2019 INSC 0347 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL  APPEAL Nos.3448­3449  OF 2019 (Arising out of S.L.P.(C) Nos.7837­7838 of 2014) Kushuma Devi ….Appellant(s) VERSUS Sheopati Devi (D) & Ors.             ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. These   appeals   are   filed   against   the   final judgment and order dated 27.07.2012 in CMWP No. 1 3231 of 2002 and order dated 16.01.2013 in CMRA No.247546   of   2013   passed   by   the   High   Court   of Judicature at Allahabad.  3. A   few   facts   need   mention   hereinbelow   for   the disposal   of   these   appeals   which   involve   a   short point. 4. The appellant filed an eviction petition against the   respondents  being  Misc.  Case  No.  18/1990.  By order dated 19.04.1996, the Civil Judge decreed the suit   and   passed   the   decree   for   eviction   against   the respondents.   The   respondents   felt   aggrieved   and filed Rent Appeal No. 4/1996 in the Court of A.D.J., Court No.8, Fatehpur.   The first Appellate Court by order   dated   04.12.2001   allowed   the   appeal   and dismissed   the   eviction   petition   filed   by   the appellant.   The   appellant   felt   aggrieved   and   filed   a writ   petition   in   the   High   Court   at   Allahabad.   By impugned   order   dated   27.07.2012,   the   High   Court dismissed   the   writ   petition   and   affirmed   the   order 2 dated   04.12.2001   passed   by   the   Additional   District Judge,   Court   No.8,   Fatehpur   in   the   absence   of   the appellant.     The   appellant   filed   an   application   for recall   of   the   order   dated   27.07.2012.     The   High Court by order dated 16.01.2013 dismissed the said application.  The appellant felt aggrieved by the said orders and has filed these appeals by way of special leave in this Court. 5. The impugned order reads as under : “ Having   gone   through   the   impugned   order,   I do   not   find   any   patent   illegality   or irregularity   therein   warranting   interference. Findings   of   fact   have   been   recorded   which have  not been shown  perverse  or  contrary  to material   on   record.     I,   therefore,   do   not   find any reason to interfere.  The scope of judicial review   under   Article   227   is   very   limited   and narrow as discussed in detail by this Court in Civil   Misc.   Writ   Petition   No.27433   of   1991 (Lala   Ram   Narain   vs.   Xth   Additional   District Judge,   Moradabad   &   Ors.)   decided   on 13.07.2012.     There   is   nothing   which   may justify   judicial   review   of   order   impugned   in this writ petition in the light of exposition of law, as discussed in the above judgment.” 6. The   short   question,   which   arises   for consideration   in   these   appeals,   is   whether   the 3 aforementioned   impugned   order   is   legally sustainable or not. 7. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we are constrained to allow these appeals, set aside the impugned   orders   and   remand   the   case   to   the   High Court   for   deciding   the   appellant’s   writ   petition afresh on merits in accordance with law. 8. The need to remand the case to the High Court has   occasioned   because   from   the   perusal   of   the impugned order dated 27.07.2012 quoted above, we find that it is an unreasoned order.  In other words, the High Court neither discussed the issues arising the   case,   nor   dealt   with   any   of   the   submissions urged by the parties and nor assigned any reason as to why it has dismissed the writ petition. 9. This   Court   has   consistently   laid   down   that every judicial or/and quasi­judicial order passed by the   Court/Tribunal/Authority   concerned,   which 4 decides   the   lis   between   the   parties,   must   be supported   with   the   reasons   in   support   of   its conclusion.     The   parties   to   the   lis   and   so   also   the appellate/revisionary   Court   while   examining   the correctness   of   the   order   are   entitled   to   know   as   to on which basis, a particular conclusion is arrived at in the order.   In the absence of any discussion, the reasons and the findings on the submissions urged, it   is   not   possible   to   know   as   to   what   led   the Court/Tribunal/Authority   for   reaching   to   such conclusion. (See ­   State of Maharashtra vs. Vithal Rao   Pritirao   Chawan,   (1981)  4 SCC  129,   Jawahar Lal   Singh   vs.   Naresh   Singh   &   Ors.,   (1987)   2   SCC 222,   State   of   U.P.   vs.   Battan   &   Ors.,   (2001)   10 SCC   607,   Raj   Kishore   Jha   vs.   State   of   Bihar   & Ors. ,   (2003)   11   SCC   519   and   State   of   Orissa   vs. Dhaniram Luhar , (2004) 5 SCC 568).   5 10. The   orders   impugned   in   these   appeals   suffer from the aforesaid error, because, as would be clear from the perusal of the order, the High Court while passing   the   impugned   order   simply   dismissed   the writ   petition   without   any   discussion,   finding   and the reason. 11. We   are,   therefore,   of   the   view   that   such   order is   not   legally   sustainable   and   hence   deserves   to   be set aside. 12. In view of the foregoing discussion, the appeals succeed and are accordingly allowed. The impugned orders   are   set   aside.     The   case   is   remanded   to   the High Court for deciding the writ petition afresh, out of   which   these   appeals   arise,   for   its   disposal   in accordance   with   law   keeping   in   view   the observations made above.      13. Since   we   have   formed   an   opinion   to   remand the case to the High Court for  its fresh disposal on merits,   we   have   not   expressed   any   opinion   on   the 6 merits of the case while deciding these appeals.  The High   Court   will,   therefore,   decide   the   writ   petition uninfluenced   by   any   observations   made   by   this Court   in   this   order   as   expeditiously   as   possible preferably within six months.                                       .………...................................J.                                     [ABHAY MANOHAR SAPRE]                                            … ...……..................................J.              [DINESH MAHESHWARI] New Delhi; April 08, 2019 7