2019 INSC 0094 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL Nos.2582­2583 OF 2011 G. Ratna Raj (D) by LRs.     ….Appellant(s) VERSUS Sri Muthukumarasamy Permanent Fund Ltd. & Anr.       ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. Application for substitution is allowed. 2. These   appeals   are   directed   against   the   final judgment   and   order   dated   11.01.2008   passed   by the   High   Court   of   Judicature   at   Madras   in   O.S.A. Nos.299 & 300 of 2006 whereby the Division Bench 1 of   the   High   Court   allowed   the   appeals   filed   by respondent No.1 herein. 3. The   controversy   involved   in   these   appeals   lies in   a   narrow   compass.   However,   in   order   to appreciate   the   same,   few   relevant   facts   need mention hereinbelow. 4. The original appellant­G Ratna Raj (since dead and   now   represented   by   his   legal   representatives) was   the   plaintiff   whereas     respondent   No.1   was defendant   No.1   in   the   civil   suit   out   of   which   these appeals   arise.     Respondent   No.2   is   impleaded   as party   respondent   in   this   Court   by   order   dated 06.02.2014.  5. The   original   plaintiff   (appellant   herein)­G Ratna   Raj   filed   a   Civil   Suit   No.131/1999     against the defendants (Sri Muthukumaraswamy Fund Ltd.­ Respondent   No.1   herein   and   Balajee   &  Ors.)   in   the High   Court   of   Madras   on   its   original   side 2 jurisdiction   for   redemption   of   mortgage   and   for permanent   injunction   in   relation   to   the   mortgaged property.  6. The  defendants    on  being   served  entered  their appearance   and   filed   their   written   statement.   The Trial Court,   on the basis of pleadings,   framed the issues. The plaintiff examined himself as PW­1. The defendants cross­examined the plaintiff.  Thereafter, the   plaintiff   closed   his   case.   The   case   was accordingly   posted   for   recording   defendants’ evidence. 7. At   that   stage   of   the   proceedings,   the defendants   did   not   appear   in   the   suit   and, therefore,   the   Court   proceeded   ex   parte   against them. The proceedings in the suit then continued as ex   parte   against   the   defendants.   The   plaintiff   then got   himself   re­examined   in   the   proceedings.   He, however,   could   not   be   re­cross­examined   by   the 3 defendants because they were already proceeded   ex parte  in the proceedings.  8. The   Trial   Court   (Single   Judge)   by judgment/decree   dated   25.02.2003   passed   a preliminary   decree   against   the   defendants   in relation to the suit property. This led to filing of the two   applications   (IA   No.340/2006   and   IA   No. 341/2006)   by     defendant   No.1   before   the   Trial Court.  9. So far as IA No. 341/2006 is concerned, it was filed   under   Order   9   Rule   13   of   Code   of   Civil Procedure,   1908   (hereinafter   referred   to   as   “the Code”)     for   setting   aside   of   the   preliminary   decree dated   25.02.2003   and   so   far   as   IA   No.340/2006   is concerned,   it   was   filed   for   condonation   of   delay   in filing   the   application   under   Order   9   Rule   13   of   the Code. 4 10. By   order   dated     14.03.2006,   the   Single   Judge dismissed   both   the   applications   and   held   that   the application   filed   by     defendant   No.1   under   Order   9 Rule 13   of the Code was not maintainable because the   preliminary   decree   dated     25.02.2003   was   not an   " ex   parte   decree".   In   other   words,   he   was   of   the view   that   since   the   preliminary   decree   dated 25.02.2003   was   not   an   ex   parte   decree,   an application   under   Order   9   Rule   13     of   the   Code could not be filed for its setting aside.  11.   Defendant   No.1   felt   aggrieved   and   filed appeals   before   the   Division   Bench   of   the   High Court.   By   impugned   order,   the   Division   Bench allowed   the   appeals   and   set   aside   the   order   of   the Single   Judge.   The   Division   Bench   held   that   the preliminary   decree   dated   25.02.2003   was   an   ex parte   decree   passed   in   the   civil   suit   by   the   Trial Court (Single Judge) and,  therefore, the application 5 filed   by     defendant   No.1   under   Order   9   Rule   13   of the   Code   was   maintainable   with   a   view   to   find   out as to whether such decree could be set aside under Order 9 Rule 13 of the Code or not. 12.   The   Division   Bench,     therefore,   allowed   the application   filed   by     defendant   No.1   under   Order   9 Rule 13 of the Code subject to their  paying a cost of Rs.10,000/­     to   the   plaintiff.   The   civil   suit   was accordingly   restored   to   its   original   file   for   its disposal   on   merits   in   accordance   with   law.   It   is against   this   order,   the   plaintiff   has   felt   aggrieved and filed the present appeals by way of special leave in this Court. 13. The   short   question,   which   arises   for consideration   in   these   appeals,   is   whether   the Division   Bench   was   justified   in   setting   aside   the preliminary decree dated  25.02.2003 by holding the 6 same   to   be   an   " ex   parte   decree"   for   the   purpose   of Order 9 Rule 13 of the Code. 14. Heard learned counsel for the parties. 15. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we find no merit in these appeals. 16. In   our   opinion,   the   question   involved   in   these appeals   is   required   to   be   decided   keeping   in   view the   provisions   of   Order   9   Rule   6   (a)   and   Order   17 Rules 2 and 3 of the Code.   “   Order 9 Rule 6 (1)(a) 6.   Procedure   when   only   plaintiff   appears­   (1) Where   the   plaintiff   appears   and   the defendant   does   not   appear   when   the   suit   is called on for hearing, then­ (a)     When   summons   duly   served   –   If   it   is proved   that   the   summons   was   duly   served, the Court may make an order that the suit be heard  ex parte;” 17. Rule   6(1)(a)   provides   that   where   the   plaintiff appears   and   the   defendant   does   not   appear   when the   suit   is   called   on   for   hearing,   then   if   the 7 summons is held duly served on the defendant, the Court may make an order that the suit be heard   ex parte . 18. Order 17 Rules 2 and 3  read as under : “   Order 17 Rules 2 & 3 2.   Procedure if parties fail to appear on day fixed .—Where,   on   any   day   to   which   the hearing   of   the   suit   is   adjourned,   the   parties or   any   of   them   fail   to   appear,   the   court   may proceed   to   dispose   of   the   suit   in   one   of   the modes  directed   in   that  behalf   by  Order  IX   or make such other order as it thinks fit. Explanation .—Where   the   evidence   or   a substantial   portion   of   the   evidence   of   any party   has   already   been   recorded   and   such party fails to appear on any day to which the hearing   of   the   suit   is   adjourned,   the   court may,   in   its  discretion,   proceed   with  the   case as if such party were present. 3.   Court   may   proceed   notwithstanding either party fails to produce evidence, etc .— Where   any  party   to   a   suit   to   whom   time   has been granted fails to produce his evidence, or to   cause   the   attendance   of   his   witnesses,   or to   perform   any   other   act   necessary   to   the further   progress   of   the   suit,   for   which   time has   been   allowed,   the   court   may, notwithstanding such default,— ( a )   if   the   parties   are   present,   proceed   to decide the suit forthwith; or 8 ( b )   if   the   parties   are,   or   any   of   them   is, absent, proceed under Rule 2.” 19.   Order   17   Rule   2   of   the   Code   provides   that where,  on  any  day  to  which  the  hearing  of  the  suit is   adjourned,   the   parties   or   any   of   them   fail   to appear, the Court may proceed to dispose of the suit in one of the modes directed in that behalf by order IX or make such other order as it thinks fit. 20. The Explanation appended to Order 17 Rule 2 of   the   Code   provides   that   where   the   evidence   or   a substantial portion of the evidence of any party has already   been   recorded   and   such   party   fails   to appear on any  day  to which the hearing  of the suit is   adjourned,   the   court   may,   in   its   discretion, proceed with the case as if such party was present. 21. Order   17   Rule   3   of   the   Code,   however, provides   that   where   any   party   to   a   suit   to   whom time has been granted fails to produce his evidence, or   to   cause   the   attendance   of   his   witnesses,   or   to 9 perform   any   other   act   necessary   to   the   further progress   of   the   suit,     for   which   time   has   been allowed,   the   Court   may,   notwithstanding   such default,   (a)   if   the   parties   are   present,   proceed   to decide the suit forthwith,  or (b) if the parties are, or any of them is, absent, proceed under Rule 2. 22. The   scope   of   Order   17   Rule   2   and   Order   17 Rule 3 of the Code came up for consideration before this Court in the case of   B. Janakiramaiah Chetty vs.   A.K.   Parthasarthi   &   Ors. ,   (2003)   5   SCC   641 wherein   Justice   Arijit   Pasayat   speaking   for   the Bench held in paras 7 to 10 as under:  “ 7.   In   order   to   determine   whether   the remedy   under   Order   9   is   lost   or   not   what   is necessary   to   be   seen   is   whether   in   the   first instance   the   Court   had   resorted   to   the Explanation of Rule 2. 8.   The   Explanation   permits   the   court   in   its discretion   to   proceed   with   a   case   where substantial   portion   of   evidence   of   any   party has   already   been   recorded   and   such   party fails   to   appear   on   any   day   to   which   the hearing   of   the   suit   is   adjourned.   As   the 10 provision   itself   shows,   discretionary   power given   to   the   court   is   to   be   exercised   in   a given   circumstance.   For   application   of   the provision, the court has to satisfy itself that: ( a ) substantial portion of the evidence of any party   has   been   already   recorded;   ( b )   such party has failed to appear on any day; and ( c ) the   day   is   one   to   which   the   hearing   of   the suit is adjourned. Rule 2 permits the court to adopt   any   of   the   modes   provided   in   Order   9 or   to   make   such   order   as   he   thinks   fit   when on any day to which the hearing of the suit is adjourned,   the   parties   or   any   of   them   fail   to appear.   The   Explanation   is   in   the   nature   of an   exception   to   the   general   power   given under   the   rule,   conferring   discretion   on   the court to act under the specified circumstance i.e. where evidence or a substantial portion of evidence   of   any   party   has   been   already recorded   and   such   party   fails   to   appear   on the   date   to   which   hearing   of   the   suit   has been   adjourned.   If   such   is   the   factual situation,   the   court   may   in   its   discretion deem   as   if   such   party   was   present.   Under Order 9 Rule 3 the court may make an order directing   that   the   suit   be   dismissed   when neither party appears  when the  suit is  called on for hearing. There are other provisions for dismissal   of   the   suit   contained   in   Rules   2,   6 and   8.   We   are   primarily   concerned   with   a situation   covered   by   Rule   6.   The   crucial words   in   the   Explanation   are   “proceed   with the case”. Therefore, on the facts it has to be seen   in   each   case   as   to   whether   the Explanation was applied by the court or not. 9.   In   Rule   2,   the   expression   used   is   “make such order as it thinks fit”, as an alternative 11 to adopting one of the modes directed in that behalf   by   Order   9.   Under   Order   17   Rule   3( b ), the   only   course   open   to   the   court   is   to proceed under Rule 2, when a party is absent. Explanation   thereto  gives  a  discretion  to  the court to proceed under Rule 3 even if a party is   absent.   But   such   a   course   can   be   adopted only when the absentee party has already led evidence   or   a   substantial   part   thereof.   If   the position   is   not   so,   the   court   has   no   option but to proceed as provided in Rule 2. Rules 2 and 3 operate in different and distinct sets of circumstances.   Rule   2   applies   when   an adjournment   has   been   generally   granted   and not   for   any   special   purpose.   On   the   other hand, Rule 3 operates where the adjournment has   been   given   for   one   of   the   purposes mentioned in the rule. While Rule 2 speaks of disposal   of   the   suit   in   one   of   the   specified modes,   Rule   3  empowers   the   court  to  decide the   suit   forthwith.   The   basic   distinction between the two rules, however, is that in the former,   any  party  has  failed   to   appear  at  the hearing,   while   in   the   latter   the   party   though present   has   committed   any   one   or   more   of the   enumerated   defaults.   Combined   effect   of the  Explanation  to Rule  2 and   Rule  3  is  that a discretion has been conferred on the court. The   power   conferred   is   permissive   and   not mandatory.   The   Explanation   is   in   the   nature of   a   deeming   provision,   when   under   given circumstances, the absentee party is deemed to be present. 10.  The crucial expression in the Explanation is   “where   the   evidence   or   a   substantial portion of the evidence of a party”. There is a positive   purpose   in   this   legislative 12 expression.   It   obviously   means   that   the evidence   on   record   is   sufficient   to substantiate   the   absentee   party’s   stand   and for disposal of the suit. The absentee party is deemed   to   be   present   for   this   obvious purpose.   The   court   while   acting   under   the Explanation   may   proceed   with   the   case   if that   prima   facie   is   the   position.   The   court has   to   be   satisfied   on   the   facts   of   each   case about   this   requisite   aspect.   It   would   be   also imperative   for   the   court   to   record   its satisfaction   in   that   perspective.   It   cannot   be said   that   the   requirement   of   substantial portion   of   the   evidence   or   the   evidence having   been   led   for  applying   the   Explanation is   without   any   purpose.   If   the   evidence   on record   is   sufficient   for   disposal   of   the   suit, there   is   no   need   for   adjourning   the   suit   or deferring the decision.”   23. Now when we examine the facts of the case at hand keeping in view the law laid down in the case of   B   Janakiramaiah   Chetty   (supra),   we   find   that the   plaintiff’s     evidence   was   recorded   and   his   case was   also   closed.   It   is   not   in   dispute   that   the defendants   were   placed   ex   parte   on   the   date   when the   case   was   fixed   for   recording   defendants’ evidence but the same was not recorded due to the 13 defendants’   absence   on   the   said   date.   In   other words,   it   was   a   case   where   the   defendants   did   not lead any evidence.  24. In  such  a  situation  arising   in  the  case,  in  our view,   the   case   at   hand   would   not   fall   under Explanation to Order 17 Rule 2 of the Code because in   order   to   attract   the   Explanation,   "such   party" which   has   led   evidence   or   has   led   substantial   part of   the   evidence,   if   fails   to   appear   on   any   day   to which   the   hearing   of   the   case   is   adjourned,   the Court   may   treat   “such   party”   as   "present"   on   that day and is accordingly empowered to proceed in the suit.  25. In   this   case,   the   party,     who   was   absent   and was   proceeded   ex   parte   was   the   "defendants"   and they   had   not   led   any   evidence   whereas   it   was   the plaintiff, who was present and had led his evidence. 14 26. In   other   words,   if   the   plaintiff   had   remained absent   and   was   found   to   have   led   evidence,   the Court   could   have   invoked   its   powers   under Explanation to Order 17 Rule 2 of the Code treating the   plaintiff   as     "present"   for   passing   appropriate orders. Such is, however,  not the case here. 27. Similarly,   in   converse   situation,   if   the defendants   had   remained   absent   (as   has   happened in   this   case)   on   that   date   and   if   it   would   have noticed   that   they   had   adduced   the   evidence   either fully or substantially prior to the date on which they were   proceeded   ex   parte ,   the   Court   could   have invoked   its   powers   under   Explanation   to   Order   17 Rule   2   of   the   Code   treating   the   defendants   as "present" on that day for passing appropriate orders in   the   suit.   Such   is,   however,   again   not   the   case here. 15 28.   We are,   therefore,   of the view that since the defendants were proceeded  ex parte  and were found not   to   have   led   any   evidence   in   the   suit,   the   Court could   only   proceed   under   Order   17   Rule   3   (b)   read with Order 17 Rule 2 of the Code for disposal of the suit by taking recourse to one of the modes directed in that behalf by Order 9 of the Code or could have made any other order as it thinks fit.  29. As   mentioned   above,   the   Trial   Court   did proceed to hear the suit  ex parte  by taking recourse to the Order 9 Rule 6 (a) in terms of Order 17 Rule 2 of   the   Code   because   on   that   day,   the   plaintiff   was present   when   the   suit   was   called   on   for   hearing whereas the defendants were absent despite service of summons and accordingly the Trial Court passed 16 the preliminary decree. Such decree, in our opinion, was   an   " ex   parte   decree"   within   the   meaning   of Order 9 Rule 6 (a) read with Order 9 Rule 13 of the Code and, therefore, could be set aside under Order 9 Rule 13 on making out a sufficient ground by the defendants. 30. In   view   of     the  foregoing  discussion,   we  are  of the   view   that   the   Division   Bench   was   justified   in allowing   the   applications   filed   by     defendant   No.1 under   Order   9   Rule   13     of   the   Code   and,   in consequence,   was   justified   in   setting   aside   the preliminary   decree   dated     25.02.2003   passed   in O.S.     No.131/1999   treating   the   said   decree   as   " ex parte  decree". 31. So   far   as   the   finding   on   the   question   of sufficient   ground   for   setting   aside   of   the   ex   parte decree is concerned, suffice it to say, it being a pure question   of   fact,   the   same   does   not   call   for   any 17 interference   by   this   Court.   A   finding   on   such question is binding on this Court. Moreover, we find that   the   Division   Bench   imposed   a   cost   of Rs.10,000/­     on   defendant   No.1   payable   to   the plaintiff   as   condition   for   setting   aside   the   ex   parte decree.   Defendant   No.1,     therefore,     must   pay   the cost to the plaintiff. 32. As a result of the foregoing discussion,  we find no   merit   in   these   appeals,   which   are   accordingly dismissed. 33. The   Trial   Court   (Single  Judge)  is  now   directed to decide the Original Suit No. 131/1999 on merits in accordance with law preferably within a period of one   year   as   an   outer   limit.   Since   the   original plaintiff   has   died   and   his   legal   representatives   are already     brought   on   record   in   these   appeals,   the Trial   Court   will   permit   the   plaintiff   to   amend   the cause   title   in   the   plaint   and   bring   on   record   the 18 legal   representatives(appellants   herein)   to   enable them to prosecute the suit on merits in accordance with law.           ………...................................J. [ ABHAY MANOHAR SAPRE ]                               ....……..................................J.         [DINESH MAHESHWARI] New Delhi; February 01, 2019. 19