Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Taher Ahmed Salim Ahmed vs Mrs. Sandhya Girish Badge Through ...
2018 Latest Caselaw 1052 Bom

Citation : 2018 Latest Caselaw 1052 Bom
Judgement Date : 29 January, 2018

Bombay High Court
Taher Ahmed Salim Ahmed vs Mrs. Sandhya Girish Badge Through ... on 29 January, 2018
Bench: M.S. Sonak
                                    (1)                     5-AO 20 of 2017 & anr.



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                    5 APPEAL FROM ORDER NO. 20 OF 2017
                     WITH CA/3003/2017 IN AO/20/2017 

Taher Ahmed s/o Salim Ahmed
Age: 53 years, Occu.: Business,
R/o.C/o.Sayed (Shaikh) Ali Khan
Plot No.22, Maulana Azad Co-operative
Housing Society, Sector-A, N-13, CIDCO,
Aurangabad.                                          ..Appellant

                       VERSUS

Mrs.Sandhya w/o Girish Badge
Age: 53 years, Occu.: Business & Household,
R/o.Nath Prangan, Garkheda Parisar,
Aurangabad.
Through General Power of Attorney,
Shri Girish Badge.                       ..Respondent

                                 ...
              Advocate for Appellant : Mr.Thole V.I.  
              Advocate for Respondent : Mr.Vaidya A.R.
                                 ...
                                WITH 
                    APPEAL FROM ORDER NO.21/2017 
                  WITH CA/3004/2017 IN AO/21/2017 
                                 ...

                                    CORAM :  M.S.SONAK, J.

DATE : 29.1.2018

ORAL JUDGMENT:-

1)    The learned counsel for the parties agreed that both





                                     (2)                   5-AO 20 of 2017 & anr.



these Appeal from Orders can be disposed of by a common

Judgment and order, since, the orders impugned in these

two appeals are virtually identical.

2) Admitted. With the consent and request of the

learned counsel for the parties, these appeals are

disposed of finally today itself.

3) The main challenge in these appeals is to the orders

by which the Appeal Court has remanded the matters to the

Trial Court virtually for fresh adjudication in the light

of certain issues, which have been suggested by the

Appeal Court.

4) Mr.V.I.Thole learned counsel for the appellant

submits that none of the parameters or Rules 23, 23-A, 26

of Order 41 of Code of Civil Procedure were satisfied so

as to justify a remand. He submits that the application

under Order 41 Rule 22 taken out by the respondent at the

(3) 5-AO 20 of 2017 & anr.

highest makes reference to the respondent making out a

Demand Draft for payment of consideration to the

appellant. He points out that such evidence has already

been considered by the Trial Court, which has held that

such a unilateral action on the part of the respondent is

of no avail in the matter. He submits that there is

ample evidence on record, on the basis of which the

Appeal Court could have decided the matter itself,

without necessity of remand. He submits that when the

issues which have been suggested by the Appeal Court as

to maintainability of counter claim or the necessity of

joinder of plaintiff's husband as a party to the counter

claim, are basically issues of law, which could have been

and ought to have been decided by the Appeal Court itself

on the basis of material available on record. He points

out that the issues which have been framed by the Trial

Court infact encompass the issues now framed by the

Appeal Court and clearly this was not a case for remand.

On this basis, Mr.Thole submits that the impugned order

(4) 5-AO 20 of 2017 & anr.

to the extent of remand be set aside and direction be

issued to the Appeal Court to dispose of the appeal on

merits and in accordance with law.

5) Mr.A.R.Vaidya learned counsel for the respondent

submits that there is no infirmity in the order of

remand. He submits that adequate evidence was looked

into by the Appeal Court and it is only with the view to

afford adequate opportunity to all the parties that the

remand is ordered. He submits that the issue now

proposed by the Appeal Court are mixed issues of law and

facts and therefore, there is nothing wrong if the Appeal

Court chose to remand the matter with a view to afford

all parties equal and adequate opportunity to make good

their respective points before the Trial Court. He

points out that there is no prejudice to the appellant

since all the contentions have been kept open. Mr.Vaidya

learned counsel relied upon Narayanan vs. Kumaran and

others [(2004) 4 Supreme Court Cases, 26] to submit that

(5) 5-AO 20 of 2017 & anr.

these appeals are not maintainable because the appellant

has not demonstrated the existence of any substantial

question of law for their entertainment. On all these

grounds Mr.Vaidya submits that these appeals are liable

to be dismissed.

6) Rival contentions now fall for determination.

7) Narayanan (supra) holds that in view under Rule 1(u)

of Order 43(1) of the Code of Civil Procedure, appeal

will lie from an order of remand only in those cases in

which an appeal would lie against the decree if the

Appellate Court instead of making an order of remand had

passed a decree on the strength of adjudication on which

the order of remand was passed. The test is whether in

the circumstances an appeal would lie if the order of

remand were to be treated as decree and not a mere order.

In these circumstances, it is quite safe to adopt that a

appeal under Order 43 Rule 1(u) should be heard only on

(6) 5-AO 20 of 2017 & anr.

the ground enumerated in Section 100. The appellant

under an appeal under Order 43 Rule 1(u) is not entitled

to agitate questions of facts. In an appeal against an

order of remand under this clause, the High Court can and

should confine itself to such facts, conclusions and

decisions which have a bearing on the order of remand and

cannot canvass all the findings of facts arrived at by

the lower appellate Court.

8) Keeping in view the aforesaid caveat, this Court

will have to focus only on such facts, conclusions and

decision, which have bearing on the order of remand and

will not canvass any findings and facts arrived at by the

lower Appeal Court. The decision in Narayanan (supra)

does not mean that this appeal is not maintainable in the

absence of framing of any substantial question of law,

but ruling mean that in case this Court is inclined to

entertain the appeal on merits i.e. on facts, conclusions

as have been recorded by the First Appeal Court, then

(7) 5-AO 20 of 2017 & anr.

there is necessity for satisfaction of the parameters

recorded in Section 100 of the Code of Civil Procedure.

In this case, since it is proposed to focus only on the

grounds, which have been prompted the First Appeal Court

to remand the matter to the Trial Court, the appeal as

instituted is maintainable and is entertained.

9) The Appeal Court has given broadly three reasons for

ordering the remand and the same are as follows:-

(a) The entertainment of application under Order 41

Rule 27 of the Code of Civil Procedure with regard

to additional evidence as to the making of Demand

Draft or for payment of consideration to the

appellant. This also includes reference to Income

Tax Return in which such payment was stated to be

reflected.

(b) The framing of additional issue as to

maintainability of the counter claim by the

(8) 5-AO 20 of 2017 & anr.

appellant.

(c) The maintainability of the counter claim in the

absence of joinder of the husband of the plaintiff as

a party.

10) From the first issue, it is not clear if there is no

evidence on record on basis of which the Appeal Court was

precluded from giving a finding one way or the other.

Trial Court has already held that on the basis of

evidence on record, all these at the highest indicate

some unilateral acts on the part of the plaintiff.

Whether such finding is right or wrong could have always

been decided by the Appeal Court and there was absolutely

no necessity of a remand for the said purpose.

11) The issue as to whether the counter claim is

maintainable or the issue as to whether counter claim is

required to be dismissed on the ground of non-joinder of

(9) 5-AO 20 of 2017 & anr.

any necessary party are again issues, which could have

been very well decided by the Appeal Court itself. If

the original issues of the Trial Court are perused, the

same are wide enough to include the issues of

maintainability of counter claim and maintainability of

the counter claim on the ground of non-joinder of

necessary party. In any case, these are issues of law,

which ought to have been decided by the Appeal Court

without remanding the matter to the lower Court.

12) It is settled position in law that orders of remand

are not to be lightly made. This is not a case where the

Trial Court had only decided the matter on the basis of

preliminary point and since such preliminary point has

reversed by the Appeal Court, a remand was necessary.

13) In Balasubramania Iyer Vs. Subbiah Thevar and

another [AIR 1965 Madras 417], it is held that power of

remand should not be lightly exercised and where the

( 10 ) 5-AO 20 of 2017 & anr.

Trial Court has disposed of Suit on merits, the Appeal

Court must dispose of appeal on merits and cannot avoid

its duty unless the Judgment and decree of the Trial

Court is wholly unintelligible.

14) In K.Krishna Reddy Vs. Special Deputy Collector,

Land Acquisition Unit 2, LMD Karimnagar, Andhra Pradesh

[(1988) 4 SCC, 163], the Supreme Court also held that an

order of remand should not be taken to a matter of

course. The power of remand should be sparingly

exercised. There should always be an endeavour to

dispose of the case by Appellate Court itself on merits.

15) Applying the aforesaid principles to the facts of

the present case, the impugned orders of remand are set

aside. The two appeals are restored to the file of the

Appeal Court and the Appeal Court is directed to dispose

of the appeals itself on their own merits and in

accordance with law.

( 11 ) 5-AO 20 of 2017 & anr.

16) It is made clear that this Court has not adverted to

the merits of the case and therefore, all contentions of

all parties on merits of the matter are kept open for

adjudication by the Appeal Court in accordance with law.

17) These two Appeal from Orders are accordingly

allowed. The impugned orders are set aside with the

aforesaid directions.

18) The parties to appear before the Appeal Court on

28.2.2018 at 11:00 a.m. and produce authenticated copy of

this order.

19) The Appeal Court is requested to dispose of the

Appeals as expeditiously as possible and in any case

within a period of six months from production of

authenticated copy of this order.

( 12 ) 5-AO 20 of 2017 & anr.

20) As the appeals are disposed of, pending civil

applications do not survive and the same are also

disposed of.

[M.S.SONAK, J.] SPT/5-AO 20 of 2017 & anr.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter