Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karnani Mansion Residents ... vs Karnani Properties Ltd. And Anr
2025 Latest Caselaw 114 Cal/2

Citation : 2025 Latest Caselaw 114 Cal/2
Judgement Date : 7 May, 2025

Calcutta High Court

Karnani Mansion Residents ... vs Karnani Properties Ltd. And Anr on 7 May, 2025

Author: Sabyasachi Bhattacharyya
Bench: Sabyasachi Bhattacharyya
OD-1


                    IN THE HIGH COURT AT CALCUTTA
                     CIVIL APPELLATE JURISDICTION
                             ORIGINAL SIDE

                              APDT/26/2024
                             WITH CS/8/2016

          KARNANI MANSION RESIDENTS ASSOCIATIONAND ANR
                               VS
                 KARNANI PROPERTIES LTD. AND ANR

BEFORE:
The Hon'ble JUSTICE SABYASACHI BHATTACHARYYA
And
The Hon'ble JUSTICE UDAY KUMAR
Date :7th May, 2025.


                                                                        APPEARANCE:
                                                            Mr. Rohit Banerjee, Adv.
                                                             Mr. AltamashAlim, Adv.
                                                    Mr. SaptarshiBhattacharjee, Adv.
                                                                  ..for the appellant.

                                                   Mr. SabyasachiChaudhury, Sr. Adv.
                                                   Mr. ShounakMukhopadhyay, Adv.
                                                        Mr. Neelesh Chowdhury, Adv.
                                                                 Mr. A. Poddar, Adv.
                                                                ..for the respondent.

The Court:-The present appeal arises out of a judgment passed by a

learned Single Judge of this Court on July 03, 2024 in CS/8/2016.

The sole ground of challenge to the said judgment is that the learned

Single Judge did not have determination to hear the matter on June 12,

2024, when it was last heard before passing judgment.

Learned Counsel appearing for the appellant places reliance on

aNotification dated May 24, 2024 whereby the roster/determination of the

Original Side as well as the Appellate Side was published by order of the

Hon'ble the Chief Justice of this Court. As per the said

determination/roster, the learned Single Judge in question did not have the

determination to hear suits of the year2016 on the relevant date,that is, on

June 12, 2024, on which the matter was last heard according to the

appellant. As such, it is contended that the said judgment is vitiatedby lack

of jurisdiction.

Learned Counsel argues that the Chief Justice of a High Court,

although "the first among equals" on the judicial side, is the sole repository

of powers in the administrative side to assign duties and matters and to

constitute the Benches ofthe said High Court.

In support of such contention, learned Counsel cites a Co-ordinate

Bench Judgment of this Court in the matter of Sohan Lal Baid Vs. State Of

West Bengal and others reported at AIR 1990 Cal 168 where the

proposition was laid down that the cardinal position cannot be overlooked

that for the subject matter jurisdictionto be exercised, the case must be

legally brought before the concerned Court having determination and that

the judgment pronounced by the Court, when notinvestedwith jurisdiction,

is void. While coming to such conclusion, the Co-ordinate Bench took into

consideration several statutes, inter alia referring to the High Court Act or

the Charter Act, 1861, as well as the Letters Patent dated May 14, 1862 for

the High Court of Judicature to be established in Bengal, apart from the

Government of India Act, 1915 and the synonymous Act of 1935 as well as

several precedents.

Learned Counsel for the appellant next cites a three-Judge Bench

decision of the Hon'ble Supreme Court in the matter of STATE OF

RAJASTHAN Vs. PRAKASH CHAND AND OTHERS reported at (1998) 1

SCC 1, whereby the Hon'ble Supreme Court, inter alia, relied on the

judgment rendered in Sohan Lal Baid (supra) and came to the conclusion

that the administrative control of the Supreme Court vests in the Chief

Justice of India and as such it is his prerogative to distribute business of the

High Court, both judicial and administrative.

The jurisdiction of the Benches of the Supreme Court, it was

reiterated, on assigning, is limited only to such cases as allotted by the said

Bench by the Chief Justice or under his direction.

Learned Counsel next refers to a Five-Judge Bench decision of the

Supreme Court in the matter of CAMPAIGN FOR JUDICIAL

ACCOUNTABILITY AND REFORMS Vs. UNION OF INDIA AND ANOTHER

reported at (2018) 1 SCC 196 in support of the same proposition. The next

judgment citedon behalf of the appellant is a Co-ordinate Bench of this

Court in the matter of Kolkata Municipal Corporation and Others Vs. AI-

Sumama Agro Foods Pvt. Ltd. and Othersreported at 2021 SCC OnLine

Cal 3028. The Co-ordinate Bench, upon considering all the judgments in

the field, reiterated that the Puisne Judges can only take up the work which

is allotted to them by the Chief Justice or on his direction. No Judges or

Bench of Judges can assume jurisdiction in a case in any High Court unless

the case is allotted to him or them by the Chief Justice. It was held that the

jurisdiction of the Puisne Judges in part-heard cases stems from the

assignment of such case with the said Judge by the Chief Justice. That

judge will have no jurisdiction to hear other matters. If a Judge or a Bench

hears a matter which is not within his or its determination and passes an

order therein, such order will be void for want of jurisdiction.

Lastly, learned Counsel cites another judgment of the Supreme Court

in the matter ofGarden Reach Shipbuilders and Engineers Limited Vs.

Grse Limited Workmens Union and Others reported at 2025 SCC OnLine

SC 582 where the self-same proposition pertaining to the Chief Justice

being the "Master of the roster" was reiterated.

Learned Senior Counsel appearing for the respondents, while

controverting the argument of the appellants, submits that the sole ground

of challenge in the present appeal isthe purported lack of determination of

the learned Single Judge while passing the impugned judgment. It is

contended by learned Senior Counsel that in the self-same Notification

dated May 24, 2024 which is relied on by the appellants, an exception was

carved out on the change of the roster in respect of the matters which are

reserved for judgment or under the caption "CAV" or the matters which are

part-heard.

It is contended that the hearing, in the present case, was concluded

by the learned Single Judge long back, on April 24, 2024. Learned Single

Judge, in his order dated April 24, 2024, had inter alia recorded that the

plaintiff had made his arguments and written notes were also filed on behalf

of the plaintiff. It was further recorded that a Special Officer had been

appointed in the said case by an order dated January 18, 2016, who had

filed a report. For the purpose of filing of such report, the matter was

directed to be listed under the heading "To Be Mentioned" on May 09, 2024.

On May 09, 2024, the learned Single Judge observed inter alia that the

Special Officer was present in Court in person and filed his report after

serving a copy to learned counsel for the plaintiff, which was taken on

record. More importantly, the learned Single Judge recorded that learned

counsel for the plaintiff had already concluded arguments and the Special

Officer had submitted his report of the matter, which was marked as "CAV",

when certain clarifications were required by the learned Single Judge; for

such limited purpose, the matter was placed in the list at the behest of the

learned Single Judge on June 12, 2024. On the said date, the matter was

also marked as "CAV".

Learned Senior Counsel appearing for the respondent submits that as

such, although in the impugned judgment, the date of conclusion of the

hearing was formally mentioned as June 12, 2024, the hearing had infact

been concluded much earlier and on June 12, 2024, only a clarification was

sought by the learned Single Judge and answered on behalf of the plaintiff.

Learned Senior Counsel appearing for the respondent next takes the

Court through the previous orders of the learned Single Judge, in particular

the order dated May 09, 2024, to insinuate the recalcitrant conduct of the

defendant/ present appellant. It is pointed out that by the said order, it was

recorded by the learned Single Judge that by an order dated September 1,

2023, GA/6/2022 was disposed of by extending the time for filing the

written statement within a period of one week from date, subject to payment

of costs of Rs. 20,000/-.

The plaintiff had informed in a communication dated September 06,

2023 that the plaintiff was not having an account and requested the

defendant to pay the amount by way of cheque. The said communication

was duly received by the defendant on September 06, 2023 but, it was

recorded by the learned Single Judge,the defendant neither paid the amount

nor had given any reply. The learned Single Judge recorded the contention

of learned Counsel for the defendant who was present on February 09, 2024

that the defendant had tried to pay the amount of Rs.20,000/- by a cheque,

which the plaintiff had refused to accept.

However, the learned Single Judge categorically recorded that counsel

for the defendant had produced no document to show that the defendant

had made any endeavour to comply with the order dated September 01,

2023. From the said act of the defendants, it was observed that it was

crystal clear that the defendant had not complied with the order dated

September 1, 2023 by paying the costs of Rs. 20,000/- and as such the

learned Single Judge closed the liberty to file written statement and directed

the matter to be placed in the list as an undefended suit.

As such, it is argued that the conduct of the defendant/ appellants

has been deplorable at all relevant points of time.

Upon hearing learned counsel for the parties, we cannot but take note

of certain salient aspects of the matter. First, in the veryNotification dated

May 24, 2024 which is relied on by the appellant, it was clearly mentioned

in the first Note beneath the determination of the respective Benches that all

matters on change of roster shall stand released and shall be posted before

the Bench/ Benches as per the roster. However, an exception was carved

out with regard to the matters which were reserved for judgment or under

the caption "CAV" or the matters which were part-heard.

There is no manner of doubt, as reflected from the order dated May

09, 2024, that the learned Judge had already recorded on the said date that

the argument of the plaintiff had been concluded and the Special Officer had

also submitted his report and had marked the matter as CAV. The suit

being posted as an undefended suit, there was no further scope of

arguments by the defendant. Thus, the hearing had been concluded for all

practical purposes.

Hence, at least two parameters of the exceptions, as noted in the first

Note under the determination in the Notification dated May 24, 2024 were

satisfied to the extent that the matter was reserved for judgment and also

marked under the caption 'CAV'. It may further be noted that the said

change of determination came only vide Notification dated May 24, 2024,

that is, subsequent to the matter being marked as CAV and arguments

being concluded on May 09, 2024, when the learned Single Judge

undisputedly had the determination to take up the matter.

Thereafter, the learned Single Judge, of his own, put up the matter on

the list on June 12, 2024, not under the heading "For Hearing" but under

the heading "To Be Mentioned" for the limited purpose of seeking

clarification which was addressed by the plaintiff and the matter was further

marked as CAV.

The question which arises for consideration is whether merely by

seeking clarification, the character of the matter as 'CAV' or as a matter

'reserved for judgment' is altered. In the opinion of this Court, the said query

should be answered in the negative.

A matter being marked as 'CAV'(the short form of the Latin expression

"Curia AdvisariVult") presupposes that the Court hadreserved the matter for

pondering over the same.

By being previously marked as'CAV' at a point of time when the

learned Single Judge had determination, the matter automatically came

within the exception clause in the Notification dated May 24, 2024.The

Hon'ble the Chief Justice himself had made it amply clear in the Notification

that even in such matters, the concerned Court / Bench retainedjurisdiction

and the matter would not be placed before the Bench which was newly

conferred with such determination by the said Notification.

In fact, such a rider is fully in consonance with normal prudence

since,after conclusion of argumentsin the matter and it being heard

completely, it would be palpable injustice to the litigant as well as the

appearing counsel if the matter was to be placed for hearing afresh before a

different learned Judge or Bench.

We are unable to agree with the contention of the appellant that

posting of the matter under the heading "To Be Mentioned" after being

marked as CAV altered the'CAV' character of the matter. No further hearing

was given to the plaintiff, even as recorded in the order dated June 12,

2024, but mere clarifications were sought and obtained to facilitate the

Court in rendering a proper and complete judgment.

As such, there cannot be any quarrelwith the fact that the matter had

already been marked as CAV and retained its character as 'CAV'when the

order dated June 12, 2024 was recorded.The categorization of the matter

under the heading "To Be Mentioned" on the said date and the noting of the

learned Judge himself that it was posted merely for clarification aretell-

talesigns in that regard.

Thus, merely because in the impugned judgment, the last date of

hearing was noted as June 12, 2024, it cannot be said that the learned

Judge did not have determination on June 12, 2024 when the matter had

already been marked previously as a CAV matter.

Hence, although there cannot be any quarrel with the proposition that

the Chief Justice of a High Court is the"Master of the roster" and is supreme

on allocation of determinationson the administrative side of the Court, the

said principle is not applicable in the present case, since as per the

Notification of the Hon'ble the Chief Justice himself, CAV matters had been

excluded and the suit-in-question having already been marked as CAV, the

learned Single Judge retained determinationand ultimately passed the

impugned judgment of July 03, 2024.

Another aspect of the matter ought to be taken into account. The

matter had already been placed in the category of "undefended suit" and the

defendant did not have any further right of hearing due to its own act of

having lost the opportunity to file the written statement even after being

granted an extended lease of life by the suit court. Thus, in any event, even

on June 12, 2024, the defendant/appellant did not have any right of hearing

as such.

As such, the conduct of the learned Single Judge in enlisting the

matter and seeking a minor clarification solely from the plaintiff also does

not vitiate the said exercise otherwise.

Taking into consideration all the above aspects of the matter, we are of

the view that the present appeal cannot be sustained and is harrasive in

nature.

The sole ground of challenge raised in the present appeal is in fact

flimsy and frivolousand cannot be a valid ground for a challenge in appeal.

Hence, we are of the view that substantive costs ought to be awarded

against the appellant for the harassment caused to the plaintiff/respondent

in being forced to contest the present frivolous appeal.

Accordingly, APDT/26/2024 is dismissed on contest with costs of Rs.

50,000/-, to be paid by the appellants to the respondent within four weeks

from date.

Consequentially, GA/1/2024 stands disposed of as well.

(SABYASACHI BHATTACHARYYA, J.)

(UDAY KUMAR, J)

Arsad, AR(CR)

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter