Citation : 2023 Latest Caselaw 6918 Cal
Judgement Date : 10 October, 2023
IN THE HIGH COURT AT CALCUTTA
CIVIL REVISIONAL JURISDICTION
APPELLATE SIDE
Present:
Hon'ble Justice Shampa Sarkar
CO 43 of 2021
Dulal Chandra Giri.
vs.
Dilip Kumar Giri & Anr.
For the petitioner : Mr. Sandip Das,
For the opposite parties : Mr. Gautam Das,
Mr. Tapan Kumar Maity.
Hearing concluded on: 20.07.2023
Judgment on: 10.10.2023
Shampa Sarkar, J.:-
1.
This revisional application was heard along with C.O No. 44 of 2021
and CO No. 45 of 2021, as common questions of law and fact were involved
in all the revisional applications. However, as the order impugned in each of
the revisional application arise out of separate pre-emption cases and the
pre-emptees are the different, judgments are delivered separately in respect
of each of these civil revisional applications.
2. The revisional application arises out of order No. 18, dated February
18, 2020 passed by the learned Civil Judge (Junior Division), Kakdwip, in
Misc. Case No. 8 of 2018(8).
3. By the order impugned, the learned court below rejected an
application for amendment of the pre-emption application. The amendment
application was filed on January 2, 2020, after trial had commenced and the
evidence had substantially progressed.
4. The learned court was of the view that at the stage when the cross-
examination of opposite party no.1 was near completion, the proviso to
Order VI Rule 17 would be a bar in allowing the amendment. The petitioner
failed to satisfy the court that in spite of due diligence, the facts sought to be
incorporated by way of the amendment could not be raised before the trial
had commenced. Further, the learned court held that the corrections sought
to be inserted in the schedule of the pre-emption application were not
necessary as the mistake in the RS Dag No. had been admitted by the
opposite party no.1 in his cross-examination. The opposite party no.1 clearly
admitted that the suit land was situated at CS dag no. 217 corresponding to
RS Dag No. 768/1248 corresponding to LR dag no. 901. Such evidence
would be taken into account, at the time of trial. The court observed that as
the impugned deed of sale bearing no. 4521 dated December 28, 2017
Exhibit -1, mentioned that RS dag no. 217 corresponded to LR dag no. 901,
the amendment would amount to indirect rectification of the schedule of the
deed.
5. Learned Advocate for the petitioner submitted that when it was an
admitted position that the CS dag No was wrongly mentioned as RS dag No.
217 and the actual RS dag no. was 768/1248, was not incorporated. Such
bona fide error in the schedule of the pre-emption case, ought to be rectified,
or else, the said defect may lead to difficulty in identification of the suit
property and further complications may arise at the time of execution.
6. Learned Advocate further submitted that when the opposite party no.1
had himself admitted in his cross-examination that CS dag no. 217
corresponded to RS dag No.- 768/1248 and L.R plot no. 901, the formal
application for amendment should be allowed and the application for pre-
emption should be amended accordingly, in order to clear all doubts with
regard to identification of property in question. That the amendment was
neither introduction of a new cause of action nor withdrawal of any
admission. It was also not a case that a contrary plea was sought to be
inserted by the amendment. It was merely an attempt on the part of pre-
emptor to correct the schedule of the property in the pre-emption
application, for proper identification of the property sought to be pre-
empted.
7. Learned Advocate for the opposite party submitted that the belated
amendment was rightly disallowed. The pre-emption case was filed
sometime in 2018. The pre-emptor had adequate opportunity to obtain the
certified copy of the record of rights and apply for amendment before
commencement of trial. It was the pre-emptor's duty to bring on record such
facts within a reasonable time. Once the pre-emptor's evidence was recorded
and the pre-emptor was discharged, such application could not have been
entertained. Moreover, the evidence of OP No.1 was near completion and the
amendment was brought only to fill up the lacunae.
8. Having heard the learned advocate for the respective parties, this
court is of the view that the learned court below did not commit any
irregularity in rejecting the application. Even if the proviso to Order VI Rule
17 of the Code of Civil Procedure is not considered, the amendment is not
necessary for proper adjudication of the dispute between the parties. The
petitioner filed a pre-emption case as a bargadar on the ground of
bargadarship. According to the petitioner/pre-emptor, he was a bargadar
under one Mr. Chittaranjan Sasmal, opposite party no.2. His name was duly
recorded in LR Khatian No. 891 under Chittaranjan Sasmal. The opposite
party no.1 and the petitioner were brothers. The opposite party No.1 started
disturbing the petitioner during cultivation in the property in question and
the petitioner filed Title Suit No.-388 of 2017 before the learned Civil Judge
(Jr. Division) Kakdwip. An order of injunction was passed on October 26,
2017 restraining the defendants therein i.e., the brother of the petitioner
from interfering with the right, title and possession of the petitioner in
respect of the property in question. Suppressing the pendency of the suit,
the order passed in the suit and also the fact that the petitioner was a
bargardar, under the opposite party no. 2, the opposite party no.2 illegally
transferred/sold the suit plot to the opposite party no.1(brother of the
petitioner).
9. Under such circumstances, the petitioner was compelled to file a pre-
emption application. The deed of sale was executed and registered on
December 28, 2017. The petitioner categorically mentioned that he was in
possession of the property in question and continued to be in possession.
During the pendency of the suit, the petitioner applied for the certified copy
of the RS record of rights. On obtaining the certified copy, the petitioner
realized that a mistake had cropped up in the schedule of the property
mentioned in the pre-emption application. CS dag No. 217 was wrongly
mentioned in the schedule of the application as RS dag no. 217. The
corresponding RS dag no. 768/1248 was not mentioned. Finding no other
alternative, the petitioner filed the application for amendment of the
application.
10. The ground for delay in filing the amendment application was that the
certified copy of the RS record was not in the possession of the petitioner,
when the pre-emption case was filed. The case was filed on the basis of the
schedule mentioned is the deed of transfer. In the deed of transfer, CS dag
no. 217 was mentioned as RS dag no. 217 and the corresponding RS dag
No. 768/1248 was missing. According to the petitioner, the facts that the CS
dag no. 217 was converted to RS dag no. 768/1248 corresponding to LR dag
No. is 901, should be incorporated in the application and its schedule, for
the ends of justice.
11. Having gone through the records, this court finds that in the pre-
emption application and in the impugned deed, LR plot no. 901 had been
mentioned. The certified copy of LR Khatain No. 891 was marked as Exhibit
-2 at the instance of the petitioner. The certified copy of the information slip
in respect of LR plot no. 901 was marked as Exhibit -3. The original copy of
Barga Praman Patra was marked as Exhibit - 4, Bhag chas receipt was
marked as Exhibit - 5. During cross-examination, the petitioner had
deposed that the instant pre-emption case was filed in respect of LR Plot no.
901. He stated that LR. Plot no. 901 was derived from RS dag no. 768/1248.
That the pre-emption case was filed in respect of 50 decimals of LR dag no.
901. The petitioner further deposed that he was not in a position to show
whether he was a bargadar in respect of RS dag No. 217. In my opinion, this
statement was sought to be explained by seeking to insert the correct RS
dag No in the application for pre-emption. However, the petitioner had
exhibited documents to establish his right of bargadarship in respect to the
land belonging to Mr. Chittaranjan Sasmal (opposite party no. 2)
corresponding to LR plot no. 901. In the cross-examination, the OP No.
1(Pre-emptee) had clearly admitted that CS dag No. 217 corresponds to RS
dag No. 768/1248 which corresponds to LR plot no. 901. Answer to
question 1 of such cross-examination is relevant for such purposes.
12. Under such circumstances, when both parties admitted that the pre-
emption case is in respect of LR plot no. 901 which was derived from RS dag
No. 768/1248 and the learned court had taken cognizance of such facts, in
the order impugned, this Court is of the view that the belated application for
amendment will only set the clock back and is not necessary for
adjudication of the issue involved in the application for pre-emption. The
plot can be identified on the basis of the LR dag number. The adjudication
by the learned trial Judge could be easily based on the evidence of the
parties and the admission of the OP no.1 with regard to the identification of
the plot in question.
13. The Apex Court in the case of Andra Bank vs. ABN Amro Bank N.V.
and others reported in 2007 (6) SCC 167, observed that delay was no
ground for refusal of a prayer for amendment. The only question to be
considered by the Court was whether such amendment would be necessary
for a decision on the real controversy between the parties in the suit. In the
case in hand, the amendment is not necessary. The Hon'ble Apex Court in
the case of Ramchandra Sakharam Mahajan vs. Damodar Trimbak
Tanksale (Dead) and others reported in (2007) 6 SCC 737, held that if the
amendment enabled the Court to pin-pointedly consider the real dispute
between the parties and helped to decide the case more satisfactorily, the
amendment ought to be allowed. In this case, the dispute can be decided
based on the LR Dag no., LR records and the depositions, especially the
admission with regard to CS and RS Dag numbers.
14. The revisional application fails, the learned court below shall decide
the pre-emption application on the basis of the records and evidence of the
parties. The general power of superintendence under Article 227 of
Constitution of India is limited and need not be invoked in the facts of this
case as the learned court below had given his reasons for rejecting the
application for pre-emption. While passing the order impugned, the learned
court below exercised jurisdiction vested upon him by law. The provisions of
law were applied. The evidence was appreciated and the conclusion was
arrived at with cogent reasons. Apart from the aspect of delay, the learned
court below also went into the materials on record, in order to come to the
finding that the fact that the RS dag number was wrongly mentioned in the
pre-emption application was available in evidence. Moreover, the land
corresponds to LR plot not 901. The same is available in the pre-emption
application and in the evidence. The evidence of the parties and the
description of the suit plot in the schedule as LR plot no. 901 would be
adequate for the court to identify and decide the matter.
15. In the decision of Sadhana Lodh v. National Insurance Co. Ltd.,
reported in (2003) 3 SCC 524, the Hon'ble Apex Court held as follows:-
" 7. The supervisory jurisdiction conferred on the High Courts under Article 227 of the Constitution is confined only to see
whether an inferior court or tribunal had proceeded within its parameters and not to correct an error apparent on the face of the record, much less of an error of law. In exercising the supervisory power under Article 227 of the Constitution, the High Court does not act as an appellate court or the tribunal. It is also not permissible to a High Court on a petition filed under Article 227 of the Constitution to review or reweigh the evidence upon which the inferior court or tribunal purports to have passed the order or to correct errors of law in the decision."
16. In the decision of M/s. Puri Investments v. M/s. Young Friends and
Co. and Others, reported in 2022 SCC OnLine SC 283, the Hon'ble Apex
Court held as follows:-
"14.
****** We have considered the submissions of the respective counsel and also gone through the decisions of the fact-finding fora and also that of the High Court. At this stage, we cannot revisit the factual aspects of the dispute. Nor can we re-appreciate evidence to assess the quality thereof, which has been considered by the two fact-finding fora. The view of the forum of first instance was reversed by the Appellate Tribunal. The High Court was conscious of the restrictive nature of jurisdiction under Article 227 of the Constitution of India. In the judgment under appeal, it has been recorded that it could not subject the decision of the appellate forum in a manner which would project as if it was sitting in appeal. It proceeded, on such observation being made, to opine that it was the duty of the supervisory Court to interdict if it was found that findings of the appellate forum were perverse. Three situations were spelt out in the judgment under appeal as to when a finding on facts or questions of law would be perverse. These are:--
(i) Erroneous on account of non-consideration of material evidence, or
(ii) Being conclusions which are contrary to the evidence, or
(iii) Based on inferences that are impermissible in law.
15. We are in agreement with the High Court's enunciation of the principles of law on scope of interference by the supervisory Court on decisions of the fact-finding forum. But having gone through the decisions of the two stages of fact-finding by the statutory fora, we are of the view that there was overstepping of this boundary by the supervisory Court. In its exercise of scrutinizing the evidence to find
out if any of the three aforesaid conditions were breached, there was re-appreciation of evidence itself by the supervisory Court.
16. In our opinion, the High Court in exercise of its jurisdiction under Article 227 of the Constitution of India in the judgment under appeal had gone deep into the factual arena to disagree with the final fact-finding forum."
17. Under such circumstances, the revisional application is dismissed.
18. There will be no order as to costs.
19. Parties are directed to act on the server copy of this judgment.
(Shampa Sarkar, J.)
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!