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 9, Cited by 12]

Bombay High Court

Govind Waman vs Murlidhar Shrinivas And Ors. on 27 November, 1952

Equivalent citations: AIR1953BOM412, (1953)55BOMLR465, ILR1953BOM948, AIR 1953 BOMBAY 412

JUDGMENT

 

 Gajendragadkak, J. 
 

1. The short question of law which this appeal raises for our decision is whether a compromise decree which contains a term contrary to the provisions of Section 10, T. P. Act is a nullity and can be ignored without setting it aside. This question arises in this way. In Civil Suit No. 341 of 1926, a claim was made by the present defendants 1 and 2 against the predecessors of the present plaintiff for accounts. Their allegation was that the defendant to that suit was their guardian and had not rendered accounts. Between the guardian and his wards, a compromise decree was passed and by this decree the guardian conveyed to the wards certain immovable property. The compromise decree provided that it is declared that the plaintiffs, meaning the wards, and their descendants alone shall enjoy the said land and the building, that they should not alienate the same by lease etc. and that they should let it out only to their caste people. If in contravention of these conditions the plaintiffs or their descendants alienate, then defendants 2 and 3 or their descendants shall be entitled to recover possession of the suit land and the house. It is clear that this clause amounts to an absolute restraint on alienation and is void under Section 10, T. P. Act. Despite this clause, defendants 1 and 2 to whom the property had been delivered by their guardian sold the property to defendant 3 on 5-2-1941. Thereupon, the successor-in-title of the guardian who had been sued in 1926 filed darkhast No. 522 of 1942 for restoration of possession of the said property. The Darkhastadar contended that the property had been sold by defendants 1 and 2 contrary to the provisions of the consent decree and he was, therefore, entitled to claim back possession of the said property. This darkhast proceeding came to this High Court in Second Appeal No. 583 of 1944. The High Court held that the execution application as such was incompetent, but allowed the darkhpstdar to convert his application into a suit. Thus converted, the suit was sent back for trial in accordance with law it is this suit which has given rise to the present appeal.

2. The substantial defence raised by the predecessors was that the material clause in the compromise decree which prohibited alienation of the property was void and the decree which contained that clause thereby itself became a nullity. This Plea prevailed in the trial Court with the result that the plaintiffs' suit was dismissed. On appeal, the learned District Judge has taken a contrary view. He has held that, though absolute prohibition against alienation in itself may offend against Section 10, T. P. Act, since the said prohibition has been incorporated in a compromise decree, the compromise decree cannot be treated as a nullity and the Only remedy open to the party aggrieved by the said term in the compromise decree is to get the said decree set aside by a proper proceeding. On this view, the learned District Judge has decreed the plaintiffs' suit. Mr. Murdeshwar for defendant 3 has challenged the correctness of the decree passed by the District Judge before us in the present second appeal and his contention is that the compromise decree passed in Civil Suit No. 341 of 3936 is a nullity and so the transfer made by defendants 1 and 2 in favour of his client should stand as good and valid.

3. As I have already mentioned, there can be no doubt that the absolute restraint on alienation is clearly inconsistent with the provisions of Section 10, T. P. Act. But the question is whether, when this restraint had been imposed upon defendants 1 and 2 by a compromise decree, they could ignore the decree treating it as a nullity and proceed to sell the property contrary to the terms of the decree with impunity. If the decree is a nullity, it need not be set aside and the enforcement of its provisions can be resisted by defendant 3 or defendants 1 and 2. If on the other hand the decree is not a nullity, but is merely contrary to law, proper proceedings must be taken to set aside the decree and unless the decree is set aside, it would be binding as between the parties.

4. In. dealing with this question, we cannot overlook the fact that the Court which dealt with the dispute between the parties in 192S had jurisdiction to deal with the matter. The compromise on which the decree was ultimately based was between persons all of whom were majors and the Court ultimately passed the decree on this compromise. It is a decree passed by a Court of competent jurisdiction and, in our opinion, merely because one term of the decree is opposed to the provisions of Section 10, it would not make the decree a nullity. It is sometimes said that Courts have jurisdiction to decide rightly as well as wrongly and errors which may be committed by Courts may be errors of facts as well as errors of law. This may apparently sound cynical; but it emphasises the principle that judicial decisions are anal and binding as between the parties unless they are effectively challenged by way of appeal or otherwise. If a Court with jurisdiction passes a decree which is based upon tin error of law, it would be difficult of take the view that the decree is for that reason a nullity. If in the present case the Court had decided the matter on the merits and had introduced the impugned term in the decree erroneously, parties would have been bound by it unless it was set aside in appeal. It may be that when a compromise decree is passed, the Court does not decide the dispute on the merits; but even so, it is bound to consider whether the compromise is lawful; and if, through oversight or error, an unlawful compromise is allowed and a decree is passed, it can be challenged by a suit; but until it is set aside, it must be held to be binding between the parties. It was observed by the Privy council in -- 'C. H. Kinch v. E.K. Waleott', AIR 1929 PC 239 (A), that ''An order By consent, not discharged by mutual agreement and remaining unreduced is as effective as an order of the Court made otherwise than by consent and not discharged on appeal. A party bound by a consent order must when once it has been completed, obey it, unless and until he can get it set aside in proceedings duly constituted for the purpose."

With respect, we think that these observations would apply to the point which we are deciding in the present case,

5. Mr. Murdeshwar has, however, contended that there is judicial authority in support of his argument that the decree which contains some clauses which are contrary to law should be regarded as a nullity. The first case to which he has invited our attention is the decision of the Madras High Court in -- 'Lakshmanaswami Naidu v. Rangamrna', 26 Mad 31 (B). Dealing with a compromise decree which permitted the sale of an office attached to a temple, their Lordships of the Madras High Court held that the said decree is a nullity. According to the learned Judges, when a decree is based upon an agreement of compromise and when there is nothing more on the part of the Court than a mere adoption of the contract, the Court must be taken to have adopted the contract with all its incidents. If a part of the contract is unlawful, this infirmity p£ the contract would make the decree itself infirm in effect. With respect, if this view is correct, it would always be open to the judgment-debtor to resist, execution by challenging the legality or validity of the decree in execution proceedings. In our opinion, such pleas cannot be raised and entertained in execution. It is only if the decree is a nullity that the executing Court may refuse to execute it. This limited jurisdiction is, however, exercised where decrees are passed by Courts without jurisdiction or are otherwise patently illegal or, end. when they are passed against a dead person- In this connection, it is necessary to distinguish between decrees which are illegal and void and those that are contrary to law. In our opinion, the decrees falling in the latter category are binding between the parties unless they are set aside in proper proceedings.

6. In -- 'Rai Kumar Singh v. Abhai Kurnar Singh', AIR 1948 Pat 362 (C), similar view has been taken by the Patna High Court. A compromise decree in a partition suit had provided that parties would not claim any share which would otherwise have accrued to them on the death of either of the parties. It was held that this provision in the decree was invalid in view of Section C (a), T. P. Act. According to this decision, a party can show that the said term should not be enforced and he need not sue to set aside the decree for that purpose. The learned Judges were impressed by the fact that the validity of the impugned term was not the subject-matter of the dispute, in other words, the said term was outside the subject-matter of the suit and was improperly made a part of the decree.

7. Mr. Murdeshwar has also relied upon another decision and that is the judgment of Bennet J. in -- 'Ra1 Deo Rai v. Brahmdeo Rai. . Mr. Murc^shwar himself has however fairly invited our attention to the fact that this decision does not assist him because the compromise which was held to be invalid by Bennet J. had not matured into a decree. If a decree had not been drawn in terms of compromise in the present case and the matter had remained merely at the stage of a compromise between the parties, Mr. Murdeshwar undoubtedly would have succeeded. But the difficulty in his way arises by reason of the fact that to the compromise of the parties a command of the Court has been superimposed; and that makes ail the difference.

8. Mr. Murdeshwar has then relied upon the observations made in the judgment of Lord Hob-

house in-- 'Great North-West Central Railway v. Chartebois', (1899) AC 114 (E). This is what Lord Hobhouse said (p. 124):

"It is quite clear that a company cannot do what is beyond its legal powers by simply going into Court and consenting to a decree which orders that the thing shall be done........Such a Judgment cannot be of more validity than the invalid contract on which it was founded."

Mr. Murdesnwar argues that these observations support his contention that merely because a decree has been passed by the Court, it would not make the impugned term of the decree valid; this term in the decree would be as invalid as it would have been if it had not been included in the decree itself. But, in appreciating the effect of the observations of Lord Hobhouse, we must remember that they were made in proceedings which had been started expressly for the purpose of impeaching the compromise decree. In other words, a compromise decree which contained an invalid clause was challenged by proper proceedings and in an appeal which arose from those proceedings, Lord Hobhouse had to consider whether the decree was valid or not. If defendant 3 or his predecessors had adopted the proper procedure and commenced an action for setting aside the compromise decree, the argument which is urged before us now would have had much greater validity. Since the decree is allowed to stand unchallenged, the observations made by Lord Hobhouse cannot in our opinion be pressed into service by Mr. Murdeshwar because Lord Hobhouse was not really called upon to consider whether the decree could be treated as a nullity. On the contrary, the proceedings in which the observations were made had arisen on a claim to set aside the invalid compromise decree' itself.

9. Mr. Murdeshwar has also relied upon the observations made by Chandavarkar J. in -- 'Pirojshah v. Manibhai', 36 Born 53 (P). By a compromise decree, property which was ordinarily partible was treated as importable and Cliandavarksr J. observed that impartiality must arise out of some special tenure or by some general, family or local custom. Parties cannot make an estate importable which is partible. That is opposed to public policy. Mr. Murdeshwar says that these observations lend considerable support to his contention before us and that is true to some extent. But it must be noticed that these observations are clearly 'obiter'. The compromise decree which had converted partible property into impartible property had been passed in a suit to which a minor was a party without obtaining the sanction of the Court and under the provisions of Section 462, Civil P. C. of 1S32 which correspond to the provisions of Order 32, Rule 7 of the present Code, absence of sanction necessarily made the said compromise voidable against the minor. In that view, it was not really necessary to consider whether the compromise decree would be bad for any other reason. But, apart from that, the earlier decision of this Court in - 'Cowasji v. Kisandas', 13 Bom LR 649 (G), was not cited before the Bench and apparently the question was not fully argued before them.

10. Lastly we may refer to a decision of this Court in -- 'Kishandas Shivram v. Nama Rama Vir', 35 Bom 190 (H), on which Mr. Murdeshwar has relied. In this case, a compromise was tendered before the Court and the Court was asked to pass a decree in terms of the compromise. The learned trial Judge felt doubt as to the validity of the compromise and referred for opinion two questions to this Court. One of these questions was whether the compromise was lawful although it provided that in default of the payment of two installments the plaintiff should realise the whole of the balance due by sale of the entire mortgaged property, such provisions being opposed to Section 15B, clause (2), Dekkhan Agriculturists' Relief Act.; Batchelor J. who delivered the judgment of the Bench held that this term was illegal. This decision, however, can be of no assistance to Mr. Murdeshwar because the matter had come to this Court at a stage when a compromise decree had yet to be passed and undoubtedly before a decree is passed under Order 23, Rule 3, it would be competent to the Court to consider whether the terms of compromise are lawful or not. If the terms are unlawful, the Court may well refuse to pass a compromise decree. But, if a decree is passed by a Court of competent jurisdiction and it appears that it contains a term which is opposed to law, whether such a decree becomes a nullity or not did not fall to be considered in this case.

11. On the other hand, there are several decisions of this Court which are against Mr. Mur-deshwar's contention. In -- '13 Bom LR 649 (G)', a Division Bench of this Court has held that a consent decree would operate as an estoppel until it is set aside. The same principle has been enunciated in -- 'Chhaganlal v. Bai Harkha', II Bom LR 345 (I), where Scott C. J. has observed that a p'-ea of estoppel by 'res -judicata' can prevail even where the result of giving effect to it will be to sanction what is illegal, in the sense of being prohibited by statute. In this case, the decree on which the plea of estoppel was based was 'ex parte'; but, in our opinion, that would not make a-material difference. The contention that in giving effect to a part of the decree breach of the law is being enforced was as much relevant in the case of an 'ex parte' decree as it would be in the case of a compromise decree. BroomSeld J. who delivered the judgment of the Bench in -- 'Basan-gouda v. Basalingappa', AIR 193S Bom 301 (J). has expressed the same view. It is true that the observations made by Broomfield J. to the effect that the consent decree would act as an estoppel until it was set aside by a proper suit, even though the effect of it might be to sanction the alienation of watan and watan rights which was prohibited by Section 5. Hereditary Offices Act, 1874, were 'obiter'. As it happened in this particular case, the alienation was made to a watandar of the same watan and the brea'ch of Section 5 had not really occurred. Even so, the learned Judge considered this question exhaustively and in his Judgment he has cited several authorities bearing on this question. His conclusion was that unless a consent decree is set aside by taking proper proceedings, it is effective as a decree and it cannot be treated as a nullity on the ground that a part of it is contrary to law.

12. We think that a consent decree passed by a Court of competent jurisdiction cannot be treated on the same footing as a contract between the parties. It is true that before a Court passes a consent decree, it can and should examine the lawfulness and validity of the terms of the terms of the proposed compromise. But once that stage is passed and a decree follows, different considerations arise. Indeed, Mr. Murdeshwar lias not cited before" us any decision of this Court which actually decided that a compromise decree which contains a term contrary to law is for that reason a nullity, On the contrary, as we have just pointed out, a large number of reported judgments of this Court have taken a contrary view. Therefore, in our opinion, the lower appellate Court was right in coming to the conclusion that despite the fact that one of the terms of the compromise decree is opposed to the provisions of Section 10, T. P. Act, the decree is still binding between the parties and cannot be said to be a nullity. If it is not a nullity, its terms must be enforced and the plaintiff would be entitled to claim possession of the property.

13. Mr. Murdeshwar then sought to argue that the term which is now being enforced amounts to a penalty and his client should be relieved against this penalty. In fact, before us Mr. Murdeshwar seemed to lay more stress upon this alternative plea. The argument is that even if the decree be not treated as a nullity, in our equitable jurisdiction we should, refuse to enforce the penalty clause; in support of this contention Mr. Murdeshwar wanted to rely upon several decisions of this Court where this equitable Jurisdiction has been recognised. We may refer to the recent Pull Bench decision in -- 'Waman Vishwanath v. Yeshwant Tukaram', AIR 1949 Bom 97 (K), where this question has been exhaustively considered. The difficulty in Mr. Murdesh war's way, however, is that this plea was not made in Rny of the Courts below and no such point has been taken even in the memo, of appeal before us. There can be no doubt that in granting relief on equitable grounds, several relevant facts would have to be considered. For instance, it would be necessary to consider whether defendant 3 purchased this property with or without Knowledge that alienation in his favour was contrary to the provisions of the compromise decree; whether he paid full consideration and acted bona fide or whether he has merely purchased litigation. These and other material facts would have to be taken into account before the equitable jurisdiction of the Court is allowed to be invoked in favour of defendant 3. Besides, relief against penalty is not claimed by defendants 1 and 2 before us. In fact, they have taken no active part in the present litigation at all. This relief is claimed by a purchaser and if he did not make a plea for obtaining this relief in the trial Court, we do not see any circumstances which would persuade us to entertain this plea for the first time in second appeal.

14. The result is the appeal fails and must be dismissed with costs.

15. Appeal dismissed.