Bombay High Court
Kanhobaji S/O. Katuji Zile vs Smt. Sulbha Wd/O. Balkrushna Thakare ... on 17 March, 2017
Author: A.S.Chandurkar
Bench: A.S.Chandurkar
226-J-AO-8-13 1/5
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
APPEAL AGAINST ORDER NO.8 OF 2016
Kanhobaji s/o Katuji Zile,
Aged about 73 years, Occ. Money Lending,
R/o Borgaon, Tq. Kelapur,
Dist. Yavatmal ... Appellant.
-vs-
1. Sulbha wd/o Balkrushna Thakare
(since dead Through LRs).
2. Vishaka w/o Subhash Mankar,
Aged about 25 years, Occ. Household,
R/o Mangli, Tq. Zari-Jamni,
Dist. Yavatmal.
3. Aditya s/o Balkrushna Thakare
Aged about 22 years.
Occ. Education/Agriculturist,
Borgaon, Tq. Kelapur,
Dist. Yavtmal.
4. Diksha d/o Balkrushna Thakare,
Aged about 20 years,
Occ. Education, R/o Borgaon,
Tq. Kelapur, Dist. Yavatmal. ... Respondents.
Shri M. I. Dhatrak, Advocate for appellant.
Shri S. S. Bhalerao, Advocate for respondent Nos.2 to 4.
CORAM : A.S.CHANDURKAR, J.
DATE : March 17, 2017 Oral Judgment :
By this appeal filed under Order XLIII Rule 1(u) of the Code of ::: Uploaded on - 01/04/2017 ::: Downloaded on - 27/08/2017 20:02:48 ::: 226-J-AO-8-13 2/5 Civil Procedure, 1908 (for short, the Code) the order passed by the Appellate Court remanding the proceedings in RCS No.15/2012 for fresh consideration is under challenge.
2. The appellant is the original plaintiff who has filed suit for specific performance of agreement dated 04/08/2012. By said agreement agricultural filed admeasuring 1H 21 R was to be sold by the defendants to the plaintiff. The defendants opposed the aforesaid suit and also filed counter-claim seeking possession of the suit property from the plaintiff. The defendants denied the agreement in question as well as three earlier agreements and claimed that the possession of the plaintiff was illegal. The trial Court by its judgment dated 23/01/2015 decreed the suit for specific performance and rejected the counter-claim. The defendants being aggrieved filed appeal under Section 96 of the Code. The Appellate Court observed that the trial Court while recording the evidence of witnesses had passed an order that the objections with regard to the admissibility of the agreements at Exhibits-41, 45, 46 and 49 would be considered when the arguments were finally heard. It found that without considering those objections, the suit came to be decided. Hence the appellate Court by the impugned judgment remanded the proceedings to the trial Court for fresh adjudication. Being aggrieved the present appeal has been filed. ::: Uploaded on - 01/04/2017 ::: Downloaded on - 27/08/2017 20:02:48 ::: 226-J-AO-8-13 3/5
3. Shri M. I. Dhatrak, learned counsel for the appellant submitted that the Appellate Court exceeded its power under provisions of Order XLI Rule 23-A of the Code by directing remand of the proceedings. According to him the parties had led evidence before the trial Court and if the objections to the admissibility of the documents was not decided then the remand ought to have been made only for said purposes. There was no need to remand the entire proceedings for being decided afresh. According to him the scope for remand of the proceedings was limited as held in P. Purushottam Reddy and anr. vs. Pratap Steels Ltd. (2002) 2 Supreme Court Cases 686. He submitted that the Appellate Court itself could have considered the objections and thereafter decided the appeal. He therefore submitted that the impugned judgment was liable to be set aside.
4. Per contra Shri S. S. Bhalerao, learned counsel for respondent Nos.2 to 4 supported the impugned judgment. According to him the trial Court while recording deposition of the parties had specifically noted that the objections to the admissibility of the agreements would be decided when the suit was finally heard. The Appellate Court having found that this was not done, rightly remanded the suit for fresh decision. He submitted that the defendants had filed counter-claim seeking possession of the suit property and it was their case that the aforesaid agreements did not give any right to the plaintiff to seek specific performance. He therefore submitted that there ::: Uploaded on - 01/04/2017 ::: Downloaded on - 27/08/2017 20:02:48 ::: 226-J-AO-8-13 4/5 was no reason to interfere with the impugned order.
5. I have heard the learned counsel for the parties at length and I have perused the documents filed on record. The question that arises is whether the Appellate Court was justified in remanding the proceedings for fresh trial. Perusal of the record of the trial Court indicates that when witness No.3 of the plaintiff was being examined, the defendants raised objection to the agreements at Exhibits-41, 45, 46 and 49 on the ground that without impounding the same they could not be read in evidence. The trial Court passed an order to the effect that these objections would be decided when the suit would be finally heard. However while deciding the suit these objections were not decided by the trial Court. The Appellate Court on noticing this aspect of the matter remanded the proceedings for fresh adjudication.
6. It is to be noted that the suit for specific performance is based on the aforesaid agreements at Exhibits-41, 45, 46 and 49. The defence of the defendants as well as the basis for the counter-claim for possession is also based on the aforesaid documents. These documents therefore go to the root of the dispute. The Appellate Court further found that the applications at Exhibits-43 and 62 filed by the plaintiff for impounding these documents had been rejected by the trial Court. It is obvious that the trial Court decided the ::: Uploaded on - 01/04/2017 ::: Downloaded on - 27/08/2017 20:02:48 ::: 226-J-AO-8-13 5/5 suit oblivious of its earlier orders and the legal effect thereof. In this backdrop I do not find that the Appellate Court committed any error while directing the trial Court to decide the suit afresh.
7. In P. Purshottam Reddy (supra) the Honourable Supreme Court has considered the scope of the power of remand under provisions of Order XLI Rule-23-A of the Code. It has been held that if the Appellate Court finds that the trial Court has not disposed of the case satisfactorily, the power of remand could be exercised. In the facts of the present case, when the dispute with regard to admissibility of the documents at Exhibits-41, 45, 46 and 49 was specifically raised and was postponed for decision along with the suit and the same not having been done, the order passed by the Appellate Court, in my view, does not deserve to be interfered with.
8. As a result of aforesaid discussion, the appeal stands dismissed. The parties shall appear before the trial Court on 10/04/2017. Considering the fact that the appellant is a senior citizen and the suit was filed in the year 2012, the suit shall be decided expeditiously and by the end of August 2017. The record and proceedings be sent to the trial Court forthwith. Order accordingly. There would be no order as to costs.
JUDGE Asmita ::: Uploaded on - 01/04/2017 ::: Downloaded on - 27/08/2017 20:02:48 :::