have been granted in exercise of the power under Section 94 of the Code or Order XXXIX Rule 1 or Rule 2 of the Code. The argument before the Supreme Court was that if an area of law is occupied by a legislation, the legislation would be presumed to cover the entire field of the law. Meaning thereby, interim injunctions could be issued only in exercise of the power under Section 94 read with Order XXXIX Rule 1 and Rule 2 of the Code.

13/15

wp-896-07 and wp-7552-09-FB-Jt.doc

11. The Supreme Court held that there is no express prohibition contained in the Code that save and except situation contemplated by Section 94 read with Order XXXIX Rule 1 and Rule 2 of the Code, injunctions could not be issued. The Supreme Court highlighted that so wide where the situations which may arise before a Civil Court that it was impossible for the legislature to conceive of all and provide for a consequence thereof. Thus, the Supreme Court held that an anti suit injunction could be justified by pressing the power of the Court to Section 151 of the Code of Civil Procedure. The decision would be a law on the point that unless there is a prohibition on the power of a Civil Court, power under Section 151 of the Code could be exercised in the interest of justice.

12. Pertaining to restoration of a Suit dismissing in exercise of power under Sub-Rule (1) of Rule 5 of Order IX of the Code, a distinct additional reasoning would justify the recognition of inherent power in the Court to restore such Suit. It is settled law that negligence by an agent is treated at a lower level of culpability vis-a-vis negligence by the principal. We have a catena of judgments where on account of defaults of lawyers such as refiling of plaints which are returned with objections by the Registry, the Courts have been extremely liberal in condoning the 14/15 wp-896-07 and wp-7552-09-FB-Jt.doc delay on the reasoning that once the litigants engage a lawyer and executes the Vakalatnama, the lawyer, as the agent of the client has to take reasonable steps to prosecute the Suit. Ground realities cannot be ignored. Procedural steps required in the onward movement of a Suit are left at the hands of the lawyer by the clients. The lawyers in turn take the help of their court clerks. The court clerks have to visit the registrys to find out whether summons sent have been returned served or unserved. If unserved, the court clerk has to inform the counsel that steps need to be taken to file an application and request the court to issue fresh summons. This also would justify a view to be taken that inherent powers of the Court would always exist if procedural compliances are not made resulting in a penal order being passed. Cry for justice has to be responded to by a court of justice and equity and unless there is a power, there can be no response to help.

13. Noting that there is no express prohibition in the Code for a Suit dismissed under Sub-Rule (1) of Rule 5 of Order IX of the Code to be restored, we hold that in such situation inherent power under Section 151 of the Code would be available.

15/15

wp-896-07 and wp-7552-09-FB-Jt.doc

14. Overruling the view taken by the learned Single Judge of this Court and answering the reference by declaring that Section 151 of the Code could be invoked to seek restoration of a Suit dismissed under Sub-Rule (1) of Rule 5 of Order IX of the Code, we lodge the caveat. The caveat would be that the Plaintiff would have to show a sufficient cause. The previous conduct of the Plaintiff would also require to be considered. The inconvenience and the prejudice caused to the served defendants or the defendant who was not served as a consequence of restoration of the Suit would also have to be kept in mind.

15. The Writ Petitions be placed before the learned Single Judge for decision in accordance with law.

CHIEF JUSTICE M. S. KARNIK, J.

SMT. BHARATI DANGRE, J.

         Digitally
         signed by
Pravin   Pravin D.
         Pandit
D.       Date:
Pandit   2019.10.17
         16:53:50
         +0530