2000 INSC 0042 28/10/2015 Ellangallur & Ors. vs Gopalan & Ors. on 10 January, 2000 http://indiankanoon.org/doc/1240386/?type=print 1/2 M obile View S u p r e m e  C o u r t o f In d ia E lla n g a llu r &  O rs. v s G o p a la n  &  O rs. o n  10  J a n u a ry , 2 0 0 0 E q u ivalen t citatio n s: A IR  2 0 0 0  S C  53 3 , (2 0 0 0 ) 3  C A L L T  2 8  S C , JT  2 0 0 0  (1) S C  74 , (2 0 0 0 ) 12 4  P L R  76 0 , 2 0 0 0  (1) S C A L E  6 7, (2 0 0 0 ) 2  S C C  11 A uthor: R  Lahoti B en ch : A  A n an d , R  L ah o ti O R D E R  R .C . Lahoti, J. 1. Leave granted. 2. T he appellants filed a suit for recovery of possession based on title of an im m ovable property. T he T rial C ourt found the title of the appellants proved but at the sam e tim e also held the respondents to have perfected their title by adverse possession over the property and hence directed the suit to be dism issed. T he first A ppellate C ourt in an appeal preferred by the appellants, w hile upholding the finding of the T rial C ourt regarding the title of the appellants, reversed the finding of the T rial C ourt on the defendants' plea of adverse possession and hence decreed in suit. T he defendants preferred the second appeal before the H igh C ourt. T he H igh C ourt has set aside the judgm ent in first appeal and restored the judgm ent and decree of the T rial C ourt. A  perusal of the judgm ent of the H igh C ourt show s the H igh C ourt having re­appreciated the evidence and recorded its ow n findings. T he H igh C ourt has not fram ed any substantial question of law  arising for decision in the appeal as contem plated by Sub­sections (4) &  (5) of Section 100 of the C .P.C . (as am ended by A ct N o. 104 of 1976). 3. T he learned C ounsel for the A ppellants has subm itted placing reliance on tw o decisions of this C ourt, nam ely, N inge G ow da v. Linge G ow da and O rs. and K shitish C handra Purkait v. Santosh K um ar Purkait and O rs. that non­com pliance by the H igh C ourt w ith the provisions of Section 100 of the C .P.C . is fatal and the judgm ent of the H igh C ourt, m ore so w hen it is a judgm ent of reversal, is liable to be set aside on this short ground alone. It w as subm itted that unless and until the H igh C ourt recorded its satisfaction that a substantial question of law  w as involved in the case and form ulated that question, the H igh C ourt did not acquire jurisdiction to hear and dispose of the second appeal on m erits and interfere w ith the judgm ent of the C ourt below . A  single bench decision of the H igh C ourt of K erala in C .P. M adhavan N air v. C heruvot T hazham  N ilam  M ulleri Param bath K uttim alu and O rs. A IR  1982 K erala 298 w as referred to w herein a local am endm ent has been noticed w hich em pow ered the H igh C ourt to interfere w ith the judgm ent under appeal even on a question of fact. T he H igh C ourt has then held that the local am endm ent had ceased to have applicability to such appeals as w ere adm itted for hearing on or after 1.2.1977 the date on w hich Section 100 C .P.C . as substituted by A ct N o. 104 of 1976 cam e into operation. 4. T he learned C ounsel for the R espondents subm itted that the decision of K erala H igh C ourt in C .P. M adhavan N air's case (supra) does not lay dow n the correct law  and also does not take notice of a Full B ench decision by the H igh C ourt of Punjab &  H aryana in G anpat v. Sm t. R am D evi and O rs. A IR  1978 Punjab &  H aryana 137 taking the view  that inspite of am endm ent in Section 100 of the C .P.C ., the local law  containing a provision inconsistent w ith Section 100 of the C .P.C . shall continue to rem ain in operation. 5. In our opinion, the plea w hich is sought to be raised on behalf of the respondents before us w as not raised before the H igh C ourt and, therefore, it w ill be appropriate if the m atter is rem itted back to the H igh C ourt leaving it open to the parties to raise their respective contentions before the H igh C ourt and the H igh C ourt form ing and expressing its opinion on the effect of am endm ent in Section 100 of the C .P.C . introduced by C PC  (A m endm ent) A ct, 1976 (104 of 1976) on the pre­existing Section 100(1)(d) as applicable in the State of K erala in view  of local am endm ent 28/10/2015 Ellangallur & Ors. vs Gopalan & Ors. on 10 January, 2000 http://indiankanoon.org/doc/1240386/?type=print 2/2 6. A ccordingly, the appeal is allow ed. T he judgm ent of the H igh C ourt is set aside. T he Second A ppeal shall stand restored on the file of K erala H igh C ourt. T he H igh C ourt shall hear and decide the appeal afresh affording the parties an opportunity of raising all their pleas including the plea as to the m aintainability of the appeal in view  of Section 100 of the C .P.C . (as am ended by A ct N o. 104 of 1976). N o order as to the costs. 7. Parties through their respective C ounsel are directed to appear before the H igh C ourt on 15th February, 2000.