Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hiralal Narsinhbhai Hadkia vs Yasmin Wd/O Faramroz Horamsaji ...
2025 Latest Caselaw 2544 Guj

Citation : 2025 Latest Caselaw 2544 Guj
Judgement Date : 14 August, 2025

Gujarat High Court

Hiralal Narsinhbhai Hadkia vs Yasmin Wd/O Faramroz Horamsaji ... on 14 August, 2025

                                                                                                          NEUTRAL CITATION




                         C/SCA/19617/2017                               CAV JUDGMENT DATED: 14/08/2025

                                                                                                           undefined




                                                                      Reserved On   : 31/07/2025
                                                                      Pronounced On : 14/08/2025

                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                     R/SPECIAL CIVIL APPLICATION NO. 19617 of 2017


                      FOR APPROVAL AND SIGNATURE:

                      HONOURABLE MR. JUSTICE MAULIK J.SHELAT                          Sd/-
                      ==========================================================
                                   Approved for Reporting               Yes            No
                                                                         ✓
                      ==========================================================
                                     HIRALAL NARSINHBHAI HADKIA & ORS.
                                                   Versus
                           YASMIN WD/O FARAMROZ HORAMSAJI JASHABHAI PATEL & ORS.
                      ==========================================================
                      Appearance:
                      MR SP MAJMUDAR(3456) for the Petitioner(s) No. 1,2,3
                      NOTICE SERVED BY DS for the Respondent(s) No. 4,8
                      SERVED BY RPAD (N) for the Respondent(s) No. 5,6,7
                      TURMISH B KANIYA(9428) for the Respondent(s) No. 1,2,3
                      VIRAL K SHAH(5210) for the Respondent(s) No. 1,2,3
                      ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE MAULIK J.SHELAT

                                                     CAV JUDGMENT

1. Rule returnable forthwith. Learned advocate Mr. Viral K.

Shah waives service of notice of rule on behalf of respondent

nos. 1 to 3.

2. Heard learned senior Advocate Mr. Percy Kavina with

learned advocate Mr. Jamshed Kavina for learned advocate Mr.

S.P. Majmudar for the petitioners and learned advocate Mr.

Viral K. Shah for the respondent Nos.1 to 3. Though served,

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

none appears for the rest of the respondents.

3. The present application is filed under Article 227 of the

Constitution of India seeking the following relief:-

"(A) YOUR LORDSHIPS may be pleased to issue a writ of certiorari or a writ in the nature of certiorari or any other appropriate writ, order or directions quashing and setting aside the impugned order dated 25.07.2017 passed by learned 5th Additional District Judge, Surat, in Misc. Civil Appeal No.64 of 2014 (at ANNEXURE- O hereto);

(B) During and pendency final disposal of the present petition, YOUR LORDSHIPS may be pleased to stay further operation, implementation and execution of the impugned order dated passed 25.07.2017 by learned 5th Additional District Judge, Surat, in Misc.

No.64 of Appeal ANNEXURE-O hereto); 2014 Civil (at

(C) Such other and further reliefs as may be deemed just and proper in the facts and circumstances of the present case may kindly be granted;"

4. As far as possible, the parties will be referred to as per

their original position before the Trial Court.

5. THE SHORT FACTS OF THE CASE

5.1. The respondents nos. 1 to 3 herein are the original

plaintiffs, whereas the petitioners are the original defendants

nos. 2, 4 and 5, and the rest of the respondents are the

original defendants of Regular Civil Suit No. 390 of 2011,

currently pending before the Principal Senior Civil Judge,

Surat.

5.2. The suit is filed seeking declaration and injunction in

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

relation to the suit property as prescribed in para 1 of the

plaint. The plaintiffs have questioned a registered sale deed

dated 19.10.2010 executed by defendant no. 1 in connivance

with defendant nos. 2 to 7, executed in favour of defendant

nos.2 to 5. The plaintiffs have only sought declaration that

such registered sale deed is not binding on them and be

declared as null and void. Nonetheless, the plaintiffs have not

sought cancellation of the sale deed.

5.3. As per the case of the plaintiffs, they are having an

undivided share in the suit property along with other co-

owners who are not joined in the suit, except joined defendant

no. 8 who happens to be the real sister of the plaintiffs. The

other co-owners are of a different branch of legal heirs than of

plaintiffs but having undivided share in the suit property.

5.4. It is the case of the plaintiffs that they have not

executed any power of attorney (hereinafter referred to as PoA)

in favour of defendant no. 1; thereby, he has no right to

execute the sale deed in favour of defendant nos. 2 to 5.

5.5. It is further stated that, in fact, under

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

misrepresentation, defendant nos. 6 and 7 misguided the

plaintiffs and got registered a general power of attorney

executed by the plaintiffs in favour of defendant no. 1 on

28.05.2010 in relation to the suit property.

5.6. It is alleged that defendant nos. 6 and 7 were known

to the plaintiffs and, having reposed faith in them, signed

various documents, including the PoA executed in favour of

defendant no. 1, but it was never intended by the plaintiffs to

give such power.

5.7. The plaintiffs averred in the plaint that some conflict

arose with defendant nos. 5 and 6 and, having come to know

that the general power of attorney was executed in favour of

defendant no. 1, they decided to cancel such PoA. The

advocate concerned for the plaintiff had prepared a notice

dated 07.08.2010, which was sent to defendant no. 1 by

registered post on 09.08.2010. Such cancellation letter in fact,

was received by defendant no. 1 on 12.08.2010. Thus,

according to the case of the plaintiffs, once, they had

cancelled the PoA, no right was available with defendant no. 1

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

to execute the sale deed on 19.10.2010 in favour of defendant

nos. 2 to 5. Furthermore, it has been specifically pleaded that

the plaintiffs have not received any sale consideration from

defendant nos. 2 to 5, who are the purchasers of the suit

property.

5.8. When the defendants entered their appearance,

defendant no. 1 filed his written statement disputing the

allegations levelled against him in the plaint. Likewise,

defendant nos. 4 and 5 have also filed a joint written

statement denying all the allegations made in the plaint.

5.9. It is the case of the defendants that there was no valid

cancellation of the PoA by the plaintiffs, inasmuch as there is

nothing on record to substantiate that the cancellation notice

issued by the plaintiffs on 09.08.2010 through registered post

was, in fact, received by defendant no.1 on 12.08.2010. It is

alleged that the acknowledgement received on record would

indicate that one "Hiral" has received such notice/letter issued

by the plaintiffs, and it is not proved on record how she is

connected with defendant no. 1.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

5.10. It also remains undisputed that neither any intimation

letter was sent by the plaintiffs to the Sub-Registrar concerned

with whom the PoA was registered about its cancellation nor

any public notice issued in news paper about such

cancellation, and thereby it was not made known to the public

that the said PoA was cancelled by the plaintiffs vide the

alleged notice dated 09.08.2010.

5.11. Further, it has been specifically pleaded by defendant

nos. 4 and 5 in their written statement that the plaintiffs had

executed an agreement to sell (herein after referred as 'ATS')

in favour of one "Arvindbhai Dahyabhai Bhandari" (herein

after referred as 'Mr. Bhandari')on 13.03.2008 in relation to

the suit property, whereby Mr. Bhandari paid Rs.15,00,000/- in

cash to the plaintiffs. It is further stated that as per the

aforesaid ATS, the plaintiffs had put Mr. Bhandari in

possession of the suit property. Mr. Bhandari removed the

obstruction of different persons over the suit land by getting

an execution receipt from those persons by paying

Rs.10,00,000/-.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

5.12. As the suit land was a restricted tenure land, to get it

converted into old tenure land whereby it can be saleable, a

power of attorney was executed in favour of defendant no. 1,

and on completion of all legal formalities, he converted the

land into old tenure land; defendant no. 1, being the power of

attorney of the plaintiffs, has executed the sale deed along

with the power of attorney holders of other co-owners in

favour of defendant nos. 2 to 5.

5.13. It is specifically pleaded by defendant nos. 4 and 5 in

their written statement that they have also executed an

agreement with Mr. Bhandari, who happens to be the ATS

holder having been executed it by the plaintiffs in favour of

Mr. Bhandari, thereby having paid part of the sale

consideration, i.e., Rs.15,00,000/- by cash and Rs.15,00,000/-

by bank transfer through the Sutex Bank Ltd, and on that

basis, pursuant to instructions received from Mr. Bhandari,

defendant no. 1 has executed the sale deed in question in their

favour.

5.14. The defendants have also contended that the other co-

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

owners of the suit property have not been joined in the suit

and, as such, defendant nos. 2 to 5 have purchased the entire

suit land wherein, undisputedly, the plaintiffs have no

exclusive right, title, and interest over the entire suit land; an

injunction, as prayed for, cannot be granted.

6. The Trial Court, after taking into account the respective

pleadings of the parties and after going through the

documentary evidence made available on record, rejected the

injunction application vide its order dated 30.07.2013.

7. The plaintiffs, being aggrieved by the rejection of their

injunction application by the Trial Court, preferred Civil

Miscellaneous Appeal No. 64 of 2014 before the Appellate

Court, which came to be allowed by the Appellate Court vide

its order dated 25.07.2017. The Appellate Court has set aside

the order passed by the Trial Court and, consequently, directed

the parties to the suit to maintain the status quo as to the title

and possession of the suit property till the final disposal of the

suit. It was further directed that the Trial Court expedite the

suit and the parties were directed to extend their cooperation

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

to the Trial Court in this regard.

8. Having been aggrieved and dissatisfied with the aforesaid

impugned order passed by the Appellate Court, the present

writ application has been filed by the original defendant nos.

2, 4 and 5.

9. SUBMISSIONS OF THE PETITIONERS - DEFENDANTS

NOS. 2, 4 AND 5.

9.1. Learned Senior Advocate, Mr. Percy Kavina, would

submit that the Appellate Court has exceeded its jurisdiction by

upsetting the discretionary order passed by the Trial Court

while rejecting the injunction application, thereby, committed a

gross illegality which requires to be corrected by this Court.

9.2. It is submitted that the Appellate Court, having limited

jurisdiction under Order 43, Rule 1 of the Civil Procedure

Code, 1908 (hereinafter referred to as "CPC") could not have

substituted the view taken by the Trial Court while rejecting

the injunction application without holding that such view taken

by the Trial Court is erroneous, perverse, and/or contrary to

the settled legal position of law.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

9.3. Learned Senior Advocate Mr. Kavina would further

submit that there is a basic defect that remains in the suit,

inasmuch as all co-owners of the suit property were not joined

in the suit. It is submitted that, undisputedly, the plaintiffs and

defendant no. 8 were not the only owners of the suit property,

but there are other co-owners of the suit property. Having not

been joined in the suit, the relief as prayed for in the suit

cannot be granted.

9.4. Learned Senior Advocate Mr. Kavina would further

submit that the prayer made in the suit, whereby the plaintiffs

sought only a declaration that the sale deed in question be

declared null and void, but there is no declaration sought for

to cancel the sale deed. It is respectfully submitted that in the

absence of seeking cancellation of the sale deed, a mere

declaration to declare it null and void cannot be granted. It is

further submitted that as per the proviso to Section 34 of the

Specific Relief Act, 1963, in the absence of seeking cancellation

of the sale deed, which could have been sought for by the

plaintiffs, the Court cannot grant mere declaration that the sale

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

deed is null and void.

9.5. Learned Senior Advocate Mr. Kavina would submit that

the execution of the sale deed in question was through power

of attorney appointed by the plaintiffs as well as the co-

owners, wherein payment details through cheques were

mentioned, and as such, the sale deed in question was neither

null and void nor invalid in law. It is submitted that the

power of attorney executed by the plaintiffs in favour of

defendant no. 1, which was a registered power of attorney,

was not validly cancelled; thereby, the sale deed cannot be

questioned by the plaintiffs.

9.6. Learned Senior Advocate Mr. Kavina would further

submit that as regards the payment of the plaintiffs' share, it is

clearly pleaded in the written statement that the plaintiffs have

executed ATS with Mr. Bhandari, having received

Rs.15,00,000/-, and have not paid back such amounts to Mr.

Bhandari; by the petitioners, and as such, amount paid by Mr.

Bhandari to plaintiffs were in fact in turn paid by petitioners

to Mr. Bhandari with other amounts as mentioned in the

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

written statement, and thereby, the sale consideration was

accordingly paid by the petitioners.

9.7. It is submitted that Mr. Bhandari having executed ATS

with the plaintiffs and getting the obstruction on the suit land

cleared, and such agreement having never been cancelled by

the plaintiffs, latter on, they cannot plead ignorance about the

non-receipt of the sale consideration.

9.8. It is submitted that even if the plaintiffs ultimately

prove that they have not received the sale consideration of

their share in relation to the suit property, at best, it would be

considered a case of an unpaid seller who would only have a

right to receive the balance sale consideration.

9.9. Learned Senior Advocate Mr. Kavina would submit that

the plaintiffs, having executed a power of attorney in favour of

defendant no. 1, which was a registered document, could not

have cancelled such an instrument by simply issuing the

alleged notice dated 09.08.2010. It is respectfully submitted

that as per Section 201 read with Sections 206 to 208 of the

Contract Act, which deal with the termination of an agency,

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

and as per the settled legal position of law, the plaintiffs were

supposed not only issued a notice of cancellation of the PoA to

defendant no. 1 but, it being a registered PoA, such intention

of the plaintiffs was required to be made known to a third

party i.e., the public, whereby the plaintiffs were supposed to

either intimate such cancellation of the PoA to the registering

authority and/or to make it known to the public by way of a

public notice in newspaper. It is respectfully submitted that

nothing has been done by the plaintiffs whereby third party

can reasonably made aware of such factum of cancellation of

the PoA.

9.10. Learned Senior Advocate Mr. Kavina would further

submit that prior to the execution of the sale deed, a public

notice was published by the petitioners, and as such, a

clearance certificate was also obtained from the Airport

Authority of India. It is submitted that at no point of time did

the plaintiffs object to such a public notice and/or made any

objection before the Airport Authority of India when it issued

the clearance certificate.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

9.11. Learned Advocate Mr. Kavina would further submit

that the Appellate Court, having not appreciated all these legal

aspects of the case and not having arrived at a conclusion that

the plaintiffs have a prima facie case, the balance of

convenience, and would suffer irreparable loss, could not have

disturbed the discretionary order passed by the Trial Court.

9.12. Lastly, learned Senior Advocate Mr. Kavina would

ultimately submit that the suit was instituted in the year 2011.

Until the passing of the impugned order by the Appellate Court

in the year 2017, there was no stay granted in favour of the

plaintiffs. Merely because the Appellate Court, vide its

impugned order dated 25.07.2017, directed the parties to

maintain the status quo qua title, and possession of the suit

property till the disposal of the suit, and which has continued

so far, would not be a ground not to disturb such an

erroneous, perverse, and arbitrary order. It is submitted that

the trial of the suit takes a long time, as there are multiple

issues involved in the matter, and to prove such issues, a

sufficiently long time would be required by the Trial Court to

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

finally adjudicate the suit. So, Senior Advocate Mr. Kavina

would request that when the petitioners have questioned the

impugned order passed by the Appellate Court in the year

2017 itself, the same may not be continued further till the

disposal of the suit.

9.13. To buttress his argument, learned advocate Mr. Kavina

would rely upon the following decisions:

(i) Wonder Ltd. And another vs. Antox India Pvt. Ltd.,

1990 Supp1 SCC 727,

(ii)Ramakant Ambalal Choksi V/s Harish Ambalal

Choksi, 2024 SCCOnline SC 3538.

(iii) Amarnath Vs. Gian Chand reproted in 2022

(11) SCC 460; 2022 (0) AIJEL SC 68284.

9.14. Making the above submission, learned Senior Advocate

Mr. Kavina would request this Court to allow the present

application.

10. SUBMISSION OF RESPONDENTS - PLAINTIFFS

10.1. Per contra, at the outset, learned advocate Mr. Shah

would submit that the order of status quo was granted by the

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

Appellate Court in the year 2017 and has so far continued till

date; in that view of the matter, such order may not be

disturbed by this Court while exercising its supervisory

jurisdiction under Article 227 of the Constitution of India.

10.2. It is submitted that the plaintiff has already tendered

his oral evidence below Exhibit 61 on 27.03.2019, but due to

the pendency of this matter, there has been no cross-

examination by the defendants. In support of his submission,

learned advocate Mr. Shah would rely upon the decision of the

Honourable Supreme Court in the case Govt. of National

Capital Territory of Delhi v. Raj Kumar , reported in (2004) 13

SCC 88.

10.3. Learned advocate Mr. Shah would submit that the

plaintiffs have never received any amount in pursuance of the

execution of the sale deed in question, either from the

petitioners or defendant no. 1, and/or Mr. Bhandari, as the

case may be. It is submitted that the sale deed does not reflect

any payment made to the plaintiffs in any manner whatsoever.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

It is further submitted that the reference of payment through a

cheque of Sutex Bank is paid to whom is not made clear from

a bare reading of the sale deed, as the date of payment is not

mentioned in the sale deed.

10.4. Learned advocate Mr. Shah would further submit that

if the plaintiffs have not received any sale consideration, the

execution of a sale deed would be null and void since its

inception. It is submitted that as such, no right, title, and

interest would passed on in favour of petitioners being an

alleged purchaser of the suit land.

10.5. Learned advocate Mr. Shah would further submit that

neither the plaintiffs nor defendant no. 1 has put the

petitioners in possession of the suit property, and as such,

there is nothing on record, except the sale deed, to show that

the petitioners are in actual possession of the suit property. It

is submitted that defendant no. 1 in his written statement has

categorically admitted that he has not put the petitioners into

possession of the suit land.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

10.6. Learned advocate Mr. Shah would further submit that

it is the specific case of the plaintiffs that they have never

executed a power of attorney in favour of defendant no. 1 so

far as the suit land is concerned, and as such, due to

misrepresentation and misleading the plaintiffs, for doing some

other work as regards the conversion of the status of the suit

land from new tenure land to old tenure land and to remove

the restriction over the suit land, the power of attorney was

executed. It is submitted that the registered PoA executed by

the plaintiffs in favour of defendant no. 1 was cancelled prior

to the execution of the sale deed.

10.7. Learned advocate Mr. Shah would further submit that

when the plaintiffs had cancelled the PoA vide their

cancellation letter dated 09.08.2010, which was duly received

by defendant no. 1 on 12.08.2010, he could not have executed

a sale deed in favour of the petitioners on 19.10.2010. It is

submitted that when the PoA was already cancelled, the

subsequent execution of the sale deed by defendant no. 1,

without any authority, would not bind the plaintiffs. It is

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

submitted that the aforesaid cancellation letter was served

upon defendant no. 1 through RPAD and its acknowledgement

is already submitted on the record of the suit. It is submitted

that as per Section 27 of the General Clauses Act, a legal

presumption can be drawn about the service of such letter

upon defendant no. 1.

10.8. Learned advocate Mr. Shah would further submit that

the Trial Court has erroneously observed that such cancellation

letter cancelling the PoA was not received by defendant no. 1,

as the signature on the acknowledgement received is other

than that of defendant no. 1. It is submitted that the burden

of proof would be upon defendant no. 1 to prove that he has

not received the cancellation letter once it has been sent

through RPAD. It is further submitted that this aspect has been

noticed by the Appellate Court, whereby it is correctly

observed that the power of attorney (PoA) was cancelled by

the plaintiffs prior to the execution of the sale deed. It is

further submitted that it is not required under the law to

prove such fact about the cancellation of the power of attorney

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

and, so also, not required to issue any public notice regarding

its cancellation, as alleged. When the agent, i.e., defendant no.

1, knew about the cancellation of his authority by the serving

of a written notice upon him, which was duly received, he lost

his authority to act as per the PoA. Thereafter, any act done

by the unauthorized defendant no. 1 by impressing the PoA

would not bind the plaintiffs.

10.9. Learned advocate Mr. Shah would further submit that

the Trial Court has also erroneously observed that the sale

consideration was received by the plaintiffs, which is factually

incorrect, and without recording such evidence, the finding of

fact recorded by the Trial Court is not only perverse but

arbitrary in nature, and thereby, was correctly interfered with

by the Appellate Court while exercising its power under Order

43, Rule 1 of the CPC.

10.10. Lastly, learned advocate Mr. Shah would humbly

submit that this Court, having supervisory jurisdiction under

Article 227 of the Constitution of India, may not disturb the

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

impugned order, which is otherwise neither erroneous,

perverse, nor arbitrary, nor against the settled principles of

law.

10.11. To buttress his argument, learned advocate Mr. Shah

would rely upon the following decisions:-

(i) Sameer Suresh Gupta TR PA Holder vs.Rahul Kumar

Agarwal, reported in 2013 (9) SCC 374 (Para 6and 7)

(ii)Garment Craft v. Prakash Chand Goel, reported in

(2022) 4 SCC 181 (Para 15 and 16)].

10.12. Making the above submission, learned advocate Mr.

Shah would request this Court to reject the present application.

11. Heard learned advocates appearing for the respective

parties at length. No other and further submissions are made.

12. POINT FOR DETERMINATION

12.1. Whether Appellate Court can disturb and interfere

with a discretionary order passed by the Trial Court, without

holding such order either erroneous, perverse, or contrary to

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

the settled legal position of law?

12.2. Whether the Appellate Court can substitute its view by

overturning the view taken by the Trial Court while

adjudicating the injunction order, especially when it exercises

its appellate power under Order 43 Rule 1 of the CPC, when

such view of Trial Court is a plausible view?

12.3. Whether in the facts and circumstances of the case,

the order of status-quo granted by Appellate Court requires to

be continued till final adjudication of the suit?

13. ANALYSIS

14. The facts which are observed hereinabove are not in

dispute. It remains undisputed on record that the plaintiffs did

execute a registered PoA on 26.05.2010 in favour of defendant

no. 1. A plain reading of the PoA would authorize defendant

no. 1 to execute sale deeds in relation to the suit property.

The plaintiffs are alleged to have cancelled such PoA vide their

letter dated 09.08.2010, sent by registered post, which is

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

alleged to have been received by defendant no. 1 on

12.08.2010. Of course, the defendants including defendant No.1

have not admitted such receipt of the cancellation letter.

15. When any letter is sent by registered post, as per Section

27 of the General Clauses Act, it is presumed to be served

upon the addressee, albeit its rebuttable presumption. So, at

this stage, this Court is required to believe that the aforesaid

cancellation letter was received by defendant no. 1 on

12.08.2010.

16. The sale deed by defendant no. 1 in favour of the

petitioners (the purchasers of the suit land) was executed on

19.10.2010, which is undisputedly after the aforesaid

cancellation letter is presumed to have been received by

defendant no. 1.

17. The question would arise as to whether, in such a set of

factual circumstances, the purchasers can claim that there was

a valid execution of the sale deed by defendant no. 1 in their

favour?.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

18. To better understand the contour of such an issue, it

would be appropriate to refer the few provisions of the

Contract Act which touch upon the revocation/termination of

agency, which are Section 201 read with Sections 207 and

208, which read as under:-

"SECTION 201 OF CONTRACT ACT, 1872

201. Termination of agency.--An agency is terminated by the principal revoking his authority; or by the agent renouncing the business of the agency; or by the business of the agency being completed; or by either the principal or agent dying or becoming of unsound mind; or by the principal being adjudicated an insolvent under the provisions of any Act for the time being in force for the relief of insolvent debtors.

SECTION 207 OF CONTRACT ACT, 1872

207.Revocation and renunciation may be expressed or implied.--Revocation and renunciation may be expressed or may be implied in the conduct of the principal or agent respectively.

Illustration

A empowers B to let A's house. Afterwards A lets it himself. This is an implied revocation of B's authority.

SECTION 208 OF CONTRACT ACT, 1872

208.When termination of agent's authority takes effect as to agent, and as to third persons.-- The termination of the authority of an agent does not, so far as regards the agent, take effect before it becomes known to him, or, so far as regards third persons, before it becomes known to them.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

Illustrations

(a) A directs B to sell goods for him, and agrees to give B five per cent. commission on the price fetched by the goods. A afterwards, by letter, revoke B's authority. B, after the letter is sent, but before he receives it, sells the goods for 100 rupees.

The sale is binding on A, and B is entitled to five rupees as his commission.

(b) A, at Madras, by letter, directs B to sell for him some cotton lying in a warehouse in Bombay, and afterwards, by letter, revokes his authority to sell, and directs B to send the cotton to Madras. B, after receiving the second letter, enters into a contract with C, who knows of the first letter, but not of the second, for the sale to him of the cotton. C pays B the money, with which B absconds. C's payment is good as against A.

(c) A directs B, his agent, to pay certain money to C. A dies, and D takes out probate to his will. B, after A's death, but before hearing of it, pays the money to C. The payment is good as against D, the executor."

19. The aforesaid provision would indicate that the

revocation or renunciation of an agency may be expressed or

may be implied in the conduct of the principal or agent,

respectively. At the same time, such termination of the

authority of an agent does not take effect before it becomes

known to the agent or, so far as regards third persons, before

it becomes known to them. So, merely because a cancellation

letter was served upon defendant no. 1 would not ipso facto

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

entitled the plaintiffs to claim that the execution of the sale

deed by defendant no. 1 in favour of the petitioners - the

purchasers of the suit land, would be null and void.

20. The PoA was a registered document and, as such, it was

incumbent upon the plaintiffs to intimate its cancellation to the

Sub-Registrar concerned with whom the PoA was registered

and, so also, make known to the public their intention of

cancellation of the PoA by way of a public notice to be

published in newspaper. Nothing of that sort has been done by

the plaintiffs in this regard.

21. According to this Court, when any registered instrument/

document is cancelled by its author, to put notice to a third

party other than its beneficiary/agent, a public notice is

required to be issued, apart from intimating the Sub-Registrar

concerned.

22. At this stage, it would be apt to refer to a decision of

the Honourable Supreme Court in the case of Amar Nath

(supra), wherein it has been observed as under:-

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

"[52] Since, it is not disputed that the plaintiff did execute the power of attorney, empowering the second defendant to sell the property and it is further not in dispute that the second defendant has executed the sale deed in favour of the first defendant, the only question which arises is whether the power of attorney was cancelled before the execution of the sale deed on 28.04.1987. Undoubtedly, the further question would be whether the cancellation was effected in a valid and legal manner and finally, whether it was made known to not only to the second defendant but also to the first defendant. Section 201 of the Contract Act, dealing with termination of agency, declares that an agency can be terminated by the principal revoking the authority of the agent. An exception to the power of principal to revoke the agency is found in Section 202 of the Contract Act, which provides that where an agent has himself an interest in the property which forms the subject of the agency, in the absence of an express contract, the agency cannot be terminated to the prejudice of the agent's interest. In such cases, the agency would be clearly irrevocable. Section 207 of the Contract Act declares that revocation may be express or may be implied in the conduct of that principal or agent, respectively. Section 208, which deals with the time when termination of the agent's agency takes effect, reads as follows:

"208. When termination of agent's authority takes effect as to agent, and as to third persons.-The termination of the authority of an agent does not, so far as regards the agent, take effect before it becomes known to him, or, so far as regards third persons, before it becomes known to them. -The termination of the authority of an agent does not, so far as regards the agent, take effect before it becomes known to him, or, so far as regards third persons, before it becomes known to them."

[53] We may notice the following view from Pollock and Mulla, The Indian Contract and Specific Relief Acts, 14th Edition:

"Termination not to Affect Third Parties without Notice

Termination becomes effective only when it comes to the knowledge of the affected party. Even if the agent is aware of the revocation, it does not affect third parties

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

who in good faith enter into contract with the agent and in ignorance of the revocation; they are protected; such provision is in interest of commerce:9 Where the principal has terminated the agency, or the agency has been terminated by happening of events, the principal continues to be bound by the agent's act under the doctrine of apparent authority, until the third parties have notice of the termination.

Time from which Termination Operates

'Revocation by the act of the principal takes effect as to the agent from the time when the revocation is made known to him; and as to third persons when it is made known to them, and not before.'"

[59] While on cancellation, we may notice that the plaintiff, in his deposition, has stated that he had cancelled the power of attorney at Mehre and there itself was the Office of the Sub-Registrar located. He has admitted that he did not get the power of attorney cancelled at the Sub- Registrar Office. Even, more importantly, he has admitted to not having sent any notice of cancellation. The only evidence consists of a statement of PW1 that the first defendant was aware of the cancellation and the statement of PW6, who had said that the first defendant was also there on 02.02.1987, when on two papers a line was drawn to signify the cancellation. The Trial Court and also the appellate court have relied upon the DX sent by the plaintiff himself, which appears to undermine the evidence about the cancellation on 02.02.1987. The High Court should not have, at any rate, disturbed the said finding in a Second Appeal. In such circumstances, the conclusion is inevitable that the case of the plaintiff that power of attorney stood cancelled, in the manner done on 02.02.1987, cannot be accepted. At any rate, we find it difficult to accept the case of the plaintiff that the first defendant, who is the third party, could be attributed any knowledge of the surrender or the alleged cancellation on 02.02.1987, even assuming for a moment that we could lend credence to the plaintiff's version in this regard that the second defendant surrendered the power of attorney. We need not pronounce on the question whether the power of attorney being registered, it could be cancelled only by a registered power of attorney. This we say as even in the

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

absence of a registered cancellation of the power of attorney, there must be cancellation and it must further be brought to the notice of the third party at any rate as already noticed. Such a cancellation is not made out."

(emphasis supplied)

23. It is also apposite to refer and rely upon a pertinent

observation made by the Honourable Supreme Court in the

case Thankamma George v. Lilly Thomas , reported in (2024) 8

SCC 351, wherein it is held thus:-

"27. In the absence of a particular mode suggested for revocation of the authority of an agent, the manner adopted by the principal to revoke the authority of the agent must be one which clearly and unequivocally communicates to the parties i.e. to be affected by such revocation, that the agent's authority has been withdrawn. In the framework of Sections 207 and 208 of the Act, the revocation/renunciation of authority may be made by express words or may be implied from the words and conduct of the principal viz. which is inconsistent with the continuance of the agency. This is one facet of renunciation or revocation of authority of an agent; the other facet is governed by Section 208 of the Act. Section 208 provides for the effective time and date of termination of the agent's authority and third parties.

28. From a plain reading, Section 208 infers and gives effect to revocation upon the twin conditions being satisfied, (i) communication to the agent and (ii) knowledge to a third party i.e. one who deals with or is likely to deal with the agent. Then, the revocation of authority becomes known to the agent and the said third parties. In other words, an idea in the mind of the principal to revoke cannot be construed as implied revocation or renunciation of agency. There ought to be an act or conduct of the principal which implies that the agency is revoked or withdrawn. If the revocation is expressed, such as by publication in newspapers, public notice or advertisement, communication to the agent, etc. the parties who deal with the agent have a reasonable opportunity to know the revocation of agency by the principal. Two stages of revocation are, firstly, one dealing with the agent, and secondly, one which applies

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

to the third parties. For attracting the consequence of revocation to either of the situations, the revocation of the agent's authority is made by the principal in a manner that clearly implies that the principal has withdrawn the authority to act on his or her behalf by the agent. Followed by knowledge to third parties, let us examine the circumstances of the case on whether implied revocation coupled with communication is established.' (emphasis supplied)

24. Thus, in view of the aforesaid ratio laid down by the

Honourable Court, if having so applied to the facts of the

present case, it can be safely said that plaintiffs have not

followed due procedure while cancelled their PoA. So, it would

not be known to purchasers like the petitioners about such

cancellation by reasonable means.

25. When this Court comes to the conclusion that the PoA

was not validly cancelled as provided under law, the Appellate

Court, by ignoring the aforesaid provision of law and so also

ignoring the settled principle of law laid down by the

Honourable Supreme Court of India, committed a serious error

of law, which resulted in erroneous and perverse findings

being recorded by the Appellate Court.

26. So far as another issue as regards the non-receipt of sale

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

consideration by the plaintiffs is concerned, the Trial Court has

discussed the issue in detail and arrived at its own conclusion

that the plaintiffs have received the sale consideration.

Nonetheless, Appellate Court has substituted its own view by

arrived at different conclusion that too without holding the

view of Trial Court bad in law.

27. It is the specific case of the defendants-purchaser that

Rs.15,00,000/- was paid to Mr. Bhandari, who was an ATS

holder, having been executed by the plaintiffs, whereby he was

put in possession of the suit property by the plaintiffs. It is

also the case of the petitioners that Mr. Bhandari has also, in

turn, executed an agreement with the petitioners stating he has

no objection to the sale deed being executed in favour of the

petitioners in relation to suit property. The possession received

in favour of Mr. Bhandari from the obstructor of the suit

property at a given point of time is also on record.

Nonetheless, the pleadings of the petitioners are refuted by the

plaintiffs by filing rejoinder, but no contrary evidence was

produced before the Trial Court in support of such refusal.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

28. Nevertheless, at the time of filing the appeal, the

plaintiffs have produced certain additional evidence to show

that the amount received from Mr. Bhandari was returned back

to him. When this Court put a query to learned advocate Mr.

Viral Shah, appearing for the plaintiffs, as to whether the

procedure followed under Order 41, Rule 27 of the CPC before

producing such additional evidence on the record of the

appeal. Under the instruction of his client, he would replied

that no such procedure was followed but such documents were

submitted along with the appeal.

29. In such a situation, first of all, no fault can be found

with the Trial Court when, in the absence of such

documentary evidence, it refused injunction against the

plaintiffs. Secondly, without following due procedure envisaged

under Order 41, Rule 27 of the CPC, such documents could

not have been taken on record by the Appellate Court;

thereby, on the basis of such documents, it cannot be held

that the plaintiffs have returned the amount to Mr. Bhandari.

As such, before the Trial Court, it was the specific plea of the

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

plaintiffs that they had never entered into such an agreement

to sell with Mr. Bhandari.

30. Apart from the aforesaid facts, assuming for the time

being that the plaintiffs have not received the full sale

consideration as alleged, at best, the status of the plaintiffs

would be that of an unpaid seller, and at the end of the trial,

if they successfully prove their claim, the balance sale

consideration, if any, can be granted in their favour. In any

case, there would not be any irreparable loss caused to the

plaintiffs.

31. Learned Senior Advocate Mr. Kavina raised certain

fundamental and core issues about the defects that remain in

the suit, which need some deliberation as they go to the root

of the matter and as such also required to be considered by

the Appellate Court when it granted the order of status quo.

32. It is an undisputed fact that there are other co-owners of

the suit land who are not joined in the suit. It seems that the

other co-owners having an actual share in the suit property

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

have no objection as regards the execution of the sale deed in

question. To that extent, granting an absolute order of status

quo of title and possession of the entire piece of suit land by

the Appellate Court is nothing but a perverse order passed by

the Appellate Court.

33. Likewise, the plaintiffs have not sought any cancellation

of the sale deed in question, though they sought a declaration

that the sale deed in question may be declared null and void.

The proviso to Section 34 of the Specific Relief Act, 1963,

would clearly disentitled the plaintiffs from seeking such

declaration when they omitted to seek declaration of

cancellation of the sale deed. To better understand such an

issue, it would be profitable to reproduce Section 34 of the

Specific Relief Act, 1963, which reads as under:-

"34. Discretion of court as to declaration of status or right.--

Any person entitled to any legal character, or to any right as to any property, may institute a suit against any person denying, or interested to deny, his title to such character or right, and the court may in its discretion make therein a declaration that he is so entitled, and the plaintiff need not in such suit ask for any further relief:

Provided that no court shall make any such declaration where the plaintiff, being able to seek further relief than a mere declaration of title, omits to do so.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

Explanation.--A trustee of property is a "person interested to deny" a title adverse to the title of some one who is not in existence, and whom, if in existence, he would be a trustee."

34. The bare reading of the aforesaid provision would clearly

show that when a plaintiffs are able to seek further relief than

a mere declaration of title, and they omitted to do so, the

Court would not make such declaration as prayed for.

35. Learned advocate Mr. Shah, appearing for the original

plaintiffs, was not able to countenance such legal position

pressed into service by learned Senior Advocate Mr. Kavina. In

that view of the matter, when there is an apparent defect

remained in the suit, the plaintiffs cannot be entitled to get an

injunction as prayed for in their injunction application.

36. At last, it would also be required to be observed that

while upsetting and disturbing the discretionary order passed

by the Trial Court, the Appellate Court must have to reach to

the conclusion that such discretionary order passed is

erroneous, perverse, arbitrary, or contrary to the settled legal

position of law, but such observation or finding is not recorded

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

by the Appellate Court while passing the impugned order.

Rather it observed that to prove all these discussed issues i.e.

Cancellation of POA & Non-receipt of sale consideration by

plaintiffs, requires to lead evidence to prove such issues.

37. It is now a well-settled legal position of law that in an

appeal from order filed under Order 43, Rule 1 of the CPC

read with Section 104 of the CPC, such appeal would be

considered as having been filed on principle, unlike a regular

first appeal filed under Section 96 read with Order 41, Rule 1

of the CPC, which would be considered on facts as well as on

law.

38. It is also by now well-settled law that the Appellate

Court cannot substitute its own view while exercising its

appellate power under Order 43, Rule 1 of the CPC by

disturbing the view of the Trial Court merely because a second

view is plausible, unless the discretion used by the Trial Court

and its view is so erroneous, perverse, or contrary to the

settled legal position of law.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

39. Such a position of law is no longer remain res integra.

First, I would like to refer the decision of the Hon'ble Apex

Court in the case of (I) Wonder Ltd. And another vs. Antox

India Pvt. Ltd., reported in 1990 Supp1 SCC 727, the Hon'ble

Supreme Court in para-9 of the said decision, after considering

the scope of Order 43 Rule 1 (r) of the Code in an appeal

wherein, the discretionary order passed by the learned trial

Court is under challenge, observed as under:-

"9. Usually, the prayer for grant of an interlocutory injunction is at a stage when the existence of the legal right asserted by the plaintiff and its alleged violation are both contested and uncertain and remain uncertain till they are established at the trial on evidence. The court, at this stage, acts on certain well settled principles of administration of this form of interlocutory remedy which is both temporary and discretionary. The object of the interlocutory injunction, it is stated "...is to protect the plaintiff against injury by violation of his rights for which he could not adequately be compensated in damages recoverable in the action if the uncertainty were resolved in his favour at the trial. The need for such protection must be weighed against the corresponding need of the defendant to be protected against injury resulting from his having been prevented from exercising his own legal rights for which he could not be adequately compensated. The court must weigh one need against another and determine where the "balance of convenience lies".

The interlocutory remedy is intended to preserve in status quo, the rights of parties which may appear on a prima facie. The court also, in restraining a defendant from exercising what he considers his legal right but what the plaintiff would like to be prevented, puts into the scales, as a relevant consideration whether the defendant has yet to commence his enterprise or whether he has already been doing so in

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

which latter case considerations somewhat different from those that apply to a case where the defendant is yet to commence his enterprise, are attracted."

(emphasis supplied)

40. Recently, also in the case of Ramakant Ambalal Choksi

V/s Harish Ambalal Choksi, 2024 SCCOnline SC 3538, Hon'ble

Apex Court again reiterated aforesaid principle, albeit with

explaining what amounts to perversity in order having so

observed as under which reads as under :-

"27. The principles of law explained by this Court in Wander's (supra) have been reiterated in a number of subsequent decisions of this Court. However, over a period of time the test laid down by this Court as regards the scope of interference has been made more stringent. The emphasis is now more on perversity rather than a mere error of fact or law in the order granting injunction pending the final adjudication of the suit.

28. In Neon Laboratories Ltd. v. Medical Technologies Ltd., 2016 2 SCC 672 this Court held that the Appellate Court should not flimsily, whimsically or lightly interfere in the exercise of discretion by a subordinate court unless such exercise is palpably perverse. Perversity can pertain to the understanding of law or the appreciation of pleadings or evidence. In other words, the Court took the view that to interfere against an order granting or declining to grant a temporary injunction, perversity has to be demonstrated in the finding of the trial court.

29. In Mohd. Mehtab Khan v. Khushnuma Ibrahim Khan, 2013 9 SCC 221 this Court emphasised on the principles laid down in Wander (supra) and observed that while the view taken by the appellate court may be an equally possible view, the mere possibility of taking such a view must not form the basis for setting aside the decision arrived at by the trial court in exercise of its discretion under Order 39 of the CPC. The

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

basis for substituting the view of the trial court should be malafides, capriciousness, arbitrariness or perversity in the order of the trial court. The relevant observations are extracted below:

"20. In a situation where the learned trial court on a consideration of the respective cases of the parties and the documents laid before it was of the view that the entitlement of the plaintiffs to an order of interim mandatory injunction was in serious doubt, the Appellate Court could not have interfered with the exercise of discretion by the learned Trial Judge unless such exercise was found to be palpably incorrect or untenable. The reasons that weighed with the learned Trial Judge, as already noticed, according to us, do not indicate that the view taken is not a possible view. The Appellate Court, therefore, should not have substituted its views in the matter merely on the ground that in its opinion the facts of the case call for a different conclusion. Such an exercise is not the correct parameter for exercise of jurisdiction while hearing an appeal against a discretionary order. While we must not be understood to have said that the Appellate Court was wrong in its conclusions what is sought to be emphasized is that as long as the view of the trial court was a possible view the Appellate Court should not have interfered with the same following the virtually settled principles of law in this regard as laid down by this Court in Wander Ltd. v.Antox India (P) Ltd."

32. The appellate court in an appeal from an interlocutory order granting or declining to grant interim injunction is only required to adjudicate the validity of such order applying the well settled principles governing the scope of jurisdiction of appellate court under Order 43 of the CPC which have been reiterated in various other decisions of this Court. The appellate court should not assume unlimited jurisdiction and should guide its powers within the contours laid down in the Wander (supra) case.

(emphasis supplied)

41. In view of aforesaid, when this Court has found that the

impugned order passed by the Appellate Court is not

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

sustainable in law, merely because it remained in operation

between 2017 till date would not be justifiable grounds to get

it continued further till the disposal of the suit.

42. Learned advocate Mr. Shah has heavily relied upon the

decision of Raj Kumar (supra), thereby, emphasised that status-

quo granted by Appellate Court should continue till final

adjudication of suit. As such, in Raj Kumar (supra), no law has

been laid down by the Honourable Supreme Court that if

interim protection granted by this Court has continued for a

long time, such protection should be continued.

42.1. It is a well-settled legal position of law that the ratio

of a decision of the Honourable Supreme Court is binding to

this Court and other courts, i.e. A pronouncement of law

under Article 141 of the Constitution.

42.2. Further, it appears that in the case of Raj Kumar

(supra), it was in relation to a proceeding arising out of a writ

petition which was ordered to be disposed of by the High

Court within a stipulated time, unlike the present case where a

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

civil suit is filed wherein complex issues would arise. It is not

unknown that to get the suit adjudicated by the Trial Court,

oral/documentary evidence is required to be led by the parties,

which would undoubtedly consume much more time than

deciding a writ petition wherein there would hardly a scope of

oral evidence to be led by the parties.

42.3. In light of the above, this Court would not accept the

submissions made by learned advocate Mr. Shah that this

Court should not disturb the order of status quo. This Court is

not at all impressed by any of the submissions made by

learned advocate Mr. Shah appearing for the plaintiffs.

43. Thus, in view of the aforesaid position of law, the

Appellate Court could not have disturbed the discretionary

order passed by the Trial Court, having not arrived at a

conclusion that such discretion used by the Trial Court is

either erroneous, perverse, or against such settled principle of

law.

44. When this Court has found that the Appellate Court has

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

exceeded its jurisdiction while disturbing the discretionary

order passed by the Trial Court, having substituted its view

over the view of the Trial Court, it is the constitutional duty

of this Court to step in by exercising its supervisory

jurisdiction so vested in it under Article 227 of the

Constitution of India. In that case, it is required to interfere

with the impugned order passed by the Appellate Court. The

decisions so relied on by learned advocate Mr. Shah would

also suggest the same.

45. It is also a well-settled legal position of law that to keep

the subordinate courts within the bounds of their authority, a

supervisory jurisdiction is required to be exercised by this

Court while exercising its power under Article 227 of the

Constitution of India. Nonetheless, this Court would also like

to refer to the pertinent observations of the Constitution Bench

decision of this Court in the case of Waryam Singhvs vs.

Amarnath,, reported in AIR 1954 SC 215, wherein it has been

held thus:-

13. This power of superintendence conferred by Article 227 is, as pointed out by Harries, C.J., in Dalmia Jain Airways

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

Ltd.v. Sukumar Mukherjee[Dalmia Jain Airways Ltd.v.

Sukumar Mukherjee, 1950 SCC OnLine Cal 88 : AIR 1951 Cal 193] , to be exercised most sparingly and only in appropriate cases in order to keep the subordinate courts within the bounds of their authority and not for correcting mere errors. As rightly pointed out by the Judicial Commissioner in the case before us the lower courts in refusing to make an order for ejectment acted arbitrarily. The lower courts realised the legal position but in effect declined to do what was by Section 13(2)(i) incumbent on them to do and thereby refused to exercise jurisdiction vested in them by law. It was, therefore, a case which called for an interference by the Court of the Judicial Commissioner and it acted quite properly in doing so. In our opinion there is no ground on which in an appeal by special leave under Article 136 we should interfere. The appeal, therefore, must stand dismissed with costs.

(emphasis supplied)

46. It would also be apt to refer and rely upon the recent

decision of the Honourable Supreme Court in the case of

Bhudev Mallick alias Bhudeb Mallick and Another vs. Ghoshal

and Others, reported in 2025 SCC OnLine SC 360, wherein in

paras 53 to 58, the Honourable Supreme Court held thus:-

"53. We are a bit disappointed with the manner in which the High Court dealt with the present litigation, more particularly while deciding the revision application filed by the appellants herein against the order passed by the executing court. All that the High Court has said in one line is that it did not find any jurisdictional error in the order passed by the executing court ordering arrest, detention in a civil prison and attachment of the property of the appellants. We fail to understand, why the High Court was not able to see the gross error in the order passed by the executing court, be it called an error of law or a jurisdictional error. Undoubtedly, the High Court in exercise of its supervisory jurisdiction under Article 227 of the Constitution must ascertain before interfering with any order passed by a subordinate

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

court or tribunal whether the same suffers from any jurisdictional error. At times in litigation like the one on hand, the court should be guided by its conscience, more particularly keeping in mind the peculiar facts and circumstances of the case and not strictly go by the term "jurisdictional error". It is very easy for the High Court to say that there is no jurisdictional error and, therefore, no interference is warranted but before saying so, the High Court should be mindful of the consequences that would follow like arrest, detention in civil prison and attachment of property.

54. What is a jurisdictional error has been the subject of a legion of illuminating judicial decisions. In this case, however, we need concern ourselves with only one aspect of that matter and it is enough for us to refer in this connection to the decision of the Privy Council in the case of Joy Chand Lal Babu v. Kamalaksha Chaudhury, AIR 1949 PC 239, where Sir John Beaumont, delivering the judgment of the Board, observed inter alia as follows:--

"although error in a decision of a Subordinate Court does not by itself involve that the subordinate Court has acted illegally or with material irregularity so as to justify interference in revision under Subsection (c). nevertheless if the erroneous decision results in the subordinate Court exercising a jurisdiction, not vested in it by law or failing to exercise a jurisdiction so vested, a case for revision arises under Sub-section (a) or Sub-section (b) and Sub section (c) can be ignored."

55. If, therefore, an error, be it an error of fact or of law, is such that the erroneous decision has resulted in the subordinate Court or tribunal exercising jurisdiction, not vested in it by law, or in its having failed to exercise jurisdiction, vested in it by law, that will come within the scope of Section 115 of the Code or, for the matter of that, of Article227 of the Constitution, as the case may be. This error may have resulted from a violation of rules of natural justice, by taking into consideration matters which are extraneous and irrelevant, or by substituting judicial consideration by bias, based on suspicion, arising from those extraneous matters or from any other cause whatsoever but if it has affected the assumption or exercise of jurisdiction, as envisaged above, it

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

will be a jurisdictional error for purposes of the above Article.

56. There is no exhaustive list of jurisdictional errors, but case law has identified such an error exists when a decision-maker has:

• identified a wrong issue;

• asked a wrong question;

• ignored relevant material;

• relied on irrelevant material;

• failed to observe a requirement of procedural fairness;

• made a decision involving fraud;

• made a decision in bad faith;

• made a decision without evidence;

• applied a policy inflexibly.

57. The concept of jurisdiction has been drastically expanded after the decision of the House of Lords in Anisminic v. The Foreign Compensation Commission, [1967] 2 All ER 986. Now, every error of law is a jurisdictional error. If a decisive fact is wrongly understood, even then, the decision will be outside jurisdiction. This concept is best explained by K.S. Paripoornan, J., in His Lordship's separate Judgment in Mafatal Industries Ltd. v. Union of India, (1997) 5 SCC 536. The relevant portion of the said judgment reads as follows:--

"334. Opinions may differ as to when it can be said that in the "public law" domain, the entire proceeding before the appropriate authority is illegal and without jurisdiction or the defect or infirmity in the order goes to the root of the matter and makes it in law invalid or void (referred to in Illuri Subbayya Chetty case [(1964) 1 SCR 752 : AIR 1964 SC 322 : (1963) 14 STC 680 : (1963) 50 ITR 93] and approved in Dhulabhai case [(1968) 3 SCR 662 : AIR 1969 SC 78 : (1968) 22 STC 416]). The matter may have to be considered in the light of the provisions of the particular statute in question and the fact-situation obtaining in each case. It is difficult to visualise all situations hypothetically and provide an answer. Be that as it may, the question that frequently arises for consideration, is, in what situation/cases the non-compliance or

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

error or mistake, committed by the statutory authority or tribunal, makes the decision rendered ultra vires or a nullity or one without jurisdiction? If the decision is without jurisdiction, notwithstanding the provisions for obtaining reliefs contained in the Act and the "ouster clauses", the jurisdiction of the ordinary court is not excluded. So, the matter assumes significance. Since the landmark decision in Anisminic Ltd. v. Foreign Compensation Commission [[1969] 2 A.C. 147 : [1969] 1 All ER 208 : [1969] 2 WLR 163, HL] the legal world seems to have accepted that any "jurisdictional error" as understood in the liberal or modern approach, laid down therein, makes a decision ultra vires or a nullity or without jurisdiction and the "ouster clauses" are construed restrictively, and such provisions whatever their stringent language be, have been held, not to prevent challenge on the ground that the decision is ultra vires and being a complete nullity, it is not a decision within the meaning of the Act. The concept of jurisdiction has acquired "new dimensions". The original or pure theory of jurisdiction means "the authority to decide" and it is determinable at the commencement and not at the conclusion of the enquiry. The said approach has been given a go-by in Anisminic case [[1969] 2 A.C. 147 : [1969] 1 All ER 208 :

[1969] 2 WLR 163, HL] as we shall see from the discussion hereinafter [see De Smith, Woolf and Jowell --Judicial Review of Administrative Action (1995 Edn.) p. 238; Halsbury's Laws of England (4th Edn.) p. 114, para 67, footnote (9)]. As Sir William Wade observes in his book, Administrative Law (7th Edn.), 1994, at p. 299:

"The tribunal must not only have jurisdiction at the outset, but must retain it unimpaired until it has discharged its task."

The decision in Anisminic case [(1948-49) 76 IA 244 : AIR 1949 PC 297] [(1948-49) 76 IA 244 :

AIR 1949 PC 297] has been cited with approval in a number of cases by this Court : citation of a few such cases -- Union of India v. Tarachand Gupta & Bros. [(1971) 1 SCC 486 : AIR 1971 SC 1558] (AIR at p. 1565), A.R. Antulay v. R.S.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

Nayak [(1988) 2 SCC 602 : 1988 SCC (Cri) 372] (SCC at p. 650), R.B. Shreeram Durga Prasad and Fatehchand Nursing Das v. Settlement Commission (IT & WT) [(1989) 1 SCC 628 :

1989 SCC (Tax) 124] (SCC at p. 634), N. Parthasarathy v. Controller of Capital Issues [(1991) 3 SCC 153] (SCC at p. 195), Associated Engineering Co. v. Govt. of A.P. [(1991) 4 SCC 93 : AIR 1992 SC 232], Shiv Kumar Chadha v.

Municipal Corpn. of Delhi [(1993) 3 SCC 161] (SCC at p. 173). Delivering the judgment of a two-Member Bench in M.L. Sethi v. R.P. Kapur [(1972) 2 SCC 427 : AIR 1972 SC 2379] Mathew, J. in paras 10 and 11 of the judgment explained the legal position after Anisminic case [(1948-49) 76 IA 244 : AIR 1949 PC 297] [(1948-

49) 76 IA 244 : AIR 1949 PC 297] to the following effect:

"10. The word 'jurisdiction' is a verbal cast of many colours. Jurisdiction originally seems to have had the meaning which Lord Baid ascribed to it in Anisminic Ltd. v. Foreign Compensation Commission [(1948-49) 76 IA 244 : AIR 1949 PC 297] [(1948-49) 76 IA 244 : AIR 1949 PC 297], namely, the entitlement 'to enter upon the enquiry in question'. If there was an entitlement to enter upon an enquiry into the question, then any subsequent error could only be regarded as an error within the jurisdiction. The best known formulation of this theory is that made by Lord Dennan in R. v. Bolton [[1841] 1 Q.B. 66 : 10 LJMC 49]. He said that the question of jurisdiction is determinable at the commencement, not at the conclusion of the enquiry. In Anisminic Ltd. [(1948-49) 76 IA 244 :

AIR 1949 PC 297] [(1948-49) 76 IA 244 : AIR 1949 PC 297], Lord Reid said:

'But there are many cases where, although the tribunal had jurisdiction to enter on the enquiry, it has done or failed to do something in the course of the enquiry which is of such a nature that its decision is a nullity. It may have given its decision in bad faith. It may have made a decision which it had no power to make. It may have failed in the course of the enquiry to comply with the requirements of natural justice.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

It may in perfect good faith have misconstrued the provisions giving it power to act so that it failed to deal with the question remitted to it and decided some question which was not remitted to it. It may have refused to take into account something which it was required to take into account. Or it may have based its decision on some matter which, under the provisions setting it up, it had no right to take into account. I do not intend this list to be exhaustive.' In the same case, Lord Pearce said:

'Lack of jurisdiction may arise in various ways. There may be an absence of those formalities or things which are conditions precedent to the tribunal having any jurisdiction to embark on an enquiry. Or the tribunal may at the end make an order that it has no jurisdiction to make. Or in the intervening stage while engaged on a proper enquiry, the tribunal may depart from the rules of natural justice; or it may ask itself the wrong questions; or it may take into account matters which it was not directed to take into account. Thereby it would step outside its jurisdiction. It would turn its enquiry into something not directed by Parliament and fail to make the enquiry which Parliament did direct. Any of these things would cause its purported decision to be a nullity.'

11. The dicta of the majority of the House of Lords, in the above case would show the extent to which 'lack' and 'excess' of jurisdiction have been assimilated or, in other words, the extent to which we have moved away from the traditional concept of 'jurisdiction'. The effect of the dicta in that case is to reduce the difference between jurisdictional error and error of law within jurisdiction almost to vanishing point. The practical effect of the decision is that any error of law can be reckoned as jurisdictional. This comes perilously close to saying that there is jurisdiction if the decision is right in law but none if it is wrong. Almost any misconstruction of a statute can be represented as 'basing their decision on a matter with which they have no right to deal', 'imposing an unwarranted condition' or 'addressing themselves to a wrong

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

question'. The majority opinion in the case leaves a court or tribunal with virtually no margin of legal error. Whether there is excess of jurisdiction or merely error within jurisdiction can be determined only by construing the empowering statute, which will give little guidance. It is really a question of how much latitude the court is prepared to allow...."

In a subsequent Constitution Bench decision, Hari Prasad Mulshanker Trivedi v. V.B. Raju [(1974) 3 SCC 415 : AIR 1973 SC 2602] delivering the judgment of the Bench, Mathew, J., in para 27 at page 2608 of the judgment, stated thus : (SCC pp. 423-24, para 28) "... Though the dividing line between lack of jurisdiction or power and erroneous exercise of it has become thin with the decision of the House of Lords in the Anisminic case [Anisminic Ltd. v. Foreign Compensation Commission, [1967] 3 WLR 382 : [1967] 2 All ER 986], we do not think that the distinction between the two has been completely wiped out. We are aware of the difficulty in formulating an exhaustive rule to tell when there is lack of power and when there is an erroneous exercise of it. The difficulty has arisen because the word 'jurisdiction' is an expression which is used in a variety of senses and takes its colour from its context, (see per Diplock, J. at p. 394 in the Anisminic case [Anisminic Ltd. v. Foreign Compensation Commission, [1967] 3 WLR 382 : [1967] 2 All ER 986]). Whereas the 'pure' theory of jurisdiction would reduce jurisdictional control to a vanishing point, the adoption of a narrower meaning might result in a more useful legal concept even though the formal structure of law may lose something of its logical symmetry. 'At bottom the problem of defining the concept of jurisdiction for purpose of judicial review has been one of public policy rather than one of logic'. [S.A. Smith, 'Judicial Review of Administrative Action, 2nd Edn., p. 98. (1968 Edn.)]"

The observation of the learned author, (S.A. De Smith) was continued in its 3rd Edn. (1973) at p.

98 and in its 4th Edn. (1980) at p. 112 of the

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

book. The observation aforesaid was based on the then prevailing academic opinion only as is seen from the footnotes. It should be stated that the said observation is omitted from the latest edition of the book De Smith, Woolf and Jowell

-- Judicial Review of Administrative Action -- 5th Edn. (1995) as is evident from p. 229; probably due to later developments in the law and the academic opinion that has emerged due to the change in the perspective.

335. After 1980, the decision in Anisminic case [[1969] 2 A.C. 147 : [1969] 1 All ER 208 : [1969] 2 WLR 163, HL] came up for further consideration before the House of Lords, Privy Council and other courts. The three leading decisions of the House of Lords wherein Anisminic principle was followed and explained, are the following: Racal Communications Ltd., In re [[1981] A.C. 374 : [1980] 2 All ER 634 : [1980] 3 WLR 181, HL], O'Reilly v. Mackman [[1983] 2 A.C. 237 : [1982] 3 All ER 1124 : [1982] 3 WLR 1096, HL], Re. v. Hull University Visitor [[1993] A.C. 682 : [1993] 1 All ER 97 : [1992] 3 WLR 1112, HL]. It should be noted that Racal, In re case [(1968) 3 SCR 662 : AIR 1969 SC 78 :

(1968) 22 STC 416] [(1964) 6 SCR 261 : AIR 1964 SC 1006 : (1964) 15 STC 450] the Anisminic principle was held to be inapplicable in the case of (superior) court where the decision of the court is made final and conclusive by the statute. (The superior court referred to in this decision is the High Court) [[1981] A.C. 374 (383, 384, 386, 391)]. In the meanwhile, the House of Lords in Council of Civil Service Unions v. Minister for the Civil Service [[1985] A.C. 374 : [1984] 3 All ER 935 :

[1984] 3 WLR 1174, HL] enunciated three broad grounds for judicial review, as "legality", "procedural propriety" and "rationality" and this decision had its impact on the development of the law in post-Anisminic period. In the light of the above four important decisions of the House of Lords, other decisions of the court of appeal, Privy Council etc. and the later academic opinion in the matter the entire case-law on the subject has been reviewed in leading textbooks. In the latest edition of De Smith on Judicial

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

Review of Administrative Action -- edited by Lord Woolf and Jowell, Q.C. [Professor of Public Law, 5 Edn. -- 1995], in Chapter 5, titled as "Jurisdiction, Vires, Law and Fact" (pp. 223-

294), there is exhaustive analysis about the concept "Jurisdiction" and its ramifications. The authors have discussed the pure theory of jurisdiction, the innovative decision in Anisminic case [[1969] 2 A.C. 147 : [1969] 1 All ER 208 :

[1969] 2 WLR 163, HL], the development of the law in the post-Anisminic period, the scope of the "finality" clauses (exclusion of jurisdiction of courts) in the statutes, and have laid down a few propositions at pp. 250-256 which could be advanced on the subject. The authors have concluded the discussion thus at p. 256:

"After Anisminic virtually every error of law is a jurisdictional error, and the only place left for non-jurisdictional error is where the components of the decision made by the inferior body included matters of fact and policy as well as law, or where the error was evidential (concerning for example the burden of proof or admission of evidence). Perhaps the most precise indication of jurisdictional error is that advanced by Lord Diplock in Racal Communications [[1981] A.C. 374 : [1980] 2 All ER 634 : [1980] 3 WLR 181, HL], when he suggested that a tribunal is entitled to make an error when the matter 'involves, as many do interrelated questions of law, fact and degree'. Thus it was for the county court judge in Pearlman [Pearlman v. Keepers and Governors of Harrow School, [1979] 1 All ER 365 : [1978] 3 WLR 736] to decide whether the installation of central heating in a dwelling amounted to a 'structural alteration, extension or addition'. This was a 'typical question of mixed law, fact and degree which only a scholiast would think it appropriate to dissect into two separate questions, one for decision by the superior court, viz., the meaning of these words, a question which must entail considerations of degree, and the other for decision by a county court, viz., the application of words to the particular installation, a question which also entails considerations of degree.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

It is, however, doubtful whether any test of jurisdictional error will prove satisfactory. The distinction between jurisdictional and non- jurisdictional error is ultimately based upon foundations of sand. Much of the superstructure has already crumbled. What remains is likely quickly to fall away as the courts rightly insist that all administrative action should be, simply, lawful, whether or not jurisdictionally lawful."

336. The jurisdictional control exercised by superior courts over subordinate courts, tribunals or other statutory bodies and the scope and content of such power has been pithily stated in Halsbury's Laws of England -- 4th Edn. (Reissue), 1989 Vol. 1(1), p. 113 to the following effect:

"The inferior court or tribunal lacks jurisdiction if it has no power to enter upon an enquiry into a matter at all; and it exceeds jurisdiction if it nevertheless enters upon such an enquiry or, having jurisdiction in the first place, it proceeds to arrogate an authority withheld from it by perpetrating a major error of substance, form or procedure, or by making an order or taking action outside its limited area of competence. Not every error committed by an inferior court or tribunal or other body, however, goes to jurisdiction. Jurisdiction to decide a matter imports a limited power to decide that matter incorrectly.

A tribunal lacks jurisdiction if (1) it is improperly constituted, or (2) the proceedings have been improperly instituted, or (3) authority to decide has been delegated to it unlawfully, or (4) it is without competence to deal with a matter by reason of the parties, the area in which the issue arose, the nature of the subject-matter, the value of that subject-matter, or the non- existence of any other prerequisite of a valid adjudication. Excess of jurisdiction is not materially distinguishable from lack of jurisdiction and the expressions may be used interchangeably.

Where the jurisdiction of a tribunal is dependent on the existence of a particular state of affairs,

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

that state of affairs may be described as preliminary to, or collateral to the merits of, the issue, or as jurisdictional.(p. 114) There is a presumption in construing statutes which confer jurisdiction or discretionary powers on a body, that if that body makes an error of law while purporting to act within that jurisdiction or in exercising those powers, its decision or action will exceed the jurisdiction conferred and will be quashed. The error must be one on which the decision or action depends. An error of law going to jurisdiction may be committed by a body which fails to follow the proper procedure required by law, which takes legally irrelevant considerations into account, or which fails to take relevant considerations into account, or which asks itself and answers the wrong question. (pp. 119-120) The presumption that error of law goes to jurisdiction may be rebutted on the construction of a particular statute, so that the relevant body will not exceed its jurisdic-tion by going wrong in law. Previously, the courts were more likely to find that errors of law were within jurisdiction; but with the modern approach errors of law will be held to fall within a body's jurisdiction only in exceptional cases. The courts will generally assume that their expertise in determining the principles of law applicable in any case has not been excluded by Parliament.(p. 120) Errors of law include misinterpretation of a statute or any other legal document or a rule of common law; asking oneself and answering the wrong question, taking irrelevant considerations into account or failing to take relevant considerations into account when purporting to apply the law to the facts; admitting inadmissible evidence or rejecting admissible and relevant evidence; exercising a discretion on the basis of incorrect legal principles; giving reasons which disclose faulty legal reasoning or which are inadequate to fulfil an express duty to give reasons, and misdirecting oneself as to the burden of proof." (pp. 121-122)

337. H.W.R. Wade and C.F. Forsyth in their

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

book --Administrative Law, 7th Edn., (1994) -- discuss the subject regarding the jurisdiction of superior courts over subordinate courts and tribunals under the head "Jurisdiction over Fact and Law" in Chapter 9, pp. 284 to 320. The decisions before Anisminic and those in the post-Anisminic period have been discussed in detail. At pp. 319-320, the authors give the Summary of Rules thus:

"Jurisdiction over fact and law : Summary At the end of a chapter which is top-heavy with obsolescent material it may be useful to summarise the position as shortly as possible. The overall picture is of an expanding system struggling to free itself from the trammels of classical doctrines laid down in the past. It is not safe to say that the classical doctrines are wholly obsolete and that the broad and simple principles of review, which clearly now commend themselves to the judiciary, will entirely supplant them. A summary can therefore only state the long-established rules together with the simpler and broader rules which have now superseded them, much for the benefit of the law. Together they are as follows:

Errors of factOld rule :

The court would quash only if the erroneous fact was jurisdictional.

New rule : The court will quash if an erroneous and decisive fact was --

(a) jurisdictional

(b) found on the basis of no evidence; or

(c) wrong, misunderstood or ignored.

Errors of law Old rule : The court would quash only if the error was --

(a) jurisdictional; or

(b) on the face of the record.

New rule : The court will quash for any decisive error, because all errors of law are now

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

jurisdictional."

58. For the benefit of the High Courts across the country, we may refer to a very erudite article authored by Krystal Cunningham-Foran, a legal expert working as a senior associate in Colin Biggers & Paisley's Planning Government Infrastructure & Environment group, on the topic "Jurisdictional Error". The learned author has discussed a judgment rendered by the High Court of Australia setting out practical guidance for establishing jurisdictional error in the context of judicial review proceedings in respect of a decision about the revocation of a decision to cancel a visa. Article reads thus:--

"The case of LPDT v. Minister for Immigration, Citizenship, Migrant Services and Multicultural Affairs, [2024] HCA 12 concerned judicial review proceedings in the High Court of Australia (High Court) in which the High Court provided practical guidance about the threshold of materiality in the context of jurisdictional error.

The test for establishing jurisdictional error is two-fold. Firstly, it must be established that an error occurred and secondly, the error must be material such that the decision affected by error could realistically have been different if there was no error. The practical guidance provided by the High Court in respect of this test is set out in this article.

The judicial review proceedings relevantly concerned an allegation that the decision of the Administrative Appeals Tribunal (Tribunal) in respect of a decision made under section 501CA(4) of the Migration Act, 1958 (Cth) (Migration Act) about the revocation of a decision to cancel the Appellant's visa (Cancellation Decision) was affected by jurisdictional error.

There was no dispute that the Tribunal's decision involved an error because the Tribunal did not comply with a direction of the Minister in relation to the revocation of a mandatory cancellation of a visa under section 501CA (Direction) in breach of section 499(2A) of the Migration Act.

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

In respect of the materiality of the error, the High Court held that the decision reached by the Tribunal could have been different if there was no error and thus the threshold of materiality was met.

The High Court allowed the appeal, set aside the decision of the Full Court of the Federal Court of Australia, and ordered the issue of a writ of certiorari quashing the Tribunal's decision and a writ of mandamus directing the Tribunal to determine the Appellant's request for revocation of the Cancellation Decision according to law. What is jurisdictional error?

Jurisdictional error arises where a decision- maker with authority to make a decision under statute is in breach of an express or implied condition of the decision-making authority, such that the decision made lacks legal force and is "in law...no decision at all".

The High Court observed that the following categories of jurisdictional error often arise, but that the categories are not closed:

• A breach by a third-party of a condition of a statutory process before a decision is made. • A breach by a decision-maker given authority under statute of a condition of making a decision. Common errors in this context include : the decision-maker misunderstands the applicable law, asks the wrong question, identifies a wrong issue, ignores relevant material, relies on irrelevant material, exceeds the bounds of what is reasonable, denies a requirement of procedural fairness, or makes an erroneous finding or reaches a mistaken conclusion.

Two-part test for jurisdictional error Not every breach of an express or implied condition of making a decision will render the decision no decision at all.

The limits imposed by the relevant statute on the making of a decision must be understood to determine the following:

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

• "...Whether an error has occurred (that is, whether there has been a breach of an express or implied condition of the statutory conferral of decision-making authority)..."

• "...Whether any such error is jurisdictional (that is, whether the error has resulted in the decision made lacking legal force)."

Practical guidance for considering jurisdictional error The High Court stated the following practical guidance in respect of the test for jurisdictional error:

• Both parts of the test start with a consideration of the statute to understand the nature of the alleged error in its statutory context. • Both parts of the test are backward-looking in that they are answered having regard to the decision that was made, and if necessary, how that decision was made.

• Whilst the applicant has the onus of proof on the balance of probabilities, proving the facts ought not be difficult or contentious. In some cases the tendering of the decision-maker's reasons is suffi-cient, whereas in others, for example those involving an allegation of a denial of procedural fairness, may require evidence of the content or information required to be provided to the decision-maker.

• To establish materiality, it is not necessary that absent the error a different decision "would" have been made, rather it is whether a different decision "could realistically" have been made. The High Court observed that "realistic" is used to distinguish a possible different outcome from an outcome that is fanciful or improbable. • The threshold of materiality is not onerous or demanding. What must be demonstrated to meet the threshold depends upon the error. A Court in determining whether the threshold is met must not assume the function of the decision-maker and fall into a merits review of the decision made.

• Once the applicant establishes an error and

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

that there is a realistic possibility of a different outcome if the error had not been made, the threshold of materiality is met and relief is justified subject to any utility and discretion. The High Court also observed that in some cases, such as those involving apprehended or actual bias, the alleged error will be jurisdictional regardless of any effect on the decision made, whilst in others, such as those involving unreasonableness, the potential for the decision to be effected is inherent in the nature of the error. In both of these examples, the error satisfies the requirement of materiality. The practical guidance from the High Court set out above overrides any previous guidance of the Courts.

Jurisdictional error established in this case The High Court was satisfied that the threshold of materiality was satisfied in this case because the Appellant established on the balance of probabilities that a different decision realistically could have been made if the Tribunal followed the process of reasoning required by the Direction in deciding whether the Cancellation Decision should be revoked.

Conclusion The High Court allowed the appeal, set aside the decision of the Full Court of the Federal Court of Australia, and ordered the issue of a writ of certiorari quashing the Tribunal's decision and a writ of mandamus directing the Tribunal to determine the Appellant's request for revocation of the Cancellation Decision according to law." (emphasis supplied)

47. Thus, the upshot of the aforesaid observations, discussion,

and reasons, the order impugned passed by the Appellate Court

is required to be interfered with by this Court while exercising

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

its supervisory jurisdiction under Article 227 of the Constitution

of India.

48. Nevertheless, it is hereby made clear to all concerned

that the observations made herein above by this Court would

not come in the way of any of the parties to the suit. The

Trial Court is required to decide all legal issues germane in the

suit as per the evidence coming forth on the record of the suit.

It as such requires to decide the lis between the parties in

accordance with the law without being influenced by this order

and or the impugned order passed by Appellate Court or its

own.

49. CONCLUSION

49.1. It is hereby held that the Appellate Court while

exercising its power under Order 43 Rule 1 of CPC could not

have disturbed and interfered with a discretionary order passed

by the Trial Court without holding such order either erroneous,

perverse, or contrary to the settled legal position of law.

49.2. Considering the facts and circumstances of the present

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

case, the Appellate Court could not have substituted its view

by overturning the view of the Trial Court while passing the

injunction order especially when exercised its appellate

jurisdiction under Order 43, Rule 1 of the CPC.

49.3. In view of the foregoing reasons, the impugned order

dated 25.07.2017 passed by the 5th Additional Senior Civil

Judge, Surat, in Miscellaneous Civil Appeal No. 64 of 2014 is

held to be erroneous, perverse, and contrary to the settled

legal position of law and so also exceeded to its jurisdiction so

vested in it, which requires to be quashed and set aside, and

which is hereby quashed and set aside. Consequently, the

order passed by Trial Court on 30.07.2013 below Ex.5-

Injunction Application filed in the suit is restored back.

49.4. In view of the forgoing conclusion, the present

application requires to be allowed, which is hereby ALLOWED.

Rule is made absolute accordingly. No order as to costs.

Sd/-

(MAULIK J.SHELAT,J) MOHD MONIS

NEUTRAL CITATION

C/SCA/19617/2017 CAV JUDGMENT DATED: 14/08/2025

undefined

FURTHER ORDER

After pronouncement of judgment, learned advocate

Mr.Viral K. Shah would request this Court for suspension of

the order.

As the suit is instituted in the year, 2011 and during

course of hearing, the request made by plaintiff that suit be

expedited, such request is ill-founded and hence, rejected.

Sd/-

(MAULIK J.SHELAT,J) MOHD MONIS

 
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 : MAIMS

 
 
Latestlaws Newsletter