Citation : 2024 Latest Caselaw 14051 MP
Judgement Date : 14 May, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE ACHAL KUMAR PALIWAL
ON THE 14 th OF MAY, 2024
SECOND APPEAL No. 1454 of 2022
BETWEEN:-
PUNA RAM KATARE S/O LATE SHRI MADAN LAL
KATARE, AGED ABOUT 70 YEARS, OCCUPATION:
AGRICULTURE VILLAGE KATRA, TEH. AND DISTT.-
MANDLA, M.P. (MADHYA PRADESH)
.....APPELLANT
(BY SHRI RAVENDRA SHUKLA - ADVOCATE)
AND
1. THE FOREST DIVISIONAL OFFICER WEST FOREST
DIVISION MANDLA GENERAL, DISTRICT-
MANDLA, M.P. (MADHYA PRADESH)
2. FOREST SUB DIVISIONAL OFFICER WEST FOREST
D I V I S I O N MANDLA GENERAL DISTRICT
MANDLA (MADHYA PRADESH)
3. THE STATE OF M.P THORUGH COLLECTOR DISTT.
MANDLA (MADHYA PRADESH)
.....RESPONDENTS
( BY SHRI AMAN PATEL - P.L. APPEARING ON BEHALF OF ADVOCATE
GENERAL)
This appeal coming on for admission this day, th e court passed the
following:
ORDER
This second appeal has been filed under Section 100 of Code of Civil Procedure, 1908, against the judgment and decree dated 19.04.2022 passed by District Judge, Nivas, District Mandla (MP) in RCA No.101-A of 2018, arising
out of judgment and decree dated 17.05.2018 passed in C.S.No.76-A of 2017, by Civil Judge, Class I, Nivas to Court of Additional Civil Judge, Nivas, District Mandla.
2. Brief facts of the case are that plaintiff is owner and is possession of survey No.26 area 4.20 hect. and it is surrounded by defendant No.1's reserve forest No.541. In pursuance of judgment dated 10.12.2014 passed in RCS No.12-A/13 and demarcation report dated 04.01.2016 plaintiff received possession of the suit property and thereafter plaintiff applied to defendant on 03.02.2016 for permission for passage through reserve forest No.541 for agricultural purposes and for taking tractor etc to his agricultural land. But
defendants have refused the permission. Plaintiff has been using above way of reserve forest No.541 since the time of his ancestors. Therefore, he has acquired easementary right of passage through reserve forest No.541. Plaintiff has no alternate passage. Therefore, plaintiff has acquired easement of necessity. Therefore, on above grounds, plaintiff filed suit for permanent injunction.
3. Learned counsel for the appellant submits that plaintiff is owner and in possession of survey No.26 area 4.20 hect. Plaintiff's above agricultural land surrounded by reserve forest No.541 and Bargi Dam. Plaintiff used to go through reserve forest No.541 for cultivating his above land and there is no other alternate passage. It is also urged that findings recorded by trial Court in para 11 of judgment and para 15 of Appellate Court in impugned judgement are contradictory to each other. Plaintiff has acquired easmentary right of passage/easement of necessity through reserve forest No.541. On above grounds, substantial questions No.2 and 3 as mentioned in appeal memo, arises for determination. Therefore, appeal be admitted for final hearing.
4. Learned counsel for the respondent/State after referring depositions of plaintiff's witnesses submits that plaintiff has alternate passage for his agricultural land and from evidence on record, it is not established that plaintiff did not have any alternate passage. Plaintiff has not filed any map showing his agricultural land and the passage for the land. Learned Courts below have rightly dismissed plaintiff's suit. Therefore, no interference is required in the same.
5. Heard. Perused record of the case.
6. Learned trial Court vide judgment dated 17.05.2018 passed in RCS No.76-A/2017 dismissed plaintiff's suit and appellate Court vide judgement dated 19.04.2022 passed in RCA No.101-A/2018 dismissed plaintiff's appeal and affirmed trial Courts findings.
7. Therefore, question arises as to when this Court can interfere with the findings of facts arrived at by the first appellate court/trial court. In this connection, I would like to refer to the law laid down by the Hon'ble Apex Court in the case of Chandrabhan (Deceased) through Lrs. And Others vs. Saraswati and Others reported in AIR 2022 SC 4601, wherein Hon'ble Apex Court in para 33(iii) has held as under:-
" 3 3 (iii) The general rule is that the High Court will not interfere with findings of facts arrived at by the courts below. But it is not an absolute rule. Some of the well - recognized exceptions are where (i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. When we refer to "decision" based on no evidence", it not only refers to cases where there is a total dearth of evidence, but also refers to any case, where the evidence, taken as a whole, is not reasonably capable of supporting the
finding."
8. Similarly in the case of Gurnam Singh (Dead) by legal representatives and Others vs. Lehna Singh (Dead) by legal representatives, Hon'ble Apex Court has held as under:-
"13.1.......However, in Second Appeal under Section 100 of the CPC, the High Court, by impugned judgment and order has interfered with the Judgment and Decree passed by the First Appellate Court. While interfering with the judgment and order passed by the first Appellate Court, it appears that while upsetting the judgment and decree passed by the First Appellate Court, the High Court has again appreciated the entire evidence on record, which in exercise of powers under Section 100 CPC is not permissible. While passing the impugned judgment and order, it appears that High Court has not at all appreciated the fact that the High Court was deciding the Second Appeal under Section 100 of the CPC and not first appeal under Section 96 of the CPC. As per the law laid down by this Court in a catena of decisions, the jurisdiction of High Court to entertain second appeal under Section 100 CPC after the 1976 Amendment, is confined only when the second appeal involves a substantial question of law. The existence of 'a substantial question of law' is a sine qua non for the exercise of the jurisdiction under Section 100 of the CPC. As observed and held by this Court in the case of Kondiba Dagadu Kadam (Supra), in a second appeal under Section 100 of the CPC, the High Court cannot substitute its own opinion for that of the First Appellate Court, unless it finds that the conclusions drawn by the lower Court were erroneous being:
(i) Contrary to the mandatory provisions of the applicable law; OR
(ii) Contrary to the law as pronounced by the Apex Court; OR
(iii) Based on inadmissible evidence or no evidence It is further observed by this Court in the aforesaid decision that if First Appellate Court has exercised its discretion in a judicial
manner, its decision cannot be recorded as suffering from an error either of law or of procedure requiring interference in second appeal. It is further observed that the Trial Court could have decided differently is not a question of law justifying interference in second appeal".
9. In this connection, Ishwar Dass Jain (Dead) through Lrs vs. Sohan Lal (Dead) by LRs reported in (2000) 1 Supreme Court Cases 434 may also be referred to. Paras 11 and 12 of the said judgment is relevant and is under:-
"11. There are two situations in which interference with findings of fact is permissible. The first one is when material or relevant evidence is not considered which, if considered would have led to an opposite conclusion. This principle has been laid down in a series of judgments of this Court in relation to section 100 CPC after the 1976 amendment. In Dilbagrai Punjabi vs. Sharad Chandra [1988 Supple. SCC 710], while dealing with a Second Appeal of 1978 decided by the Madhya Pradesh High Court on 20.8.81, L.M.Sharma, J.(as he then was) observed that "The Court (the first appellate Court) is under a duty to examine the entire relevant evidence on record and if it refuses to consider important evidence having direct bearing on the disputed issue and the error which arises as of a magnitude that it gives birth to a substantial question of law, the High Court is fully authorised to set aside the finding. This is the situation in the present case."
In that case, an admission by the defendant-tenant in the reply notice in regard to the plaintiff's title and the description of the plaintiff as `owner' of the property signed by the defendant were not considered by the first appellate Court while holding that the plaintiff had not proved his title. The High Court interfered with the finding on the ground of non- consideration of vital evidence and this Court affirmed the said decision. That was upheld. In Jagdish Singh vs. Nathu Singh [1992 (1) SCC 647], with reference to a Second Appeal of 1978 disposed of on 5.4.1991. Venkatachaliah, J. (as he then was) held:
"where the findings by the Court of facts is vitiated by non-
consideration of relevant evidence or by an essentially
erroneous approach to the matter, the High Court is not precluded from recording proper findings."
Again in Sundra Naicka Vadiyar vs. Ramaswami Ayyar [1995 Suppl. (4) SCC 534], it was held that where certain vital documents for deciding the question of possession were ignored - such as a compromise, an order of the revenue Court
- reliance on oral evidence was unjustified. In yet another case in Mehrunissa vs. Visham Kumari [1998 (2) SCC 295] arising out of Second appeal of 1988 decided on 15.1.1996, it was held by Venkataswami, J. that a finding arrived at by ignoring the second notice issued by the landlady and without noticing that the suit was not based on earlier notices, was vitiated finding. This was in Second Appeal of 1988 decided on 15.1.1996.
12. The second situation in which interference with findings of fact is permissible is where a finding has been arrived at by the appellate Court by placing reliance on inadmissible evidence which if it was omitted, an opposite conclusion was possible. In Sri Chand Gupta vs. Gulzar Singh [1992 (1) SCC 143], it was held that the High Court was right in interfering in Second Appeal where the lower appellate Court relied upon an admission of a third party treating it as binding on the defendant. The admission was inadmissible as against the defendant. This was also a Second Appeal of 1981 disposed of on 24.9.1985".
10. Admittedly, plaintiff is owner and in possession of survey No.26 area 4.20 hect. Sole issue involved in the case is as to whether presently plaintiff has any passage for his agricultural land or not. If plaint averment in para 4 and relief clause of plaint and cross examination of plaintiff witness Punaram Katare, Virendra Singh and Sohan Singh are assessed and examined conjointly, then, it is clearly evident that plaintiff has passage for going to his agricultural land and he is cultivating suit property since/before filing of the suit till today. It is also evident from above that no passage has been closed by defendants. It is only
that plaintiff wants an alternate route/wider passage for carrying tractor etc. It is not plaintiff's choice from where he want to go to his agricultural land. If, there is an established passage for the same purpose then plaintiff is not entitled for any alternate route or passage. Further, no map has been attached with plaint/plaintiff has not filed any map showing location/position/width of passage in relation to his agricultural land.
11. In view of above, it cannot be said that plaintiff has acquired any easementary right/easement of necessity in reserve forest No.541.
12. If pleadings and evidence adduced by the parties and the impugned judgment passed by the first appellate court/trial court is considered, in the light of above legal principles/legal provisions reiterated in aforesaid judgments, then, in this Court's considered opinion, the findings of facts recorded by the first appellate court/trial court are not liable to be interfered with in the instant case and it cannot be said that first appellate court/trial court has ignored any material evidence or has acted on no evidence or first appellate court/trial court has drawn wrong inferences from the proved facts etc. Further, it cannot be said that evidence taken as a whole, is not reasonably capable of supporting the findings. It can also be not said that the findings of first appellate court/trial court are based on inadmissible evidence.
13. A perusal of the impugned judgment and decree passed by the first appellate court/trial court reveals that it is well reasoned and has been passed after due consideration of oral as well as documentary evidence on record. Learned counsel for the appellant has failed to show that how the findings of facts recorded by the first appellate court/trial court are illegal, perverse and based on no evidence etc. The learned first appellate court/trial court has legally and rightly dealt with the issues involved in the matter and has recorded
correct findings of fact.
14. For the reasons aforesaid, I find no merit in the instant second appeal. Findings recorded by the first appellate court/trial court are fully justified by the evidence on record. Findings recorded by the first appellate court/trial court are not based on misreading or mis-appreciation of evidence nor it is shown to be illegal or perverse in any manner so as to call for interference in second appeal. No question of law, much less substantial question of law, arises for adjudication in the instant appeal. Hence, appeal is dismissed in limine.
15. A copy of this order along with record be sent back to the first appellate court/trial court for information and its compliance.
(ACHAL KUMAR PALIWAL) JUDGE sm
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!