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 2, Cited by 3]

Supreme Court of India

Deb Ratan Biswas & Ors vs Most. Anand Moyi Devi & Ors on 15 April, 2011

Equivalent citations: AIR 2011 SUPREME COURT 1653, 2011 AIR SCW 2597, 2011 AIR CC 1566 (SC), 2011 (2) AIR JHAR R 818, 2011 (2) AIR KANT HCR 810, AIR 2011 SC (CIVIL) 1191, (2011) 2 CIVILCOURTC 736, (2011) 3 MAD LW 166, (2011) 4 ANDHLD 58, (2011) 3 ALLMR 908 (SC), (2011) 1 CLR 995 (SC), (2011) 86 ALL LR 714, (2011) 2 CAL LJ 200, (2011) 2 KER LT 366, (2011) 4 PUN LR 135, (2011) 3 CAL HN 108, (2011) 113 REVDEC 451, (2011) 2 ICC 738, (2011) 3 JCR 33 (SC), (2012) 113 CUT LT 448, (2011) 102 ALLINDCAS 129 (SC), (2011) 3 RAJ LW 2282, (2011) 4 SCALE 656, (2011) 2 ALL RENTCAS 550, (2011) 4 ALL WC 4013, 2011 (3) KCCR SN 205 (SC)

Author: Markandey Katju

Bench: Gyan Sudha Misra, Markandey Katju

                                                                                        1



                                                   REPORTABLE


              IN THE SUPREME COURT OF INDIA


                CIVIL APPELLATE JURISDICTION


                CIVIL APPEAL NO. 2728 OF 2006





Deb Ratan Biswas and others                  ..                Appellants


            -versus-


Most. Anand Moyi Devi & others               ..              Respondents





                           J U D G M E N T

Markandey Katju, J.

1. This appeal has been filed against the impugned judgment and order dated 21.5.2004 passed by learned Single Judge of the Patna High Court in Civil revision No. 945 of 2002.

2

2. The facts have been stated in the impugned judgment and we are not repeating the same except where necessary.

3. It appears that a Title Suit No. 186 of 1984 by one Nrisingha Prasad Biswas and his four sons (who are the appellants herein) was filed against the respondents herein before the Subordinate Judge-V, Bhagalpur for partition of certain properties. While the aforesaid partition suit was pending, the defendants Smt. Pushpa Biswas and Apurva Kumar Biswas executed a General Power of Attorney on 31.7.1992 in favour of Umesh Chandra and Dr. Sanjeev Kumar Mishra and the same was registered. The terms and conditions giving the powers to the attorneys were specifically set out in the Power of Attorney itself.

4. On 30.7.1996, the parties to the suit including Pushpa Biswas and Apurva Kumar Biswas filed a compromise petition which was forwarded to the Sheristedar for scrutiny and report. On 31.7.1996, on receiving the report of the Sheristedar dated 3 30.7.1996, the Subordinate Judge-V, Bhagalpur approved the terms of the compromise and directed that a decree be passed in terms of the compromise.

5. Subsequently, on 29.8.1996, a petition purporting to be on behalf of Pushpa Biswas and Apurva Kumar Biswas was filed through the attorney Dr. Sanjeev Kumar Mishra under Section 151 CPC being Miscellaneous Case No. 13/16 of 1996 praying for recalling the order dated 31.7.1996 passed in terms of the compromise on the allegation that the signatures on the compromise were forged.

6. On 7.6.2002, the learned Subordinate Judge-V, Bhagalpur held that Miscellaneous Petition filed at the instance of only one of the attorneys was not maintainable, as according to the terms of the power of attorney both the constituted attorneys were entrusted to act jointly. Hence, he dismissed the Miscellaneous Case filed by Dr. Sanjeev Kumar Mishra.

4

7. Against that order dated 7.6.2002, the respondents herein filed a Civil Revision being Civil Revision No. 945 of 2002 which was allowed by the impugned judgment, and hence this appeal.

8. In the order dated 7.6.2002 in Misc. Case No. 13/96, the learned Subordinate Judge-V, Bhagalpur considered the prayer of the applicant in that Miscellaneous Case that the the compromise petition had not been signed by the petitioners and their signatures were forged. The finding of fact recorded by the learned Subordinate Judge-V, Bhagalpur after detailed discussion of the evidence was that there was no forgery. This finding is based on material on record and it is a finding of fact. Hence it could not have been validly interfered with in Civil Revision by the High Court.

9. In his order dated 7.6.2002, the learned Subordinate Judge-V Bhagalpur has held that Dr. Sanjeev Kumar Mishra was only an attorney and he cannot claim any independent capacity in the proceedings. We agree with this view. The principal Pushpa 5 Biswas and Apurva Kumar Biswas have signed the compromise for partition of the property, which in our opinion in law amounts to implied revocation of power of attorney in favour of Dr. Sanjeev Kumar Mishra vide Illustration to Section 207 of the Indian Contract Act. Pushpa Biswas and Apurva Kumar Biswas cannot be allowed to say that their own act of signing the compromise petition was collusive and fraudulent.

10. The learned Subordinate Judge-V, Bhagalpur has gone into the evidence in great detail and recorded findings of fact which could not have been interfered with by the High Court in civil revision. It is well settled that in civil revision the jurisdiction of the High Court is limited, and it can only go into the questions of jurisdiction, but there is no error of jurisdiction in the present case.

11. We have carefully perused the impugned judgment of the High Court. The High Court has observed that defendants Nos. 2 and 2a viz., Pushpa Biswas and Apurva Kumar Biswas should 6 have consulted the power of attorney Dr. Sanjeev Kumar Mishra before signing the compromise petition. This is a strange kind of reasoning. The principal is not bound to consult his attorney before signing a compromise petition.

12. The High Court has also held that if Dr. Sanjeev Kumar Mishra was not willing to sign the compromise petition his unwillingness should have been mentioned in the compromise petition. This also is a strange reasoning. It is well-settled that even after execution of a power of attorney the principal can act independently and does not have to take the consent of the attorney. The attorney is after all only an agent of the principal.

Even after executing a power of attorney the principal can act on his own.

13. For the reasons given above this appeal is allowed. The impugned judgment and order of the High Court is set aside and 7 the order dated 7.6.2002 of the learned Subordinate Judge-V, Bhagalpur is restored. There shall be no order as to costs.

............................J. (Markandey Katju) ............................J. (Gyan Sudha Misra) New Delhi;

April 15, 2011