2002 INSC 0017 SUPREME COURT OF INDIA Kedarnath Vs. Mohan Lal Kesarwari C.A.No.5109 of 1999 (R.C. Lahoti and Brijesh Kumar JJ.) 10.01.2002 JUDGMENT R.C. Lahoti, J. 1. The landlord-appellant filed a suit for recovery of arrears of ren and for eviction against the tenant-respondents on the ground available under Clause (a) of sub-Section (2) of Section 20 of U.P. Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972, hereinafter U.P. Urban Buildings Act, for short. A suit of the nature filed by the appellant being triable by a court of small causes, as provided by the U.P. Civil Laws Amendment Act, 1972 was filed in the Court of Small Causes, Allahabad. On 9.8.1996, the suit came o be decreed ex- parte. The decree directed the tenant-respondents to pay an amount of Rs.8500/- as pre-suit arrears of rent and a furtheramount calculated at the rate of Rs.250/- per month from the date of institution of suit to the date of recovery of possession. A decree for eviction was also passed. The decree was put to execution and on 21.2.1998 the decree-holder obtained possession over the suit premises with police help. The court amin certified the delivery of ossession to the executing court. On 26.2.1998, the tenant-respondents moved an application under Order 9 Rule 13 of theC.P.C. seeking setting aside of the ex-parte decree. Neither the amount due under the decree was deposited nor an application was filed seeking direction of the court to give security for the performance of the decree in lieu of depositing the decretal amount.On 14.10.1998, arguments were heard on the application under Order9 Rule 13 of the C.P.C.. The court appointed 16.10.1998 for orders. 2. It appears that during the course of hearing the appellant decree-holder pointed out to the court that the application seeking setting aside of the ex-parte decree was not maintainable and was liable to be dismissed in limine for non-compliance with proviso to Section 17 of the Provincial Small Cause Courts Act, 1887 (hereinafter, 'the PSCC Act', for short). On 15.10.1998, the tenant- respondents filed an application praying that they may be permitted to furnish security for payment of decretal amount. The reason assigned for failure to deposit the amount due under the decree or to furnishsecurity alongwith the application seeking setting aside of the ex-parteecree is somewhat oscillating. At one place at is stated that their advocate had never advised them to deposit the decretal amount as theadvocate himself was 1 SpotLaw not aware of the provision. Then, at another place, it is stated that the rent was already paid to the landlord decree-holder and there were no arrears required to be deposited. At yet nother place it is stated that their advocate had advised them that on the application seeking setting aside of the ex-parte decree beingallowed and the suit being restored to file, on the first date of hearing the tenant has to deposit the rent in arrears which would be done at that stage only. Vide order dated 15.11.1998, the learned Judge, Small Causes, rejected the application filed by the tenant-respondent forming an opinion that ignorance of law was not excusable and the application under Order 9 Rule 13 of C.P.C. filed without complyingwith proviso to Section 17 of the PSCC Act was not maintainable. 3. The tenant-respondents preferred a revision in the court of Additional District Judge, which was allowed. The learned Additional District Judge vide order dated 22.4.1999, condoned the delay in moving the application dated 15.10.1998 and directed the trial court to accept security as proposed and hear and decide the application under Order 9 Rule 13 of the C.P.C. on merits. The abovesaid revisional order was put in issue by the landlord-appellant by filing a writ petition under Article 226 and 227 of the Constitution before the HighCourt, which has been rejected. The landlord has filed this appeal by special leave. 4. Mr. Gourab K. Banerji, the learned counsel for the appellant has made two submissions: firstly, that the proviso to Section 17 of the Act is mandatory in its character and non- compliance therewith cannot be condoned; and secondly, assuming that the court has power to condone the delay in making the deposit or furnishing the security on the principles deducible from Section 5 of the Limitation Act, even then no sufficient cause was made out for belated offer to make compliance and in as much as the landlord has already securedpossession of the premises, the tenant-respondents' application was liable to be rejected. It is not disputed at the Bar that such a suit as was filed by the landlord-appellant is, in the State of U.P., to be heard and disposed of by a court of small causes and hence would be governed by theprovisions of the PSCC Act. Section 17 thereof provides as under: "7. Application of the Code of Civil Procedure.- (1) The procedure prescribed in theCode of Civil Procedure, 1908, shall save in so far as is otherwise provided by that Code or by thisAct, be the procedure followed in a Court of Small Causes in all suits cognizable by it and in allproceedings arising out of such suits: Provided that an applicant for an order to set aside a decree passed ex parte or for a review of judgment shall, at the time of presenting the application, either deposit in the Court the amount due from him under the decree or in pursuance ofthe judgment, or give such security for the performance of the decree or compliance with the judgment as the Court may, on a previousapplication made by him in this behalf, have directed. 2 SpotLaw (2) Where a person has become liable as surety under the Proviso to sub-section (1), the securitymay be realized in manner provided by Section 145 of the Code of Civil Procedure, 1908." 5. It is relevant to note that the proviso to sub-Section (1) of Section 17 has undergone a material change through an amendment brought in by Act No.IX of 1935. Earlier there were the words- "security to the satisfaction of the Court for the performance of the decree or compliance with the judgment, as the court may direct" which have been deleted and substituted by the present words - "such security forthe performance of the decree or compliance with the judgment as theCourt may, on a previous application made by him in this behalf, have directed". The Statement of Objects and Reasons for the 1935 amendment was set out as under: 6. The Act is designed to remove certain doubts which have arisen in the interpretation of the proviso to sub-section (1) of Section 17 of the Provincial Small Cause Courts Act, 1887. As the section stands, an applicant is required to give security to the satisfaction of the Court at the timeof presenting his application. It follows that, in order to ascertain what security satisfies the Court, he applicant must already have made an application in that behalf. There is some doubt whether the words "as the Court may direct" apply to the deposit of the whole decretal amount as wellas to the giving of approved security. The Act is intended to make it clear that the preliminary application to ascertain what security will satisfythe Court must be made and decided before the substantive application for the order to seet aside he decree, and that it always is open to the applicant to adopt the alternative course of depositing the total decretal mount. (Vide Statement of Objects and Reasons, Gazette of India, 1935, Pt. V, p.90)." 7. The object behind establishing Small Cause Courts conferredwith jurisdiction to try summarily such specified category of cases which need to be and are capable of being disposed of by adopting summary procedure of trial is to secure an expeditious disposal and to curtail the lengthy procedure of litigation. Excepting an order for compensatory costs in respect of false or vexatious claims or defences or an order imposing fine or directing the arrest or detention in the civil prison of any person (except where such arrest or detention is in execution of a decree), orders and decrees of courts of small causes are not appealable: they are only revisable by the High Court (or by District Court under Section 115 of CPC as amended in its application to State of U.P.). The jurisdiction to entertain and hear anapplication to set aside a decree passed ex-parte or for a review of judgment by courts of small causes is sought to be qualified and arrow down by imposing condition as to deposit or giving security for performance or compliance by enacting proviso to sub-section (1). Such a provision fits in the scheme of the PSCC Act. Although thereis no authoritative pronouncement by this Court (none brought to our notice) interpreting the nature and scope of the proviso however, the learned counsel for the appellant brought to our notice a number ofdecisions delivered by the High Courts of Allahabad, Oudh, Madras, Orissa, Rajasthan and Lahore which have taken the view that the proviso is mandatory and non-compliance therewith would entail dismissal of the application because such non-compliance cannot be condoned or overlooked by the court. They are, to wit : Mohammad Ramzan Khan Vs. Khubi 3 SpotLaw Khan1, Murari Lal Vs. Mohammad Yasin2, Mt. Shikhani Vs. Bishambhar Nath3, Jagdamba Prasad & Ors. Vs. Ram Das Singh & Anr.4, Roshan Lal Vs. Brij Lal Amba Lal Shah5, Vembu Amal Vs. sakkia Pillai6, Khetra Dolai Vs. Mohan Bissoyi7, and Dhanna Vs. Arjun Lal8. As the present case arises from the State of UttarPradesh, the learned counsel for the appellant cited a series of decisions delivered by Allahabad High Court so as to show the view of the law being consistently taken there. These are : Krishan Kumar Vs. Hakim Mohd.9, Sharif Vs. Suresh Chand & Ors.10, Roop Basant Vs. Durga Prasad & Anr.11, Mohd. Islam Vs. Faquir Mohammad12, Krishan Chandra Seth Vs. Dr. K.P. Agarwal & Anr.13, Mamta Sharma Vs. Hari Shankar Srivastava & Ors.14, Mohd. Yasin Vs. Jai Prakash15, Purshottam Vs. Special Additional Sessions Judge, Mathura & Ors.16, Ram Chandra (deceased L.Rs.) & Ors. Vs. IXth Additional District Judge, Varanasi & Ors.17, Sagir Khan Vs. The District Judge, Farrukhabad & Ors.18, Mohammad Nasem Vs. Third Additional District Judge, Faizabad & Ors.19, and Beena Khare Vs. VIIIth Additional District Judge, Allahabad & Anr.20. 8. The learned counsel for the respondent brought to our notice Surendra Nath Mittal Vs. Dayanand Swarup and Anr. AIR 1987 Allahabad 132, Chigurupalli Suryanarayana Vs. The Amadalavalasa Co-operative Agricultural Industrial Society Ltd.AIR 1975 A.P. 196 and Tarachand Hirachand Porwal Vs. Durappa Tavanappa Patravali AIR 1943 Bombay 237. All the threedecisions are single Bench decisions. Suffice it to observe that the first two decisions are more or less ad hoc decisions which do not tice other decisions and the general trend of judicial opinion. The view propounded therein does not appeal to us. The Bombay decision does not lay down any general proposition of law and proceeds on its own facts. 9. A bare reading of the provision shows that the legislature have chosen to couch the language of the proviso in a mandatory form and we see no reason to nterpret, construe and hold the nature of the proviso as directory. An application seeking to set aside an ex- partedecree passed by a Court of Small Causes or for a review of its udgment must be accompanied by a deposit in the court of the amount due from the applicant under the decree or in pursuance of the judgment. The provision as to deposit can be dispensed with by the court in its discretion subject to a previous application by the applicant seeking direction of the court for leave to furnish security and the nature thereof. The proviso does not provide for the extent oftime by which such application for dispensation may be filed. We think that it may be filed at any time up to the time of presentation of application for setting aside ex- parte decree or for review and the Court may treat it as a previous application. The obligation of the applicant is to move a previous application for dispensation. It is thenfor the court to make a prompt order. The delay on the part of the court in passing an appropriate order would not be held against the applicant because none can be made to suffer for the fault of the court. 10. In the case at hand, the application for setting aside ex parte decree was not accompanied by deposit in the court of the amount due and payable by the applicant under the decree. The applicant also did not move any application for dispensing with deposit and seeking leave of the court for furnishing such security for the performance ofthe decree as the court may have directed. The application for setting aside the decree was therefore incompetent. It could not have been entertained and allowed. 4 SpotLaw 11. The trial court was therefore right in rejecting the application. The District Judge in exercise of its revisional jurisdiction could not have interfered with the order of the trial court. The illegality in exercise of jurisdiction by the District Court disposing of the revision petition was brought to notice of the High Court and it was a fit casewhere the High Court ought to have in exercise of its supervisory jurisdiction set aside the order of the District Court by holding the application filed by the respondent as incompetent and hence not ntertainable. We need not examine the other question whether a sufficient cause for condoning the delay in moving the application forleave of the court to furnish security for performance was made out or not and whether such an application moved at a highly belated stage and hence not being a 'previous application' was at all entertainable or not. 12. The appeal is allowed. The impugned orders of the District Court and the High Court respectively dated 22.4.1999 and 18.5.1999 are set aside and the order of the trial court dated 15.11.1998 is restored. No order as to the costs. 1AIR 1938 Lahore 18 (DB) 2AIR 1939 Allahabad 46 3AIR 1941 Oudh 103 4AIR 1943 Allahabad 288 5AIR 1944 Oudh 104 6AIR 1949 Madras 419 7AIR 1961 Orissa 37 8AIR 1963 Rajasthan 240 91978 ALJ 738 101979 AWC 256 111983 1 ARC 565 121985 1 ARC 54 131988 1 ARC 310 141988 1ARC 341 151988 2 ARC 575 161991 2 ARC 129 17AIR 1991 Allahabad 223 181996 27 ALR 540 19AIR 1998 Allahabad 125 202000 2 ARC 616 5 SpotLaw