Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tsewang Rigzin vs Ladakh Amchi Sabha
2025 Latest Caselaw 1817 J&K

Citation : 2025 Latest Caselaw 1817 J&K
Judgement Date : 23 April, 2025

Jammu & Kashmir High Court

Tsewang Rigzin vs Ladakh Amchi Sabha on 23 April, 2025

Author: Sanjay Dhar
Bench: Sanjay Dhar
      HIGH COURT OF JAMMU AND KASHMIR AND LADAKH
                       AT JAMMU


                                                  CM(M) No. 111/2025



Tsewang Rigzin                                                  ..... Petitioner (s)

                                Through :- Mr. S.R. Hussain Advocate (Th. V.C)

                          V/s

Ladakh Amchi Sabha                                             .....Respondent(s)

                                Through :- None

Coram: HON'BLE MR. JUSTICE SANJAY DHAR, JUDGE


                                 JUDGMENT

1 Through the medium of present petition under Article 227 of the

Constitution of India, the petitioner has challenged judgment and decree dated

29.03.2025, passed by the learned Sub Judge (Special Mobile Magistrate), Leh

(hereinafter referred to as the "trial Court"), whereby a decree of eviction in

respect of two shops situated near the Tehsil Office, Leh, has been passed in

favour of the respondent-plaintiff and against the petitioner-defendant.

2 At the very outset, the learned counsel for the petitioner was

requested to satisfy this Court as to how a petition under 227 of the

Constitution of India is maintainable for assailing a judgment and decree

passed by a Civil Court in view of the provisions contained in Section 96 of the

CPC which provide for remedy of appeal against an original decree.

3 Learned counsel for the petitioner has submitted that there is no

absolute bar to entertaining a petition under Article 227 of the Constitution of

India against an original decree passed by a Civil Court and in appropriate

cases, where manifest injustice has occurred, the High Court can exercise its

supervisory jurisdiction in spite of availability of an alternative remedy.

According to the learned counsel, in the present case, there are special

circumstances which warrant exercise of supervisory jurisdiction by this Court.

4 In the above context, the learned counsel for the petitioner has

submitted that the petitioner-defendant had filed a suit for permanent

prohibitory injunction against the respondent-plaintiff before the Court of

learned Sub Judge, Leh, which related to the same property which is the

subject matter of the impugned judgment and decree. It has been submitted that

the said suit was clubbed with the suit filed by the respondent-plaintiff, but the

trial Court, vide the impugned judgment and decree, has only decided the suit

filed by the respondent-plaintiff, ignoring the suit filed by the petitioner. It has

been further submitted that the learned trial Court has travelled beyond its

jurisdiction by directing the petitioner herein to handover vacant possession of

the suit shops to the respondent/plaintiff, which amounts to execution of the

decree and curtailment of limitation period for filing an appeal against the said

decree. Lastly, it has been contended that the sister of President of the

respondent-Sabha happens to be a Judicial Officer in the same Court and that

there is a potential conflict of interest which has compelled the petitioner to

invoke the supervisory jurisdiction of this Court.

5 Heard and considered.

6 So far as the principles governing the exercise of jurisdiction

under Article 227 of the Constitution of India by the High Court are concerned,

the same have been laid down by the Supreme Court and various High Courts

of the Country in a number of judgments. One of the celebrated judgments on

the issue is the judgment delivered by the Supreme Court in the case of

Shalini Shyam Shetty vs. Rajendra Shankar Patil, (2010) 8 SCC 329. In the

said case, the Supreme Court, after analyzing various precedents delivered by it

on the issue, culled out the following principles on the exercise of High Courts'

jurisdiction under Article 227 of the Constitution.

"(a) A petition under Article 226 of the Constitution is different from a petition under Article 227. The mode of exercise of power by High Court under these two Articles is also different.

(b) In any event, a petition under Article 227 cannot be called a writ petition. The history of the conferment of writ jurisdiction on High Courts is substantially different from the history of conferment of the power of Superintendence on the High Courts under Article 227 and have been discussed above.

(c) High Courts cannot, on the drop of a hat, in exercise of its power of superintendence under Article 227 of the Constitution, interfere with the orders of tribunals or Courts inferior to it. Nor can it, in exercise of this power, act as a Court of appeal over the orders of Court or tribunal subordinate to it. In cases where an alternative statutory mode of redressal has been provided, that would also operate as a restrain on the exercise of this power by the High Court.

(d) The parameters of interference by High Courts in exercise of its power of superintendence have been repeatedly laid down by this Court. In this regard the High Court must be guided by the principles laid down by the Constitution Bench of thisCourt in Waryam Singh (supra) and the principles in Waryam Singh (supra) have been repeatedly followed by subsequent Constitution Benches and various other decisions of this Court.

(e) According to the ratio in Waryam Singh (supra), followed in subsequent cases, the High Court in exercise of its jurisdiction of superintendence can interfere in order only to keep the tribunals and Courts subordinate to it, `within the bounds of their authority.

(f) In order to ensure that law is followed by such tribunals and Courts by exercising jurisdiction which is vested in them and by not declining to exercise the jurisdiction which is vested in them.

(g) Apart from the situations pointed in (e) and (f), High Court can interfere in exercise of its power of superintendence when there has been a patent perversity in the orders of tribunals and Courts

subordinate to it or where there has been a gross and manifest failure of justice or the basic principles of natural justice have been flouted.

(h) In exercise of its power of superintendence High Court cannot interfere to correct mere errors of law or fact or just because another view than the one taken by the tribunals or Courts subordinate to it, is a possible view. In other words the jurisdiction has to be very sparingly exercised.

(i) High Court's power of superintendence under Article 227 cannot be curtailed by any statute. It has been declared a part of the basic structure of the Constitution by the Constitution Bench of this Court in the case of L. Chandra Kumar vs. Union of India & others, reported in (1997) 3 SCC 261 and therefore abridgement by a Constitutional amendment is also very doubtful.

(j) It may be true that a statutory amendment of a rather cognate provision, like Section 115 of the Civil Procedure Code by the Civil Procedure Code (Amendment) Act, 1999 does not and cannot cut down the ambit of High Court's power under Article

227. At the same time, it must be remembered that such statutory amendment does not correspondingly expand the High Court's jurisdiction of superintendence under Article 227.

(k) The power is discretionary and has to be exercised on equitable principle. In an appropriate case, the power can be exercised suo motu.

(l) On a proper appreciation of the wide and unfettered power of the High Court under Article 227, it transpires that the main object of this Article is to keep strict administrative and judicial control by the High Court on the administration of justice within its territory.

(m) The object of superintendence, both administrative and judicial, is to maintain efficiency, smooth and orderly functioning of the entire machinery of justice in such a way as it does not bring it into any disrepute. The power of interference under this Article is to be kept to the minimum to ensure that the wheel of justice does not come to a halt and the fountain of justice remains pure and unpolluted in order to maintain public confidence in the functioning of the tribunals and Courts subordinate to High Court.

(n) This reserve and exceptional power of judicial intervention is not to be exercised just for grant of relief in individual cases but should be directed for promotion of public confidence in the administration of justice in the larger public interest whereas Article 226 is meant for protection of individual grievance. Therefore, the power under Article 227 may be

unfettered but its exercise is subject to high degree of judicial discipline pointed out above.

(o) An improper and a frequent exercise of this power will be counter-productive and will divest this extraordinary power of its strength and vitality".

7 From a perusal of the aforesaid principles laid down by the

Supreme Court, it is clear that in cases where an alternative statutory mode of

redressal has been provided, the same operates as a restraint on the exercise of

power under Article 227 of the Constitution. It is also manifest that the power

under Article 227 of the Constitution can be exercised by the High Court only

in cases where there has been a gross and manifest failure of justice or where

the basic principles of natural justice have been violated by the subordinate

authority. The Supreme Court has clarified that while exercising power of

superintendence under Article 227 of the Constitution, the High Court cannot

sit as a Court of appeal over the orders of the Courts or Tribunals subordinate

to it, and mere errors of law or fact cannot be interfered with by the High Court

while exercising its power of superintendence.

8 With the aforesaid legal position in mind, let us advert to the facts

of the present case.

9 It is not in dispute that the impugned judgment and decree passed

by the learned trial Court is appealable in nature. Thus, there is an alternative

remedy available to the petitioner-defendant. The contention of the learned

counsel for the petitioner that the suit filed by the petitioner for permanent

prohibitory injunction against the respondent regarding the same shops was

required to be decided along with the suit which is subject matter of the

impugned judgment and decree, is without any substance, because the

petitioner has not placed on record any order passed by the trial Court whereby

the two suits were clubbed together. Even if the two suits were directed to be

clubbed together, still then, it will have no bearing on the present case,

because, as per interim order dated 01.05.2015, passed in the suit filed by the

petitioner, it was, inter alia, made clear that the respondent herein would have

the opportunity to evict the petitioner herein after adopting due process of law

by filing a suit. This is what has been done by the plaintiff-respondent and the

same has culminated in the impugned judgment and decree. Thus, there is no

error, much less a gross error, committed by the trial Court that would warrant

interference by this Court under its supervisory jurisdiction.

10 The second contention raised by the learned counsel for the

petitioner is also without any substance, because, by granting time for vacation

of the suit shops, the learned trial Court has, in effect, deferred the filing of

execution petition by the respondent. Once a judgment and decree is passed by

a Civil Court, it becomes executable immediately thereafter. The learned trial

Court, by giving the petitioner time to vacate the suit shops has, in effect,

deferred the execution of impugned decree dated 29.03.2025 by about one

month, as such, no prejudice has been caused to the petitioner. The argument

raised by the learned counsel in this regard is also without any merit.

11 Lastly, the contention of the petitioner that the District Court, Leh

is presided over by the sister of the President of the respondent-Sabha is also

factually incorrect, as the District Court, Leh, is presently presided over by a

male Judicial Officer. Thus, the allegation leveled by the petitioner in this

regard is without any substance.

12 For what has been discussed hereinabove, it is clear that the

petitioner has made an attempt to approach this Court directly without availing

the alternative and efficacious remedy of appeal provided under Section 96 of

the CPC and without there being any reason, much less a justifiable reason for

the same. The petition is, therefore, held to be not maintainable and is,

accordingly, dismissed, leaving it open to the petitioner to avail the appropriate

remedy available under law. Anything said in this order shall not be taken as an

expression of opinion on the merits of the case of the petitioner/defendant.

(SANJAY DHAR) JUDGE Jammu 23.04.2025 Sanjeev

WHETHER ORDER IS REPORTABLE:YES/No

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter