2018 INSC 0520            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.3033 OF 2006 The Corporation of Madras & Anr.     ….Appellant(s) VERSUS M. Parthasarathy & Ors.               …Respondent(s) WITH CIVIL APPEAL No.8185 OF 2018 (Arising out of S.L.P.(c) No. 21796 of 2018) (D.No.15579/2017) J U D G M E N T Abhay Manohar Sapre, J. 1) Leave   granted   in   S.L.P.(c) No………...D.No.15579/2017). 2) These   appeals   are   directed   against   the   final judgment   and   order   dated   09.10.2002   passed   by 1 the High Court of Madras in Second Appeal Nos.126 to  129 of  1997 and  Writ  Petition  No.13097 of  1993 whereby   the   High   Court   dismissed   the   second appeals   filed   by   the   appellants   herein   and   allowed the writ petition filed by the respondents herein. 3) In order to appreciate the issue arising in these appeals,   few   relevant   facts   need   to   be   mentioned hereinbelow. 4) The appellants are the defendants whereas the respondents are the plaintiffs in the civil suits out of which these appeals arise. 5) The dispute relates to a land measuring about 3600   sq.   ft.   in   Block   No.15,   Aminjikarai   Village, Pulla   Reddy   Avenue,   Chennai   (hereinafter   referred to as the “suit land”). 6) The   respondents   claiming   to   be   the   owners   of the   suit   land   filed   four   civil   suits   bearing   O.S. Nos.2207 of 1992, 2345 of 1992, 2346 of 1992 and 2 2347 of 1992 against the appellants (defendants) in the   City   Civil   Court   at   Chennai   for   permanent injunction.  7) The   appellants   on   being   served   denied   the claims   set   up   by   the   respondents   by   filing   written statement.  Since all the four suits were between the same parties and relate to one piece of land though part   of   different   four   sale   deeds   and   further   there was   no   multiplicity   of   causes   of   action,   the   Trial Judge clubbed all the four suits for their analogous disposal.   The   Trial   Court   accordingly   framed common   issues   on   the   basis   of   the   pleadings. Parties   adduced   their   common   evidence.     The   Trial Court,   by   a   common   judgment/decree   dated 24.09.1993, dismissed all the four suits filed by the respondents with costs. 8) The   plaintiffs   (respondents   herein)   felt aggrieved   filed   first   appeals   being   A.S.   Nos.338   to 3 341   of   1993   in   the   Court   of   8 th     Additional   District Judge,   Chennai.   In   the   appeals,   the   plaintiffs   filed an   application   under   Order   41   Rule   27   of   the   Civil Procedure   Code,   1908   (for   short   “the   Code”)   and sought permission to adduce additional evidence in support of their case (CMP  No.1559/93). 9) By   judgment/decree   dated   17.12.1993,   the Additional   District   Judge   allowed   the   application filed   under   Order   41   Rule   27   of   the   Code   thereby permitting   the   plaintiffs   (appellants   before   the   first Appellate Court) to file the additional evidence.  The Appellate   Court   then   exhibited   the   additional evidence as    Exs. P­16 to P­20  and placing reliance on the additional evidence tendered by the plaintiffs for the first time at the appellate stage,   allowed the appeals,   set   aside   the   judgment   and   decree   of   the Trial Court and   decreed all the four civil suits filed by the respondents against the appellants. 4 10) The   defendants   (appellants   herein)   felt aggrieved   and   filed   second   appeals   in   the   High Court.   The plaintiffs (respondents herein) also filed a   writ   petition   in   the   High   Court   in   relation   to   the land in question.   By impugned judgment, the High Court   dismissed   the   second   appeals   filed   by   the defendants (appellants herein) and  allowed the writ petition   filed   by   the   respondents   herein   as   a consequence   of   dismissal   of   the   appellants’   second appeals   and   affirmed   the   judgment/decree   passed by the   first Appellate Court. It is against this order of the High Court, the defendants felt aggrieved and filed   the   present   appeals   by   way   of   special   leave   in this Court. 11) Heard   Mr.   R.   Basant,   learned   senior   counsel for   the   appellants   and   Ms.   Aruna   Prakash,   learned counsel for the respondents. 5 12) Having   heard   the   learned   counsel   for   the parties   and   on   perusal   of   the   written   submissions filed by the learned counsel for the respondents, we are   of   the   considered   view   that   these   appeals deserve   to   be   allowed   in   part   on   a   short   ground   as indicated  infra . 13) It   is   an   admitted   fact   that   the   respondents (plaintiffs)   had   filed   an   application   under   Order   41 Rule 27 of the Code in their first appeals before the first   Appellate   Court   (CMP   No.1559/93)   praying therein   for   production   of   additional   evidence   in appeals.   It   is   also   an   admitted   fact   that   this application was allowed and the additional evidence was   not   only   taken   on   record   but   also   relied   on   by the   Appellate   Court   as     Exs.P­16   to   P­20   for allowing the appeals filed by the respondents which, in   consequence,   resulted   in   decreeing   all   the   four civil suits. 6 14) In   our   considered   opinion,   the   first   Appellate Court   committed   two   jurisdictional   errors   in allowing the appeals.  15) First,   it took into consideration the additional piece   of   evidence   while   deciding   the   appeals   on merits   without   affording   any   opportunity   to   the appellants herein (who were respondents in the first appeals) to file any rebuttal evidence to counter the additional   evidence   adduced   by   the   respondents (appellants   before   the   first   Appellate   Court).   This caused   prejudice   to   the   appellants   herein   because they   suffered   the   adverse   order   from   the   Appellate Court   on   the   basis   of   additional   evidence   adduced by   the   respondents   for   the   first   time   in   appeal against   them.   (See   Land   Acquisition   Officer,   City Improvement   Trust   Board   vs.   H.   Narayanaiah   & Ors. ,   (1976)   4   SCC   9,   Shalimar   Chemical   Works Ltd.   vs.   Surendra   Oil   &   Dal   Mills   (Refineries)   & 7 Ors. , (2010) 8 SCC 423 and  Akhilesh Singh vs. Lal Babu Singh & Ors. , (2018) 4 SCC 759). 16) Second   error   was   of   a   procedure   which   the first   Appellate   Court   failed   to   resort   in   disposing   of the   appeals.   This   also   involved   a   question   of jurisdiction.   17) Having allowed the CMP No.1559/1993 and, in our   opinion   rightly,   the   first   Appellate   Court   had two   options,   first   it   could   have   either   set   aside   the entire judgment/decree of the Trial Court by taking recourse to the provisions of Order 41 Rule 23­A of the Code and remanded the case to the Trial Court for re­trial in the suits so as to enable the parties to adduce   oral   evidence   to   prove   the   additional evidence   in   accordance   with   law   or   second,   it   had an option to invoke powers under Order 41 Rule 25 of   the   Code   by   retaining   the   appeals   to   itself   and remitting the case to the Trial Court for limited trial 8 on   particular issues arising in the case in the light of   additional   evidence   which   was   taken   on   record and   invite   findings   of   the   Trial   Court   on   such limited issues to  enable the  first  Appellate  Court to decide the appeals on merits.  18) The  first Appellate  Court  failed to  take note of both the above mentioned provisions and proceeded to allow it wrongly.  19) Due   to   these   two   jurisdictional   errors committed   by   the   first   Appellate   Court   causing prejudice   to   the   appellants   herein   while   opposing the first appeals, the judgment rendered by the first Appellate   Court,   in   our   opinion,   cannot   be sustained legally on merits.  20) The High Court also while deciding the second appeals failed to notice these two jurisdictional legal errors which went to the   root of the case.   It is for 9 this   reason,   the   impugned   order   also   cannot   be legally sustained calling interference by this Court.   21) In   the   light   of   the   foregoing   discussion   and having regard to the totality of the  facts of the case and to enable the parties to have full and fair  trial, we consider it proper to take recourse to the powers under   Order   41   Rule   23­A   of   the   Code   and accordingly   set   aside   the   judgment   and   decree   of the   first   Appellate   Court   to   the   extent   it   allows   the respondents’ appeals on merit but at the same time uphold   that   part   of   the   order   which   has   allowed CMP   No.1559/1993   filed   by   the   plaintiffs   for adducing additional evidence and remand the cases to   the   Trial   Court   for     re­trial   of   all   the   four   civil suits on merits afresh. 22) All   parties   to   the   four   civil   suits   (appellants and   the   respondents)   are   allowed   to   amend   their respective   pleadings,   if   they   wish   to   do   so.     The 10 appellants   are   allowed   to   adduce   additional evidence   in   rebuttal.     Let   the   additional   evidence taken   on   record   by   the   first   Appellate   Court   be remitted   to   the   Trial   Court   for   its   proving   in evidence in accordance with law. The Trial Court, if considered   appropriate,   can   also   frame   additional issues.   Parties   will   be   allowed   to   adduce   their   oral and   documentary   evidence   in   addition   to   one already adduced.  23) The   Trial   Court   will   then   decide   the   suits afresh   on   merits   on   the   basis   of   entire   evidence without   being   influenced   by   any   of   the   previous orders/judgments   rendered   in   this   case   including this   order   because   having   formed   an   opinion   to remand the case for re­trial, we have refrained from entering   into   the   merits   of   the   issues.   Let   the   trial be over within one year.   11 24) In view of the foregoing discussion the appeals succeed   and   are   allowed.   Impugned   order   is   set aside.                           … ...……..................................J.          [ABHAY MANOHAR SAPRE] ……… ...................................J.      [S. ABDUL NAZEER] New Delhi; August 10, 2018  12