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 7, Cited by 1]

Allahabad High Court

U.P. Jal Nigam And Others vs Iind Addl. District Judge, Dehradun And ... on 9 September, 1998

Equivalent citations: 1998(4)AWC242

JUDGMENT
 

 S.R. Singh, J. 
 

1.Cynosure of attention is the order dated 19.12.1997 passed by 2nd Addl. District Judge, Dehradun in Civil Revision No. 114 of 1997, Sant Ram and another v. U. P. Jal Nigam and others, the correctness of which has been challenged in the instant petition. The aforesaid revision was preferred against the order dated 14.7.1997 passed by the 1st Addl. Civil Judge, (Sr. Division), Dehradun on an application for temporary injunction filed in Suit No. 432 of 1997.

2. The suit was Instituted by Sant Ram and Ratan Singh in their own rights as ZAMINDARNA/KASHTKARAN/INHABITANTS of Mauza Kharsi Pargana Jansar, Bhabar, district Dehradun and also in representative capacity under Order 1, Rule 8, of the Code of Civil Procedure on behalf of other ZAMINDARS/KASHTKARAN/ BASHINDAGAN of Mauza Kharsi for perpetual injunction restraining the defendants from constructing TANK for storing water gushing out of SPRINGLET in Mauza Kharsi Khet Vishlang Pargana Jansar Bhabar, district Dehradun and from channelling the water through pipelines or other means from Mauza Kharsi Khet Vishlang to village Hatgaon or any other village. The relief of mandatory injunction seeking removal of the pipelines already laid for channelling the water from Kharsi Khet Vishlang Pargana Jansar to village Hatgaon was also claimed by the plaintiffs. The case as set out in the plaint was that the plaintiff and other denizens of village Kharsi in the district of Dehradun owned the SPRINGLET and were entitled to use it to the -exclusion of any one else as per customs in vogue since time immemorial. Wajeb-ul-arz entries made in the settlement years 1872 and 1884 were cited to magnify their claim over the SPRINGLET. It is also alleged in the plaint that Pargana Jansar was partially prohibited zone/area and the laws prevailing in other areas of Uttar Pradesh were not applicable in the said area and the rights of the Inhabitants were regulated by customs prevailing there. Along with the suit, an application for temporary Injunction was filed attended with an affidavit seeking injunction against the defendants and their servants from raising any tank and storing water issuing from the SPRINGLET situate in Kharsi Khet Vishlang Pargana Jansar. The trial court vide its order dated 14.7.1997 declined to grant ex parte injunction prayed for and issued notice to the defendants under Order XXXIX, Rule 3. C. P. C. The reason spelt out was that the plaintiffs had prayed for mandatory injunction as well and no case for grant of ex parte injunction was made out. Aggrieved by the order, the plaintiffs preferred a revision which culminated in being allowed on 19.12.97. The order of the revisional court embodied direction for the defendants to maintain status quo and not to make any construction on the suit land.

3. Sri Sabhajeet Yadav, appearing for the petitioner canvassed that no revision lay against an order refusing to grant ex parte injunction and issuing notice to the defendants under Rule 3, Order XXXIX. C.P.C. 1908 (in short the 'Code') and in any case, the revisional court was not vindicated in interfering with the discretionary order passed by the trial court. Sri Rajesh Tandon representing the plaintiff respondents made a rival submission that the order dated 14.12.97 in so far as the trial court refused to grant ex parte injunction, approximated to a 'case decided' within the ambit of Section 115 of the Code and as such, it was revisable and on merit, the revisional court was justified in Injuncting the defendants from making any construction on the suit land.

4. The case posses a vexed question whether the order declining to issue ex parte Injunction and Issuing notices to the defendants under Rule 3, Order XXXIX of the Code is a 'case decided' within the meaning of Section 115 of the Code which, as applicable to the State of Uttar Pradesh, reads as under:

"115A. Revision.--The High Court, in cases arising out of original suits or other proceedings of the value of twenty thousand rupees and above. including such suits or other proceedings instituted before August 1, 1978, and the District Court in any other case including a case arising out of an original suit or other proceedings instituted before such date, may call for the record of any case which has been decided by any Court subordinate to the High Court or the District Court, as the case may be, and in which no appeal lies thereto, and if such subordinate court appears-
(a) to have exercised a jurisdiction not vested in It by law ; or
(b) to have failed to exercise a Jurisdiction so vested ; or
(c) to have acted in the exercise of its Jurisdiction illegally or with material Irregularity.

the High Court or the District Court, as the case may be, make such order in the case as it thinks fit :

Provided that in respect of cases arising out of original suits or other proceedings of any valuation decided by the District Court, the High Court alone shall be competent to make an order under this section :
(i) Provided further that the High Court or the District Court shall not, under this section, vary or reverse any order, including an order deciding an issue, made in the course of a suit or other proceedings ; except where -
(ii) the order, if so varied or reversed, would finally dispose of the suit or other proceedings ; or
(iii) the order, if allowed to stand, would occasion a failure of justice or cause irreparable Injury to the party against whom it was made.

Explanation.--In this section, the expression "any case which has been decided" includes any order deciding an issue in the course of a suit or other proceeding".

The words "of the value of the twenty thousand rupees and above including such suits or other proceeding instituted before August 1. 1970" have been substituted by the words "of the value exceeding one lakh rupees or such higher amount not exceeding five lakhs rupees as the High Court may from time to time fix, by notification published in the official Gazette including such suit or other proceeding instituted before the date or commencement of the Uttar Pradesh Civil Laws (Amendment) Act, 1991 or as the case may be. the date of commencement of such notification" by U. P. Act No. XVII of 1991.

5. In H. Bevis and Company v. Ram Behari, AIR 1951 All 8, the opinion on the question whether an order refusing ad-interim ex parte Injunction and issuing notice to the defendant under Rule 3, Order XXXIX, is appealable under Order XLIII, Rule 1 (R), was parted company between the Judges constituting the Bench, Mushtaq Ahmad, J., held the view that such an order was appealable and in any case, a revision lay against such an order under Section 115 of the Code. The quintessence of the view held by the learned Judge is extracted below :

".....Now Order XXXIX. Rule 1 of the Code allows the Court in which the suit is filed to "grant a temporary injunction......until the disposal of the suit or until further order", and in Rule 3 of that order it Is provided that the Court shall direct notice of the application to be given to the opp. party, except where it appears that the object of granting the injunction would be defeated by the delay. That is to say, it may not issue notice to the opposite party, where there is a danger of this object being lost, and issues an injunction, of course ad interim straightaway. Such an order, in my opinion, would be covered by the words "until further order" which Rule I of Order XXXIX. concludes. It was argued that an order of this character could not be conceived to be one on the application for temporary injunction. Where an application purporting to be for such Injunction is filed, there are three alternative orders that may possibly be made by the Court on that application. Firstly it may be rejected forthwith secondly, its final disposal may be postponed until after the opposite party has been heard, no ad interim injunction, being granted and lastly, an order granting an ad interim injunction, and then after the Court has heard the opposite party, disposing of the application finally. In all these cases, it would be an order essentially on the application for temporary injunction, there being no other application at the time for that purpose. If the order is to take effect not for the period of the pendency of the suit. that is to say, to use the words of Rule 1. Order XXXIX, not "until the disposal of the suit", it may take effect only "until further orders" if it is one only for ad interim injunction having the effect of a stay order. In all these cases, it would be an order under Rule 1, Order XXXIX, and not outside that rule. This being so. again in all these cases it would be appealable under Order XLIII, Rule 1 (R) of the Code".

6. The learned Judge held that the order refusing to grant ad-interim injunction ex parte is as much appealable as the final order grating or refusing injunction and went on to observe :

"Even if the said order was not appealable. I would have been inclined to set it aside in revision in view of the particular facts of the case, to which I shall refer In the paragraph following."

7. Desai, J., (as he then was) took a contrary view and held as under :

"Refusing to grant ex parte injunction does not amount to refusing to grant it altogether. If the trial court had granted ex parte injunction, the opposite party would have been entitled to appeal from it. because as I stated earlier, an ex parte injunction is still an injunction order under Rules 1 and 2 and does not require to be followed up by another injunction after hearing the opposite parly. But if ex parte injunction is refused, the applicable has no remedy by way of an appeal.........

8. Desai, J., placed reliance on Luis v. Luis, 12 Mad 186, in which Wilkinson and Shephard JJ., ruled that there is no provision for an appeal against an order issuing notice to the defendant before granting temporary injunction against him. They observed :

"The order made by the subordinate Judge was not the formal expression of his decision on the question, whether an injunction should be granted or not. A discretion is vested in the Court by Section 494 of refusing to grant a temporary injunction if satisfied that the object of granting an injunction will not be defeated and no appeal is provided in case of his refusal."

9. The matter was referred to a third Judge--Agarwala, J., for his opinion on the following question :

(1) Is an order refusing to issue an ad-interim injunction as allowed by Rule 8 of Order XXXIX, C.P.C., appealable?
(2) If the order is appealable, did the appellant make out a case for the trial court's granting such an injunction?
(3) If the order is not appealable, can it be question by this Court in the exercise of its, revisional jurisdiction?

10. Agarwala, J., answered the first question is negative in the following words :

"I, therefore, think that when the Court refuses to grant an ex parte injunction and issues notice to the other side of the application for Injunction, it has passed no order under Rule 1 or 2 and, therefore, no appeal can He from such an order. But when the Court grants the application for injunction ex parte, an appeal lies because the application made under Rule 1 or Rule 2 is disposed of."

11. In view of the answer to question No. 1, the second question it was held by the learned Judge, did not arise. As regards the third question, the learned Judge answered it in affirmative in the following words :

"Where the Court below does not apply its mind to the provisions of Order XXXIX, Rule 3 when it refuses to grant an ex parte injunction, it acts illegally or with material irregularity in the exercise of its jurisdiction and a revision may lie. Under Rule 3 of Order XXXIX, what the Court has to see when requested to grant an ex parte injunction is whether "the object of granting the injunction would be defeated by the delay." In the present case, the Court did not apply Its mind to this aspect of the case at all. On the facts of the case. I am satisfied that it was a fit case in which an ex parte Injunction should have been granted."

* * * * * Having regard to all the circumstances of the case. I think this Court should interfere In revision and grant the ad interim injunction prayed for by the plaintiff-appellant. I would therefore, treat this appeal as revision and allow it."

12. It would thus appear from the ratioeination of the aforestated decision that an order declining to grant injunction and issuing notices to defendants under Rule 3. Order XXXIX. is not appealable under Order XLIII, Rule 1 (R) of the Code but when the ex parte ad-interim injunction is refused illegally, the Court can. In exercise of Its power of superintendence under Section 115 of the Code, grant ad-interim injunction. It may be recalled that Order XLIII. Rule 1 (R) provides for an appeal against an 'order' under Rule 1, Rule 2. Rule 2A, Rule 4 or Rule 10 of Order XXXIX. The word 'order' here means the formal expression of any decision of a civil court which is not a decree-Section 2(4) of the Code. It cannot be gain-said that an order issuing notice to the defendant on an application for temporary injunction under Rule 1 or Rule 2 and declining to grant ex parte ad-interim injunction is not the formal expression of the decision of the Court on the application for grant of temporary injunction.

13. In Rajvir Singh v. VIIth Addl. District Judge, Muzaffarnagar, 1998 RD 483, the trial court on an application under Order XXXIX. Rule 1, C.P.C., directed notices to be issued to the defendants under Rule 3, Order XXXIX, C.P.C. There was nothing to indicate that "any ad-interim injunction was pressed and was refused." D. K. Seth, J., held that such an order was revisable. and, therefore, "revision was rightly preferred". The learned Judge, however, held that the revisional court may direct the trial court to reckon with the question of grant of injunction even before the notices are issued and objections are raised but it could not extend its jurisdiction to the extent of granting injunction which the appellate court could have done in respect of an appeal under Order XL1I1, Rule 1 (R). The interim order granted while disposing of the said revision application was held not in consonance with the procedure laid down for the proceedings."

14. A similar question cropped up in the case of Arya Pritinidhi Sabha v. Man Mohan Tiwari, 1998 (2), ARC 278, J. K. Mathur, J.. held that "the order refusing to pass an ex parte order would amount to a "case decided" in that observed the Judge, "it can have serious effect on the right of the party concerned. In the facts of that case, the Court granted injunction "until disposal of the application for injunction by the trial court".

15. In Iqbal Singh v. Chalan Singh, AIR 1966 Punj 165, It was held that the order granting injunction whether ex parte or after hearing the parties which falls within the scope of Rules 1 and 2 of Order XXXIX of the Code shall be appealable under clause (R) of Rule 1 of Order XLIII of the Code Irrespective of whether a notice on application is also directed to issue to the defendants or not but an order declining to pass any order under Rule 1 or 2 of Order XXXIX of the Code and merely issuing a notice on the application for temporary injunction to the defendants, does not appear to be an order under Rule 1 or Rule 2 of Order XXXIX, C.P.C. and would not, therefore, be a appealable under clause (R) of Rule 1 of Order XLIII of the Code.

16. Rule 3 is indlssolubly an integral part of Rules 1 and 2 of Order XXXIX in that it lays down the procedure which is essential to be followed by the Courts where an application for injunction is filed under Rule 1 or Rule 2 of Order XXXIX. Normally, the procedure is that no Injunction shall be granted under Rule 1 or Rule 2 of Order XXXIX without giving notice on the application to the opposite party, except where the court for reason to be recorded in writing, is of opinion that the object of granting injunction would be defeated by delay. The power to grant injunction, albeit, includes powers to reject the application for temporary injunction but what is appealable under Order XLIII, Rule 1 (R) is an order granting injunction with or without notice and an order rejecting the application for grant of the injunction under Rule 1 or Rule 2 and not an order just issuing notice under Rule 3 of Order XXXIX. In other words, refusal to grant ex parte injunction is not appealable.

17. As a result of the foregoing discussion. I am of the considered view that the order dated 14.7.97 passed by the trial court in the instant case was not appealable under Order XLIII, Rule 1 (R) of the Code. However, the order is tantamount to a "case which has been decided." within the meaning of Section 115A of the Code which empowers the High Court or the District Court, as the case may be. to call for the record of the case and satisfy on three counts : (a) that the order of the subordinate Court is within its jurisdiction ; (b) that the case is one in which the court ought to exercise jurisdiction : and (c) that in exercising jurisdiction the Court has not acted illegally, that is, in breach of some provision of law. or with material irregularity by committing some error of procedure in the course of the trial which is material in that it may have affected the ultimate decision : See M. L. Sethi v. R. P. Kapoor, AIR 1972 SC 2379. The expression "case" is not limited in its import to the entirety of the matter in dispute in an action. The expression 'case' is a word of comprehensive import, which includes a civil proceeding and is not restricted by anything contained in Section 115 of the Code to the entirety of the proceedings in a civil court. To interpret the expression 'case', as an entire proceeding only and not a part of the proceeding imposes an unwarranted restriction on the exercise of powers of superintendence and may result in certain cases in denying the relief to the aggrieved litigant where it is most needed and may result in the perpetration of gross injustice but every order of the Court in the course of a suit does not amount to a case decided. A case may be said to be decided, if the Court adjudicates for the purposes of the suit some right or obligation of the parties in controversy ; every order in the suit cannot be regarded as a 'case decided' within the meaning of Section 115. The expression 'case' Includes civil proceedings but in ascertaining the limits of the jurisdiction of the High Court or the District Court, as the case may be, there would be no warrant for equating it to a suit alone : See Baldevdas v, Filmistan Distributors, AIR 1970 SC 406 and S. S. Khanna v. Brig. F. J. Dillon, AIR 1964 SC 497. The revisional court may "make such order in the case as it thinks fit" but it must be borne in mind that the revisional power under Section 115A of the Code is circumscribed in the limits of keeping the subordinate courts within the bounds of their jurisdiction. Revision power does not comprehend the power exercisable by the appellate court and under the writ of prohibition or mandamus. It is distinguishable from the appellate power in the sense that in appeal, the entire proceedings are before the appellate court which has been ceded the power to review the evidence subject to the statutory limitation, if any. while in revision, whatever power the revisional court may or may not have, the power to review the evidence is conspicuous by its absence unless the statute expressly confers that power.

18. Implicit in the order dated 14.7.97 is the opinion of the Court that the plaintiffs failed to make out a prima facie case that the object of granting the injunction prayed for would be defeated by delay. In a revision preferred against such order, the jurisdiction of the revisional court would be circumscribed to the question whether the delay would defeat the object of granting the injunction and if in its opinion, the delay is likely to defeat the object of granting the injunction, the revisional court may ex parte grant appropriate injunction 'until further orders' and after hearing both the parties, remit the case to the trial court for disposal of the injunction application with the direction, if necessary, that the injunction granted by it would remain operative 'until the disposal' of the injunction application by the trial court. It may be observed that while exercising its revisional power, the Court must bear in mind the distinction between appellate power and revisional power.

19. The revisional court in the instant case seems to have clutched at the appellate power which is distinct from the revisional power and passed an order of injunction on appraisal of the facts and circumstances of the case which function was yet to be performed by the trial court in that the trial court had only issued notice to the petitioners on the application for temporary injunction. The revisional court erroneously observed sans any basis that the application for temporary Injunction had been rejected by the trial court. In my opinion, the only course open to the revisional court was to advert itself to the question whether the delay in granting injunction would render the object of injunction nugatory and, if in its opinion, the delay was likely to defeat the object of granting the injunction. It could grant ad interim injunction 'until further orders' and after hearing the parties, relegate the matter to the trial court for disposal of the injunction application on its intrinsic merits after affording opportunity of hearing to both the parties. The manner in which the revisional power has been exercised in this case, does not commend itself for acceptance by this Court. However, in view of the statements made across the bar, I feel called to dispose of the writ petition finally attached with the direction that the trial court shall hear the parties and dispose of the application for temporary injunction on its intrinsic merit within a period of one month from the date of receipt of a certified copy of this order and till then, the order of status quo passed by the revisional court shall remain operative.

20. Accordingly, the writ petition is disposed of in terms of the above directions.