2021 INSC 0081 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION SPECIAL LEAVE PETITION (CIVIL) NOS. 2224­2225 OF 2021 (Arising out of SLP(C) Diary No. 38441 of 2019) COMPACK ENTERPRISES INDIA (P) LTD.  …PETITIONER VERSUS BEANT SINGH  …RESPONDENT J  U  D  G  M  E  N  T MOHAN M. SHANTANAGOUDAR, J. :  1. These   petitions   arise   out   of   judgments   of   the   High   Court   of Delhi   (hereinafter   ‘High   Court’)   dated   14.02.2019   and   25.07.2019. By the  first impugned judgment dated 14.02.2019, the High Court disposed of the regular  first appeal RFA No. 253/2018 filed by  the Petitioner against judgment and order of the Ld. Additional District Judge,   Rohini   (‘Trial   Court’)   dated   23.09.2017   in   Suit   No. 1 58395/2016   filed   by   the   Respondent.   Whereas   by   the   second impugned   judgment   dated   25.7.2019,   the   High   Court   disposed   of Review   Petition   No.   177/2019   filed   by   the   Petitioner   against   the judgment in RFA No. 253/2018. I. Background Facts 2. These   cases   concern   a   suit   for   possession   and   mesne   profits filed   by   the   Respondent/plaintiff   against   the   Petitioner/defendant, with   respect   to   the   ground   floor   of   the   property   bearing   No.   B­60, Ground   Floor,   G.T.   Karnal   Road,   Industrial   Area,   Delhi­110033, admeasuring   608   sq.   yards   (or,   5,472   sq.   ft.)   (hereinafter   ‘suit property’). 3. The   Respondent,   Beant   Singh,   is   the   owner   of   the   suit property. He, through M/s Channa Auto Agencies (P) Ltd. (of which he  is a  Director), executed a  license agreement  dated 1.11.2000 in respect of a portion of the suit property in favour  of M/s Compack Enterprises (the Petitioner’s predecessor), for a period of 30 months in   consideration   for   a   monthly   license   fee   of   Rs.   28,000/­ (hereinafter,   ‘2000   Agreement’).   On   1.04.2003,   Compack Enterprises   merged   with   Compack   Enterprises   India   (P)   Ltd.   (i.e., 2 the   Petitioner   herein),   and   the   2000   Agreement   continued   with mutual consent of parties. The license arrangement was renewed on 1.07.2003 for  another  30 months, with a 10% increase in monthly license fee to Rs.30,800/­ (hereinafter, ‘2003 Agreement’). The 2003 Agreement   was   renewed   for   the   last   time   effective   from   1.04.2006 and   expiring   on   30.09.2008,   with   a   further   10%   increase   in monthly license fee to Rs.33,900/­ (hereinafter, ‘2006 Agreement’). 4. However,   even   after   the   expiry   of   the   2006   Agreement   on 30.9.2008,   and   non­renewal   of   the   same,   the   Petitioner   continued to occupy the suit property. Consequently, the Respondent brought O.S.   No.   58395/2016   against   the   Petitioner   on   13.02.2009   for recovering possession of the entire suit property and mesne profits thereon from 1.10.2008 till the vacation of the suit property. Petitioner/Defendant’s Arguments in Original Suit No.     58395    /2016 5. On   the   question   of   vacating   possession ,   the   Petitioner admitted to having  been in possession of only a portion of the suit property   measuring   2,200   sq.   ft.,   averring   that   it   was   only   this portion, not the entire suit property admeasuring 5,427 sq. ft., that was licensed to them by the Respondent. 3 6. Petitioner   further   contended   that   its   continued   possession   of this   portion   of   the   suit   property   was   lawful,   since   the   Respondent had concealed the material fact of having entered into an agreement dated 11.6.2008 to sell the suit property to one Mr. Ajay Gosain for a   sum   of   Rs.   4   crores,   of   which   the   Respondent   had   already received a sum of Rs. 65 lakhs. The suit property was agreed to be sold to, and was thus in lawful possession of, Mr. Gosain before the expiry   of   the   2006   Agreement   on   30.09.2008.   Mr.   Gosain   is   the husband of one of the Petitioner’s Directors, and also the brother of another Director.  7. On the question of mesne profits,   Petitioner contended that it   had   been   in   possession   of   only   2,200   sq.   ft.   of  the   suit   property and   had   been   paying   license   fee   for   it   till   July,   2015   as   per   the interim order  passed by the Trial Court; and that they vacated the premises in July, 2015 and handed over possession to Mr. Gosain, to whom the Respondent had allegedly transferred possession of the suit property pursuant to the agreement to sell. Thus, the Petitioner claims   that   it   is   not   liable   to   pay   any   further   sum   to   the Respondent.  4 Trial Court’s Judgment dated 23.09.2017 8. On the question of vacating possession,  the Trial Court held that the issue had already been decided by the High Court in C.M. (M) No. 193/2013 by judgment dated 12.11.2014, and could not be re­opened.  9. The   Respondent   had   earlier   filed   an   application   before   the Trial Court under Order XII, Rule 6, of the Code of Civil Procedure, 1908   (hereinafter,   ‘CPC’),   praying   for   a   judgment   on   admission decreeing the suit for possession in favour of the Respondent. Upon the   Trial   Court’s   dismissal   of   this   application,   the   Respondent approached the High Court under Article 227 of the Constitution in C.M.(M) No. 193/2013 praying for  the aforesaid relief. Therein, the High   Court   by   its   judgment   dated   12.11.2014   reversed   the   Trial Court’s   dismissal,   and   held   that   the   admissions   made   by   the parties justify decreeing the Respondent’s suit for possession. It had thus   directed   that   the   possession   of   the   entire   suit   property measuring   5,472   sq.   ft.   be   handed   over   to   the   Respondent   by   the Petitioner.  5 10. On the question of mesne profits,  the Trial Court noted that it is an admitted fact between the parties that the possession of the suit   property   has   still   not   been   handed   over   to   the   Respondent despite   the   High   Court’s   order   dated   12.11.2014.   Instead,   the Petitioner claimed to have handed over possession to Mr. Gosain in July, 2015. The following further observations of the Trial Court are relevant for our purposes:  a. What   is   the   area   of   the   suit   property   for   which   Petitioner   is liable?  The   High   Court’s   order   dated   12.11.2014   had   settled   the   dispute qua   the area that was in possession of the Petitioner, decreeing the Respondent’s suit for possession for the entire suit property area of 5,472   sq.   ft   (and   not   only   the   2,200   sq.   ft.   portion   claimed   to   be possessed by the Petitioner). The view taken by the aforesaid order has attained finality as far back as on 12.11.2014 and is binding.  b. What is the quantum of compensation payable?  For the period between 1.10.2008 to 27.04.2009, the Respondent is entitled   to   license   fee   @   Rs.   37,290/­   p.m.,   i.e.,   the   license   fee agreed   upon   in   the   2006   Agreement   (Rs.   33,900/­)   with   a   hike   of 6 10%. For the period of unlawful possession between 28.04.2009 till vacation   of   possession,   Petitioner   shall   pay   mesne   profits   @ Rs.60,000/­   p.m.   with   10%   increase   on   the   1 st   April   of   each alternate year, till the suit property is handed over to Respondent.  11. Aggrieved by  the decision on mesne profits, both the Petitioner and   Respondent   filed   cross­appeals   before   the   High   Court   against the   judgment   of   the   Trial   Court   dated   23.09.2017,   seeking, respectively, reduction and enhancement in the quantum of mesne profits.  First Impugned Judgment of the High Court dated 14.02.2019 in the above cross­appeals 12.   The   High   Court   passed   a   consent   decree,   directing   that   the Petitioner shall pay to the Respondent, by way of mesne profits, an enhanced   sum   of   Rs.1,00,000/­   p.m.,   with   a   10%   increase   “ after every   12   months,   i.e.   from   1.10.2009,   1.10.2011   etc   etc ”   w.e.f. 1.10.2008 (i.e., the date on which the 2006 Agreement expired) till the   date   the   Petitioner   hands   over   actual   possession   of   the   suit property measuring 5,472 sq. ft. to the Respondent.  7 13.   Aggrieved   that   the   terms   of   the   consent   decree   were   recorded incorrectly in the aforesaid order, the Petitioner filed Review Petition No. 177/2019, which was dismissed by the High Court.  Second   Impugned   Judgment   of   the   High   Court   in   the   above   review petition dated 25.07.2019  14.   The   Petitioner   contended   in   its   review   petition   that   the   High Court   in   the   first   appeal   had   erred   in   recording   the   terms   of   the consent   decree   agreed   to   by   the   Petitioner.   First,   the   judgment records   that   the   mesne   profits   be   increased   by   10%   every   12 months,   instead   of   recording   a   10%   increase   every   24   months. Second,   the   judgment   erroneously   records   that   the   Petitioner   will hand   over   possession   of   the   entire   suit   property   measuring   5,472 sq.   ft.,   when   the   documents   on   record   would   show   that   the Petitioner was only ever in possession of 2,200 sq. ft. 15. The High Court, rejecting the Petitioner’s contentions, held that there  was  no   error  apparent  on  the  face  of  the  record  to  justify   its review jurisdiction, and that the Petitioner was dishonestly trying to wriggle   out   of   the   consent   decree   by   attempting   to   overreach   the 8 Court.   The   review   petition   was   dismissed   with   exemplary   costs   of Rs.1,00,000/­ payable by the Petitioner to the Respondent.  II. Submissions made by the Petitioner in the present SLP  16.   Shri   Mukul   Rohatgi,   learned   senior   counsel   for   the   Petitioner, contends   that   the   High   Court   ought   to   have,   while   recording   the terms   of   the   consent   decree,   recorded   a   10%   increase   in   mesne profits   every   24   months,   instead   of   12   months.   As   per   him,   this typographical   error   is   borne   out   by   the   fact   that   a   10%   increase every 24 months closely mirrors the terms of the license agreements where  the  license  fee  was   increased  by   10%  every   30  months.  The reference   to   a   10%   increase   “ after   every   12   months,   i.e.   from 1.10.2009, 1.10.2011 etc etc ” in the first impugned judgment of the High Court dated 14.02.2019 (supra) also corroborates this.  17.     The   learned   senior   counsel   for   the   Petitioner   has   also contended   that   the   first   impugned   judgment   dated   14.02.2019 erred in recording that the Petitioner has consented to handing over possession of the entire suit property area of 5,472 sq.ft., when the Petitioner   has   consistently   maintained   that   only   2,200   sq.ft.   was licensed to him and in his possession. Both these submissions are 9 vehemently opposed by Shri Basava Prabhu S. Patil, learned senior counsel for respondent. III. This Court’s Analysis 18.   Before   adverting   to   the   specific   contentions   raised   by   the learned senior counsel for the Petitioner, it may be useful to briefly summarise the law governing consent decrees that shall inform our conclusions   on   the   present   matter.   It   is   well­settled   that   consent decrees   are   intended   to   create   estoppels   by   judgment   against   the parties,   thereby   putting   an   end   to   further   litigation   between   the parties.   Resultantly,   this   Court   has   held   that   it   would   be   slow   to unilaterally interfere in, modify, substitute or modulate the terms of a   consent   decree,   unless   it   is   done   with   the   revised   consent   of   all the   parties   thereto.   ( Gupta   Steel   Industries   v.   Jolly   Steel Industries   Pvt.   Ltd.   &   anr. ,   (1996)   11   SCC   678;   Suvaran Rajaram   Bandekar   &   ors.   v.   Narayan   R.   Bandekar   &   ors. , (1996) 10 SCC 255).  19.   However,   this   formulation   is   far   from   absolute   and   does   not apply as a blanket rule in all cases. This Court, in  Byram Pestonji 10 Gariwala   v.   Union   Bank   of   India   &   ors .,   (1992)   1   SCC   31,   has held   that   a   consent   decree   would   not   serve   as   an   estoppel,   where the   compromise   was   vitiated   by   fraud,   misrepresentation,   or mistake.   Further,   this   Court   in   the   exercise   of   its   inherent   powers may also unilaterally rectify a consent decree suffering from clerical or   arithmetical   errors,   so   as   to   make   it   conform   with   the   terms   of the compromise. 20.   The   present   Petitions   thus   must   be   answered   in   light   of   the above­stated   position   of   law.   It   is   relevant   at   this   juncture   to   note that   the   first   impugned   judgment   of   the   High   Court   dated 14.2.2019 recorded the terms of the compromise that the Petitioner had   agreed   to;   and   that   the   same   Court   has   subsequently   upheld the   validity   of   that   consent   decree   in   the   second   impugned judgment dated 25.07.2019. Thus, keeping in line with this Court’s jurisprudence,   we   would   be   cautious   in   exercising   our   inherent power to interfere in this consent decree, except where there is any exceptional  or  glaring   error  apparent  on the  face of  the record.  We now   refer   to   and   answer   the   specific   contentions   raised   by   the parties. 11 On the question of area of possession: 21.   Having   undertaken   a   close   perusal   of   the   License   Agreements executed between the Petitioner and Respondent, we reject learned senior counsel Mr. Rohatgi’s contention that the Petitioner was only in   possession   of   and   licensee   to   a   2,200   sq.ft.   portion   of   the   suit property.   It   is   evident   that,   unlike   the   2000   Agreement   and   2003 Agreement,   the   2006   Agreement,   which   is   the   relevant   agreement for   the   present   purposes,   pertains   to   the   entire   suit   property,   and does   not   delimit   the  licensed  area  to   a   2,200  sq.  ft.   portion.   Thus, the   2006   Agreement   effective   from   1.04.2006   to   30.09.2008, licensed   the   total   area   of   5,472   sq.   ft.   to   Petitioner.   Hence,   the material on record discloses that the Petitioner is presently in illegal possession of the entire suit property admeasuring 5,472 sq. ft.  22.   Further,   this   question   has   already   been   settled   by   the   High Court   judgment   dated   12.11.2014   (supra)   in   the   earlier   litigation between the parties, decreeing the Respondent’s suit for possession for   the   entire   area   of   5,472   sq.   ft   (and   not   only   the   2,200   sq.   ft. portion claimed to be possessed by the Petitioner). In that order, the High Court had taken note of an admitted document on the record 12 wherein   the   Petitioner   was   stated   to   be   in   possession   of   the   entire suit   property.   The   Petitioner’s   challenge   to   this   judgment   dated 12.11.2014 before the Supreme Court has been dismissed in SLP(C) No.   7531/2015,   and   R.P.(C)   No.   1494/2015   in   SLP(C)   No. 7531/2015,   by   orders   dated   16.03.2015   and   15.07.2015 respectively.   Thus,   this   view   has   attained   finality,   and   the Petitioner’s   efforts   to   re­agitate   this   question   in   the   present proceedings   is   a   waste   of   this   Court’s   time   and   an   abuse   of   the process  of  law.  In  any  case,  since  the   Petitioner   claims  no   right  or interest in the remaining 3,272 sq. ft. of the suit property, there is no   prejudice   caused   to   the   Petitioner   by   the   order   to   vacate   the entire   suit   property   since   he   is   not   the   owner   of   property   to   that extent also. 23.   It   is   further   an   admitted   position,   as   recorded   by   the   Trial Court,   that   the   Petitioner   has   not   handed   over   possession   to   the Respondent – having claimed to have handed over possession to Mr. Gosain   instead   in   July,   2015.   This   is   despite   the   High   Court’s judgment   dated   12.11.2014   decreeing   the   suit   for   possession   in favour of the Respondent. Mr. Gosain’s right in the suit property is 13 a   question   pending   in   separate   specific   performance   proceedings filed   by   him.   Thus,   at   this   stage,   the   Respondent   is   entitled   to   get possession   of   the   suit   property,   pending   adjudication   of   Mr. Gosain’s   claims.   This   view   attained   finality   as   far   back   as   on 12.11.2014,   and   it   is   high   time   that   the   Petitioner   stops   making efforts   to   circumvent   delivering   possession   of   the   suit   property   to the Respondent.  24. Thus, the High Court was correct in upholding the terms of the consent   decree   directing   Petitioner   to   hand   over   possession   of   the entire  suit  property   of  5,472  sq. ft.  to  the  Respondent,  and  we  see no reason to interfere with this part of the consent decree.  On the question of mesne profits:  25.   As   referred   to   supra,   Shri   Mukul   Rohatgi,   learned   senior counsel for the Petitioner has contended that the High Court ought to have, while recording the terms of the consent decree, recorded a 10% increase in mesne profits every alternate year, instead of every year. 26.   On   the   contrary,   Shri   Basava   Prabhu   S.   Patil,   learned   senior counsel   for   the   Respondent   wants  us   to   construe   the   observations 14 of   the   late   learned   Single   Judge   appearing   in   para   1   of   the   first impugned   judgment   dated   14.02.2019   to   mean   that   the   mesne profits payable are to be increased by 10% every year.   27.   The   learned   Single   Judge,   in   noting   that   “ this   figure   of   mesne profits of Rs.1 lakh will be increased by 10%   after every 12 months , i.e   from   1.10.2009,   1.10.2011   etc   etc ”   (emphasis   supplied),   has confused   not   only   himself,   but   also   the   parties   to   the   litigation. There is an inconsistency in so far there is a gap of every alternate year,   i.e.   from   2009   to   2011,   in   the   example   used   by   the   learned Single   Judge   even   though   the   decree   notes   an   increase   of   10%   in mesne   profits   after   every   12   months.   The   aforementioned inconsistency in the underlined extract of the consent decree is an error apparent on the face of the record. Hence we find that this is a fit case to exercise inherent the jurisdiction to correct the terms of the   consent   decree,   to   bring   it   in   conformity   with   the   intended compromise.  28. At this stage, it is relevant to note that even the judgment dated 23.09.2017   and   the   final   decree   dated   15.11.2017   passed   by   the Trial   Court   also   awards   a   10%   increase   only   on   each   alternative 15 year,   i.e.   01.04.2011,   01.04.2013,   01.04.2015   and   so   on.   Further, the original terms of the license agreement between the parties also incorporated   a   10%   increase   in   license   fee   once   every   30 months/2.5   years.   Thus,   the   learned   Single   Judge’s   order   dated 14.02.2019   has   given   rise   to   a   lot   of   confusion.   Given   this background,   and   looking   at   the   preponderance   of   probabilities,   we are inclined to give benefit of doubt to the Petitioner. Therefore, we hold that the intention of the compromise between the parties was that   there   should   be   a   10%   increase   in   mesne   profits   every alternate   year.   The   recording   of   a   10%   increase   after   every   12 months   in   the   consent   decree   was   an   inadvertent   error,   which   we have now rectified.  29.   To   this   limited   extent,   the   second   impugned   judgment   dated 25.07.2019   is   overturned,   and   the   consent   decree   recorded   by   the learned Single Judge’s judgment dated 14.02.2019 stands modified. III. Final Conclusions 30.   At this stage, this Bench would like to register  its displeasure at   the   Petitioner’s   repeated   and   persistent   efforts   to   re­agitate   the question of delivery of possession to the Respondent, in an attempt 16 to  circumvent  complying  with the view taken  by  the  High  Court in the   judgment   dated   12.11.2014,   which   has   now   attained   finality. Despite the clear direction in that judgment to vacate possession in favour of the Respondent, pending any adjudication on the separate proceedings for possession and specific enforcement initiated by Mr. Gosain,   the   Petitioner   handed   over   possession   to   Mr.   Gosain   in July, 2015. Possession has to this date not been handed over to the Respondent, who has been dragged to the court time and again due to the Petitioner’s conduct. This is an instance of blatant disregard for the Court’s orders, and an abuse of judicial process.  31.   Hence   the   present   petitions   are   disposed   of,   with   direction   to the Petitioner  to take steps for handing over possession of the suit property   measuring   5,472   sq.   ft.   to   the   Respondent   within   eight weeks from today, without fail.   Further, the Registry is directed to expeditiously   release   the   arrears   of   mesne   profits,   if   any,   already deposited   by   the   Petitioner   before   this   Court   to   the   Respondent. The   Petitioner   is   further   directed   to   pay   to   the   Respondent   all arrears   as   directed   in   order   dated   14.2.2019,   with   the   limited modification   that   the  mesne  profits  are  to   be  treated  as  increasing 17 by 10% every alternate year, from 2009 till the date of handover of possession.  32. The Petitioner is additionally directed to pay costs of Rs. 1 lakh to   the   Respondent   as   stated   in   the   impugned   order   dated 25.7.2019. 33. The Special Leave Petitions stand disposed of accordingly.  …..…………................................J. (MOHAN M. SHANTANAGOUDAR) .……………………………...............J. (VINEET SARAN) NEW DELHI, FEBRUARY  17, 2021 18