Citation : 2009 Latest Caselaw 2410 Del
Judgement Date : 2 July, 2009
* HIGH COURT OF DELHI AT NEW DELHI
Reserved on : 28th May, 2009
% Date of decision: 2nd July, 2009
+ LPA No.109/2009
New India Assurance Co. Ltd.. ..... Appellant
Through: Mr.A.S.Chandhiok and Mr.A.Y. Chitale,
Sr. Advocates with Ms.Sunaina Dutta,
Ms.Sweta Kakkad and Ms.Dimple
Murria, Advocates
versus
Union of India & Ors. ..... Respondents
Through: Mr.Yashobant Das, Sr. Advocate with
Mr.Kulbharat and Mr.Sukumar,
Advocates for respondent No.3
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE RAJIV SAHAI ENDLAW
HON'BLE MR. JUSTICE NEERAJ KISHAN KAUL
1. Whether Reporters of the local newspapers may be allowed
to see the judgment? Y
2. Whether to be referred to the Reporter or not? Y
3. Whether the judgment should be reported in the Digest? Y
AJIT PRAKASH SHAH, CJ:
1. This appeal is placed before this bench in view of the
reference made by the Division Bench. The appeal arises from an
order of the learned single Judge dismissing the writ petition
LPA 109/2009 Page 1 of 39
summarily on the ground that significant part of the cause of
action could not be said to have arisen within the territorial
jurisdiction of this Court merely because the order under
challenge had been passed by the Appellate Authority located
within its territorial jurisdiction when the events leading to the
filing of the proceedings before the Appellate Authority and the
parties to such proceedings are located outside the territorial
jurisdiction of this Court. The learned single Judge relying on
various judgments including Ambica Industries v.
Commissioner of Central Excise, 2007 (6) SCC 769, Bombay
Snuff (P) Ltd. v. Union of India, 125 (2005) DLT 605,
Rajkumar Shivhare v. Assistant Director of Enforcement,
Mumbai, 154 (2008) DLT 28 and West Coast Ingots (P) Ltd. v.
Commissioner of Central Excise, New Delhi, 2007 (209) ELT
343 (Delhi) held that going by the strict provisions of Clause (1) of
Article 226 of the Constitution of India, this Court had the
jurisdiction to entertain the petition, however, the basic issue was
whether this Court really was the most appropriate Forum to
decide the present petition considering that the significant part of
the cause of action imperative for the effective settlement of
disputes had not arisen within its territorial jurisdiction. The
learned single Judge further held that any stand taken by him to
the contrary would lie in the teeth of the consistent and settled
approach adopted by the Supreme Court as well as this Court in
various judgments referred to above.
LPA 109/2009 Page 2 of 39
2. When this matter came up for hearing before the Division
Bench it was sought to be urged on behalf of the appellant that
the view taken by the single Judge runs counter to the decisions
of the Supreme Court in Sri Nasiruddin v. State Transport
Appellate Tribunal, (1975) 2 SCC 671 and Kusum Ingots and
Alloys Ltd. v. Union of India, (2004) 6 SCC 254. It was also
contended that the decisions in Ambica Industries v.
Commissioner of Central Excise (supra) and Bombay Snuff
(P) Ltd. v Union of India and Ors. (supra) relied upon by the
learned single Judge dealt with statutory appeals and the law as
laid down therein could not be applied to a writ petition where the
jurisdiction of this Court has been invoked under Article 226 of
the Constitution of India. A contention was also raised that the
order of the original authority merged in the order of the
Appellate Authority and thus the courts in Andhra Pradesh could
have no jurisdiction to entertain the writ petition, which
challenged the order of the Appellate Authority located in Delhi.
In this regard, reference was made to the decision of the Bombay
High Court in Kishore Rungta and Ors. v. Punjab National
Bank and Ors., 2003 (151) ELT 502 (Bom) and the decision of
this Court in Indian Institute of Technology v. P.C.Jain and
ors., 45 (1991) DLT 42. Further relying on Lt. Col. Khajoor
Singh v. UOI, AIR 1961 SC 532, it was urged that in any case the
writ petition was maintainable in Delhi under Article 226(1) of the
Constitution of India as the seat of the Appellate Authority was in
LPA 109/2009 Page 3 of 39
Delhi. The Division Bench felt that the issue of jurisdiction is of
considerable importance and since correctness of several dicta of
the Division Benches of this Court was questioned, deemed it
appropriate to refer the matter to a larger bench.
3. We, therefore, proceed to deal with the limited question of
jurisdiction. We are at present not concerned with merits of the
disputes between the parties, for the matter has not yet been
heard on merits. It is, therefore, not necessary to set out the
facts in detail. It is, however, necessary to examine the scope
and nature of proceedings before the Appellate Authority, which
led to the filing of the petition in this Court.
FACTS
4. The respondent No.3 purchased certain fire policies from
the appellant for insuring the stock of Red Sanders Wood in its
godown located at Andhra Pradesh. On 29.6.1996, an accidental
fire broke out at the said premises. On account of the alleged
loss suffered due to the accidental fire, a claim for damages to
the tune of Rs.40.17 crores was preferred by the respondent No.3
against the appellant. This claim, however, was repudiated by
the appellant vide letters dated 21.5.2001 and 1.6.2001, inter
alia, on the ground of non-compliance with the terms and
conditions of the fire policies.
5. An appeal was filed by the respondent No.3 against the
repudiation of its claim before the Insurance Regulatory
Development Authority (for short „the IRDA‟), respondent No.2
herein. Vide order dated 31.7.2002, two surveyors were
appointed by the IRDA for survey and loss assessment as well as
for re-examination of the question of damages claimed by the
respondent No.3. Inasmuch as two surveyors appointed by the
IRDA disagreed vastly on the quantum of claim payable by the
appellant, they filed their reports separately - one assessing the
claim of the respondent No.3 at Rs.21,01,00,000/- and the other
at Rs2,21,34,819/-. After reviewing the reports filed by the
surveyors as well as after seeking the comments of the appellant
and its surveyors on such review, the IRDA vide order dated
2.6.2003 directed the appellant to settle the claim at
Rs.2,21,34,819/-.
6. Against the order passed by the IRDA, the appellant
preferred an appeal before the Appellate Authority constituted by
the Central Government, the Ministry of Finance, respondent No.1
herein (for short „the Appellate Authority‟). The Appellate
Authority vide its order dated 5.3.2004 directed the IRDA to
appoint two surveyors for a joint report on the claim for the
reason that there existed a substantial difference in the amounts
of loss assessed by the previous two surveyors. Accordingly, the
IRDA appointed two new surveyors, who in their joint report,
submitted on 9.10.2006, assessed the net loss suffered by the
respondent No.3 at Rs.7,95,50,300/-. However, vide order dated
1.2.2007, the IRDA rejected the assessment made in the joint
report and directed the appellant to make payment of
Rs.2,21,34,819/- to the respondent No.3. The view taken by the
IRDA in its order dated 1.2.2007 was, however, negatived by the
Appellate Authority in its order dated 20.6.2007 and consequently
the Appellate Authority directed the appellant to pay a sum of
Rs.7,95,50,300/- less the amount of Rs.2,21,34,819/- already paid
on account to the respondent No.3.
7. Aggrieved by the judgment and order dated 20.6.2007 the
appellant filed Writ Petition (Civil) No.7569/2007 under Article
226 of the Constitution of India seeking, inter alia, that the orders
dated 5.3.2004 and 20.6.2007 passed by the Appellate Authority
be set aside. The writ petition was dismissed by the learned
single Judge by passing the order under appeal.
ARGUMENTS
8. On behalf of the appellant learned senior counsel Mr.Atul Y.
Chitale strenuously contended that the order of the Appellate
Authority constitutes a part of the cause of action and the writ
petition would thus be maintainable before the Delhi High Court,
within whose jurisdiction the Appellate Authority was constituted.
The counsel relied upon the decision in Sri Nasiruddin v. State
Transport Appellate Tribunal (supra), wherein the Court held
that if the cause of action arose because of the appellate order or
the revisional order which came to be passed at Lucknow, then
Lucknow bench would have jurisdiction though the original order
was passed at a place outside the areas in Oudh. He also
referred to the decision in Kusum Ingots and Alloys Ltd. v.
Union of India (supra) in which following the Nasiruddin's case
it has been reiterated that when an order is passed by a court or
tribunal, a part of cause of action arises at that place and as
order of the appellate authority constitutes a part of cause of
action, a writ petition would be maintainable in the High Court
within whose jurisdiction it is situate having regard to the fact
that the order of the appellate authority is also required to be set
aside and as the order of the original authority merges with that
of the appellate authority. He referred to the Bombay High Court
judgment in the case of Kishore Rungta and Ors. v. Punjab
National Bank and Ors. (supra) wherein following the Supreme
Court decision in Collector of Customs v. East India
Commercial Co. Ltd., AIR 1963 SC 1124, it was held that where
the appellate authority reverses the order under appeal or
modifies that order or dismisses the appeal and thus confirms the
order without any modification, in all such cases if the appellate
authority has disposed of the appeal, the operative order is the
order of the appellate authority whether it has reversed the
original order or modified it or confirmed it. In that case it was
held that as the order of the Debt Recovery Tribunal - Jaipur
merged in the order of the Debt Recovery Appellate Tribunal at
Mumbai, the courts in Jaipur would have no jurisdiction to
entertain the writ petition which challenged the order of the Debt
Recovery Appellate Tribunal, Mumbai. He referred to the decision
of the Division Bench of this Court in Indian Institute of
Technology v. P.C.Jain and ors. (supra) and a decision of the
Madras High Court in ORJ Electronics Oxides Ltd. v. Customs,
Excise and Service Tax and Anr., 2008 (225) ELT 202 (Mad.)
wherein a similar view was taken. It was, therefore, urged by him
that in the present appeal the order of the IRDA merged in the
order of the Appellate Authority, which was located in Delhi and
thus part of the cause of action arose in Delhi and the Delhi High
Court had the jurisdiction to entertain the writ petition.
9. The principal contention of Mr.Chitale is that the case of
Ambica Industries v. Commissioner of Central Excise
(supra) dealt with a statutory appeal under Section 35(g) of the
Excise Act and the law as laid down therein would not be
applicable to the facts of the present case where the jurisdiction
of this Court had been invoked under Article 226. Similarly, it
was pointed out that the case of Bombay Snuff (P) Ltd. v.
Union of India and Ors. (supra) also dealt with the filing of
statutory appeal and thus would have no application in the facts
of the present case. Mr.Chitale further submitted that till date
the Constitution Bench decision in the case of Lt. Col. Khajoor
Singh v. UOI (supra) with regard to Article 226(1) is good law.
He submitted that in Khajoor Singh‟s case, it has been held that
the High Court within whose limits the order is passed will have
jurisdiction to entertain a writ petition dehors the question where
the cause of action arose. He submitted that the focus in Article
226(1) of the Constitution is on the location of the authority or
person or government to whom the writ is to be issued. He
further submitted that Article 226(2), which was introduced by
the Fifteenth Amendment of the Constitution in 1963, is not a
curtailment of the territorial jurisdiction of the High Courts, but an
amplification of the same. Learned counsel also contended that
the reference to the case of Lt. Col. Khajoor Singh v. UOI
(supra) in Kusum Ingots and Alloys Ltd. v. Union of India
(supra) was in the context of Article 226(2) and not Article 226(1)
as the question of exercise of jurisdiction under Article 226(1)
was not in issue in the case of Kusum Ingots and Alloys Ltd.
v. Union of India (supra).
10. On the other hand, Mr.Yashobant Das, learned senior
counsel appearing for the contesting respondent (respondent
No.3), submitted that as the substantial cause of action had
arisen outside the territorial jurisdiction of the High Court of Delhi,
the writ petition has rightly not been entertained. He submitted
that the insurance cover was granted at Renigunta, Andhra
Pradesh, the insurance claim was repudiated at Renigunta,
Andhra Pradesh and the representation against repudiation was
made to IRDA at Hyderabad, Andhra Pradesh, the parties are also
located within Andhra Pradesh. He, therefore, urged that the
Andhra Pradesh High Court in whose territory the original
proceedings originated would have the jurisdiction to entertain
the writ petition and not the Delhi High Court within whose
territory the Appellate Authority passed the order. He referred to
the decision of the Division Bench of this Court in West Coast
Ingots (P) Ltd. v. Commissioner of Central Excise, New
Delhi (supra) wherein a similar submission that the judgments of
the Division Benches of this Court in Bombay Snuff (P) Ltd. v
Union of India and Ors. (supra) and Suraj Woolen Mills v.
Collector of Customs, Bombay, 74 (1998) DLT 507, would not
apply because they concern the filing of statutory appeals was
expressly rejected. He submitted that the underlined principle
recognized in both judgments is that the High Court should not
exercise jurisdiction only because the tribunal whose order is in
appeal is located within its territorial jurisdiction. He also referred
to two earlier decisions of the Division Benches of this Court in
Seth Banarsi Dass Gupta v. CIT, (1978) 113 ITR 817, and
Birla Cotton and Spinning Mills Ltd. v. CIT, Rajasthan,
(1980) 13 ITR 354, where appeals had been filed against the
orders of the Income Tax Appellate Tribunal at Delhi although the
assessees resided and carried out business outside Delhi. In both
these cases this Court declined to exercise jurisdiction. Mr.Das
contended that if the submission of the petitioner is accepted,
then both the High Courts of Andhra Pradesh and Delhi will have
jurisdiction to entertain and adjudicate upon the disputes
between the parties. He submitted that this was not the intention
of the Legislature since such interpretation would only cause
confusion. According to him in a situation where the insured as
well as the insurance company both are aggrieved by the order of
the appellate authority and both of them assail the order of the
appellate authority before different High Courts because of their
convenience and the different Courts pass different judgments, it
would lead to complete confusion since the authorities against
whom the writ is issued would be in dilemma. He urged that the
IRDA being the original authority shall be bound by the judgment
of the jurisdictional High Court. The submission of the counsel is,
therefore, that the principle applied in Ambica Industries v.
Commissioner of Central Excise (supra) in respect of statutory
appeals should also be applied in the matter of writ jurisdiction
under Article 226. In this connection he placed strong reliance on
the Statement of Objects and Reasons appended to the
Constitution (Fifteenth Amendment) Bill, 1962, which was
enacted as the Constitution (Fifteenth Amendment) Act, 1963.
He referred to a judgment of the Supreme Court in Eastern
Coalfields Ltd. and ors. v. Kalyan Banerjee, (2008) 3 SCC
456, where the Court held that if the entire cause of action has
arisen outside the West Bengal State, mere location of the head
office of the company in West Bengal would not confer
jurisdiction upon Calcutta High Court to entertain a writ petition
under Article 226. He also referred to the decision of the
Supreme Court in State of Rajasthan v. Swaika Properties,
(1985)3 SCC 217, in which the Court held that mere service of
notice regarding acquisition of the land at the company‟s
registered office within the territorial limits of the State of West
Bengal, could not give rise to a cause of action within that
territory unless the service of such notice was an integral part of
the cause of action. He also referred to a pre-Constitution
judgment of the Judicial Committee in the well known case of
Ryots of Garabandho v. Zamindar of Parlakimedi reported
in 70 I.A. 129 in which it was held that Madras High Court will not
have jurisdiction merely because the Board of Revenue, which
was the appellate authority in the matter of settlement of rents
was located within the town of Madras and the order complained
of was made in that town.
LEGISLATIVE HISTORY
11. In the context of the arguments advanced by the counsel
for the parties it would be appropriate if the legislative history of
the High Courts‟ territorial jurisdiction under Article 226 is traced
from its inception. Article 226 of the Constitution originally read
as follows:
"226. (1) Notwithstanding anything in article 32, every High Court shall have power, throughout the territories
in relation to which it exercises jurisdiction to issue to any person or authority, including in appropriate cases any Government, within those territories, directions, orders or writs, including writs in the nature of habeas corpus, mandamus, prohibition, quo warranto and certiorari, or any of them, for the enforcement of any of the rights conferred by part III and for any other purpose.
(2) The power conferred on a High Court by Clause (1) shall not be in derogation of the power conferred on the Supreme Court by Clause (2) of Article 32. "
12. This fell for consideration in Election Commission, India
v. Saka Venkata Subba Rao, AIR 1953 SC 210. In that case
the petitioner applied to the High Court of Madras under Article
226 of the Constitution for a writ of prohibition restraining the
Election Commission, a statutory authority located at New Delhi,
from enquiring into the alleged disqualification of the respondent
for membership to the Madras Legislative Assembly. The High
Court of Madras issued a writ. The Election Commission
approached the Supreme Court. Allowing the appeal and
reversing the decision of the High Court, the Court held that the
Madras High Court did not have the power to issue such a writ.
The Court observed that "..........the rule that cause of action
attracts jurisdiction in suits is based on a statutory enactment
and cannot apply to writs issuable under Article 226 which makes
no reference to any cause of action or where it arises, but insists
on the presence of the person or authority 'within the territories'
in relation to which the High Court exercises jurisdiction". The
argument of inconvenience was also not accepted because the
plain meaning of Article 226 was clear.
13. Again this question arose in Lt. Col. Khajoor Singh v. UOI
(supra). A Bench of seven Judges was called upon to consider the
correctness or otherwise of the decision in Saka Venkata Subba
Rao (supra). The majority reaffirmed and approved the view
taken by the Court earlier in Saka Venkata Subba Rao and held
that the High Court of Jammu and Kashmir was right in not
entertaining the writ petition filed by the petitioner on the ground
that it had no territorial jurisdiction. Speaking for the majority,
Sinha CJ observed : (AIR p.538, para 13):
"13. ... It seems to us therefore that it is not permissible to read in Article 226 the residence or location of the person affected by the order passed in order to determine the jurisdiction of the High Court. That jurisdiction depends on the person or authority passing the order being within those territories and the residence or location of the person affected can have no relevance on the question of the High Court‟s jurisdiction."
14. Article 226 was amended by the Constitution (Fifteenth
Amendment) Act, 1963 and after Clause (1), new Clause (1-A)
was inserted which read as under:
"226. (1-A) The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or
authority or the residence of such person is not within those territories."
By the Constitution (Forty-second Amendment) Act, 1976,
Clause (1-A) was renumbered as Clause (2).
15. The effect of the amendment was considered by the
Supreme Court in Alchemist Ltd. and another v. State Bank
of Sikkim and others, (2007) 11 SCC 335. The Court observed:
"15. The effect of the above decisions was that no High Court other than the High Court of Punjab (before the establishment of the High Court of Delhi) had jurisdiction to issue any direction, order or writ to the Union of India, because the seat of the Government of India was located in New Delhi. Cause of action was a concept totally irrelevant and alien for conferring jurisdiction on the High Courts under Article 226 of the Constitution. An attempt to import such concept was repelled by this Court. In the circumstances, Article 226 was amended by the Constitution (Fifteenth Amendment) Act, 1963 and after Clause (1), new Clause (1-A) was inserted which read as under:
"226. (1-A) The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories."
16. It may be stated that by the Constitution (Forty- second Amendment) Act, 1976, Clause (1-A) was
renumbered as Clause (2). The underlying object of amendment was expressed in the following words:
"Under the existing Article 226 of the Constitution, the only High Court which has jurisdiction with respect to the Central Government is the Punjab High Court. This involves considerable hardship to litigants from distant places. It is, therefore, proposed to amend Article 226 so that when any relief is sought against any Government, authority or person for any action taken, the High Court within whose jurisdiction the cause of action arises may also have jurisdiction to issue appropriate directions, orders or writs."
The effect of the amendment was that the accrual of cause of action was made an additional ground to confer jurisdiction on a High Court under Article 226 of the Constitution.
17. As Joint Committee observed:
"This clause would enable the High Court within whose jurisdiction the cause of action arises to issue directions, orders or writs to any Government, authority or person, notwithstanding that the seat of such Government or authority or the residence of such person is outside the territorial jurisdiction of the High Court. The Committee feels that the High Court within whose jurisdiction the cause of action arises in part only should also be vested with such jurisdiction."
18. The legislative history of the constitutional provisions, therefore, makes it clear that after 1963, cause of action is relevant and germane and a writ petition can be instituted in a High Court within the territorial jurisdiction of which cause of action in whole or in part arises."
TERRITORIAL JURISDICTION
16. The jurisdiction under Article 226(1) and Article 226(2) of
the Constitution of India is thus distinct and separate. Article
226(2) confers an additional power on every High Court to issue
writs throughout its territory within which the cause of action
wholly or in part arises. From the provision in Article 226(2) it is
clear that the maintainability or otherwise of the writ petition in
the High Court depends upon whether the cause of action for
filing the same arose, wholly or in part, within territorial
jurisdiction of that Court. „Cause of action‟ is a phenomenon well
understood in legal parlance. The collocation of the words „cause
of action wholly or in part arises‟ seems to have been lifted from
Section 20 of the CPC, which section also deals with the
jurisdictional aspect of the courts. As per that section, the suit
could be instituted in a court within the local limits of whose
jurisdiction the „cause of action wholly or in part arises‟. Judicial
pronouncements have accorded almost a uniform interpretation
to the said compendious expression even prior to the Fifteenth
Amendment of the Constitution as to mean „the bundle of facts
which it would be necessary for the plaintiff to prove, if traversed,
in order to support his right to the judgment of the court‟. [See
Read v. Brown, (1889) 22 QBD 128, Mohd. Khalil Khan v.
Mehbood Ali Mian, AIR 1949 PC 78].
17. A Bench of three learned Judges of the Supreme Court in the
case of Oil and Natural Gas Commission v. Utpal Kumar
Basu and Ors., (1994) 4 SCC 711 considered at length the
question of territorial jurisdiction under Article 226(2). Some of
the relevant observations made in the judgment are extracted
hereunder:
"Clause (1) of Article 226 begins with a non obstante clause - notwithstanding anything in Article 32 and provides that every High Court shall have power "throughout the territories in relation to which it exercises jurisdiction", to issue to any person or authority, including in appropriate cases, any Government, "within those territories" directions, orders or writs, for the enforcement of any of the rights conferred by Part III or for any other purpose. Under Clause (2) of Article 226 the High Court may exercise its power conferred by Clause (1) if the cause of action, wholly or in part, had arisen within the territory over which it exercises jurisdiction, notwithstanding that the seat of such Government or authority or the residence of such parson is not within those territories. On a plain reading of the aforesaid two clauses of Article 226 of the Constitution it becomes clear that a High Court can exercise the power to issue directions, orders or writs for the enforcement of any of the fundamental rights conferred by Part III of the Constitution or for any other purpose if the cause of action, wholly or in part, had arisen within the territories in relation to which it exercises jurisdiction, notwithstanding 'that the seat of the Government or authority or the residence of the person against whom the direction, order or writ is issued is not within the said territories. In order to confer jurisdiction on the High Court of Calcutta, NICCO must show that at least a part of the cause of action had arisen within the territorial jurisdiction of that Court. That is at best its case in the writ petition.
It is well settled that the expression "cause of action" means that bundle of facts which the petitioner must prove, if traversed, to entitle him to a judgment in his favour by the Court. In Chand Kour v. Partab Singh Lord Watson said:
. . .the cause of action has no relation whatever to the defence which may be set up by the defendant, nor does it depend upon the character of the relief prayed for by the plaintiff. It refers entirely to the ground set forth in the plaint as the cause of action, or, in other words, to the media upon which the plaintiff asks the Court to arrive at a conclusion in his favour.
Therefore, in determining the objection of lack of territorial jurisdiction the Court must take all the facts pleaded in support of the cause of action into consideration albeit without embarking upon an enquiry as to the correctness or otherwise of the said facts. In other words the question whether a High Court has territorial jurisdiction to entertain a writ petition must be answered on the basis of the averments made in the petition, the truth or otherwise whereof immaterial. To put it differently, the question of territorial jurisdiction must be decided on the facts pleaded in the petition. Therefore, the question whether in the instant case the Calcutta High Court had jurisdiction to entertain and decide the writ petition in question even on the facts alleged must depend upon whether the averments made in Paragraphs 5, 7, 18, 22, 26 and 43 are sufficient in law to establish that a part of the cause of action had arisen within the jurisdiction of the Calcutta High Court."
18. In Nasiruddin v. State Transport Appellate Tribunal
(supra), the Appellate Tribunal at Lucknow, pursuant to the orders
passed in Writ Petition No.750/1964 by the Lucknow bench of
Allahabad High Court, heard the appeal and directed the Regional
Transport Authority, Bareilly to grant one permanent stage
carriage permit to each of the respondents No.10 to 12. The
order of the Appellate Tribunal was challenged in a writ petition
filed before the Principal bench of Allahabad High Court. The
main ground in the writ petition was that the Lucknow bench of
the Allahabad High Court had no jurisdiction to entertain and
decide Writ Petition No.750/1964, because the dispute arose at
Bareilly in Rohilkhand Division, which was within the exclusive
jurisdiction of the Allahabad High Court, sitting at Allahabad, and
it had nothing to do with the Oudh territory. The matter was
referred to the Full Bench. One of the questions before the Full
Bench was whether the expression "....in respect of cases arising
in such areas in Oudh" used in the first proviso to Article 14 of the
High Court (Amalgamation) Order, 1948, refers to the place
where the case originated or to the place of the sitting of the last
court or authority whose decree or order is being challenged in
the proceeding before the High Court. Another incidental
question was whether the writ petition could have been
entertained, heard and decided by the Judges sitting at Lucknow.
The Full Bench took a view that Lucknow Bench had no
jurisdiction to hear Writ Petition No.750/1964. Allowing the
appeal, a four Judge bench of the Supreme Court held as follows:
"36. The meaning of the expression "in respect of cases arising in such areas in Oudh" in the first proviso to para 14 of the Order was answered by the High Court that with regard to applications under Article 226 the same will be "a case arising within the areas in Oudh" only if the right of the petitioner in such an application arose first at a place within an area in Oudh. The implication according to the High Court is that if the right of the petitioner arose first at any place outside any area in Oudh and if the subsequent orders either in the revisional or appellate stage were
passed by an authority within an area in Oudh then in such cases the Lucknow Bench would not have any jurisdiction. The factor which weighed heavily with the High Court is that in most cases where an appeal or revision would lie to the State Government, the impugned order would be made at Lucknow and on that view practically all writ petitions would arise at Lucknow.
37. The conclusion as well as the reasoning of the High Court is incorrect. It is unsound because the expression "cause of action" in an application under Article 226 would be as the expression is understood and if the cause of action arose because of the appellate order or the revisional order which came to be passed at Lucknow then Lucknow would have jurisdiction though the original order was passed at a place outside the areas in Oudh. It may be that the original order was in favour of the person applying for a writ. In such case an adverse appellate order might be the cause of action. The expression "cause of action" is well-known. If the cause of action arises wholly or in part at a place within the specified Oudh areas, the Lucknow Bench will have jurisdiction. If the cause of action arises wholly within the specified Oudh areas, it is indisputable that the Lucknow Bench would have exclusive jurisdiction in such a matter. If the cause of action arises in part within the specified areas in Oudh it would be open to the litigant who is the dominus litis to have his forum conveniens. The litigant has the right to go to a court where part of his cause of action arises. In such cases, it is incorrect to say that the litigant chooses any particular court. The choice is by reason of the jurisdiction of the court being attracted by part of cause of action arising within the jurisdiction of the court. Similarly, if the cause of action can be said to have arisen part within specified areas in Oudh and part outside the specified Oudh areas, the litigant will have the choice to institute proceedings either at Allahabad or Lucknow. The court will find out in each case whether the jurisdiction of the court is rightly attracted by the alleged cause of action.
38. ........ Fourth, the expression "cause of action" with regard to a civil matter means that it should be left to the litigant to institute cases at Lucknow Bench or at Allahabad Bench according to the cause of action arising wholly or in part within either of the areas. If the cause of action arises wholly within Oudh areas
then the Lucknow Bench will have jurisdiction. Similarly, if the cause of action arises wholly outside the specified areas in Oudh then Allahabad will have jurisdiction. If the cause of action in part arises in the specified Oudh areas and part of the cause of action arises outside the specified areas, it will be open to the litigant to frame the case appropriately to attract the jurisdiction either at Lucknow or at Allahabad......"
19. The judgment in Nasiruddin case clearly holds that the
place where an order is passed by an appellate authority or
revisional authority, as the case may be, the same would confer
jurisdiction on the High Court under Article 226 of the
Constitution of India. Secondly, it has been held that even where
a part of the cause of action arose, it would be open to the
litigant, who is the dominus litis to have his forum conveniens.
This principle was affirmed by the Supreme Court in Kusum
Ingots and Alloys Ltd. (supra). But before we examine the
decision in Kusum Ingot, we may refer to the Constitution Bench
judgment in Collector of Customs v. East India Commercial
Co. Ltd. (supra) and the decisions of the Bombay High Court in
Kishore Rungta and Ors. v. Punjab National Bank and Ors.
(supra) and of the Delhi High Court in Indian Institute of
Technology v. P.C.Jain and Ors.(supra) and that of the Madras
High Court in ORJ Electronics Oxides Ltd. v. Customs, Excise
and Service Tax (supra).
20. The decision of the Supreme Court in Collector of
Customs v. East India Commercial Co. Ltd. (supra) was
rendered prior to the amendment to Article 226. In this case, the
respondent had imported certain quantity of mineral oil. Out of
this quantity, the appellant, the Collector of Customs, Calcutta,
confiscated a part of the quantity. He also imposed a personal
penalty on the respondent under the Sea Customs Act, 1878.
The respondent appealed to the Central Board of Revenue under
Section 188 of the Act and this appeal came to be dismissed.
Thereupon, the respondent filed a petition under Article 226 of
the Constitution in Calcutta High Court. A question was raised as
to the jurisdiction of the Calcutta High Court to hear the petition.
The matter was referred to a Full Bench of the Calcutta High
Court. The Full Bench addressed itself to two questions, namely,
(i) whether any writ could issue against the Central Board of
Revenue which was a party to the writ petition and which was
permanently located outside the jurisdiction of the High Court,
and (ii) whether if no writ could issue against the Central Board of
Revenue any writ could be issued against the appellant (Collector
of Customs) which was the original authority to pass the order
under challenge, when the Appellate Authority (namely, the
Central Board of Revenue) had merely dismissed the appeal. The
Full Bench held that the Calcutta High Court had no jurisdiction to
issue a writ against the Central Board of Revenue. On the second
question, it held that as the Central Board of Revenue had merely
dismissed the appeal against the order of the Collector of
Customs, Calcutta, the really operative order was the order of the
Collector of Customs, which was located within the jurisdiction of
the High Court and that, therefore, it had jurisdiction to pass an
order against the Collector of Customs in spite of the fact that the
order had been taken in appeal to the Central Board of Revenue,
to which no writ could be issued. The Full Bench granted a
certificate of appeal to the Supreme Court. The Supreme Court,
allowing the appeal, held as follows:
"4. The question therefore turns on whether the order of the original authority becomes merged in the order of the Appellate Authority even where the Appellate Authority merely dismisses the appeal without any modification of the order of the original Authority. it is obvious that when the appeal is made, the Appellate Authority can do one of three things, namely, (i) it may reverse the order under appeal, (ii) it may modify that order, and (iii) it may merely dismiss the appeal and thus confirm order without any modification. ..... In all these cases after the Appellate Authority has disposed of the appeal, the operative order is the order of the Appellate Authority whether it has reversed the original order or modified it or confirmed it............ We, therefore, feel that on principle when once an order of an original Authority is taken in appeal to the Appellate Authority which is located beyond the territorial jurisdiction of the High Court, it is the order of the latter Authority which is the operative order after the appeal is disposed of; and as the High Court cannot issue a writ against the Appellate Authority for want of territorial jurisdiction it would not be open to it to Issue a writ to the original Authority which may be within its territorial jurisdiction once the appeal is disposed of, though it may be that the Appellate Authority has merely confirmed the order of the original Authority and dismissed the appeal."
The Court went on to hold:
"(5.) It is this principle, viz. that the appellate order is the operative order after the appeal is disposed of, which is in our opinion the basis of the rule that the decree of the Lower Court merges in the decree of the Appellate Court, and on the same principle it would not be incorrect to say that the order of the original Authority is merged in the order of the Appellate
Authority whatsoever its decision- whether of reversal or modification or mere confirmation."
21. In Kishore Rungta and Ors. v. Punjab National Bank
and Ors. (supra), the petitioners challenged an order passed by
the Debts Recovery Tribunal, Mumbai, dismissing the petitioners‟
appeal from an order of the Debt Recovery Tribunal, Jaipur and
also an order passed by the Debt Recovery Appellate Tribunal
dismissing the petitioners‟ review application. On behalf of the
respondent, a preliminary issue challenging the territorial
jurisdiction of the High Court was raised relying upon the
judgment of the Supreme Court in the case of Sita Ram
Singhania v. Bank of Tokyo-Mitsubishi Ltd. & Ors., (1999) 4
SCC 382, and a judgment of the learned single Judge (H.L.
Gokhale, J as he then was) dated 22nd February, 2000, in the case
of Gurukripa Pesticides Pvt. Limited & Ors. On the other hand,
the petitioner‟s contention was that the order of the Debt
Recovery Tribunal merged in the order of the Appellate Tribunal
which is in Mumbai. Accordingly, the Mumbai Court would have
jurisdiction in view of Article 121 of the Constitution of India. The
Court applying the ratio in Collector of Customs v. East India
Commercial Co. Ltd. (supra) held that the order of the Debt
Recovery Tribunal in Jaipur merged in the order of the Debt
Recovery Tribunal, Mumbai. The courts in Jaipur would have no
jurisdiction to entertain the writ petition which challenges the
orders of the Debt Recovery Appellate Tribunal, Mumbai. The
Mumbai Court, therefore, had the jurisdiction to entertain the
petition.
22. In Indian Institute of Technology v. P.C.Jain (supra), the
order of compulsory retirement was passed in Mumbai and the
petitioner was working at Mumbai. The statutory appeal was
rejected by the Appellate Authority at Delhi. A Division Bench of
this Court, following the decision in Collector of Customs v.
East India Commercial Co. Ltd. (supra), held as follows:
"18) The law is, therefore, well settled that when the original order merges in the appellate order, the writ is maintainable in the High Court within whose jurisdiction the appellate authority is based. The High Court of Delhi did possess the jurisdiction to deal with the matter and there is no infirmity or allegation in the finding of the learned single Judge on this ground. We affirm the same accordingly".
23. In ORJ Electronics Oxides Ltd. v. Customs, Excise and
Service Tax (supra), the Madras High Court held that the order
was passed by the Tribunal at Chennai and, therefore, the cause
of action had arisen in Chennai and the writ petition could lie at
the Principal bench of the High Court at Chennai. The view of the
single Judge holding that the words „in respect of cases arising
out of‟ would mean „pertaining to the district of‟ or „arising from‟
and, therefore, the writ petition could be entertained only at the
Madurai bench of the High Court and cannot be entertained at
the Principal bench was held to be incorrect. The Court following
the judgment in Kusum Ingots (supra) held that the Principal
bench at Chennai will have the jurisdiction to entertain the writ
petition.
24. We may now refer to the decision of a three judge Bench in
Kusum Ingots and Alloys Ltd. (supra) in some detail. In this
case, the question before the Court was whether the seat of
Parliament or the legislature of a State would be a relevant factor
for determining the territorial jurisdiction of a High Court to
entertain a writ petition under Article 226 of the Constitution of
India. The appellant before the Supreme Court was a company
having registered office at Mumbai. It obtained a loan from the
Bhopal branch of the State Bank of India. The bank issued a
notice for repayment of the said loan from Bhopal purported to be
in terms of the provisions of the Securitization and Reconstruction
of Financial Assets and Enforcement of Security Interest Act,
2002. Questioning the vires of the said Act, a writ petition was
filed before the Delhi High Court by the appellant which was
dismissed on the ground of lack of territorial jurisdiction. The
submission of the appellant before the High Court as also before
the Supreme Court was that as the constitutionality of a
parliamentary Act was in question, the High Court of Delhi has
the requisite jurisdiction to entertain the writ petition. The bench
held that the phraseology used in Section 20(c) of the C.P.C. and
Clause 2 of Article 226 being in pari materia, the decisions on
interpretation of Section 20(c) C.P.C. shall apply to the writ
proceedings also. Keeping in view the expressions used in Clause
2 of Article 226 of the Constitution of India, even if a small
fraction of cause of action accrues within the jurisdiction of the
Court, the Court will have jurisdiction in the matter. The Court
then went on to state that passing of a legislation by itself does
not confer any right to file a writ petition unless a cause of action
arises therefor. Explaining the distinction between a legislation
and executive action, the Court observed:
"20. A distinction between a legislation and executive action should be borne in mind while determining the said question.
21. A parliamentary legislation when it receives the assent of the President of India and is published in the Official Gazette, unless specifically excluded, will apply to the entire territory of India. If passing of a legislation gives rise to a cause of action, a writ petition questioning the constitutionality thereof can be filed in any High Court of the country. It is not so done because a cause of action will arise only when the provisions of the Act or some of them which were implemented shall give rise to civil or evil consequences to the petitioner. A writ court, it is well settled, would not determine a constitutional question in a vacuum.
23. A writ petition, however, questioning the constitutionality of a parliamentary Act shall not be maintainable in the High Court of Delhi only because the seat of the Union of India is in Delhi. (See Abdul Kafi Khan v. Union of India.)"
The Court further observed that the decision in Nasiruddin
is an authority for the proposition that place from where an
appellate order or revisional order is passed gives rise to a part of
cause of action although the original order was at a place outside
the said area. Even when the original authority is constituted at
one place and the appellate authority constituted at another, a
writ petition would be maintainable at both the places. As the
order of the appellate authority constitutes a part of cause of
action, the writ petition would be maintainable in the High Court
within whose jurisdiction it is situate having regard to the fact
that the order of original authority merges with the appellate
authority which is required to be set aside.
"27. When an order, however, is passed by a court or tribunal or an executive authority whether under provisions of a statute or otherwise, a part of cause of action arises at that place. Even in a given case, when the original authority is constituted at one place and the appellate authority is constituted at another, a writ petition would be maintainable at both the places. In other words, as order of the appellate authority constitutes a part of cause of action, a writ petition would be maintainable in the High Court within whose jurisdiction it is situate having regard to the fact that the order of the appellate authority is also required to be set aside and as the order of the original authority merges with that of the appellate authority."
The Court, finally cautioned that where only a small or
insignificant part of cause of action arises within the territorial
jurisdiction of the High Court, the same by itself may not be
considered to be a determinative factor compelling the High
Court to decide the matter on merit. In appropriate cases, the
Court may refuse to exercise its discretionary jurisdiction by
invoking the doctrine of forum conveniens.
25. The decision in Kusum Ingots (supra) thus affirms the view
taken in Nasiruddin's case that an order of appellate authority
constitutes a part of cause of action and a writ petition would be
maintainable in the High Court within whose jurisdiction it is
situate having regard to the fact that the order of the appellate
authority is also required to be set aside and as the order of the
original authority merges with that of the appellate authority.
Further, when a part of cause of action arises within one or the
other High Court, it will be for the petitioner to choose his forum.
The same line of reasoning was adopted in an earlier judgment in
Navinchandra N. Majithia v. State of Maharashtra, (2000) 7
SCC 640, where Thomas, J. in his concurring judgment observed:
34. When the Constitution was framed, Article 226, as it originally stood therein provided that "every High Court shall have power, throughout the territories in relation to which it exercises jurisdiction, to issue to any person or authority, including in appropriate cases any Government, within those territories directions, orders or writs ...".
Some of the decisions rendered by different High Courts during the earlier years of the post-Constitution period have given a wider perspective regarding the jurisdiction of the High Court and pointed out that a High Court can exercise powers under Article 226 even in respect of tribunals or authorities situated outside the territorial limits of its jurisdiction if such tribunal or authority exercises powers in such a manner as to affect the fundamental rights of persons residing or carrying on business within the jurisdiction of such High Court [vide K.S. Rashid Ahmed v. Income Tax Investigation Commission, M.K. Ranganathan v. Madras Electric Tramways (1904) Ltd., Aswini Kumar Sinha v. Dy. Collector of Central Excise and Land Customs. It was Subba Rao, J. (as the learned Chief Justice then was) who observed in M.K. Ranganathan case that:
"If a tribunal or authority exercises jurisdiction within the territories affecting such rights it may reasonably be construed that the authority or the tribunal functioned within the territorial jurisdiction of the High Court and, therefore, is amenable to its jurisdiction."
35. But a Constitution Bench of this Court has held in Election Commission, India v. Saka Venkata Subba Rao thus:
"[T]he power of the High Court to issue writs under Article 226 of the Constitution is subject to the two-fold limitation that such writs cannot run beyond the territories subject to its jurisdiction and the person or authority to whom the High Court is empowered to issue such writs must be amenable to the jurisdiction of the High Court either by residence or location within the territories subject to its jurisdiction."
36. It was the said decision of the Constitution Bench which necessitated the Parliament to bring the Fifteenth Amendment to the Constitution by which Clause (1A) was added to Article 226. That clause was subsequently renumbered as Clause (2) by the Constitution Forty Second Amendment. Now Clause (2) of Article 226 reads thus:
"226 (2) The power conferred by Clause (1) to issue directions, orders or writs to any Government authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories.
37. The object of the amendment by inserting Clause (2) in the Article was to supersede the decision of the Supreme Court in Election Commission v. Saka Venkata Subba Rao (Supra) and to restore the view held by the High Courts in the decisions cited above. Thus the power conferred on the High Courts under Article 226 could as well be exercised by any High Court exercising jurisdiction in relation to the territories within which "the cause of action, wholly or in part, arises" and it is no matter that the seat of the authority concerned is outside the territorial limits of the jurisdiction of that High Court. The amendment is thus aimed at widening the width of the area of reaching the writs issued by different High Courts.
26. The learned single Judge in deciding the issue of territorial
jurisdiction has relied upon the decisions of this Court in
Rajkumar Shivhare v. Assistant Director of Enforcement,
Mumbai (supra) and West Coast Ingots (P) Ltd. v.
Commissioner of Central Excise, New Delhi (supra), which in
turn rely upon the judgment of the Supreme Court in Ambica
Industries v. Commissioner of Central Excise (supra) and a
judgment of the Delhi High Court in Bombay Snuff (P) Ltd. v.
UOI (supra). The decision in Ambica Industries and Bombay
Snuff (P) Ltd. dealt with statutory appeals and the law, as laid
down therein, cannot be applied to a writ petition under Article
226 of the Constitution of India. In Ambica Industries case, the
issue was relating to determination of situs of the High Court in
which appeals would lie under Section 35-G(1) of the Central
Excise Act, 1944. The appellant therein carried on business at
Lucknow and was assessed at that place. The matter ultimately
came up before CESTAT, New Delhi, which had been exercising
territorial jurisdiction over U.P., NCT of Delhi and Maharashtra.
The appellant then filed an appeal in terms of Section 35-G of the
Central Excise Act before the Delhi High Court, which in turn held
that it had no territorial jurisdiction in the matter. The appellant
then filed the appeals before the Supreme Court by special leave.
Referring to Section 35-G(9) of the Central Excise Act, the
appellant submitted that the High Court had erred in arriving at
the said conclusion. It argued that in terms of Section 100(1)
CPC, the order of the first appellate court being a decree, a
second appeal would lie before the High Court to which it was
subordinate. On behalf of the appellant, reliance was placed on
the decision in Nasiruddin case. Dismissing the appeal, Justice
S.B. Sinha, speaking for the bench observed:
12. The said decision proceeded on the basis that part of the cause of action may arise at the forum where the appellate order or the revisional order is sourced. If, thus, a cause of action arises within one or the other High Court, the petitioner shall be the dominus litis. Indisputably, if this set of reasoning is to be accepted, the impugned judgment as also the decision rendered in Bombay Snuff would not be correct. Before dilating on the said proposition of law it may be noticed that the decision of a tribunal would be binding on the assessing authority. If the situs of the Appellate Tribunal should be considered to be the determinative factor, a decision rendered by the tribunal shall be binding on all the authorities exercising its jurisdiction under the said tribunal.
13. The Tribunal, as noticed hereinbefore, exercises jurisdiction over all the three States. In all the three States there are High Courts. In the event, the aggrieved person is treated to be the dominus litis, as a result whereof, he elects to file the appeal before one or the other High Court, the decision of the High Court shall be binding only on the authorities which are within its jurisdiction. It will only be of persuasive value on the authorities functioning under a different jurisdiction. If the binding authority of a High Court does not extend beyond its territorial jurisdiction and the decision of one High Court would not be a binding precedent for other High Courts or courts or tribunals outside its territorial jurisdiction, some sort of judicial anarchy shall come into play. An assessee, affected by an order of assessment made at Bombay, may invoke the jurisdiction of the Allahabad High Court to take advantage of the law laid down by it and which might suit him and thus he would be able to successfully evade the law laid down by the High Court at Bombay.
14. Furthermore, when an appeal is provided under a statute, Parliament must have thought of one High Court. It is a different matter that by way of necessity,
a tribunal may have to exercise jurisdiction over several States but it does not appeal to any reason that Parliament intended, despite providing for an appeal before the High Court, that appeals may be filed before different High Courts at the sweet will of the party aggrieved by the decision of the tribunal.
The Court made it clear that in a case of this nature, the
doctrine of cause of action may not be invoked. The tests which
are relevant to petitions under Articles 226 and 227 cannot be
applied when the appellate court exercises its jurisdiction over a
tribunal situated in more than one State. In such a situation, the
High Court situated in the State where the first court is located
should be considered to be the appropriate appellate authority.
The Code of Civil Procedure did not contemplate such a situation.
It was further observed that in Nasiruddin's case (supra) and in
Kusum Ingots case (supra), the Court was not dealing with a
question of this nature. Therefore, the same are not authorities
for the proposition that the High Court, which is situated at the
same place as the situs of the tribunal, alone will have
jurisdiction. If the cause of action doctrine is given effect to,
invariably more than one High Court may have jurisdiction, which
is not contemplated.
27. In the light of the above discussion, it is clear that the
decision of the Supreme Court in Ambica Industries and also of
this Court in Bombay Snuff (P) Ltd. have no bearing in deciding
the territorial jurisdiction of the High Court under Article 226(1)
and (2) of the Constitution of India. The distinction between
statutory appeals to the High Court and petitions under Article
226 has been carved out by the Apex Court itself. The law laid
down with respect to statutory appeals in Ambica Industries
case is thus not applicable to writ petitions arising out of orders of
Tribunals.
28. The decisions relied upon by Mr. Yashobant Das, learned
senior counsel appearing for the respondent, in State of
Rajasthan v. Swaika Properties (supra) and Eastern
Coalfields Ltd & Ors . v Kalyan Banerjee have no application
to the present case where the appellate authority whose order is
impugned in the writ petition is located within the jurisdiction of
this Court. The judgment of Judicial Committee in Ryots of
Garabandho v. Zamindar of Parlakimedi (supra) is a pre-
constitution judgment and is of no assistance to the respondent.
29. As held in Nasiruddin's case, even where part of the
cause of action arose, it would be open to the litigant, who is the
dominus litis to have his forum conveniens. In the present case,
since the Appellate Authority is situated at New Delhi, the Delhi
High Court has the jurisdiction under Article 226 of the
Constitution of India and, therefore, there was no occasion for the
learned single Judge to apply the principle of forum conveniens to
refuse to exercise the jurisdiction. The principle of forum non-
conveniens originated as a principle of international law,
concerned with Comity of Nations. A domestic court in which
jurisdiction is vested by law otherwise ought not to refuse
exercise of jurisdiction for the reason that under the same law
some other courts also have jurisdiction. However, the remedy
under Article 226 being discretionary, the court may refuse to
exercise jurisdiction when jurisdiction has been invoked mala
fide. There is no such suggestion in the present case. Nothing has
been urged that it is inconvenient to the contesting respondent to
contest the writ before this Court. The counsel for the contesting
respondent has not disputed the jurisdiction of this Court; his
main contention is of possibility of conflict. We do not find any
merit in this contention of the counsel for the contesting
respondent. First, that is not the case in hand. The contesting
respondent is not aggrieved by the order of the appellate
authority and has not assailed the same before any High Court.
Thus, there is no possibility of conflicting judgments or confusion
in the present case. Secondly, even if in a given case such a
situation were to arise, the same is bound to be brought to the
notice of the court and the likelihood of both courts proceeding
with the writ petition and conflicting judgments is remote. In such
a situation, following the principle in Section 10 of the Code of
Civil Procedure, the subsequently filed petition may be stayed in
view of the earlier petition entailing similar questions or the court
may ask the petitioner to approach the High Court where the
earlier petition has been filed. In our opinion, it will be
inappropriate to refuse to exercise jurisdiction merely on the
basis of possibility of conflict of judgments, particularly in view of
the clear language of Article 226(2).
30. Having held that this Court has jurisdiction, it cannot be
said that only a insignificant or miniscule part of the cause of
action has accrued within the jurisdiction of this Court or that the
substantial cause of action has accrued within the jurisdiction of
the High Court of Andhra Pradesh. In fact, the sole cause of action
for the writ petition is the order of the appellate authority and
which cause of action has accrued entirely within the jurisdiction
of this Court and this Court would be failing in its duty/function if
declined to entertain the writ petition on the ground of the
contesting respondent being situated within the jurisdiction of the
High Court of Andhra Pradesh. Though the petition has been filed
under Article 226 of the Constitution, it cannot be lost sight of
that jurisdiction in such cases under Article 226 is overlapping
with Article 227. Article 227 is clear in this regard. The power of
superintendence over Tribunals is vested in the High Court within
whose jurisdiction the Tribunal is situated. In that light of the
matter also, it cannot be said that only insignificant or miniscule
part of the cause of action has accrued within the jurisdiction of
this Court. The appellate authority in the present case having
passed the order which is impugned in the petition, being
situated within the jurisdiction of this Court, even if the cause of
action doctrine were to be invoked, substantial part of the cause
of action has accrued within the jurisdiction of this Court only.
Even the language of the impugned order giving rise to the cause
of action in the writ petition, discloses significant cause of action
to have accrued within the jurisdiction of this Court. This Court
while deciding this writ petition is not required to issue any
direction, order or writ to any person outside its jurisdiction.
Section 110 H of the Insurance Act provides for appeal to the
Central Government, seat whereof is admittedly within the
jurisdiction of this Court.
CONCLUSION
31. For the foregoing reasons, we hold that where an order is
passed by an appellate authority or a revisional authority, a part
of cause of arises at that place. When the original authority is
situated at one place and the appellate authority is situated at
another, a writ petition would be maintainable at both the places.
As the order of appellate authority constitutes a part of cause of
action, a writ petition would be maintainable in the High Court
within whose jurisdiction it is situate having regard to the fact
that the petitioner is dominus litis to choose his forum, and that
since the original order merges into the appellate order, the place
where the appellate authority is located is also forum conveniens.
32. In the result, the appeal is allowed. The order passed by the
learned single Judge is set aside. The writ petition is restored to
file. The learned single Judge is requested to decide the writ
petition expeditiously and preferably within a period of three
months from today.
CHIEF JUSTICE
RAJIV SAHAI ENDLAW, J
NEERAJ KISHAN KAUL, J JULY 2nd, 2009 "pk"
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!