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 8, Cited by 1]

Bombay High Court

Mrs.Laheribai J.Trivedi vs Mr.Dharamdatta V. Trivedi on 8 October, 2009

Equivalent citations: 2010 (1) AIR BOM R 385, 2010 A I H C 1872 AIR 2010 (NOC) (SUPP) 268 (BOM.), AIR 2010 (NOC) (SUPP) 268 (BOM.)

Author: A.S.Oka

Bench: A.S.Oka

    SRJ wp-3926-08.sxw                     1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         CIVIL APPELLATE JURISDICTION




                                                                       
                         WRIT PETITION NO.3926 OF 2008




                                               
                             DATE OF DECISION: 8th OCTOBER, 2009.




                                              
    THE HON BLE SHRI JUSTICE A.S.OKA.




                                     
    1.    Whether Reporters of Local papers may             ]


    2.
                          
          be allowed to see the Judgment?

          To be referred to the Reporters or not? ]
                                                            ]
                         
    3.    Whether His Lordship wish to see the              ]
          fair copy of the Judgment?                        ]

    4.    Whether this case involves a substantial]
          question of law as to the interpretation]
      

          of the Constitution of India, 1950, or ]
          any order made thereunder?             ]
   



    5.    Whether it is to be circulated to the             ]
          Civil Judges/Magistrates/Judicial                 ]
          Officers?                                         }





    6.    Whether the case involves an important            ]
          question of law and whether a copy of             ]
          the Judgment should be sent to Nagpur,            ]
          Aurangabad and Goa Offices?                       ]





                                               ::: Downloaded on - 09/06/2013 15:12:07 :::
     SRJ wp-3926-08.sxw                     2

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         CIVIL APPELLATE JURISDICTION




                                                                       
                         WRIT PETITION NO.3926 OF 2008




                                               
    1.Mrs.Laheribai J.Trivedi                       )
    (since deceased)                                )
    1(a) Mr. Babubhai J. Trivedi                    )
    1(b) Himmatlal J. Trivedi                       )
    1(c) Mr. Parimal R. Trivedi                     )




                                              
    All Adult, Indian Inhabitant, residing          )
    at 2, Ansari Road, Vile Parle (W),              )
    Bombay 400 056, Heirs & executors of            )
    the last will of deceased Laharibai             )
    J. Trivedi.                                     ) .. Petitioners




                                     
                                                      (Ori. Plaintiffs)

                          
                         Vs.

    1.Mr.Dharamdatta V. Trivedi                     )
      residing at Matru Ashish, S.V.Road,           )
                         
      Kandivali (W), Bombay 400 067.                )
    2.Mangalaben B. Dave                            )
      Occ. Service, Age 60 years.                   )
    3.Mr.Sanjay s/o.Babubhai Dave                   )
      Occ. Service, Age 30 years.                   )
      

    4.Milan @ Kailash s/o.Babubhai Dave             )
      Occ. Service, Age 30 years.                   )
   



    All adult residing at Bldg., No.16,             )
    Flat No.301, C-16, Sector 4, Shanti             )
    Nagar, Mira Road (E), Thane                     )..Respondents.
                                                      (Org.Defendants)





    Mr.A.A.Patel, for Petitioner.
    Mr. Vaibhav Mehta a/w. Ms. Deepti B. Mistry, i/b.
    M/s. Vaibhav Mehta & Associates, for Respondent No.1.


                                       CORAM : A.S.OKA, J..





                                       DATE : 8th October, 2009.


    ORAL JUDGMENT :

1] By order dated 28th July, 2009, this Court directed that this Petition shall be heard finally at the stage of admission. The submissions of the learned counsel appearing for the parties were heard earlier. ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 3 One of the issues involved in this Petition is whether a revision application under section 29(3) of the Bombay Rents Hotel and Lodging House Rents Control Act, 1947 (herein after referred to as said Act of 1947) was maintainable.

2] The Petitioners are the original Plaintiffs and the Respondents are the original Defendants. The suit was filed in the year 1982 for possession against Respondents under the provision of the said Act of 1947. The present Petitioners are the legal representatives of the original Plaintiff. An application was made by the Petitioners seeking permission to delete the names of 2nd to 4th Respondents. The said application was filed by the Petitioner No.1(c) on 31st March, 2005. According to the Petitioners, they alongwith their Advocate were under an impression that the suit was pending for passing an order on the said application. According to Petitioner, on 8th November, 2005,the Petitioners and their Advocate learnt that the suit has been dismissed in default. It was noticed that application for deletion of Respondent Nos.2 to 4 was allowed by the Trial Court and time of 14 days was granted for carrying out amendment. The said order was not complied with. Therefore, a notice was taken out by ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 4 the Petitioners for restoration of the suit. The notice was dismissed by the learned Judge of the Court of Small Causes. A Revision Application was preferred by the Petitioner which has been rejected by the Appellate Bench of the Court of Small Causes Court. The Revision Application was dismissed by holding that the order of dismissal of the suit was under rule 8 of order IX of the Code of Civil Procedure, 1908 (hereinafter referred to as the said Code ) and therefore, against ig the order of the Trial Court dismissing the application for restoration, an appeal was maintainable.

3] The learned counsel appearing for the Petitioners submitted that this was a fit case where the order of restoration ought to have been passed by the Trial Court. Inviting my attention to the case made out in the application for restoration, he submitted that the revision application filed by the Petitioner was maintainable under section 29 (3) of the said Act of 1947. He criticized the finding of the Appellate Court that impugned order has been passed under rule 8 of Order IX of the said Code. He submitted that the order of dismissal of the suit was passed by the Trial Court under rule 3 of order IX of the Code and, therefore, a remedy for applying for ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 5 restoration under rule 9 of order IX of the said Code was not available to the Petitioners. He has relied upon the various decisions of this Court to show that a revision application under section 29(3) of the said act of 1947 was maintainable.

4] The learned counsel appearing for the first Respondent submitted that the revision application ought to have been heard on merits. In fact, when the Petition appeared before this Court on 28th July, 2009, a statement of the learned counsel appearing for the first Respondent was recorded by this Court that the revision application was maintainable. His submission was that as the revision application was maintainable, this Writ Petition may not be entertained and the revision application be ordered to be heard on merits. 5] I have carefully considered the submissions. It must be noted that the challenge in this Writ Petition is to both the orders i.e. order of the Trial Court as well as order of the Appellate Bench in Revision Application. On 8th November, 2005, the suit was dismissed by following order:-

O R D E R None present. Hence suit is dismissed in default No order as to cost.
Thus, the suit was dismissed in default when both the ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 6 parties and their Advocates were absent. The Rule 8 of order IX applies to a situation when the Defendant appears and the Plaintiff is absent. Rule 3 of order IX applies to a situation when neither party appears.
In such a case, the Court is empowered to dismiss the suit. Therefore, on face of it, the Appellate Bench of Court of Small Cause has committed a grave error by holding that order of dismissal was passed in exercise of powers under rule 8 order VIII of the said code.
As the suit was dismissed under rule 3 Order IX, an application for restoration was maintainable under rule 4 of Order IX of the said code. Therefore, observation of the Appellate Bench that the remedy of appeal was available against order of the Trial Court is completely erroneous in as much as the notice taken out was not the one under rule 9 of order IX of the said Code. An order passed under rule 4 of order IX, is not subject to any appeal.
6] As stated earlier, by the impugned order, the application for restoration made by the Petitioner under rule 4 of Order IX of the said Code was rejected by the Trial Court. The question is whether a revision application under section 29(3) of the said Act of 1947 was maintainable against said order. The scope of section 29(3) has been considered by Division Bench of ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 7 this Court in the case of Sukhdev Prasad Raghubir v/s.
Rambhujarat Kshampati alias Rambhujarat Chhampati (1992 (1) Bom. C.R.832). The matter was referred to the Division Bench by a learned Single Judge of this Court. The matter before the Division Bench arose out of an order passed by the Court of Small Cause in a suit filed under the said Act of 1947 by which an application for amendment of the plaint was rejected.
The Division Bench considered the scheme of the said Act of 1947.
igThe Division Bench referred to a judgment of learned Single Judge of this Court in Civil Revision Application No.38 of 1977 which was decided on 11th March, 1977. The learned Single Judge held that an order rejecting an application for amendment of plaint would not effect the substantial right of the Plaintiff under the said Act of 1947 and, therefore, revision application under section 29(3) was not maintainable. This Court held that revision application will be maintainable if the substantive rights of the parties to suit under the provisions of said Act of 1947 are affected. The Division Bench also referred to a judgment of another learned Single Judge of this Court dated 8th March, 1982 in Writ Petition No.3359 of 1982. The learned Single Judge held that unless order formally adjudicates and affects the ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 8 rights of the parties, including those in the matters of procedure, it is difficult to conceive that the remedy under section 29(3) would be available. After referring to a decision of Gujrat High Court, the Division Bench in paragraph 7 of the decision observed thus:-
After analysing the relevant provisions of the Rent Act as well as the Rules framed thereunder, it is held by the Gujarat High Court in Maharana Mills case that purely proceduralig orders which do not affect the substantive rights of a party under the Bombay Rent Act or the Rules made thereunder the subject matter of which is not governed by the Rent Act or the rules made thereunder are not the orders which attract the revisional jurisdiction of the District Court under section 29(3) of the Act.
The perusal of the decision of the Division Bench shows that the Division Bench has approved the law laid down by the learned Single Judge in Writ Petition No.3359 of 1981. In paragraph 8, the Division Bench observed thus:-
Therefore, obviously no revision petition can lie against a mere procedural order. It is not disputed that order passed in the present case rejecting the application for amendment was an interlocutory order which does not decide finally the rights and liabilities of the parties to the suit. Therefore, in our opinion the Bench of Small Causes Court was right in holding that the revision ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 9 petition was not maintainable.
The view taken by the Division Bench is that if an order is passed in a suit under section 28 of the said Act of 1947 and if the said order does not affect the substantive rights of the parties under the said Act of 1947 or the rules made thereunder, a revision application under section 29(3) will not lie. What is held by the Division Bench is that only if the order affects the rights of parties under the said Act of 1947 and rules ig framed thereunder, a revision application under section 29(3) will be maintainable.
The Division Bench expressly held that the orders passed which do not affect the rights under the said Act of 1947 and the Rules made thereunder are not the orders which attract the revisional jurisdiction of the District Court under section 29(3) of the said Act of 1947. Thus, if there are orders passed under the said Code which do not affect the rights of the parties under the said Act of 1947, a Revision Application under Section 29(3) is not maintainable.
In such a case, the aggrieved party will have to adopt remedies under said Code or under the Constitution of India.
7] Reliance has been placed on subsequent decisions of the learned Single Judges of this Court ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 10 in the case of Pacific Engineering Co. Pvt., Ltd., v/s. East India Hotels Ltd., (2005(1) Bom.C. R. 427) and Abeda Iqbal Patel v/s. Cormorant Investment Pvt.Ltd., (2009(3) Bom.C. R. 338) These are the case where impugned orders were passed in exercise of powers under the Code of Civil Procedure, 1908 and learned Single Judges of this Court held that revision applications were maintainable before the Appellate Court. The decision in the case of Abeda I. Patel (supra.) is rendered under section 34 of the Maharashtra Rent Control Act, 1999. Sub-section 4 of Section 34 is similar to Sub-section 29(3) of the said Act of 1947. With the due respect to the decisions in the case of Pacific Engineering Co. Pvt. Ltd., (supra.) and Abeda I. Patel (supra), I find that the view expressed therein is contrary to the law laid down by the Division Bench of this Court in the case of Sukhdev Prasad Raghubir (supra). The judgment of the Division Bench in terms upholds the view taken by another learned Single Judge holding that if the impugned order does not affect rights of the parties under the said Act of 1947 and rules framed thereunder, then a revision application 29(3) will not be maintainable. The Division Bench affirmed the view taken by learned Single Judge in Writ Petition No. ::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 11 3359 of 1981. In view of the binding precedent of the decision of the Division Bench in the case of Sukhdev P. Raghubir (supra.) it will have to be held that the revision application preferred under section 29(3) of the said Act of 1947 against the order dismissing the application for restoration under rule 4 of order IX of the said Code was not maintainable.
8] Now, coming to the order of the Trial Court rejecting the said application, it must be noted here that the suit was dismissed when both the parties were absent. In the application for restoration made by the Petitioner and in particular in paragraphs 8 and 9, reasons have been assigned by the Petitioners for their absence on 8th November, 2005. The suit was dismissed at a stage when it was pending for deletion of the name of the 2nd to 4th Respondents. It must be noted here that the application for restoration was immediately made by the Petitioner in December, 2005.
The Application was filed within the stipulated period of limitation. In view of the reasons assigned in the application, the Trial Court ought to have restored the suit. The loss caused to the Respondents could have been compensated by ordering payment of costs.
9] Therefore, the Petition must succeed and I pass following order:-
::: Downloaded on - 09/06/2013 15:12:07 ::: SRJ wp-3926-08.sxw 12
                 (i) Order           dated 11th         July, 2006
                         passed by learned Trial Judge




                                                                                
                         is quashed and set aside and




                                                        
                         Misc.     Notice     No.336        of      2005
                         is made absolute and the suit
                         stands restored;




                                                       
                 (ii) Petitioners will pay costs of
                         Rs.10,000/-to              the         first
                         Respondent,who        is      represented




                                          
                         by   a    counsel    in       this     court.
                         Time of eight weeks is granted
                          
                         to pay and/or to deposit costs
                         with the Trial Court;
                         
                 (iv) Considering the fact that the
                         suit is of the year 1982, the
                         same      shall     be     decided            as
      

                         expeditiously as possible.
   



                 (v) The          Writ   Petition         is allowed
                         in above terms.





    9]           After the judgment was dictated, the counsel

    for    the    first       Respondent      appears          and      seeks        stay.

Operation of this order will remain stayed for the period of twelve weeks from the date of the order.
(A.S.OKA, J. ) ::: Downloaded on - 09/06/2013 15:12:07 :::