Citation : 2022 Latest Caselaw 6382 MP
Judgement Date : 28 April, 2022
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE PRANAY VERMA
ON THE 28th OF APRIL, 2022
REVIEW PETITION No. 147 of 2022
Between:-
THE STATE OF MADHYA PRADESH,
1. THROUGH COLLECTOR,
INDORE (MADHYA PRADESH)
TEHSILDAR,
2.
TEHSIL SANWER (MADHYA PRADESH)
SUB DIVISIONAL OFFICER (REVENUE),
3.
SANWER (MADHYA PRADESH)
.....PETITIONERS
(BY MS. VINITA PHAYE, GOVERNMENT ADVOCATE )
AND
SHRI KISHANLAL DECEASED THROUGH LEGAL
REPRESENTATIVES DAYARAMBAI W/O LATE SHRI
KISHANLAL,
1.
AGED ABOUT 75 YEARS,
SAGWAL (TEHSIL SANWER),
PRESENTLY UNDER TEHSIL HATOD (MADHYA PRADESH)
SHRI KISHANLAL DECEASED THROUGH LEGAL
REPRESENTATIVES,
2. KAILASH S/O LATE SHRI KISHANLAL,
AGED ABOUT 55 YEARS,
SAGWAL (TEHSIL SANWER),
PRESENTLY UNDER TEHSIL HATOD (MADHYA PRADESH)
3.
SHRI KISHANLAL DECEASED THROUGH LEGAL
REPRESENTATIVES,
RATAN S/O LATE SHRI KISHANLAL,
2
AGED ABOUT 45 YEARS,
SAGWAL (TEHSIL SANWER),
PRESENTLY UNDER TEHSIL HATOD (MADHYA PRADESH)
SHRI KISHANLAL DECEASED THROUGH LEGAL
REPRESENTATIVES,
4. MANGUBAI D/O LATE SHRI KISHANLAL,
AGED ABOUT 57 YEARS,
MAYAKHERI, TEHSIL INDORE (MADHYA PRADESH)
.....RESPONDENTS
This appeal coming on for admission this day, the Court
passed the following:
ORDER
1. Heard on IA No.516/2022 which is an application for condonation of delay in filing this review petition.
2. In the application the cause assigned is that sanction for filing the review petition took a considerable period of time as the same was required to be obtained from various departments upon receipt of which petition as been filed.
3. I am satisfied that the petitioners have shown sufficient cause for the delay in filing this review petition. IA No.516/2022 is accordingly allowed and the delay in filing the petition is condoned.
4. This review petition under Order 47 Rule 1 of CPC has been filed for review of judgment dated 23/09/2019 passed in Second Appeal No.611/2001 whereby the appeal preferred by
petitioners / appellants has been dismissed.
5. The petition has been filed on the ground that the judgment has been passed beyond the substantial questions of law as were framed for determination in the appeal. The relevant Sections which have been taken into consideration while passing the impugned judgment were not the subject matter of appeal. It is submitted that the impugned judgment is beyond the pleadings of the parties. The question which was framed for determination was only in respect of a particular order passed by Revenue Authority whereas entire proceedings have been considered.
6. I have heard learned counsel for the petitioners and have perused the record. The appeal had been admitted for hearing by order dated 25/08/2003 on the following substantial questions of law :-
"(1) Whether lower appellate court was justified in reversing the decree passed by the trial court which had dismissed the suit ?
(2) Whether finding of the lower appellate court that order passed by the competent authority under the provisions of M.P. Ceiling on Agricultural Holdings Act, 1960 dated 4.9.1990 in case No.18-A/90-B/3/36- 77 to be a void order is legally and factually sustainable and if so whether it satisfies the requirement of Section 11 (2) of the Act ?"
7. In the substantial question No.1 the entire judgment and decree passed by lower Appellate Court was opened for
consideration in the appeal. The question did not confine hearing of the appeal in respect of any particular aspect and instead enlarged the scope in comprehensive manner. Though question No.2 was also framed but that was in addition to question No.1 and was not the only question for determination. The instant petition has primarily been filed on the ground that by impugned judgment provision of Section 5 of M.P. Ceiling on Agriculture Holdings Act, 1960 and the Rules framed thereunder have been considered whereas the lower appellate Court had only decided the matter on interpretation of Section 11 of the Act, 1960 and not Section 5 and Rule 7.
8. A perusal of the judgment passed by lower Appellate Court reveals that it had taken into consideration the provisions of Section 5(1) of the Act, 1960 and the Rules framed thereunder and had held that sale had been effected in favour of plaintiff hence notice was also required to be issued to him prior to passing of draft statement under Section 11 which has not been done hence the proceedings are not binding upon the plaintiff. Hence it cannot be said that the impugned judgment was beyond the scope of pleadings of the parties or the judgment passed by lower Appellate Court. The findings as recorded by lower Appellate Court have been affirmed in appeal. The impugned judgment is well within the scope of Section 100 of CPC as it has decided the matter in view of the substantial questions of law framed for determination and on the basis of material available on record. It
cannot be held that the same is beyond purview of scope of appeal.
9. The Hon'ble Supreme Court in Parsion Devi and others vs. Sumitri Devi and others (1997) 8 SCC 715 has held in paragraph No.9 as under :-
"9. Under Order 47 Rule 1 CPC a judgment may be open to review inter alia if there is a mistake or an error apparent on the face of the record. An error which is not self evident and has to be detected by a process of reasoning, can hardly be said to be an error apparent on the face of the record justifying the court to exercise its power review under Order 47 Rule 1 CPC. In exercise of the jurisdiction under Order 47 Rule 1 CPC it is not permissible for an erroneous decision to be "reheard and corrected". A review petition, it must be remembered has limited purpose and cannot be allowed to be "an appeal in disguise."
10. Thus grounds as have been raised by the petitioners seeking review of judgment passed in Second Appeal are not grounds on which review can be sought for. There is no error apparent on the face of record warranting exercise of review jurisdiction. The petition is hence found to be devoid of any merits and is hereby dismissed.
(Pranay Verma) Judge Aiyer* Digitally signed by JAGDISHAN AIYER Date: 2022.05.05 13:55:44 +05'30'
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!