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 6, Cited by 9]

Allahabad High Court

Kishan Chand And Anr. vs Lachhmi Chand And Ors. on 27 May, 1932

Equivalent citations: AIR1933ALL15, AIR 1933 ALLAHABAD 15

JUDGMENT
 

Sulaiman, C.J.
 

1. This is an application for leave to appeal to their Lordships of the Privy Council from an order passed by a Bench of this Court. A suit was brought by the plaintiffs for a declaration of title as to property in Schedule B attached to the plaint on the basis of a private partition and for other reliefs against the defendant 1. At his own instance defendant 2, the son of defendant 1, was made a party. There was written compromise filed and signed by the plaintiffs and defendant 1 which it was alleged, at one time had been provisionally agreed to by the pleader for the defendant 2. This compromise, however, was not verified by the pleader who was absent on the date fixed. The first court decreed the claim in terms of the compromise against the defendant 1 and decreed it ex parte against defendant No. 2 in terms of the compromise.

2. An application was later on filed on behalf of the defendant 2 for the setting aside of the ex parte decree passed against him. The Court after considering the case came to the conclusion that the decree should not be set aside and it rejected the application. This application was numbered as Miscellaneous Application No. 200 in the original suit. A first appeal from order was preferred to this High Court from the order rejecting the application and a Bench of this Court allowed the appeal and set aside the ex parte decree as against both the defendants with the result that the original suit was restored to its original number to be tried de novo. The defendants wish to appeal to their Lordships of the Privy Council from the order passed by the High Court. Preliminary objections are taken by the learned advocate for the respondents that the valuation is less than Rs. 10,000 and that there is no right of appeal because the order of thus Court was not a final order within the meaning of Section 109, Civil P.C.

3. As regards the first objection, no doubt the valuation of the suit as put down in the plaint was Rs. 5100 and the court fee paid was on the basis of the Government revenue. But it is conceded on behalf of the respondent that value of the property in Schedule B was more than Rs. 10,000. It seems to us that the suit, being one relating to a declaration of title to the property in Schedule B and for other reliefs in respect of it, was one involving directly or indirectly a claim or question to or respecting property of the amount or value exceeding Rs. 10,000. Section 110 Civil P.C. does not speak of the valuation of the suit as put in the plaint but of the value of the subject-matter in dispute or of the value of the property affected by it. We therefore overrule this objection. The second objection requires some consideration. Their Lordships of the Privy Council in the leading case of Saiyid Mazhar Hossein v. Mt. Bodha Bibi 1895 17 All 112 laid down that an order is a final order when it comprises the decision of the High Court upon the cardinal issue in a suit, that issue being one which goes to the foundation of the suit, and one which can never, while this decision stands, be disputed again. In that case their Lordships actually entertained the appeal from an order remanding the case on a finding reversing the decree of the original Court that the gift in dispute was valid. The only two cases which have been brought to our notice and in which their Lordships of the Privy Council held that no appeal could lie were Radha Kishan v. Collector of jaunpur 1901 23 All 220 and Ramchand Manjimal v. Goverdhandas Vishinda Ratanchand A.I.R. 1920 P.C. 86.

4. In Radha Keshan's case [1901] 23.All 220 an application for setting aside an ex parte decree was disallowed by the original Court without the Courts being satisfied by any investigation as to whether or not the defendant had been prevented by any sufficient cause from appearing when the suit was called on for hearing; and the High Court reversed that order and sent the case back for investigation as to whether the defendant had sufficient cause for non-appearance. It is noteworthly that the ex-parte decree was not set aside by High Court and the whole case was not reopened, but the application itself was sent back for further enquiry. Their Lordships of the Privy Council emphasised this distinction in their judgment on p. 226 and pointed out that what was remanded was merely the application immediately before the Court, to wit the application to set aside the decree, and that it was this application which the Subordinate Judge would under the remand proceed to dispose of. Such an order therefore was held to be a mere interlocutory order, directing procedure and not deciding the cardinal point in the case itself.

5. Ram Chand's case A.I.R 1920 PC 86 was entirely different. A suit for damages was brought in spite of a previous arbitration agreement between the parties. The defendant applied under Section 19, Arbitration Act, for a stay of proceedings with a view to the issues being referred to arbitration under that section. The trial Judge granted the stay but the Judicial Commissioner reversed that order and refused to stay the proceedings. Their Lordships held that the order was not a final order as it did not finally dispose of the rights of the parties but left them to be determined by the Courts in the ordinary way. It is to be noted that under Section 19, Arbitration Act, the Court had a discretion to stay proceedings where there had been a previous submission. The appellate Court in the exercise of that discretion had declined to stay proceedings. That case therefore is clearly distinguishable.

6. It seems to me that as soon as the exparte decree was passed by the Court, the Court became functus officio and the suit terminated for the time being. A fresh proceeding was instituted by an application under Order 9, Rule 13, Civil P.C., for the setting aside of the decree. The application, of course, related to the previous suit but it was a miscellaneous application separately numbered which was a proceeding in itself. The matter in controversy in this new proceeding was not on the merits of the original suit but the question was whether the plaintiffs should be deprived of the rights which had accrued to them by virtue of this ex parte decree. If there was no sufficient cause for setting aside the ex parte decree, the decree would stand and the defendants would be bound by it and would not be allowed to re-agitate the matter by a separate suit. The rights acquired under an ex parte decree are substantive rights independently of the merits of the original suit. The trial Court held that no good cause had been shown and that therefore the ex parte decree had been validly passed and the plaintiffs were entitled to the benefit of that decree. On appeal this Court came to a contrary conclusion. The result is that the ex parte decree in favour of the plaintiffs has been finally set aside and, so far as the proceedings relating to the setting aside of that decree are concerned, they have filially terminated by the order of this, High Court and now it is the original suit which has been reopened and restored to its original number. The order of this High Court cannot be questioned again in the course of the trial of the suit or by way of appeal except to their, Lordships of the Privy Council,

7. In the case of Radha Mohan Datt v. Abbas Ali Biswas AIR 1931 All 294 it was held by a Full Bench of this Court, of which one of us was a member, that the propriety of an order setting aside an ex parte decree under Order 9, Rule 13, Civil P.C., cannot be questioned in an appeal from the decree ultimately passed in a suit and that the proceeding relating to the setting aside of the ex parte decree was a separate case which was decided by that order. The learned advocate for the respondents further contends that an order cannot be a final order unless it actually decides the rights of the parties, that is to say, the merits of the case itself. He argues that in the present case all that has happened is that the defendants have been allowed a further opportunity to produce fresh evidence which is a matter of procedure only. It seems to us that the final order within the meaning of Section 109 need not be final order passed in the suit itself but may be a final order in any other proceeding or case arising subsequent to the suit. If that order finally terminates that proceeding and determines the rights of the parties so far as the question in controversy between the parties in that proceeding arose, it is a final order within the meaning of that section.

8. This view finds full support from two decisions which have been cited before us, Meghraj v. Bidyabati Koer, 1915 28 IC 567. and Lachmi Narain v. Balmakund AIR 1921 Pat 37. In these cases the plaintiff's suit had been dismissed for default and the remand order by the High Court merely reopened the case. Nevertheless both the Calcutta and Patna High Courts held that it was a final order inasmuch as the controversy between the parties in that proceeding was finally determined. We are not aware that any objection was taken before the Privy Council. The language of Section 109, Civil P.C, is wide enough to cover this case, and in the absence of any clear authority to the contrary we must hold that the order in question is a final order and is therefore appealable. It is not necessary for us to express any opinion whether when on appeal the High Court refuses to record a compromise which has been recorded by the Court below an appeal would lie: vide Bhagwati Dayal v. Dhan Kunwar AIR 1926 All 311 We may have to reconsider this point when a question directly arises. We may in passing remark that the case cited above may be distinguished on supposition that the alleged compromise was entered into in the course of the suit itself and not in any separate proceeding. Nor is it necessary for us to express any opinion whether when questions of resjudicata or limitation arise and are disposed of by the High Courts as a preliminary point a cardinal point has been decided. In our opinion the case fulfils the requirements of Sections 109 and 110, Civil P.C., and the applicants are entitled to appeal, and we certify accordingly.