Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lavariya Devrajbhai Devraj ... vs Charity Commissioner
2021 Latest Caselaw 15731 Guj

Citation : 2021 Latest Caselaw 15731 Guj
Judgement Date : 6 October, 2021

Gujarat High Court
Lavariya Devrajbhai Devraj ... vs Charity Commissioner on 6 October, 2021
Bench: Vipul M. Pancholi
C/CRA/228/2021                        JUDGMENT DATED: 06/10/2021



IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
   R/CIVIL REVISION APPLICATION     NO.   228 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 236 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 237 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 238 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 239 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 240 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 241 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 242 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 243 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 244 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 245 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 246 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 247 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 248 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 249 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 250 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 251 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 252 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 253 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 254 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 255 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 256 of 2021
                        With
   R/CIVIL REVISION APPLICATION     NO. 257 of 2021
                        With


                     Page 1 of 12

                                            Downloaded on : Sun Jan 16 22:04:33 IST 2022
      C/CRA/228/2021                        JUDGMENT DATED: 06/10/2021



         R/CIVIL REVISION APPLICATION     NO. 258 of 2021
                             With
         R/CIVIL REVISION APPLICATION     NO. 259 of 2021
                             With
         R/CIVIL REVISION APPLICATION     NO. 260 of 2021
                             With
         R/CIVIL REVISION APPLICATION     NO. 261 of 2021
                             With
         R/CIVIL REVISION APPLICATION     NO. 262 of 2021

FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI              :        Sd/-

=======================================================

1    Whether Reporters of Local Papers may be
     allowed to see the judgment ?                               NO

2    To be referred to the Reporter or not ?                     NO

3    Whether their Lordships wish to see the
     fair copy of the judgment ?                                 NO

4    Whether this case involves a substantial
     question of law as to the interpretation
     of the Constitution of India or any                         NO
     order made thereunder ?

=======================================================
          LAVARIYA DEVRAJBHAI DEVRAJ RAYJIBHAI
                         Versus
                  CHARITY COMMISSIONER
=======================================================
Appearance:
MR PUSHPADATTA VYAS(1296) for the Applicant(s) No. 1
MS JYOTI BHATT, AGP for the Opponent(s) No. 1,8,9
MR SACHIN D VASAVADA(3342) for the Opponent(s) No.2-6
MR SD MOTWANI(6681) for the Opponent(s) No. 7
=======================================================

    CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI

                      Date : 06/10/2021

                        ORAL JUDGMENT

1. Learned advocates appearing for the parties have

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

jointly requested that as the issue involved in

these applications is similar, all these

applications be finally disposed of at an

admission stage. Therefore, all these applications

are heard together and are being decided by this

common judgment.

2. Rule. Learned AGP Ms. Jyoti Bhatt for respondent

no.1, learned advocate, Mr. Sachin Vasavada for

respondent nos.2 to 6 and learned advocate, Mr.

S.D. Motwani for respondent no.7 waive service of

notice of Rule.

3. All these Civil Revision Applications are filed

under Section 115 of the Code of Civil Procedure,

1908 (hereinafter referred to as "the Code") by

the applicant challenging the order passed by the

concerned trial court, whereby the application

filed by the applicant under Order 7, Rule 11 of

the Code has been rejected.

4. For the sake of convenience, facts as stated in

Civil Revision Application No.228/2021 are

considered, which are as under,

4.1 The present applicant had filed Regular Civil

Suit No.61/2016 before the concerned trial

court against the respondent nos.2 to 6,

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

however during the pendency of the said

proceeding, compromise was arrived at between

the parties and, therefore on the basis of

the said compromise, consent decree dated

07.10.2016 was passed by the concerned trial

court.

4.2 Thereafter, the present respondent no.1 i.e.

the Charity Commissioner, Gujarat State, who

was not party to the said proceeding, came to

know about the consent decree passed by the

concerned Court on 07.10.2016, he filed

separate Regular Civil Suit No.71/2020

against the present applicant and the

respondent nos.2 to 7. In the said plaint,

the respondent no.1 herein has challenged the

consent decree dated 07.10.2016 passed by the

concerned trial court in Regular Civil Suit

No.61/2016 on various grounds.

4.3 After filing of the said suit by the

respondent no.1, the present applicant filed

an application under Order 7, Rule 11 of the

Code on the ground that the suit filed by the

respondent no.1 is barred by law. In support

of the said contention, the applicant has

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

placed reliance upon the Order 23, Rule 3A of

the Code.

4.4 The trial court, vide impugned order dated

12.07.2021, rejected the application, Exh.31

filed by the applicant and, therefore, the

applicant has filed the present Revision

Application.

5. Learned advocate, Mr. Vyas appearing for the

applicant has mainly contended that the suit filed

by the respondent no.1 challenging the consent

decree dated 07.10.2016 is not maintainable in

view of the provision contained in Order 23, Rule

3A of the Code. Learned advocate has submitted

that the issue involved in the present matter is

squarely covered by the decision rendered by the

Full Bench of this Court in case of Sakina

Sultanali Sunesara (Momin) Vs. Shia Imami Ismaili

Momin Jamat Samaj, reported in 2020 (1) GLR 586.

Learned advocate has mainly relied upon the

observations made in Paragraph No.40 of the said

decision. Learned advocate has, therefore, urged

that the impugned order passed by the trial court

rejecting the application filed under Order 7,

Rule 11 of the Code be quashed and set aside and

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

thereby the plaint of the respondent no.1 -

plaintiff be rejected.

6. On the other hand, learned AGP Ms. Bhatt appearing

for the respondent no.1 - original plaintiff of

Regular Civil Suit No.71/2020 has opposed these

applications. It is submitted that the consent

decree was obtained by the present applicant and

other private respondents by fraud and, therefore,

the concerned trial court has rightly rejected the

application filed by the present applicant. It is

also submitted that the respondent no.1 was not

party to Regular Civil Suit No.61/2016 filed by

the present applicant though he was necessary

party. It is, therefore, urged that all these

applications be dismissed.

7. Learned advocate, Mr. Vasavada for respondent

nos.2 to 6 and learned advocate, Mr. Motwani for

respondent no.7 have supported the contentions

raised by learned advocate for the applicant.

8. Having heard learned advocates appearing for the

parties and having gone through the material

placed on record, it would emerge that the present

applicant had filed Regular Civil Suit No.61/2016

against the private respondents, however during

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

the pendency of the said suit, compromise was

arrived at between the parties and, therefore on

the basis of the said compromise, consent decree

was passed by the concerned trial court on

07.10.2016. It is further revealed that the

present respondent no.1 - Charity Commissioner was

not party to the said proceeding and, therefore,

when the respondent - Charity Commissioner came to

know about the said consent decree, which was

alleged to have obtained by playing fraud, he

filed Regular Civil Suit No.71/2020, in which, now

the applicant has filed an application under Order

7, Rule 11 of the Code, which has been dismissed

by the trial court.

9. In the aforesaid background of the facts of the

present case, this Court would like to examine the

provision of law, upon which, reliance has been

placed by learned advocate for the applicant.

Order 23, Rule 3A of the Code reads as under,

"3A. Bar to suit.- No suit shall lie to set aside a decree on the ground that the compromise on which the decree is based was not lawful."

10. From the aforesaid provision, it can be said that

no suit shall lie to set aside the decree on the

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

ground of compromise, on which, the decree was

passed, was not lawful.

11. At this stage, this Court would like to refer to

the decision rendered by the Full Bench of this

Court in case of Sakina Sultanali Sunesara

(supra), wherein the Full Bench of this Court has

observed in Paragraph No.40 as under,

"40. The upshot of the above may be summed up as under:-

(i) After the deletion of Clause (m) of Rule 1 of Order XLIII, by the amendment Act 104 of 1976, no Appeal from Order against the order passed under Rule 3 of Order XXIII recording or refusing to record an agreement, compromise or satisfaction would lie under Rule 1 of Order XLIII of CPC. Rule 1A of Order XLIII does not provide for any remedy to file an appeal either against any order or against any decree.

(ii) It is only in an appeal filed under Section 96(1) against the read decree with Order passed in XLI the of suit CPC, after recording of compromise or refusing to record compromise, the appellant can contest such decree on the ground that the compromise should or should not have been recorded, in view of Rule 1A(2) of Order XLIII.

(iii) No appeal would be maintainable from a decree passed by the Court with the consent

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

of the parties i.e. on the basis of the compromise arrived at between the parties in the suit under Rule 3 of Order XXIII, in view of the bar contained in Section 96(3) of CPC.

(iv) No suit shall lie to set aside a decree passed under Rule 3 of Order XXIII on the ground that the compromise on which the decree is based was not lawful in view of the bar contained in Rule 3A of Order XXIII.

(v) If the aggrieved party was the party to the suit, the only remedy available to him against the decree passed by the Court on the basis of compromise between the parties (consent decree), would be to file an application under the proviso to Rule 3 of Order XXIII, disputing such compromise. The Court which passed the compromise decree has to decide the said dispute or question raised by the party.

(vi) When either of the is parties a dispute to the raised suit on by the question as to whether there was a compromise or not, a decree accepting the compromise on resolution of that controversy, cannot be said to be a decree passed with the consent of the parties. Therefore, the bar under Section 96(3) of the Code would not have any application. Section 96(3) is applicable to cases where the factum of compromise or agreement is not in dispute.

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

(vii) If the aggrieved party was not the party to the suit, the remedy available to him to challenge the decree passed by the Court on the basis of compromise between the parties to the suit (consent decree), would be to file an appeal leave review under of Section the 96(1) appellate application of CPC, Court, before or the with to Court, the file a which passed the decree, as may be permissible under Section 114 read with Order XLVII of CPC.

(viii) The words "signed by the parties"

contained in Rule 3 of Order XXIII would include the compromise pleaders or signed by the duly authorized the power-of- attorney holders or the recognized agents of the parties concerned."

12. From the aforesaid observations made by the Full

Bench of this Court, it can be said that no suit

shall lie to set aside the decree passed under

Order 23, Rule 3 of the Code on the ground that

the compromise on which the decree is passed, was

not lawful in view of the bar contain in Order 23,

Rule 3A of the Code. It is further revealed that

if the aggrieved party was not party to the suit,

remedy available to him to challenge the decree

passed by the Court on the basis of the compromise

between the parties to the suit would be to file

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

an Appeal under Section 96(1) of the Code with

leave of the Appellate Court or to file review

application before the Court, which has passed the

decree as may be permissible under Section 114

read with Order XLVII of Code.

13. Keeping in view of the aforesaid observations made

by the Full Bench of this Court, if the facts of

the present case as discussed hereinabove are

examined, this Court is of the view that separate

civil suit filed by the respondent no.1 - Charity

Commissioner, who was not party to Regular Civil

Suit No.61/2016 challenging the consent decree

dated 07.10.2016, is barred by law and, therefore,

the trial court ought to have allowed the

application filed by the applicant under Order 7,

Rule 11 of the Code. It is always open for the

respondent no.1 - Charity Commissioner to file an

Appeal under Section 96(1) of the Code with leave

of the Appellate Court or to file review

application before the same Court, which has

passed the consent decree dated 07.10.2016,

however, separate suit challenging the consent

decree dated 07.10.2016 is not maintainable.

14. Therefore in view of the above, all these Civil

C/CRA/228/2021 JUDGMENT DATED: 06/10/2021

Revision Applications allowed. The impugned orders

in all Civil Revision Applications passed in

applications filed by the applicant under Order 7,

Rule 11 of the Code are hereby quashed and set

aside. Accordingly, the respective plaints filed

by the respondent no.1 - Charity Commissioner are

rejected. However, liberty is reserved to the

respondent no.1 - Charity Commissioner to file an

Appeal challenging the consent decree dated

07.10.2016 with leave of the Court and/or to file

review application as observed hereinabove before

the same Court. It is clarified that this Court

has not examined the merits of the case of the

applicant and, therefore, as and when the

respondent no.1 - Charity Commissioner files an

Appeal under Section 96(1) of the Code or Review

Application, same shall be decided on its own

merits. It is also clarified that all contentions

of the parties are kept open. Rule is made

absolute.

Sd/-

(VIPUL M. PANCHOLI, J.)

Gautam

 
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