Rajasthan High Court - Jodhpur
Raju Ram vs Khinyaram on 11 September, 2013
Author: Vineet Kothari
Bench: Vineet Kothari
S.B. Civil Writ Petition No.7982/2011
Rajuram V/s Khinya Ram
Order dt: 11/9/2013
1/7
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S.B. Civil Writ Petition No.7982/2011
Raju Ram V/s Khinyaram
Date of Order ::: 11th September, 2013
PRESENT
HON'BLE Dr. JUSTICE VINEET KOTHARI
Mr.Sumer Singh, for the petitioner.
None present for the respondents.
--
BY THE COURT:
1. None present for the respondents despite service.
2. By the impugned order dtd.5.7.2011 passed by the learned Additional District Judge (Fast Track), Pali, Head Quarter Jaitaran in Civil Suit No.19/2006 - Rajuram V/s Khinyaram, the learned trial Court in a suit for specific performance has allowed the application of the defendants that the agreement in question on the basis of which the suit was filed being not registered document, could not be admitted in evidence since agreement dtd.19.9.2000 mentioned about the possession of the suit property being handed over to the plaintiff in pursuance of part consideration paid.
3. The learned counsel for the petitioner Mr. Sumer Singh S.B. Civil Writ Petition No.7982/2011 Rajuram V/s Khinya Ram Order dt: 11/9/2013 2/7 submitted that only the part payment was made under that agreement and the plaintiff was ready and willing to pay the remaining part of consideration also, the agreement in question can be admitted in evidence.
4. The legal position with regard to admissibility of the said document is clear as per Section 49 proviso of Indian Registration Act and therefore, the view taken by the learned trial court appears to be in consonance with the said provision and the same does not require any interference by this Court.
5. The Hon'ble Supreme Court in the case of Shalini Shyam Shetty & Anr. Vs. Rajendra Shankar Patil, reported in 2010 AIR SCW 6387 has held as under: -
"62. On an analysis of the aforesaid decisions of this Court, the following principles on the exercise of High Court's jurisdiction under Article 227 of the Constitution may be formulated:
(a) A petition under Article 226 of the Constitution is different from a petition under Article 227. The mode of exercise of power by High Court under these two Articles is also different.
(b) In any event, a petition under Article 227 be called a writ petition. The history of the conferment of writ jurisdiction on High Courts is substantially different from the history of conferment of the power of Superintendence on S.B. Civil Writ Petition No.7982/2011 Rajuram V/s Khinya Ram Order dt: 11/9/2013 3/7 the High Courts under Article 227 have been discussed above.
(c) High Courts cannot, on the drop of a hat, in exercise of its power of superintendence under Article 227 the Constitution, interfere with the orders of tribunals or Courts inferior to it. Nor can it, in exercise of this power, act as a Court of appeal over the orders of Court or tribunal subordinate to it. In cases where an alternative statutory mode of redressal has been provided, that would also operate as a restrain on the exercise of this power by the High Court.
(d) The parameters of interference by High Courts in exercise of its power of superintendence have been repeatedly laid down by this Court. In this regard the High Court must be guided by the principles laid down by the Constitution Bench of this Court in Waryam Singh (supra) and the principles in Waryam Singh (supra) have been repeatedly followed by subsequent Constitution Benches and various other decisions of this Court.
(e) According to the ratio in Waryam Singh (supra), followed in subsequent cases, the High Court in exercise of its jurisdiction of superintendence can interfere in order only to keep the tribunals and Courts subordinate to it, 'within the bounds of their authority'.
(f) In order to ensure that law is followed by such tribunals and Courts by exercising jurisdiction which is vested in them and by not declining to exercise the jurisdiction which is vested in them.
S.B. Civil Writ Petition No.7982/2011 Rajuram V/s Khinya Ram Order dt: 11/9/2013 4/7
(g) Apart from the situations pointed in (e) and (f), High Court can interfere in exercise of its power of superintendence when there has been a patent perversity in the orders of tribunals and Courts subordinate to it or where there has been a gross and manifest failure of justice or the basic principles of natural justice have been flouted.
(h) In exercise of its power of superintendence High Court cannot interfere to correct mere errors of law or fact or just because another view than the one taken by the tribunals or Courts subordinate to it, is a possible view. In other words the jurisdiction has to be very sparingly exercised.
(i) High Court's power of superintendence under Article 227 cannot be curtailed by any statute. It has been declared a part of the basic structure of the Constitution by the Constitution Bench of this Court in the case of L. Chandra Kumar v. Union of India and Ors. reported in (1997) 3 SCC 261 and therefore abridgement by a Constitutional amendment is also very doubtful.
(j) It may be true that a statutory amendment of a rather cognate provision, like Section 115 of the Civil Procedure Code by the Civil Procedure Code (Amendment) Act, 1999 does not and cannot cut down the ambit of High Court's power under Article 227. At the same time, it must be remembered that such statutory amendment does not correspondingly expand the High Court's jurisdiction of superintendence under Article 227.
S.B. Civil Writ Petition No.7982/2011 Rajuram V/s Khinya Ram Order dt: 11/9/2013 5/7
(k) The power is discretionary and has to be exercised on equitable principle. In an appropriate case, the power can be exercised suo motu.
(l) On a proper appreciation of the wide and unfettered power of the High Court under Article 227, it transpires that the main object of this Article is to keep strict administrative and judicial control by the High Court on the administration of justice within its territory.
(m) The object of superintendence, both administrative and judicial, is to maintain efficiency, smooth and orderly functioning of the entire machinery of justice in such a way as it does not bring it into any disrepute. The power of interference under this Article is to be kept to the minimum to ensure that the wheel of justice does not come to a halt and the fountain of justice remains pure and unpolluted in order to maintain public confidence in the functioning of the tribunals and Courts subordinate to High Court.
(n) This reserve and exceptional power of judicial intervention is not to be exercised just for grant of relief in individual cases but should be directed for promotion of public confidence in the administration of justice in the larger public interest whereas Article 226 is meant for protection of individual grievance. Therefore, the power under Article 227 be unfettered but its exercise is subject to high degree of judicial discipline pointed out above.
(o) An improper and a frequent exercise of this power will be counter-productive and S.B. Civil Writ Petition No.7982/2011 Rajuram V/s Khinya Ram Order dt: 11/9/2013 6/7 will divest this extraordinary power of its strength and vitality.
63. In the facts of the present case we find that the petition has been entertained as a writ petition in a dispute between landlord and tenant amongst private parties.
64. It is well settled that a writ petition is a remedy in public law which may be filed by any person but the main respondent should be either Government, Governmental agencies or a State or instrumentalities of a State within the meaning of Article 12. Private individuals cannot be equated with State or instrumentalities of the State. All the respondents in a writ petition cannot be private parties. But private parties acting in collusion with State can be respondents in a writ petition. Under the phraseology of Article 226 , High Court can issue writ to any person, but the person against whom writ will be issued must have some statutory or public duty to perform."
6. In the case of Jai Singh and ors. V/s Municipal Corporation of Delhi and Anr. reported in (2010) 9 SCC 385 in para 15 thereof, the Hon'ble Apex Court uses the words "the exercise of jurisdiction must be within the well-recognized constraints. It cannot be exercised like a "bull in a china shop", to correct all errors of judgment of a court or tribunal, acting within the limits of its jurisdiction.
7. Accordingly, the present writ petition is found to be S.B. Civil Writ Petition No.7982/2011 Rajuram V/s Khinya Ram Order dt: 11/9/2013 7/7 devoid of merit and the same is accordingly dismissed. A copy of this order be sent to the parties concerned and the learned trial Court forthwith.
(Dr. VINEET KOTHARI), J.
ss/-
3