Citation : 2023 Latest Caselaw 235 Del
Judgement Date : 18 January, 2023
NEUTRAL CITATION NO: 2023/DHC/000551
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of order: 18th January 2023
+ TEST.CAS. 54/2014 & CCP(O) 11/2022 & I.A. 10673/2020 & I.A.
15446/2021 & I.A. 675/2022 & I.A. 13488/2022 & I.A. 20911/2022
& I.A. 21636/2022
SANJAY KALRA ..... Petitioner
Through: Ms.Kajal Chandra, Ms.Prerna
Chopra, Mr.Divye Puri and
Ms.Sakshi Anand, Advocates For
petitioner.
versus
STATE .....Respondent
Through: Mr.Sandeep Sethi, Senior Advocate
with Ms.Ruby Singh Ahuja,
Mr.Varun Khanna, Mr.Akshay
Agrawal and Mr.Vasu Singh
Advocate for LR No. 1 and 4
Mr.Vinay Garg, Senior Advocate
with Ms. Snehpreet Kaur, Advocate
for LR No.3/applicant in I.A. No.
21636/2022
Mr.Harish Malhotra, Senior Advocate
with Mr.Rajiv Bahl and Mr.Vikas
Tomar, Advocates for LR No.5
Ms.Mansi Pankaj Jain in
person/applicant in I.A. No.
13488/2022
CORAM:
HON'BLE MR. JUSTICE CHANDRA DHARI SINGH
ORDER
CHANDRA DHARI SINGH, J. (Oral)
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
I.A. No. 21636/2022 (u/S 151 CPC by LR No.3 Pankaj Jain)
1. The instant application under Section 151 of the Code of Civil Procedure, 1908 (hereinafter referred to as the "CPC") has been filed on behalf of the applicant seeking the following reliefs:
"a) Recall and set aside the order dated 22.11.2016 passed in Test. Case No. 54/2014 and relieve the Applicant from the undertaking given therein, Or,
b)Direct Respondent No. 2 to come up with an alternative payout plan for the unfulfilled commitment as per the MOFS dated 17.11.2016, and more particularly, direct Respondent No 2 to pay the balance of 23,00,00,000 (Twenty Three Crores) immediately along with interest accrued since the date of signing of MoFS, or,
c) to transfer in the name of the Applicant such other properties which are registered in the Respondent No 2's name in order to compensate for the promise of payment of Rs. 23,00,00,000 (Rupees twenty-three crores Only,Or
d) Directs Respondent No. 2 to provide the Applicant with an alternate payment schedule, i.e. the date and time of transfer of such monies as mentioned in clause 4(iv)(a) and clause 4(iv)(a) and abide by the same in letter and spirit. OR
e) To Restore the earlier arrangement of monthly payment revised to Rs Six Lakhs per month along with other expenses to the Applicant, which was prevalent at the time when his father was alive."
2. Learned counsel for the applicant/petitioner submitted that the applicant had filed an application bearing number IA No. 10722/2019 with similar reliefs before this Court, but the same was withdrawn with liberty to take appropriate steps with respect to the family settlement if the need arises
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
vide order of this Court dated 19th December 2019.
3. Learned counsel for the applicant submitted that despite the applicant's total compliance of the obligations enumerated in the agreement, the mother has failed to fulfil her obligations substantially. It is stated that it has become crystal clear that the mother/the LR 1 does not wish to fulfil her commitment given to the applicant in the Family Settlement filed before this Court, contingent upon which the applicant had granted his NOC in the present proceedings and impressed upon the Executor to withdraw the other case bearing TEST. Case No. 05/2015 where the applicant was the major beneficiary of the last Will of his father, late Shri Davinder Kumar Jain.
4. It is further submitted that after withdrawal of the legal cases instituted by the applicant against respondent No. 2 and compliance of all the conditions by the applicant, the respondent no. 2 breached the Family Settlement in its entirety by not just delaying the payments and transfer of properties but also by amending the Family Settlement dated 17th November, 2016 multiple times as per her own convenience but whenever the applicant would remind and demand the fulfilment of her obligations as per clause 4 (IV) of the Family Settlement, she would curtly reply that the Family Settlement is "sacrosanct" and she will strictly go by the terms as mentioned therein.
5. It is thus prayed that the old arrangement which was prevalent during the lifetime of his father, Late Sh. D.K Jain, wherein the applicant was paid a monthly salary of Rs.3,00,000/- per month, be restored and revised to Rs.6,00,000/- per month in tune with the inflation, rising cost and having
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
regard to the fact that now the applicant is not staying in the family home anymore. It is further submitted that if the order is recalled and set aside and the Applicant is relieved from the undertaking, no prejudice would be caused to any of the parties as the LR 5's evidence in terms of her objections raised against the present petition is still continuing.
6. It is submitted that in view of the aforesaid facts and circumstances, the applicant herein presents this application before this Court to recall and set aside the order dated 22nd November, 2016 and relieve the applicant from the undertaking on such terms as this Court may deem it fit and proper.
7. Per Contra, learned counsel for the respondent vehemently opposed the prayers made in the instant application and submitted that the applicant had filed IA No. 10722/2019 with similar reliefs before this Court, which was withdrawn with liberty to take appropriate remedies vide order dated 19 December, 2019.
8. Therefore, it is submitted that there is no doubt that the instant application is nothing but an abuse of process. The instant application accordingly merits to be dismissed.
9. Heard learned counsel for the parties and perused the record as well as the impugned order that is sought to be recalled.
10. The applicant has prayed for an order for recall and setting aside the order dated 22nd November, 2016 passed in Test. Case No. 54/2014 and to relieve the applicant from the undertaking given therein.
11. The relevant portion of the impugned order dated 22nd November,
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
2016 passed in Test. Case No. 54/2014 is reproduced hereunder:
"Mr. Pankaj Jain is one of the legal heirs of the deceased Sh. Davinder Kumar Jain respecting whose estate the present petition was filed and has been pending. The applicant/Pankaj Jain had earlier filed some objections and had moved an application under Section 151 CPC which was registered as IA 9078/2015. By the fresh application, IA 14437/2016, the applicant informs that he has entered into a family settlement with his mother Smt. Usha Jain, which oral settlement was reduced into writing on 17.11.2016, copy of which document duly notarized has been filed with the application, it having been attested as a witness by Smt. Pooja Jain, both the said Smt. Usha Jain and Smt. Pooja Jain having been shown amongst the legal heirs in the petition (para
11).
In view of the above said family settlement between the afore-said set of parties, Mr. Pankaj Jain /applicant does not press his objections to the probate petition and also withdraws the application IA 9078/2015. The learned counsel submits that Mr. Pankaj Jain and Smt. Usha Jain are present in person in the court. The application IA 14437/2016 is supported by affidavit of Mr. Pankaj Jain. Mr. Sandeep Sethi, learned senior counsel representing Smt. Usha Jain submits that his client stands by the family settlement, on the basis of which IA 14437/2016 has been filed and undertakes to remain bound by the commitments made therein. The applicant Mr. Pankaj Jain also submits similar undertaking to remain bound by the commitments made in the family settlement which is the basis of the application at hand.
Thus, the application IA 14437/2016 is allowed. The objections shall stand disposed of as withdrawn. Application (IA 9078/2015) is also dismissed as withdrawn. The above-mentioned parties shall remain bound by their respective undertakings.
Learned counsel on all sides clarify that the contest survives only by Smt. Payal Kapoor and Smt. Priya Jain."
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
12. A bare perusal of the order makes it evident that the said order has been passed in view of the submissions made by the parties including the applicant. The applicant on the said date had informed this Court that he had entered into a family settlement with his mother Smt. Usha Jain, which oral settlement was reduced into writing on 17th November, 2016. The applicant/Mr. Pankaj Jain also submitted an undertaking to remain bound by the commitments made in the family settlement which is the basis of the application at hand.
13. Before delving into the matter, it is pertinent to peruse the law on recall of its order by a Court.
14. Section 151 of the CPC provides for Civil Courts to invoke their inherent jurisdiction and utilize the same to meet the ends of justice or to prevent abuse of process. Although the provision is broadly worded, the said provision has been interpreted to limit its ambit to only those circumstances where certain procedural gaps exist, to ensure that substantive justice is not obliterated by hyper technicalities. As far as back in 1961, the Hon'ble Supreme Court in Padam Sen v. State of U.P., AIR 1961 SC 218, observed as under:
"8. ...The inherent powers of the Court are in addition to the powers specifically conferred on the Court by the Code. They are complementary to those powers and therefore it must be held that the Court is free to exercise them for the purposes mentioned in Section 151 of the Code when the exercise of those powers is not in any way in conflict with what has been expressly provided in the Code or against the intentions of the Legislature. It is also well recognized that the inherent power is not to be exercised in a manner which will be contrary to or
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
different from the procedure expressly provided in the Code."
15. In the case of Budhia Swain v. Gopinath Deb, (1999) 4 SCC 396, the Hon'ble Supreme Court held as under:
"6. What is a power to recall? Inherent power to recall its own order vesting in tribunals or courts was noticed in Indian Bank v. Satyam Fibres (India) (P) Ltd. [(1996) 5 SCC 550] Vide para 23, this Court has held that the courts have inherent power to recall and set aside an order
(i) obtained by fraud practised upon the court,
(ii) when the court is misled by a party, or
(iii) when the court itself commits a mistake which prejudices a party.
In A.R. Antulay v. R.S. Nayak [(1988) 2 SCC 602 : 1988 SCC (Cri) 372 : AIR 1988 SC 1531, para 130] (vide para 130), this Court has noticed motions to set aside judgments being permitted where
(i) a judgment was rendered in ignorance of the fact that a necessary party had not been served at all and was shown as served or in ignorance of the fact that a necessary party had died and the estate was not represented,
(ii) a judgment was obtained by fraud,
(iii) a party has had no notice and a decree was made against him and such party approaches the court for setting aside the decision ex debito justitiae on proof of the fact that there was no service.
7. In Corpus Juris Secundum (Vol. XIX) under the chapter "Judgment --Opening and Vacating" (paras 265 to 284, at pp.
487-510) the law on the subject has been stated. The grounds on which the courts may open or vacate their judgments are generally matters which render the judgment void or which are
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
specified in statutes authorising such actions. Invalidity of the judgment of such a nature as to render it void is a valid ground for vacating it at least if the invalidity is apparent on the face of the record. Fraud or collusion in obtaining a judgment is a sufficient ground for opening or vacating it. A judgment secured in violation of an agreement not to enter a judgment may be vacated on that ground. However, in general, a judgment will not be opened or vacated on grounds which could have been pleaded in the original action. A motion to vacate will not be entered when the proper remedy is by some other proceedings, such as by appeal. The right to vacation of a judgment may be lost by waiver or estoppel. Where a party injured acquiesces in the rendition of the judgment or submits to it, waiver or estoppel results.
8. In our opinion a tribunal or a court may recall an order earlier made by it if
(i) the proceedings culminating into an order suffer from the inherent lack of jurisdiction and such lack of jurisdiction is patent,
(ii) there exists fraud or collusion in obtaining the judgment,
(iii) there has been a mistake of the court prejudicing a party, or
(iv) a judgment was rendered in ignorance of the fact that a necessary party had not been served at all or had died and the estate was not represented.
The power to recall a judgment will not be exercised when the ground for reopening the proceedings or vacating the judgment was available to be pleaded in the original action but was not done or where a proper remedy in some other proceeding such as by way of appeal or revision was available but was not availed. The right to seek vacation of a judgment may be lost by waiver, estoppel or acquiescence."
16. The judgment of the Hon'ble Supreme Court in Ram Prakash
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
Agarwal v. Gopi Krishan, (2013) 11 SCC 296 further clarifies the law on the use of the power under Section 151 of the CPC by the Court and holds as follows:
"13. Section 151 CPC is not a substantive provision that confers the right to get any relief of any kind. It is a mere procedural provision which enables a party to have the proceedings of a pending suit conducted in a manner that is consistent with justice and equity. The court can do justice between the parties before it. Similarly, inherent powers cannot be used to re-open settled matters. The inherent powers of the Court must, to that extent, be regarded as abrogated by the legislature. A provision barring the exercise of inherent power need not be express, it may even be implied. Inherent power cannot be used to restrain the execution of a decree at the instance of one who was not a party to suit. Such power is absolutely essential for securing the ends of justice, and to overcome the failure of justice. The Court under Section 151 CPC may adopt any procedure to do justice, unless the same is expressly prohibited.
XXX
19. In view of the above, the law on this issue stands crystallised to the effect that the inherent powers enshrined under Section 151 CPC can be exercised only where no remedy has been provided for in any other provision of CPC. In the event that a party has obtained a decree or order by playing a fraud upon the court, or where an order has been passed by a mistake of the court, the court may be justified in rectifying such mistake, either by recalling the said order, or by passing any other appropriate order. However, inherent powers cannot be used in conflict of any other existing provision, or in case a remedy has been provided for by any other provision of CPC. Moreover, in the event that a fraud has been played upon a party, the same may not be a case where inherent powers can be exercised."
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
17. Recently, in the case of My Palace Mutually Aided Coop. Society v. B. Mahesh, 2022 SCC OnLine SC 1063, the Hon'ble Supreme Court has held as under:
"27. In exercising powers under Section 151 of the CPC, it cannot be said that the civil courts can exercise substantive jurisdiction to unsettle already decided issues. A Court having jurisdiction over the relevant subject matter has the power to decide and may come either to a right or a wrong conclusion. Even if a wrong conclusion is arrived at or an incorrect decree is passed by the jurisdictional court, the same is binding on the parties until it is set aside by an appellate court or through other remedies provided in law.
28. Section 151 of the CPC can only be applicable if there is no alternate remedy available in accordance with the existing provisions of law. Such inherent power cannot override statutory prohibitions or create remedies which are not contemplated under the Code. Section 151 cannot be invoked as an alternative to filing fresh suits, appeals, revisions, or reviews. A party cannot find solace in Section 151 to allege and rectify historic wrongs and bypass procedural safeguards inbuilt in the CPC."
18. In view of the aforesaid, it is evident that the scope of Section 151 of the CPC is limited and the inherent powers enshrined therein can be exercised only where no remedy has been provided for in any other provision of law. The exceptions carved out where recall of order can be permitted, as outlined in the aforementioned judgments, have not been satisfied by the applicant.
19. It is also a matter of record that the applicant had filed an application bearing number IA No. 10722/2019 with similar reliefs as being contested in the instant application before this Court. While assailing the merits and
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
fairness of the Family Settlement, and claiming it to be one-sided, it was submitted therein that the consent of Mr. Pankaj Jain was not a free consent and that he was under coercion. It was further submitted therein that the applicant was made to give the said undertaking without understanding the matter and by emotionally blackmailing and also by playing fraud and under duress.
20. The said application, however, was dismissed as withdrawn with the liberty to take appropriate remedies with respect to family settlement if the need arises vide order dated 19th December 2019. The relevant portion of the said Order is reproduced hereunder:
"19. The counsel for the applicant/legal representative No.3 Pankaj Jain withdraws the application with liberty to take appropriate remedies with respect to the Family Settlement, if need arises.
20. The application is dismissed with liberty to the applicant to take appropriate legal proceedings."
21. The prayers in the instant application, in its sum and substance, are substantially similar to those mentioned in IA No. 10722/2019. Filing the same application with similar reliefs under the same provision after withdrawing it on an earlier occasion in the same proceedings with the same subject matter, is nothing but an abuse of process.
22. In any case, it is an established position of law that settled things cannot be permitted to be unsettled at the behest of a party unless the exceptions delineated in the judgments cited hereinabove are met. Merely
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
on the basis of the submission that the mother/the LR 1 does not wish to fulfil her commitment given to the applicant in the Family Settlement filed before this Court, contingent upon which the applicant had granted his NOC in the present proceedings, the order cannot be recalled.
23. In the instant case, there is no iota of doubt that the order sought to be recalled was based on party's own consent and in view of the fact that no exceptional circumstances, as outlined hereinabove are being met, no case is made out to entertain the aforesaid application.
24. In light of the above, the instant application being devoid of merits stands dismissed.
CCP(O) 11/2022
1. The present petition for contempt under Section 10 and 12 of the Contempt of Courts Act, 1971, read with Order XXXIX Rules 2A has been filed by the petitioner seeking following prayers:
a) punish respondents/contemners for willful disobedience of the order dated 14.11.2014 passed by this Hon'ble Court in Test. Cas.54 of 2014 by putting them in civil imprisonment and attaching their properties; and
b) direct the Contemnors to purge the contempt by restoring status quo ante in respect of the charge on the subject properties, i.e., F- 89, Okhla Industrial Estate, Phase III, New Delhi, and 229, Okhla Industrial Estate Phase III, New Delhi; and/or
c) pass any such other or further orders' as deem fit and proper in the interest of justice;"
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16 NEUTRAL CITATION NO: 2023/DHC/000551
2. Issue notice to the alleged contemnor.
3. Ms.Ruby Singh Ahuja, learned counsel appearing for the LR No.1 accepts notice and seeks two weeks' time to file reply to the present contempt petition.
4. Let the reply to the application be filed within a period of two weeks. The rejoinder, if any, thereto, be filed within a period of two weeks thereafter.
5. List on 17th May, 2023.
The order be uploaded on the website forthwith.
(CHANDRA DHARI SINGH) JUDGE JANUARY 18, 2023 SV/@dityak.
Click here to check corrigendum, if any
Signature Not Verified Digitally Signed
By:GAURAV SHARMA Signing Date:25.01.2023 17:00:16
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!