Citation : 2017 Latest Caselaw 1484 Bom
Judgement Date : 6 April, 2017
DSS cp-268-2009
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
(SUO MOTU) CONTEMPT PETITION NO. 268 OF 2009
IN
CIVIL APPLICATION NO. 1059 OF 2007
IN
FIRST APPEAL NO. 56 OF 2001
High Court on its Own Motion ...Petitioner
Versus
1] Mohammed Bahauddin
2] Jaffar Imam ...Respondent(s)
(Contemnors)
Mr. Yusuf Iqbal Yusuf a/w. Mr. Neville Majra, Ashish Ved, Ms Shaista
Pathan and Ms Ambrin Khan i/b Yusuf & Associates for Respondents-
Contemnors.
CORAM : M. S. SONAK, J.
Date of Reserving the Judgment : 13 February 2017.
Date of Pronouncing the Judgment : 06 April 2017.
JUDGMENT:
1] Heard Mr. Yusuf Iqbal Yusuf for the respondents-contemnors.
2] Farouk Alam Khan and another had instituted S.C. Suit No. 2411 of 1990 before the City Civil Court, Mumbai. There in, pending the hearing and final disposal of the suit, the defendants to the suit, which included the contemnors Mohammed Bahauddin and Jaffar Imam were restrained from alienating, encumbering and/or parting with possession of the Trust property or any part thereof or creating any new tenancies in respect of the Trust property or letting out the Trust property or any part thereof to any person or persons in any manner whatsoever and/or inducting any person or persons in any
DSS cp-268-2009
of the tenements of the Trust property namely "Belha Court" situated at 24, Strand Road, Mumbai. The S.C. Suit No. 2411 of 1990 was dismissed by learned Trial Judge by judgment and decree dated 21 February 2000.
3] Meer Usman Alam Khan (Meer), original defendant No.5 in the suit, appealed against the judgment and decree dated 21 February 2000, which appeal was numbered as First Appeal No. 56 of 2001. In Civil Application No. 1059 of 2007 taken out in the said first appeal, this court, 12 June 2000, ordered that the interim injunction granted by the Trial Judge was to continue till the matter is placed for admission. There is no dispute that even after the first appeal was admitted, this interim injunction which had restrained the contemnors herein from transferring, alienating, creating third party rights or letting out the Trust properties was continued. This position has not even been disputed by the contemonrs in their affidavits-in-reply.
4] Meer Usman Alam Khan took out Civil Application No. 1059 of 2007 complaining that Flat Nos.1 and 7, which form a part of Trust property, have been let out by the contemnors herein, in defiance of the interim order and further, the contemnors, are also on the verge of letting out Flat No.9, which is also a part of the Trust property.
5] This Court, by its order dated 23 July 2009, in Civil Application No.1059 of 2007, upon recording satisfaction that the contemnors have prima facie, breached the interim order made by
DSS cp-268-2009
this Court and thereby, prima facie, committed contempt of court and ordered registration of suo motu contempt action and directed the issue of notice to the contemnors to show cause as to why action in contempt should not be initiated against them for having breached the interim order dated 26 February 2001.
6] The order dated 23 July 2009 made by the Hon'ble Smt. Justice Nishita Mhatre, reads thus:
"1. The Civil Application has been taken out by the applicant for certain reliefs. The applicant complaints that the respondents have flouted the orders of this court by which the respondents were restrained from alienating, encumbering and/or parting with possession of the trust property or any part thereof or creating any new tenancies in respect of the trust property or letting out the trust property or any part thereof to any person or persons in any manner whatsoever and/or inducting any person or persons in any of the tenements of the trust property namely Belha Court situated at 24, Strand Road, (P.J. Ramchandani Marg), Mumbai 400039. According to the applicant, the respondent Nos.4 and 5 who are the trustees have let out Flat Nos.1 and 7 in the aforesaid trust property.
2. An affidavit has been filed by respondent No.5 in reply to the Civil Application in which the affiant has accepted that three flats were vacated by the occupants i.e. the Defense Personnel. Thereafter, the respondents have inducted tenants into Flat Nos.1 and 7 of the trust property while Flat No.9 is still vacant.
3. Undoubtedly, the Flat Nos.1 and 7 have been let out after the interim order was passed by this Court in Civil Application No.3824 of 2000. Undisputedly, the interim order has not been modified and continues to hold the field today. In these circumstances, it is obvious that the respondent Nos.4 and 5, prima facie, have committed contempt of the order of this court.
4. Issue notice against respondent Nos.4 and 5 directing them to show cause within eight weeks from today as to why action in contempt should not be taken against them for having breached the order dated 26th February, 2001 which has been continued by this court till today.
5. It is common ground that Flat No.9 has not been let out as
DSS cp-268-2009
yet. Hence that flat will not be alienated or transferred in any manner. Nor will any new tenancy be created pending further orders of this court either in respect of Flat No.9 or any other premises which may fall vacant in the trust building.
6. This order does not modify or vary the earlier order passed by this court on 26th February, 2001 while granting interim relief in favour of the applicant-appellant in Civil Application No.3824 of 2000."
7] In pursuance of the aforesaid order dated 23 July 2009, Jaffar Imam, contemnor No.2 has filed an affidavit, on behalf of himself and also on behalf of contemnor No.1 Mohammed Bahauddin.
8] In paragraph 3 of the affidavit, Jaffar Imam has stated that the interim order dated 26 February 2001 made by this court, merely continues the interim order which had been granted by the learned Trial Judge during the pendency of the suit. This means that there are no directions/observations which the contemnors were required to comply with. In absence of any positive directions, it is submitted that there is no case of any breach or disobedience made out and therefore, the proceedings be dropped and contemnors be discharged.
9] In paragraph 4 of the affidavit-in-reply, Jaffar Imam, without prejudice, has submitted that the contemnors were unaware of the contents of the order dated 12 June 2000, which order was continued by this court by further order dated 26 February 2001. However, it is submitted that even if it is assumed that the contemnors were aware of the contents of such order, in the absence of any positive directions, there was no question of any contempt.
DSS cp-268-2009
10] The contemnors, in paragraph 4, have also stated that the suit
in which the interim orders were passed has in fact been dismissed. Meer, who has instituted First Appeal No. 56 of 2001, was one of the defendants in the suit. He had opposed the grant of any reliefs in favour of the plaintiffs and had prayed for dismissal of the suit and further had even opposed the grant of any interim reliefs in favour of the plaintiffs in the suit. In such circumstances, it is submitted that the contemnors never expected that Meer would institute an appeal against the impugned judgment and decree and obtained continuation of interim orders. For this reason also, it was submitted that there is no contempt committed by the contemnors.
11] In paragraph 5, Jaffar Imam has stated that the original interim order in the suit was to protect the interest of the plaintiffs in the suit and not to protect any interest of original defendant No.5 in the suit. On this basis, it is submitted that even the grant of interim reliefs by this Court or continuance of interim reliefs by this Court, at the highest could ennure to the protection of original plaintiffs in the suit, but not Meer, who was defendant No.5 in the suit. It was therefore, submitted that there was an effect, no interim reliefs in operation protecting any alleged interest of Meer, i.e., defendant No.5 in the suit. It is submitted that since the original plaintiffs have not alleged any breach and since the interim orders made by this Court were only in order to protect the interest of original plaintiffs, this is not the case of any contempt of court and the notice should therefore, be discharged.
DSS cp-268-2009
12] In paragraph 6, it is urged that Meer is only taking advantage
of the injunction order in order to pressurise, brow-beat and coerce the contemnors into succumbing to the illegal and unjustified demands.
13] After all this defences, at paragraph 7 of the affidavit-in-reply, the contemnors, after quoting Sir Edward Coke and Sir Henry Bracton, had stated as under:
"7. At the next outset, I most respectfully deny that these Respondents have committed any wrong or flouted any order of this Hon'ble Court or the Hon'ble City Civil Court. These Respondents most respectfully submit that they have the highest regard and respect for Rule of Law. These Respondents sincerely believe in the adage that the "King is under no man, but under God and the law"- the words of the Chief Justice of England, Sir Edward Coke. The words of Sir Henry Bracton in his treatise in Latin "quod Rex non debat esse sub homine, sed sub Deo et Lege"
(That the King should not be under man, but under God and the law) were quoted time and time again when the Stuart Kings claimed to rule by divine right. In our democratic polity under the Constitution based on the concept of 'Rule of law' which we have adopted and given to ourselves and which serves as an aorta in the anatomy of our democratic system, THE LAW IS SUPREME. Everyone, whether individually or collectively, is unquestionably under the supremacy of law. Whoever he may be, however high he is, he is under the law no matter how powerful he is and how rich he may be. Disobedience of the Court's order strikes at the very root of the Rule of Law on which the judicial system rests. The Rule of Law is the foundation of a democratic society. Judiciary is the guardian of the Rule of Law. Hence, it is not only the third pillar but also the central pillar of the democratic State. If the judiciary is to perform its duties and functions effectively and remain true to the spirit with which they are sacredly entrusted to it, the dignity and authority of the Courts have to be respected and protected at all costs. Otherwise, the very corner stone of our constitutional scheme will give way and with it will disappear the ruleof law and the civilized life in society. That is why it is imperative and invariable that Court's
DSS cp-268-2009
orders are to be followed and complied with. With the above submissions, these Respondents most respectfully state that they have always followed and complied with all Judicial Orders and would never, even in their wildest dreams, violate this sacrosanct principle. However, if this Hon'ble Court, in its wisdom after examining the submissions urged by these Respondents, is inclined to hold that there has been some inadvertent slip on the part of these Respondents, then and in such event, these Respondents humbly, abjectly and unconditionally tender their apology and regret to this Hon'ble Court. These Respondents give their solemn assurance and promise to this Hon'ble Court that they always have and shall always continue to comply with and abide by all the Orders of this Hon'ble Court."
14] In paragraph 8 of the affidavit-in-reply, an objection is taken to the maintainability of the contempt petition, on the ground that it is barred by section 20 of the Contempt of Courts Act, 1971. Reliance ahs placed upon the decision of the Division Bench of this Court in Golchha Advertising Agency vs. State of Maharashtra and anr. - 1990 (2) BomCR 262. This objection is repeated in paragraph 9 of the affidavit-in-reply.
15] In paragraph 12 of the affidavit-in-reply, the contemnors have purported to set out the true and correct facts. However, upon perusal of the averments in paragraph 12, it is pertinent to note that nowhere the contemnors have denied the fact that there was an interim order in operation and despite the same, the contemnors have let out two of the Trust property. In this paragraph, the contemnors have basically submitted that Meer, the original defendant No.5 in the suit is estopped from even alleging that the contemnors have committed any contempt of the court. All this averments and contentions completely ignore the circumstance that this is suo motu contempt action initiated by this Court upon record
DSS cp-268-2009
of prima facie satisfaction that it is the order of this Court, which has been breached. In such a situation, there is no question of doctrine of estoppel being attracted, assuming that such a doctrine is applicable, when it comes to the issue of contempt of court.
16] In paragraphs 13, 14 and 15, the contemnors, have once again, tried to tender apology and also, thereafter justify their acts of creating tenancies in respect of the Trust property. Suffice to note that apologies neither appear to be unconditional nor appear to be any genuine expression of remorse. In paragraph 16, the main defence, which has been urged at the time of arguments, has been raised and therefore, the contents of paragraph 16, are required to be transcribed for convenience of reference.
"16. Without prejudice to whatever is stated hereinabove, it is most respectfully submitted that the original Order of Injunction restrained the Defendants as well as the Applicant from creating new tenancies or from inducting any third part into the Trust property. This was obviously in order to protect the interests of the Original Plaintiffs (Respondent Nos.1 and 2 in First Appeal) in respect of the Trust property and was in order to maintain the status quo in respect thereof as on 28th February 1997 so that no further properties of the Trust could be dealt with by these Respondents and the Applicant during the pendency of the suit.
However, it will be appreciated that the said Order of Injunction did not contemplate a situation where the premises of the Trust which are already in possession of some third party would fall vacant during the pendency of proceedings on account of the diligent and honest efforts of the Respondents. In the instant case, the Respondents have toiled day and night without the support or cooperation from any of the other beneficiaries mores specifically the Applicant herein who is the only other Trustee of the Trust apart from the Respondents. It is an admitted position of fact that had it not been for the tireless efforts and continuous follow-up of these Respondents, the Trust would never have been able to secure the vacant possession of the said flats which were
DSS cp-268-2009
tenanted for well over 40 years by the Defence authorities. It was only those flats (possession whereof has been obtained by these Respondents through their single-minded devotion and efforts) which have been let out at huge premiums accruing to the Trust. These benefits have been passed on as per the provisions of the Trust Deed to all the beneficiaries including the Applicant. Therefore, it is respectfully submitted that no new tenancies can be said to have been created as vacant possession has been obtained on one hand and thereafter the premises have been let out. It is respectfully submitted that it is not the case of the Applicant that these Respondents have violated the terms of the said Order of Injunction dt. 28th February 1997 in respect of the properties of the Trust which were vacant or unoccupied as on 28th February 1997. The vacant possession of the said flats was obtained much AFTER the year 1997. In fact, the vacant possession of the said flats was obtained even AFTER dismissal of the Suit by the Hon'ble City Civil Court and AFTER the filing of the present Appeal. Thus, by no stretch of imagination can it be said that these Respondents have created any new tenancies. On the contrary, at the very most, it can be said that there has been a transfer of tenancy at huge premium to the Trust and it's beneficiaries including the Petitioner. It will be appreciated that the said Order of Injunction dt. 28th February 1997 does NOT prevent these Defendants from transferring tenancies. Thus, it cannot be said that there is any violation of the Order of Injunction dt. 28th February 1997 much less violation of Order dt. 26th February 2001."
17] In paragraphs 17, it is stated that the applicant, i.e., Meer is abusing the process of the Court and wasting the precious and valuable time of the Court. Once again, the contemnors, forget or pretend to forget that this is a case of suo motu contempt of Court and therefore, it is not sufficient to persist with their allegations against Meer, original defendant No.5 in the suit.
18] In paragraph 18, once again, as if a matter of formality, it is stated that the contemnors have never committed any breach of the
DSS cp-268-2009
orders of this Court, much less, have they committed any breach of the orders deliberately or willfully. It is stated that there is no intention to commit breach and that they have greatest respect and esteem in the orders of this Court as also the Civil Court. In this paragraph, it is stated that without prejudice whatever stated earlier, they tender unconditional apology to the Court.
19] Mr. Yusuf Iqbal, learned counsel for the contemnors, has reiterated what has been set out in the aforesaid affidavit-in-reply. He submits that the injunction order was issued in the year 1997 and therefore, the initiation of contempt action is barred by limitation. He submits that the interim injunction granted by the learned Trial Judge were extended for some time at the behest of original plaintiffs. The original plaintiffs never appealed against the impugned judgment and decree. The original defendant No.5, who has appealed against the judgment and decree is not entitled to get any extension of such interim order. In any case, even the extensions obtained by him, do not ennure his benefits, but they ennure for benefits of original plaintiffs. The original plaintiffs have no grievance, which is surviving. He submits that the injunction orders were to apply only in respect of trust flats, which were vacant at the time when the injunction orders were granted. He submits that injunction orders never meant to apply to the trust flats which became vacant during pendency of the appeal and were subsequently let out to other tenants. In any case, it was submitted that this is a fit case where the apology should be accepted and the contempt notice should discharged.
DSS cp-268-2009
20] Reliance was placed upon the following decisions, in support
of above submissions.
1. Golechas Advertising Agency vs. State of Maharashtra (supra);
2. High Court of Karnataka vs. Y. K. Subbanna and ors.
- 1990 (1) Kar.LJ 201;
3. Kishan Singh Vs. Honourable Mr. T.Anjaiah, Chief Minister and ors. - 1985 Cri.LJ 1428;
4. Advocate General, Andhra Pradesh vs. A.V. Koteswara Rao - (Contempt Case No. 133 of 1982 decided on 20.09.1983);
5. Om Prakash Jaiswal vs. D.K. Mittal - 2000 (3) SCC 171;
6. V.A. Kanade, Advocate vs. Madhav Gadkari, Editor, Daily Loksatta and ors. - 1989 Mh.L.J. 1078.
21] Mr. Yusuf Iqbal, further submits that the contemnors, are 74 and 84 years of age respectively. He submits that they are suffering from various age releated and other ailments. He applied for leave to file a detailed affidavits explaining their present status. Such leave was granted and the contemnors have filed affidavits dated dated 18 February 2017, which were ordered to be taken on record.
22] In this case, there is no dispute whatsoever that this Court, by its order dated 12 June 2000, which order was reiterated on 26 February 2001 continued the interim injunction issued by learned Trial Judge. This means that from 12 June 2000, there was an injunction restraining the contemnors from creating any tenancies in respect of the Trust property. The precise terms of injunction are clear from paragraph 1 of the order dated 23 July 2009, which is quoted above and by which order, the present proceedings came to be initiated.
DSS cp-268-2009
23] There is also no dispute that despite the orders dated 12 June
2000 and 26 February 2001, the contemnors, created tenancies in respect of Flat Nos.1 and 7, which are admittedly, Trust property. By creating of such tenancies, the third parties were actually inducted in possession of the two flats, which is Trust property. This was done some time in the year 2006-2007. The record indicates that this came to the notice of Meer Usman Alam Khan some time later, prompting him to take out Civil Application No. 1059 of 2007 seeking inter alia a restraint upon prevention of similar exercise by the contemnors in respect of Flat No. 9, which is also a Trust property. Upon this Court being apprised of the position, this Court, on 27 July 2009, issued notice to the contemnors requiring them to show cause as to why action should not be taken for having committed contempt of court. This Court also recorded a prima facie finding that the action of the contemnors in creating tenancies in respect of Trust property, even though, there was a specific restraint from so creating constitutes contempt of Court. These basic facts are really not in dispute. There is no denial on the part of contemnors that tenancies were created in respect of the Trust property, even after the interim orders were issued and despite the fact that the contemnors were very much aware of the interim orders. In fact, the interim order dated 26 February 2001 was made after afford of opportunity of hearing to the contemnors.
24] The only question which is to be examined, therefore, is whether the breach was willful, deliberate or whether there is any semblance of justification for such breach. Further, the other
DSS cp-268-2009
defences is like bar of limitation etc., are also to be examined.
25] Insofar as bar of limitation is concerned, it is quite clear that no sooner this Court was apprised of the breach of its order, notice was issued to the contemnors to show cause as to why action under the Contempts Act be not initiated against them. The prima facie finding was also recorded with regard to the contempt of court. The contemnors cannot urge that the period of limitation has to commence precisely from the date upon which they may have created the tenancies in respect of the Trust property. Because, this Court is not expected to know the precise date upon which such tenancies are created or whether any tenancies are created in breach of its orders. No sooner, one of the parties to the litigation pointed out to this Court that such breach has taken place, this Court, deemed it appropriate to suo motu initiate contempt proceedings. In these circumstances, it cannot be said that bar of limitation is attracted, in the facts and circumstances of the present case. Besides, the issue of notice after record of prima facie finding of contempt, itself means initiation of contempt proceedings. Accordingly, there is no merit in the plea taken that initiation of contempt proceedings is barred by limitation.
26] The second defence which was very seriously urged that Flat Nos.1 and 7, in respect of which tenancies were created some time in the year 2006-2007, were already tenanted on the date when this Court issued or continued the interim orders. It is submitted that erstwhile tenants surrendered the tenancy rights and/or vacated the tenanted premises in or around 2006-2007 and only thereafter, the
DSS cp-268-2009
contemnors created tenancy in respect of said flat Nos.1 and 7. It was submitted that the interim orders made by this Court were never intended to apply in respect of Trust properties, which were already tenanted and possession of which was obtained after interim orders were made by this Court. On this basis, Mr. Yusuf Iqbal submitted that there is no breach whatsoever of the interim orders made by this Court.
27] The aforesaid defence of the contemnors is entirely misconceived. The restrain imposed upon the contemnors was in respect of transfer of "Trust property". There was no distinction made between the Trust properties which were already tenanted and the Trust properties, which were not tenanted. There was no distinction made between the Trust properties, which were already occupied or Trust properties, vacant possession of which, was obtained after the interim orders were made. No sooner the previous tenants surrendered their tenancy and handed over vacant and peaceful possession of the Flat Nos.1 and 7 to the Trust, there was no question of the contemnors creating any fresh tenancies and inducting third parties as tenants in the said Trust property. This is also not a case where the tenancies earlier granted were merely renewed. Rather, this is a case where new tenants were inducted in the teeth of interim orders, which had specifically restrained the respondents from creating any tenancies or inducting any new tenants in the Trust property. The defence deserves no credence and is accordingly, rejected.
DSS cp-268-2009
28] Mr. Yusuf Iqbal also submitted that the interim orders were
granted in the suit for the benefit of original plaintiffs. Meer Usman Alam Khan was the original defendant No.5 in the original suit had in fact, opposed the grant of interim reliefs. In these circumstances, it was urged that the interim orders made by this Court have to ennure only for the benefits of original plaintiffs in the suit and not to the benefit of Meer, who is the appellant in First Appeal No. 56 of 2001 and at whose behest such interim orders were obtained and continued in this court. Again, this submission is quite misconceived. This Court, by its order dated 12 June 2000 and 26 February 2001 issued interim orders restraining the contemnors from creating tenants in respect of Trust property. Such interim orders were made in the appeal and civil applications taken out by Meer Usman Alam Khan. In such circumstances, it is not open to the contemnors to urge that such orders were not to ennure for the benefit of Meer.
29] In any case, in a matter of this nature, a question is not whether the interim orders were to ennure for the benefit of Meer Usman Alam Khan or not. The real question is that there were interim orders made by this Court and the same had been breached by the contemnors with impunity. This is the reason why this Court deemed it appropriate to initiate suo motu contempt proceedings. The parties by conniving with one another or even with mutual consent, may not disobey the orders made by this Court. In this case, there is no merit in the defence now raised by the contemnors.
30] Mr. Yusuf Iqbal, also submitted that the appeal instituted by Meer is itself not maintainable and therefore, the interim orders
DSS cp-268-2009
should not have been granted in such an appeal. Again, it is not open to the contemnors to raise such contentions. Such a contention is contrary to the law laid down by the Hon'ble Supreme Court in Tayabbhai M. Bagasarwalla and anr. vs. Hind Rubber Industries Pvt. Ltd. and ors. - (1997) 3 SCC 443. In paragraphs 14, 16, 27 and 28, the Hon'ble Supreme Court has made the following observations:
"14. The first and foremost question in this appeal is whether the High Court was right in holding that since it has been found ultimately that the Civil Court had no jurisdiction to entertain the suit, the interim orders made therein are non est and hence Defendants 1 and 2 cannot be punished for their violation even if they had flouted and disobeyed the said interim orders when they were in force. We are of the considered opinion that the High Court was not right in saying so. The landlord-plaintiff came forward with the suit alleging that by virtue of the fire re- sulting in the destruction of the suit house, the relationship of landlord and tenant between the parties has come to an end and, therefore, he requested the court to injunct the defendants from carrying on any construction on the suit premises without their permission and without obtaining sanction from the Municipal Corporation. The defendants questioned the jurisdiction of the Civil Court to entertain the suit. According to them, the building was not totally destroyed and that, in any event, the relationship of landlord and tenant has not come to an end on that account. The defendants' plea was rejected by the Civil Court. It held that it did have the jurisdiction to try the said suit. On appeal, how- ever, the High Court, disagreeing with the decision of another High Court, held that relationship of landlord and tenant has not come to an end for the reason suggested by the plaintiff and that the Civil Court had no jurisdiction to entertain the suit in view of Section 28 of the Bombay Rent Act. All this took about six years, i.e., from 1991 to 1996. It is not suggested nor can it be suggested that the suit was filed by the plaintiff in the City Civil Court only with a view to avoid the Rent Control Court nor can it be suggested that they approached the Civil Court knowing full well that the Civil Court had no jurisdiction to try that suit.
It is evident that they approached the Civil Court bona fide,
DSS cp-268-2009
thinking that it had jurisdiction to try their suit. They were con- firmed in their view by the Civil Court. It is true that ultimately the High Court found against them but even there, it must be no- ticed, they did so disagreeing with a decision of the Kerala High Court. It, therefore, cannot be said that the plaintiffs did not ap- proach the Civil Court bona fide.
.......
16. According to this section, if an objection is raised to the ju- risdiction of the court at the hearing of an application for grant of, or for vacating, interim relief, the court should determine that issue in the first instance as a preliminary issue before granting or setting aside the relief already granted. An applica- tion raising objection to the jurisdiction to the court is directed to be heard with all expedition. Sub-rule (2), however, says that the command in sub-rule (1) does not preclude the court from granting such interim relief as it may consider necessary pending the decision on the question of jurisdiction. In our opinion, the provision merely states the obvious. It makes explicit what is im- plicit in law. Just because an objection to the jurisdiction is raised, the court does not become helpless forthwith -- nor does it become incompetent to grant the interim relief. It can. At the same time, it should also decide the objection to jurisdiction at the earliest possible moment. This is the general principle and this is what Section 9-A reiterates. Take this very case. The plain- tiff asked for temporary injunction. An ad interim injunction was granted. Then the defendants came forward objecting to the grant of injunction and also raising an objection to the jurisdic- tion of the court. The court overruled the objection as to jurisdic- tion and made the interim injunction absolute. The defendants filed an appeal against the decision on the question of jurisdic- tion. While that appeal was pending, several other interim or- ders were passed both by the Civil Court as well as by the High Court. Ultimately, no doubt, the High Court has found that the Civil Court had no jurisdiction to entertain the suit but all this took about six years. Can it be said that orders passed by the Civil Court and the High Court during this period of six years were all non est and that it is open to the defendants to flout them merrily, without fear of any consequence. Admittedly, this could not be done until the High Court's decision on the question of jurisdiction. The question is whether the said decision of the High Court means that no person can be punished for flouting or
DSS cp-268-2009
disobeying the interim/interlocutory orders while they were in force, i.e., for violations and disobedience committed prior to the decision of the High Court on the question of jurisdiction. Hold- ing that by virtue of the said decision of the High Court (on the question of jurisdiction), no one can be punished thereafter for disobedience or violation of the interim orders committed prior to the said decision of the High Court, would indeed be subver- sive of the Rule of Law and would seriously erode the dignity and the authority of the courts. We must repeat that this is not even a case where a suit was filed in the wrong court knowingly or only with a view to snatch an interim order. As pointed out here- inabove, the suit was filed in the Civil Court bona fide. We are of the opinion that in such a case the defendants cannot escape the consequences of their disobedience and violation of the interim injunction committed by them prior to the High Court's decision on the question of jurisdiction.
....
....
27. The learned counsel for Defendants 1 and 2 submitted that this is not a proceeding for contempt but a proceeding under Rule 2-A of Order 39 of the Civil Procedure Code. The learned counsel submitted that proceedings under Order 39 Rule 2-A are a part of the coercive process to secure obedience to its injunction and that once it is found that the Court has no jurisdiction, ques- tion of securing obedience to its orders any further does not arise. The learned counsel also submitted that enforcing the in- terim order after it is found that the Court had no jurisdiction to try the said suit would not only be unjust and illegal but would also reflect adversely upon the dignity and authority of the Court. It is also suggested that the plaintiff had instituted the present suit in the Civil Court knowing fully well that it had no jurisdiction to try it. It is not possible to agree with any of these submissions not only on principle but also in the light of the spe- cific provision contained in Section 9-A of the Code of Civil Pro- cedure (Maharashtra Amendment). In the light of the said provi- sion, it would not be right to say that the Civil Court had no ju- risdiction to pass interim orders or interim injunction, as the case may be, pending decision on the question of jurisdiction. The orders made were within the jurisdiction of the Court and once this is so, they have to be obeyed and implemented. It is not as if the defendants are being sought to be punished for viola-
DSS cp-268-2009
tions committed after the decision of the High Court on the ques- tion of jurisdiction of the Civil Court. Here the defendants are sought to be punished for the disobedience and violation of the order of injunction committed before the decision of the High Court in Vishanji Virji Mepani1. According to Section 9-A, the Civil Court and the High Court did have the power to pass in- terim orders until that decision. If they had that power they must also have the power to enforce them. In the light of the said provision, it cannot also be held that those orders could be en- forced only till the said decision but not thereafter. The said deci- sion does not render them (the interim orders passed meanwhile) either non est or without jurisdiction. Punishing the defendants for violation of the said orders committed before the said decision (Vishanji Virji Mepani1) does not amount, in any event, to enforcing them after the said decision. Only the orders are being passed now. The violations are those committed before the said decision.
28. The correct principle, therefore, is the one recognised and reiterated in Section 9-A -- to wit, where an objection to juris- diction of a civil court is raised to entertain a suit and to pass any interim orders therein, the Court should decide the question of jurisdiction in the first instance but that does not mean that pending the decision on the question of jurisdiction, the Court has no jurisdiction to pass interim orders as may be called for in the facts and circumstances of the case. A mere objection to juris- diction does not instantly disable the court from passing any in- terim orders. It can yet pass appropriate orders. At the same time, it should also decide the question of jurisdiction at the ear- liest possible time. The interim orders so passed are orders within jurisdiction when passed and effective till the court decides that it has no jurisdiction to entertain the suit. These interim orders un- doubtedly come to an end with the decision that this Court had no jurisdiction. It is open to the court to modify these orders while holding that it has no jurisdiction to try the suit. Indeed, in certain situations, it would be its duty to modify such orders or make appropriate directions. For example, take a case, where a party has been dispossessed from the suit property by appoint- ing a receiver or otherwise; in such a case, the Court should, while holding that it has no jurisdiction to entertain the suit, put back the party in the position he was on the date of suit. But this
DSS cp-268-2009
power or obligation has nothing to do with the proposition that while in force, these orders have to be obeyed and their violation can be punished even after the question of jurisdiction is decided against the plaintiff provided the violation is committed before the decision of the Court on the question of jurisdiction".
31] There is no sincerity whatsoever in the apologies tendered by the contemnors. The apologies are by no means unconditional. Frivolous defences have been raised and the affidavit state that in case such defences are not acceptable, the contemnors, who are law abiding citizen and who hold this Court in greatest esteem, tender their apologies unconditionally. Merely because there is reference to tendering of apology "unconditionally" , the same itself does not render apology as sincere, genuine or unconditional. In this case, it is reasonable to proceed on the basis that the contemnors have also obtained pecuniary benefits by leasing out Trust property, despite, being fully aware of the interim orders granted by this Court restraining from doing so. Therefore, this is not a fit case to discharge the contemnors by accepting their apologies.
32] The overwhelming material on record thus establishes that there were interim orders in operation specifically restraining the contemnors from creating any tenancies in respect of the Trust properties durng the pendency of the appeal. Such interim orders were made after afford of hearing to the contemnors. In any case, the contemnors were fully aware of the operation of such interim orders. Despite all this, the contemnors, in disregard of the interim orders, quite willfully and deliberately proceeded to create tenancies in respect of two flats, which are admittedly Trust properties. In fact, there is not even any denial as regards these basis factors. What is
DSS cp-268-2009
stated is that the creation of such tenancies does not constitute willful or deliberate breach because of the several defences, as above. As noted earlier, such defences lack merit. Such defences, included the challenge to the very grant of interim orders. Such defences, included the defence that the interim orders were to operate for the benefit of the original plaintiffs in the suit, who were themselves, not interested in enforcing the same. Such defences hardly constitute any defence to a suo motu contempt action. In fact, such defences suggest that the contemnors took a calculated risk in the matter since the creation of such tenancies involved pecuniary benefits, which, the contemnors, perhaps did not wish to forego. In fact, there was no ambiguity in the impugned orders made. Assuming there was any ambiguity, the least that was expected of the contemnors was to apply to the Court for seeking clarification. Instead, the contemnors, proceeded to willfully and intentionally breach the interim orders. This is therefore a case where deliberate and willful breach of interim orders stands established without doubt. There is no case made out to accept the apologies grudgingly and to some extent insincerely tendered by the contemnors.
33] The contemnors are accordingly found guilty of having willfully and deliberately breached the interim orders made by this Court. The contemnors are therefore, found guilty of having committed contempt of this Court.
34] On the aspect of sentence, however, reference is necessary to the affidavits made by the two contemnors on 18 February 2017.
DSS cp-268-2009
35] Contemnor No.1 Bahauddin Nawabzada, has filed an affidavit.
He has stated that he is 84 years of year. He is living alone since his wife has passed away and his son is staying abroad. He has stated that he is unable to move around without the help of attendant and he is also taking physiotherapy for the same. In paragraph 2 of the affidavit, this is what he has stated:
"(i) I say that I am bed-ridden and have recently had a bad fall on account of which I have suffered from a 4 cm Deep wound in the Occipital Lobe. I say that I had recently undergone treatment for the same at Breach Candy Hospital. Even now, certified medical personnel from the Breach Candy Hospital have been visiting me at my residence and attending to me.......
(ii) I say that I suffer from partial blindness and am undergoing treatment for the same from Shroff Eye Hospital......
(iii) I say that I am suffering from several dental ailments......
(iv) I say that I am living alone and my wife has also passed away on 23.09.2010 and my son is based out of India and therefore I am all alone and at the mercy of my helpers. I am unable to move around without the help from a person and am undergoing physiotherapy for the same.
(v) All that is stated above is true and correct. I have neither suppressed nor concealed any information here from."
36] Contemnor No.1 Mohammed Bahauddin has placed on record medical case papers and document as proof of age.
37] Contemnor No.2 Jaffar Imam, has also filed an affidavit. He has stated that he is 74 years of age. He has stated that he lives along with his wife since his son is settled abroad. He has stated that he has extreme difficulty and disability in his eye sight. He states that he needs to use the restroom every five minutes. He has sated that he suffers from the following ailments:
"(i) Urinary Tract problems viz. mobile calculus in the urinary
DSS cp-268-2009
bladder measuring 26 mm in diameter. Urinary bladder walls are thickened (6mm). Mild enlargement of prostate gland and thickening of urinary bladder walls suggestive of cystitis. The surgery for the same is required urgently. I say that I am being treated under Dr. Phiroz Soonawalla and Dr. Toprani.....
(ii) Several skin ailments such as allergies and Acute Leukoderma. I say that I am undergoing continuous treatment under Dr. Indur Ramchandani......
(iii) Final cataract operation to be done in both eyes and presence of eyestones. I say that I am under the treatment of Dr.Shah for the same......
(iv) High Blood Pressure of 160/100. I say that I am undergoing continuous treatment under the supervision of Dr.Dinesh Toprani..........."
38] Along with the affidavit, Jaffar Imam, has submitted certain medical records as well. Jaffar Imam has also produced certain documents as proof of age.
39] The statements in the affidavits filed on 18 February 2017, which are substantially corroborated by the documents annexed to the affidavits are required to be taken into consideration for determining the sentence. Upon due consideration thereof, it will not be appropriate to sentence the contemnors undergo imprisonment in the first instance. Rather, this is a fit case, to impose substantial fine upon the contemnors, particularly because it is reasonable to assume that the contemnors took risk of violating the interim orders made by this Court with impunity and despite having full knowledge, only because it was commercially expedient for them to do so.
40] The respondents - contemnors call themselves Nawabs or Nawabjadas and the material on record establishes that though, they
DSS cp-268-2009
are now suffering from medical ailments, at least, financially their position is extremely strong. Taking this aspect into consideration, the contemnors are directed to pay fine of Rs.5,00,000/- (Rs. Five Lakhs only) each. The fine amount to be paid Tata Memorial Cancer Research Center at Parel within a period of four weeks from today. Necessary affidavit together with receipt that such amount has indeed been paid shall be filed in this Court within a period of one week thereafter.
41] The Registry to verify with Tata Memorial Cancer Research Center at Parel as to whether such amounts have indeed been paid and place a report to that effect on record.
42] In case, the amounts of fine are not paid within a period of four weeks, the two contemnors are sentenced to serve of imprisonment of two months each. Then the Registry to take necessary steps in that regard.
43] The contempt petition is disposed of, in the aforesaid terms.
(M. S. SONAK, J.) Dinesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!