2019 INSC 0015        REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.117 OF 2019 [Arising out of SLP (C) No. 19516 of 2014] Sushil Thomas Abraham  ... Appellant(s) Versus M/s Skyline Build. Thr. Its Partner & Ors.               … Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. This   appeal   is   directed   against   the   final judgment and order dated 10.03.2014  passed by the High   Court   of   Kerala   at   Ernakulam   in   CMC No.78/2011 in RFA No…./2011 whereby the Division 1 Bench of the High Court dismissed the CMC petition filed by the appellant herein. 3. The facts of the case lie in a narrow compass as would  be  clear   from   their   narration   infra   so  also   the controversy which is involved in this appeal is a short one. 4. The   appellant   is   the   plaintiff   and   the respondents are the defendants in the civil suit out of which this appeal arises. 5. The   appellant   filed   a   civil   suit   against   the respondents in the Court of 1 st  Additional Sub­Judge, Thiruvananthapuram   being   OP   (indigent)   No.   38/96 for   recovery   of   Rs.74,66,107/­.   This   suit   was   filed under Order 33 Rule 1 of the Code of Civil Procedure, 1908   (hereinafter   referred   to   as   “the   Code”).   The appellant alleged that he is unable to pay   ad valorem court   fees   of   Rs.3,96,610/­     which   was   payable   by 2 him   on   the   claim   made   in   the   suit   and   therefore   he be   granted   permission   to   institute   the   suit   as   an indigent person. 6. The   respondents   (defendants)   contested   the claim   by   filing   written   statement   and   denied   the appellant’s claim including his prayer to declare him as an "indigent person". 7.   According   to   the   respondents,   the   appellant was in a position to pay the   ad valorem   court fees of Rs.3,96,610/­ on the plaint because he had sufficient means   to   pay   the   ad   valorem   court   fees .   The respondents   contended   that   the   appellant   was, therefore,   not   entitled   to   claim   the   status   of   an "indigent   person"   within   the   meaning   of   Order   33 Rule 1 Explanation I (a) & (b) of the Code for filing a suit under Order 33 of the Code. 3 8. The   Trial   Court   by   order   dated   19.08.1998 rejected   the   prayer   made   by   the   appellant   (plaintiff) for   filing   a   suit   as   an   "indigent   person"   under   Order 33 Rule 1 of the Code. In other words, the Trial Court held that the appellant failed to make out a case that he   is   an   "indigent   person"   and,   therefore,   he   cannot be allowed to file a suit as an “indigent person” under Order 33 Rule 1 of the Code. 9. The plaintiff (appellant herein) felt aggrieved and filed   appeal   against   the   aforementioned   order   of   the Trial   Court   in   the   High   Court   being   CMA   No.248   of 1998.   By   order   dated   22.02.2000,   the   High   Court dismissed   the   appeal   and   upheld   the   order   of   the Trial Court.  The High Court granted the plaintiff one month time to pay the requisite  ad valorem  court fees on the plaint.  4 10. The   plaintiff   then   converted   his   suit   in   the Original   Suit   (OS   No.227/2000).     He   also   filed another Civil Suit (OS No.921/95) seeking therein the declaration  and injunction  against  the defendants in relation   to   the   subject   matter   of   the   first   suit.   Both the suits were clubbed together for trial. By judgment and   decree   dated   12.04.2011,   the   Trial   Court dismissed the suits.  11. The   plaintiff   (appellant)   felt   aggrieved   and   filed an   application   accompanied   by   the   memorandum   of appeal   before   the   High   Court   of   Kerala   under   Order 44   Rule   1   of   the   Code.   The   appellant   alleged   in   the application   that   his   financial   condition   is   further deteriorated   from   what   it   was   earlier   when   he   had filed   a   civil   suit   and,   therefore,   he   is   unable   to   pay the   ad   valorem   court   fees   on   the   memorandum   of appeal.  5 12. The   plaintiff   (appellant),   therefore,   prayed   that he   be   allowed   to   file   the   first   appeal   against   the decree   of   the   trial   court   as   an   "indigent   person" under Order 44 Rule 1 of the Code without payment of   ad   valorem   court   fees   payable   on   the memorandum of appeal. 13. By impugned order, the High Court rejected the application. The High Court in substance held that in the   light   of   the   earlier   rejection   of   the   appellant’s (plaintiff’s)   prayer   to   file   a   suit   as   an   “indigent person”   under   Order   33   Rule   1   of   the   Code   by   the Trial Court and the same having been upheld by the High Court in the appeal, the plaintiff is not entitled to   file   an   application/appeal   under   Order   44   Rule   1 of the Code against the decree of the trial court. 14.   In   other   words,   it   was   held   that   the   plaintiff (appellant)   has   to   file   a   regular   first   appeal   under 6 Section 96 of the Code against the decree of the trial court   on   payment   of   ad   valorem   court   fees   on   the memorandum   of   appeal   payable   in   accordance   with the provisions of the Court Fees Act. 15. It   is   against   this   order   of   the   High   Court,   the plaintiff felt aggrieved and filed the present appeal by way of special leave in this Court. 16. So   the   short   question,   which   arises   for consideration   in   this   appeal,   is   whether   the   High Court was justified in dismissing the plaintiff’s appeal and rejecting the prayer made by the plaintiff to allow him   to   file   an   appeal   under   Order   44   Rule   1   of   the Code as an “indigent person”.  17. Heard  Mr.   C.N.   Sreekumar,  learned  counsel   for the  appellant  and Mr. Anil  Kaushik, learned counsel for the respondents. 7 18. Having heard the learned counsel for the parties and   on   perusal   of   the   record   of   the   case,   we   are inclined   to   allow   the   appeal,   set   aside   the   impugned order   and   remand   the   case   to   the   High   Court   for deciding the appeal afresh as directed hereinbelow.    19.   On   perusal   of   Order   33   of   the   Code,   we   find that   the   plaintiff   is   entitled   to   file   a   suit   as   an “indigent   person”   under   Order   33   of   the   Code provided he is able to prove that he is not possessed of   sufficient   means   to   pay   the   requisite   court   fees prescribed   by   law   for   the   plaint   in   the   suit   filed   by him.  20. The   question   as   to   whether   the   plaintiff   is possessed   of   sufficient   means   to   pay   the   requisite court   fees   for   the   plaint   in   the   suit   as   per   the provisions of Court Fees Act is required to be decided 8 by holding an inquiry as prescribed under Rules 4 to 7 of Order 33 of the Code by the trial court. 21. While   examining   this   question,   the   Court cannot   take   into   consideration   the   two   properties. First­the   property,   which   is   exempted   from   the attachment in execution of a decree and the second­ which   is   subject   matter   of   the   suit.   In   other   words, the   aforementioned   two   properties   cannot   be regarded as “possessed” by the person concerned for determining his financial capacity to pay the requisite court fees on his claim in the suit.  22. Similarly,   if   the   person   concerned   acquires   any property   after   presentation   of   the   application   for grant   of   permission   to   sue   as   indigent   person   but before   the   decision   is   given   on   his   application,   such acquired property has to be taken into consideration 9 for   deciding   the   question   as   to   whether   he   is   an indigent person or not. 23. Order 33 Rule 7(3) empowers the court to either allow   or   refuse   to   allow   the   applicant   to   sue   as   an indigent   person.   Rule   9   empowers   the   court   to withdraw   the   permission   granted   under   Rule   7(3)   at the stance of defendant or State counsel if any of the grounds   set   out   in   clauses   (a)   to   (c)   is   made   out. Order 33 Rule 11 as amended by the State of Kerala inter   alia   provides   that   when   the   plaintiff   is dispaupered, the Court may order the plaintiff to pay the   requisite   court   fees   within   a   time   fixed   by   the Court. 24. Order   44   of   the   Code   applies   to   appeals.   By virtue of Order 44 Rule 1 of the Code, the provisions of Order 33 are made applicable to such appeals.  10 25. Order   44   Rule   3   (1)   of   the   Code   prescribes   the procedure in relation to the inquiry which is required to   be   held   to   decide   the   question   as   to   whether   the applicant, who has filed the application/appeal under Order   44,   can   be   declared   as   an   indigent   person   or not.   The   Rule   says   that   where   the   applicant   is already   allowed   by   the   Trial   Court   to   sue   as   an indigent   person   then   in   such   circumstances,   no further   inquiry   in   respect   of   the   question   as   to whether he is an indigent person or not is necessary provided such person files an affidavit stating therein that he has not ceased to be an indigent person since the date of decree appealed from.  26. However, if the  government lawyer  disputes the statement of the applicant made in the affidavit, then the   inquiry   into   the   question   as   to   whether   he   is   an 11 indigent person or not shall be held by the Appellate Court or Officer of the Court. 27.        Order 44 Rule 3(2) of the Code provides that where the applicant referred to in Order 33 Rule 11 is alleged to have become indigent person since the date of the decree appealed from then the Appellate Court shall hold an inquiry into the question as to whether the   applicant   has   become   an   indigent   person   or   not since the date of decree appealed from. The Appellate Court in its discretion can also direct the Trial Court which   passed   the   decree   appealed   from   to   hold   an inquiry on such question. 28. Having   examined   the   scheme   of   Orders   33   and 44 of the Code and the facts of this case, we find that the   case   of   the   appellant   (plaintiff)   falls   in   Order   33 Rule 11 read with Order 44 Rule 3(2) of the Code.   12 29. Though the appellant (plaintiff) was not allowed by the Trial Court/High Court in the earlier round of litigation   to   institute   a   suit   as   an   indigent   person under   Order   33   Rule   1   of   the   Code,   yet   in   our considered   opinion,   he   was   entitled   to   file   an application/appeal   under   Order   44   Rule   1   of   the Code   and   seek   permission   from   the   Appellate   Court to allow him to file an appeal as an indigent person. 30.   In   our   view,   the   dismissal   of   application   made under Order 33 Rule 1 of the Code by the Trial Court in   the   earlier   round   of   litigation   is   not   a   bar   against the plaintiff to file an application/appeal under Order 44   Rule   1   of   the   Code   before   the   Appellate   Court. The   grant   and   rejection   of   such   prayer   by   the   Trial Court is confined only  up to the disposal of the suit. This is clear from the reading of Rule 3(1) and 3(2) of Order 44, which contemplate holding of inquiry again 13 into the question at the appellate stage as to whether the   applicant   is   an   indigent   person   or   not   since   the date from the decree appealed from.  31. Once   the   plaintiff   files   an   appeal   under   Order 44 of the Code, his case is governed by the provisions of   Order   44.   The   applicant   to   whom   the   permission was   granted   or   declined  by   the  trial   court  is  entitled to   apply   before   the   appellate   court   to   allow   him   to continue with the status or grant the status so as to enable   him   to   prosecute   the   appeal   as   an   indigent person  32. This is subject to applicant filing an affidavit as required   under   Order   44   Rule   3(1)   where   the   status is granted to him by the trial court. If the averments in   his   affidavit   are   controverted   by   the   State,   an inquiry into the status of the applicant as to whether he   is   an   indigent   person   since   the   date   of   decree 14 appealed from is mandatory at the appellate stage as contemplated under Order 44 Rule 3(1).  33. So   far   as   Clause   (2)   of   Order   44   Rule   3   of   the Code is concerned, it deals with the cases where the applicant   was   declined   the   status   of   an   indigent person by the trial court in the suit. In such case, the applicant   is  entitled  to   say  that  he  is  or  has  become an indigent person since the date of decree appealed from   and,   therefore,   entitled   to   prosecute   the   appeal as  an   indigent   person.  In  such  case  also,  an  inquiry is required to be held to decide his status.  34. We   cannot,   therefore,   concur   with   the   view taken by the High Court because the High Court did not hold any inquiry as contemplated under Order 44 Rule   3(2)   of   the   Code   and   dismissed   the   appellant's application made under Order 44 Rule 1 of the Code mainly   on   the   ground   that   since   the   appellant   was 15 declined   permission   to   institute   the   suit   as   an indigent   person   by   the   Trial   Court   in   the   earlier round  and such rejection having been upheld by the High   Court   in   appeal,   he   cannot   be   permitted   to   file an   application/appeal   under   Order   44   Rule   1   of   the Code   as   an   indigent   person   in   appeal.   In   our   view, this reasoning of the High Court is not in conformity with   the   Order   33   read   with   Order   44   and   hence cannot be upheld in the light of our discussion made above. 35. In   view   of   the   foregoing   discussion,   the   appeal succeeds   and  is   accordingly   allowed.     The  impugned order   is   set   aside.   The   case   is   remanded   to   the Appellate   Court   for   holding   an   inquiry   as contemplated  under  Order  44 Rule 3 (2)  of the  Code or   by   the   Trial   Court,   if   directed   by   the   Appellate Court   to   the   concerned   Trial   Court   to   do   so   and 16 depending   upon   the   case   made   out   by   the applicant/appellant   in   the   inquiry,   the   Appellate Court will pass appropriate orders accordingly.  36. In other  words, if the appellant is able to  prove in   the   inquiry   with   the   aid   of   evidence   that   he   is   or has   become   an   indigent   person   since   the   date   of decree   appealed   from   and   is   therefore   unable   to   pay the  ad valorem  court fees on memorandum of appeal, his application will be allowed else dismissed.  37. Let   the   Appellate   Court   decide   the   aforesaid question   preferably   within   six   months   and   then proceed   to   decide   the   appeal   accordingly   in accordance with law. 38. Before   parting,   we   may   observe   that   since   the appellant (plaintiff) was not allowed to file suit as an indigent person by the trial court and the said order became final, he was required to pay  the   ad  valorem 17 court   fees   on   the   plaint   to   enable   the   trial   court   to decide   the   suit  on   merits.     The  Court  will,   therefore, verify   as   to   whether   the   plaintiff   paid   the   said ad valorem   court fee in the trial court or not.   If it is found   that   he   has   not   yet   paid   the   said   court   fees, then   the   same   be   recovered   from   the   appellant (plaintiff)   in   accordance   with   the   procedure   provided under Order 33 of the Code.      ……………………………… ..J.       (ABHAY MANOHAR SAPRE)             ..………………………………J.      (INDU MALHOTRA) New Delhi, January  07, 2019 18