Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ayan Chatterjee Vs. Future Technology Foundation Inc. & Ors. [April 18, 2017]
2017 Latest Caselaw 333 SC

Citation : 2017 Latest Caselaw 333 SC
Judgement Date : Apr/2017

    

Ayan Chatterjee Vs. Future Technology Foundation Inc. & Ors.

[Civil Appeal No.5655 of 2007]

Abhay Manohar Sapre, J.

1. This appeal is filed by defendant No.2 against the final judgment and order dated 21.07.2005 passed by the High Court of Calcutta in F.M.A.T. No. 1335 of 2005 whereby the High Court dismissed the appeal filed by the appellant herein against the order dated 06.04.2005 passed by the Civil Judge (Sr.Div.), IXth Court at Alipore in T.S. No.3 of 2005.

2. We need not burden the order by setting out the facts in detail except to the extent necessary to appreciate the short controversy involved in the appeal.

3. The appellant is defendant No.2 whereas respondent No. 1 is the plaintiff, respondent No. 2 is defendant No. 1 and respondent No. 3 is defendant No. 3 in the Civil Suit out of which this appeal arises.

4. Respondent No. 1 has filed a Civil Suit being Title Suit No. 3 of 2005 in the Court of IXth Civil Judge (Senior Division), Alipore against the appellant and respondent Nos. 2 and 3. The suit is for a declaration that respondent No. 1 was and continues to be a tenant under respondent No. 2 in relation to the suit property. Respondent No. 1 has also prayed for grant of permanent injunction restraining respondent No. 2 and the appellant, their servants and the agents from interfering with peaceful possession of respondent No. 1 in the suit property. A further prayer is made that the appellant be also restrained from operating the Bank Account of respondent No. 1 bearing current account No.0029-136274-050 with respondent No. 3.

5. During the pendency of the suit, respondent No. 1, in order to protect their rights, which are subject matter of the civil suit, filed an application under Order 39 Rules 1 and 2 read with Section 151 of the Code of Civil Procedure , 1908(hereinafter referred to as "the Code") and sought temporary injunction against the defendants (appellant, respondent Nos. 2 and 3) restraining them from interfering in respondent No. 1's possession over the suit property etc.

6. Respondent No. 2 and the appellant, who were the contesting defendant Nos. 1 and 2 respectively filed their reply and opposed the prayer for grant of temporary injunction made by respondent No.1.

7. The Trial Court, by order dated 6.4.2005, while disposing of the injunction application directed the parties to maintain status-quo over the suit property. It recorded a finding that the plaintiff is prima facie found to be in possession of the suit property and that defendant No. 2 could not prove his possession prima facie over the suit property.

8. Felt aggrieved, defendant Nos. 1 and 2 filed separate Misc. Appeals before the High Court whereas the plaintiff also filed Misc. Appeal against the aforesaid order of the Trial Court. The High Court, by impugned judgment, dismissed the appeals filed by defendant Nos. 1 and 2 whereas allowed in part the appeal filed by the plaintiff and accordingly modified the order of the Trial Court to the effect that the special officer be appointed to take possession of the suit property which would remain in his possession till the disposal of the Suit. It was also directed that this direction would be subject to the result of the Civil Suit.

9. While disposing of the three appeals, the High Court also directed the Trial Court to decide the Civil Suit on or before 31.12.2005 on merits. The High Court then also invoked powers under Section 340 of the Code of Criminal Procedure , 1973 (in short, "Cr.P.C.) and directed the Registrar General of the High Court to lodge a complaint against the appellant and respondent No. 2 for their prosecution for having allegedly committed offence punishable under Section 196 of the Indian Penal Code, 1860 by fabricating some documents filed by them in the suit to secure the orders in their favour.

The directions read as under: "After careful scrutiny of the Xerox copies of the two agreements and the receipt granted by defendant No.1 in favour of the defendant no.2 for Rs.72000/-, we are prima facie convinced that those are fabricated ones and were relied upon by the defendant nos.1 and 2 with the object of defrauding the Court with an eye to obtain favourable order in their favour and as such, they have prima facie committed an offence under Section 196 of the Indian Penal Code ; it is, therefore, expedient in the interest of justice that an enquiry should be made to ascertain whether those documents included in the paper book between pages 107 and 123 are really fabricated ones.

We accordingly in exercise of our power conferred under Section 340 of the Code of Criminal Procedure direct the learned Registrar General of this Court to lodge a complaint before the appropriate court against the defendant nos. 1 and 2 alleging offence under Section 196 of the Indian Penal Code on the aforesaid facts."

10. Felt aggrieved, defendant No. 2 has filed this appeal by way of special leave before this Court.

11. On 05.12.2005, this Court issued notice to the respondents only qua direction given by the High Court to the Registrar General of the High Court to lodge a complaint under Section 340 of the Crl.P.C. During the pendency of the S.L.P., this Court stayed the implementation of the impugned directions. In other words, this Court dismissed the special leave petition insofar as it relates to the main controversy decided by the High Court in relation to the grant of injunction and confined this appeal to examine the legality and correctness of the impugned directions quoted supra.

12. Even on second call, none appeared for the appellant. Mr. D.N.Ray appeared for respondent No. 1.

13. In the interest of justice, we permitted the appellant to submit the written submissions within three days. The appellant has filed the written submissions.

14. Having perused the record of the case, the written submissions filed by the appellant and on hearing the submissions of learned counsel for respondent No. 1, we are inclined to dispose of the appeal with observations made infra.

15. In our considered opinion, having regard to the nature of controversy involved in the pending Civil Suit and the one which has traveled to this Court out of interlocutory proceedings, it would be in the interest of all the parties that the Civil Suit out of which this appeal arises itself is disposed of on its merits in accordance with law uninfluenced by any of the observations made by the Trial Court and the High Court while deciding the injunction application which is the subject matter of this appeal.

16. In our considered view, even otherwise, the findings recorded while deciding interlocutory proceedings such as the one in this case (injunction proceedings) are prima facie in nature and their effect remains confined to the disposal of the interlocutory proceedings only. Such findings, in our view, do not, in any manner, affect and come in the way of disposal of the Civil Suit on merits which is decided on the basis of the pleadings and evidence adduced by the parties in the suit.

17. It is for this reason, we are of the view that since the parties are yet to adduce the evidence on merits in support of their respective stand taken in the pleadings in the Civil Suit, it would be in the interest of all the parties concerned, that they adduce evidence so that the Trial Court is able to decide the Civil Suit on merits in accordance with law. Needless to say, the Trial Court would decide the suit uninfluenced by any of the findings recorded and observations made by the Trial Court in its order dated 06.04.2005 and also by the High Court in the impugned order.

18. Depending upon the outcome of the suit, appropriate directions, as the case may be, can always be given including the one given by the High Court, if occasion so arises and if need be. We, therefore, at this stage, refrain from making any observation in the order.

19. Let the Civil Suit be decided by the Trial Court, as directed above, within one year as an outer limit strictly in accordance with law. Till then, the interim order dated 05.12.2005 of this Court would remain in operation so also the impugned order passed by the High Court which this Court has affirmed in relation to the grant of injunction regarding preservation of suit property.

20. Parties to appear before the Trial Court on 02.05.2017 and produce the copy of this order to enable the Trial Court to proceed with the trial of the suit. Since none had appeared for the appellant before this Court for prosecuting the appeal, the Trial Court shall issue notice to all the parties (if nobody appears on 02.05.2017 on behalf of the parties) in the suit for their appearance on the date to be fixed by the Trial Court for proceedings further in the trial, as directed above.

21. In view of foregoing discussion, the appeal stands accordingly disposed of.

......................................J. [R.K. AGRAWAL]

......................................J. [ABHAY MANOHAR SAPRE]

New Delhi;

April 18, 2017

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