Citation : 2021 Latest Caselaw 9915 Mad
Judgement Date : 19 April, 2021
Cont.P.No.2852 of 2016
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 19.04.2021
CORAM:
THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
Cont.P.No.2852 of 2016
(Heard through VC)
A.Mallaian ... Petitioner
Vs.
Mr.Joseph Diaz,
General Manager,
Tamil Nadu State Transport Corporation Ltd.,
Erode-638 001. ... Respondent
Prayer: Contempt Petition filed under Section 11 of the Contempt of Courts
Act, 1971, to punish the respondent for comminting contempt of this Court
by disobeying the directions contained in the order of this Court dated
22.02.2016 in W.P. No.35103 of 2015.
For Petitioner : Ms.Ramapriya Gopalakrishnan
For Respondent : Mr.A.Sundaravadhanam
1/11
https://www.mhc.tn.gov.in/judis/
Cont.P.No.2852 of 2016
ORDER
The Contempt Petition is filed alleging willful disobedience of the
order made in WP.No.35103 of 2015 dated 22.02.2016.
2. When the matter is taken up for hearing, it is represented by
learned counsel for the petitioner that the gratuity amount has been paid,
and to some extent, the interest amount of Rs.33,936/- has also been paid.
3. It is further represented that a Writ Appeal in W.A.No.1580 of
2016 has been filed against the order dated 22.02.2016 made in
WP.No.35103 of 2015 and the same is pending before the Hon'ble Division
Bench of this Court. Applying the principle of Doctrine of Merger, the writ
petitioner can file contempt proceedings only before the Hon'ble Division
Bench of this Court after the orders in Writ Appeal and the Single Judge
cannot deal with the Contempt Petition now initiated by the petitioner.
3. At this juncture, it would be worth referring to the decision of the
Apex Court in the case of Kunhayammed & Others -vs- State of Kerala
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
& Another, (2000 (6) SCC 359), wherein, the principle of Doctrine of
Merger has been widely discussed. Relevant portions of the said decision
are usefully extracted hereunder:
“32. It may be that in spite of having granted leave to appeal, the Court may dismiss the appeal on such grounds as may have provided foundation for refusing the grant at the earlier stage. But that will be a dismissal of appeal. The decision of this Court would result in superseding the decision under appeal attracting doctrine of merger. But if the same reasons had prevailed with this Court for refusing leave to appeal, the order would not have been an appellate order but only an order refusing to grant leave to appeal.
41. Once a special leave petition has been granted, the doors for the exercise of appellate jurisdiction of this Court have been let open. The order impugned before the Supreme Court becomes an order appealed against. Any order passed thereafter would be an appellate order and would attract the applicability of doctrine of merger. It would not make a difference whether the order is one of reversal or of modification or of dismissal affirming the order appealed against. It would also not make any difference if the order is a speaking or non- speaking one. Whenever this Court has felt inclined to apply its mind to the merits of the order put in issue before it though it may be inclined to affirm the same, it is customary with this Court to grant leave to appeal and thereafter dismiss the appeal itself (and not merely the petition for special leave) though at times the orders granting leave to appeal and
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
dismissing the appeal are contained in the same order and at times the orders are quite brief. Nevertheless, the order shows the exercise of appellate jurisdiction and therein the merits of the order impugned having been subjected to judicial scrutiny of this Court.
42. To merge means to sink or disappear in something else; to become absorbed or extinguished; to be combined or be swallowed up. Merger in law is defined as the absorption of a thing of lesser importance by a greater, whereby the lesser ceases to exist, but the greater is not increased; an absorption or swallowing up so as to involve a loss of identity and individuality. (See Corpus Juris Secundum, Vol. LVII, pp. 1067-1068) We may look at the issue from another angle. The Supreme Court cannot and does not reverse or modify the decree or order appealed against while deciding a petition for special leave to appeal. What is impugned before the Supreme Court can be reversed or modified only after granting leave to appeal and then assuming appellate jurisdiction over it. If the order impugned before the Supeme Court cannot be reversed or modified at the SLP stage obviously that order cannot also be affirmed at the SLP stage.
44. To sum up, our conclusions are:
(i) Where an appeal or revision is provided against an order passed by a court, tribunal or any other authority before superior forum and such superior forum modifies, reverses or affirms the decision put in issue before it, the decision by the subordinate forum merges in the decision by the superior forum and it is the latter which subsists, remains operative and is capable of enforcement in the eye of law.
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
(ii) The jurisdiction conferred by Article 136 of the Constitution is divisible into two stages. The first stage is upto the disposal of prayer for special leave to file an appeal. The second stage commences if and when the leave to appeal is granted and the special leave petition is converted into an appeal.
(iii) The doctrine of merger is not a doctrine of universal or unlimited application. It will depend on the nature of jurisdiction exercised by the superior forum and the content or subject-matter of challenge laid or capable of being laid shall be determinative of the applicability of merger. The superior jurisdiction should be capable of reversing, modifying or affirming the order put in issue before it. Under Article 136 of the Constitution the Supreme Court may reverse, modify or affirm the judgment-decree or order appealed against while exercising its appellate jurisdiction and not while exercising the discretionary jurisdiction disposing of petition for special leave to appeal. The doctrine of merger can therefore be applied to the former and not to the latter.
(iv) An order refusing special leave to appeal may be a non-speaking order or a speaking one. In either case it does not attract the doctrine of merger. An order refusing special leave to appeal does not stand substituted in place of the order under challenge. All that it means is that the Court was not inclined to exercise its discretion so as to allow the appeal being filed.
(v) If the order refusing leave to appeal is a speaking order, i.e., gives reasons for refusing the grant of leave, then the order has two implications. Firstly, the statement of law contained in the order is a declaration of law by the Supreme Court within the
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
meaning of Article 141 of the Constitution. Secondly, other than the declaration of law, whatever is stated in the order are the findings recorded by the Supreme Court which would bind the parties thereto and also the court, tribunal or authority in any proceedings subsequent thereto by way of judicial discipline, the Supreme Court being the Apex Court of the country. But, this does not amount to saying that the order of the court, tribunal or authority below has stood merged in the order of the Supreme Court rejecting the special leave petition or that the order of the Supreme Court is the only order binding as res judicata in subsequent proceedings between the parties.
(vi) Once leave to appeal has been granted and appellate jurisdiction of Supreme Court has been invoked the order passed in appeal would attract the doctrine of merger; the order may be of reversal, modification or merely affirmation.
(vii) On an appeal having been preferred or a petition seeking leave to appeal having been converted into an appeal before the Supreme Court the jurisdiction of High Court to entertain a review petition is lost thereafter as provided by sub-rule (1) of Rule 1 of Order 47 CPC.”
4. Learned counsel for the petitioner would contend that a Single
Judge is entitled to proceed with a Contempt Petition. To substantiate his
case, he has referred to a decision of the Apex Court in the case of
Dineshan, K.K. vs. R.K.Singh and another, [(2014) 16 SCC 88], wherein,
it has been held as under:
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
“9. We have carefully perused the decision of this Court. A reading of the judgment would certainly indicate that when the civil appeals and the special leave petitions are dismissed with reasons, the orders passed by the courts below would merge with the judgment and order passed by this Court. The said decision has been followed by this Court in a catena of subsequent judgments of this Court.
10. In view of what has been said by this Court in the aforesaid decision, we cannot hold that the judgment and order passed by the High Court has not merged with the judgment and order passed by this Court when the civil appeal filed by the petitioner complainant was dismissed.”
5. With reference to the three-Judge ruling in Kunhayammed case, a
two-Judge Bench in the above case of K.K.Dineshan, in exercise of the
powers under Articles 129, 136 and 142 of the Constitution of India, has
directed the complainant therein to approach the High Court. But, this Court
is not inclined to accept the contention of the counsel for the petitioner in
view of the finding of the Apex Court in the subsequent paragraphs of K.K.
Dineshan's case, which would read thus:
“11....the next question that would arise for our consideration and decision is whether the contempt petition requires to be entertained by this Court or could this Court request the High Court whose directions are
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
said to have been disobeyed by the respondents to consider and decide the matter.
12. We requested Shri K.K. Venugopal and Dr. Rajeev Dhawan, learned senior counsel to assist us in the matter. Their view on the second question is that undoubtedly the order passed by this Court, while accepting the judgment and order passed by the Courts below, would merge with the judgment and order passed by the Courts below. However, this Court in exercise of its powers under Articles 129, 136 and 142 of the Constitution of India could direct the complainant/petitioner to approach the High Court and bring to its notice and knowledge that their orders and directions have been disobeyed by the respondents/contemnors.
13. In the instant case, the complainant/petitioner had approached the High Court for certain reliefs. The High Court has granted those reliefs to the petitioner and while doing so the High Court has issued certain direction(s) to the respondents to do a particular thing in a particular manner. The respondents, namely, the Union of India and other officers disturbed by the order and directions issued by the High Court had filed the special leave petition which on grant of leave had converted into civil appeal. This Court after hearing the parties did not find merit in the appeal and therefore, dismissed it.
14. We are mindful of settled law that the orders passed by the High Court would merge with the order passed by this Court. This Court has dismissed the appeal only and, therefore, it is the directions passed by the High Court which in fact have been allegedly disobeyed by the respondents/contemnors. In our
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
considered view, it would be in the interest of justice and to lessen the burden of this Court in the current scenario, it would be appropriate to request the High Court to look into the grievance of the complainant, if a petition is filed before them inter alia bringing to their notice and knowledge that their orders and directions have been disobeyed. In our opinion, firstly, this exercise would be beneficial to the parties because they were before the High Court in the writ petition wherein the directions were issued and secondly, by entertaining the petitions of this nature wherein this Court has passed an order of dismissal simplicitor and the alleged contempt arises out of the order passed by the High Court, this Court would saddle the dockets with cases which could otherwise be effectively could be disposed of by the Courts below.
15. In view of the aforesaid aspects of the matter, in our considered opinion, though we hold that when the judgment and order passed by the High Court has merged with the order passed by this Court while disposing of the civil appeal, we direct the complainant/petitioner to file an appropriate contempt petition before the High Court for the alleged disobedience of the orders and directions issued by the High Court within two months' time from today. If such a contempt petition is filed, the High Court would consider the same in accordance with law after giving an appropriate opportunity of hearing to all the parties concerned.”
6. Once the order passed in a Writ Petition gets merged with the
order of the Writ Appeal, the remedy available to the petitioner is to file a
Contempt in the Writ Appeal and not in the Writ Petition, unless and until
https://www.mhc.tn.gov.in/judis/ Cont.P.No.2852 of 2016
the Apex Court specifically directs the High Court to decide the issue. If the
order of a Single Judge is affirmed or modified, the contempt can be filed
only before the Division Bench and not before the Single Judge. Once a
Writ Appeal is numbered, then the Single Judge cannot take up the
contempt in view of the decisions of the Apex Court. If the Writ Appeal is
withdrawn, certainly contempt will lie before the Single Judge and the time
limit as per Section 20 of the Contempt of Courts Act may commence only
from the date of disobedience of order in the Writ Appeal. The Power
under Article 215 of the Constitution of India, cannot be curtailed by
Section 20 of the Contempt of Courts Act.
7. In this case, since Writ Appeal is pending against the order of the
learned Single Judge, this Contempt Petition can be adjudicated only after
orders in the Writ Appeal and hence, the Contempt petition is closed at
present. No costs.
19.04.2021
Index : Yes/No
Speaking / Non-speaking order
vum
S.VAIDYANATHAN, J.
https://www.mhc.tn.gov.in/judis/
Cont.P.No.2852 of 2016
vum
Cont.P.No.2852 of 2016
19.04.2021
https://www.mhc.tn.gov.in/judis/
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!