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 3, Cited by 2]

Supreme Court - Daily Orders

Vipan Aggarwal vs Raman Gandotra on 29 April, 2022

Bench: Hemant Gupta, V. Ramasubramanian

                                                   1

                                       IN THE SUPREME COURT OF INDIA
                                        CIVIL APPELLATE JURISDICTION


                                     CIVIL APPEAL NO.3492 OF 2022
                                        (@ SLP(C) No.20075/2021)



     VIPAN AGGARWAL & ANR.                                             APPELLANT(S)

                                                  VERSUS

     RAMAN GANDOTRA & ORS.                                             RESPONDENT(S)



                                                 O R D E R

Leave granted.

The challenge in the present appeal is to an order dated 30.07.2021 whereby the revision petition filed by the appellant against the order dated 17.10.2012 passed by the 2nd Additional Munsiff, Jammu was not interfered with.

A compromise decree is said to have been passed on 13.09.2008. The appellants filed an application for recall of the said compromise decree for the reasons that such decree suffers from fraud and collusion. Such application was filed before the Court which granted the decree. The trial Court returned a finding that such application is not maintainable and such view was affirmed by the High Court.

This Court in a judgment reported in ‘Banwari Lal V. Signature Not Verified Chando Devi (Smt.) (Through LRS.) & Anr.’ (1993) 1 SCC 581 Digitally signed by SWETA BALODI Date: 2022.05.02 16:52:28 IST Reason: held the question as to whether an aggrieved person against the compromise decree has a right to file an application before the Court which granted the decree or an appeal in 2 terms of Order 43 Rule 1A of the Code of Civil Procedure, 1908 (for short, ‘the CPC’). It was held as under:-

“13. When the amending Act introduced a proviso along with an explanation to Rule 3 of Order 23 saying that where it is alleged by one party and denied by the other that an adjustment or satisfaction has been arrived at, "the Court shall decide the question", the Court before which a petition of compromise is filed and which has recorded such compromise, has to decide the question whether an adjustment or satisfaction had been arrived at on basis of any lawful agreement. To make the enquiry in respect of validity of the agreement or the compromise more comprehensive, the explanation to the proviso says that an agreement or compromise "which is void or voidable under the Indian Contract Act..." shall not be deemed to be lawful within the meaning of the said Rule. In view of the proviso read with the explanation, a Court which had entertained the petition of compromise has to examine whether the compromise was void or voidable under the Indian Contract Act. Even Rule 1(m) of Order 43 has been deleted under which an appeal was maintainable against an order recording a compromise. As such a party challenging a compromise can file a petition under proviso to Rule 3 of Order 23, or an appeal under Section 96(1) of the Code, in which he can now question the validity of the compromise in view of Rule 1-A of Order 43 of the Code.” The appellants had thus the right to avail either the remedy of appeal in terms of Order 43 Rule 1A CPC or by way of an application before the court granting decree.
Therefore, the application filed by the appellants before the Court which granted the decree cannot be said to be without jurisdiction.
Consequently, the order passed by the High Court is set aside. The matter is remitted back to the High Court for fresh decision on the application and the same will be decided on merits in accordance with law.
3
With the aforesaid observations, the appeal is allowed.
Pending application(s), if any, also stand disposed of.
……………………………………………………J. [HEMANT GUPTA] ……………………………………………………J. [V. RAMASUBRAMANIAN] NEW DELHI;
29th APRIL, 2022
                                    4

ITEM NO.37                  COURT NO.11                  SECTION XVI-A

                 S U P R E M E C O U R T O F        I N D I A
                         RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C)        No(s).   20075/2021

(Arising out of impugned final judgment and order dated 30-07-2021 in OW104 No. 46/2013 passed by the High Court of Jammu & Kashmir and Ladakh at Jammu) VIPAN AGGARWAL & ANR. Petitioner(s) VERSUS RAMAN GANDOTRA & ORS. Respondent(s) (FOR ADMISSION and I.R. ) Date : 29-04-2022 This petition was called on for hearing today.
CORAM : HON'BLE MR. JUSTICE HEMANT GUPTA HON'BLE MR. JUSTICE V. RAMASUBRAMANIAN For Petitioner(s) Mr. Ninad Laud, Adv.
Mr. Sahil Tagotra, AOR Mr. Rahul Sharma, Adv.
Mr. Ivo D’Costa, Adv.
Mr. Avniash Mathews, Adv.
For Respondent(s) Mr. Anupam Raina, AOR Mr. B.S. Jamwal, Adv.
Mr. Sunando Rana, Adv.
UPON hearing the counsel the Court made the following O R D E R Leave granted.
The appeal is allowed in terms of the signed order. Pending application(s), if any, also stand disposed of.


(SWETA BALODI)                                   (RENU BALA GAMBHIR)
 COURT MASTER                                    COURT MASTER (NSH)
(Signed order is placed on the file)