2021 INSC 0257 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6124 OF 2011 NARAYAN SITARAMJI BADWAIK … APPELLANTS (DEAD) THROUGH LRS. V ERSUS BISARAM AND OTHERS … RESPONDENTS J U D G M E N T N.V. R AMANA ,  J.    1. When the matter came up last time, on 03.02.2021, this Court passed the following order: “In   spite   of   service,   no   one   has   appeared   on behalf of the respondents. Heard learned counsel for the appellants. Taking into consideration the non­appearance of the   counsel   for   the   respondents   and   to   know   the exact   position   of   the   disputed   property   as   well   as whether   any   compromise   has   taken  place  between the   parties,   we  grant   two   weeks   to   the   counsel   for the appellants to do the needful. List the matter immediately after two weeks.” 2. Even today, when the matter was called out, nobody appeared for the respondents in spite of service of notice.  1 REPORTABLE 3. Heard the learned counsel appearing for the appellants. 4. In   response   to   our   earlier   query,   it   is   represented   by   the learned   counsel   for   the   appellants   that   no   settlement   has   taken place   between   the   parties,   and   according   to   her   the   parties   intend to continue with the litigation.  5. Taking   into   account   the   long   pendency   of   the   present   appeal before   this   Court,   and   the   fact   that,   despite   service   of   notice,   the respondents   have   not   entered   appearance   from   the   very   beginning as   per   the   Office   Reports,   we   are   of   the   opinion   that   we   should dispose   of   the   matter   with   the   assistance   of   the   counsel   for   the appellants.  6.   The facts of the case necessary for the disposal of the present appeal   are   as   follows:   the   Narayan   Sitaramji   Badwaik   (since deceased   and   now   represented   through   his   legal   representatives and who shall hereinafter for the sake of convenience be referred to as the appellant)   had filed a suit for possession of the property in dispute,   on   the   basis   of   a   sale   deed   dated   26.09.1978,   for   Rs. 10,000   from   some   of   the   respondents.   On   the   other   hand,   the respondents contend that no such sale took place, and in fact, the document   executed   was   only   collateral   for   a   loan   extended   by   the appellant   to   respondents.   The   appellant   sought   possession   of   the property   on   05.09.1987,   and   subsequently   instituted   the   present suit on 07.03.1989.  The Trial Court, after looking into the evidence placed on record, dismissed the suit of the appellant  vide   judgment dated   21.09.1995.   On   appeal,   the   District   Judge   reversed   the findings   of   the   Trial   Court   and   decreed   the   suit   in   favour   of   the 2 appellant   vide   judgment   dated   05.08.1997.   Aggrieved   by   the judgment of the First Appellate Court, some of the respondents filed a   second   appeal   before   the   High   Court   wherein   the   High   Court upheld   the   findings   of   the   Trial   Court   and   allowed   the   second appeal   vide   the impugned judgment, thereby dismissing the suit of the appellant.    7. We   have   carefully   perused   the   impugned   judgment   by   the High Court with the assistance of the counsel for the appellant.  8. The   High   Court,   vide   the   impugned   judgment,  noted   that   the First   Appellate   Court   had   considered   irrelevant   material   and   had erred in appreciating  the legal issue involved. The High Court held as follows: “8.   I   may   mention   that   it   is   neither   party's   case that   the   transaction   is   void   or   voidable.   It   is defendants'   simple   case   that   although   they   had executed   a   sale­deed,   it   was   nominal   and   was   not to   be   acted   upon   as   sale­deed   was   executed   as   a collateral   security.   One   does   not   understand   why the   learned   joint   District   Judge   considered   the question as to whether the transaction between the plaintiff and the defendants is void or voidable. The contract becomes void when it is opposed to public policy   and   voidable   when   it   is   brought   about   by fraud,   undue   influence,   coercion   or   fraud.   As stated earlier, it is neither party's case that the document   was   brought   about   by   fraud,   undue influence, coercion or misrepresentation. There was,   therefore,   no   question   of   considering   this aspect  at all.  It  seems  that the  learned  District Judge   instead   of   considering   the   provisions   of Section   91   and   92   of   the   Evidence   Act, considered a totally irrelevant aspect … ” 3 ( emphasis supplied ) 9. However,   after   highlighting   the   legal   infirmities   of   the judgment   of   the   First   Appellate   Court,   and   answering   the substantial question  of law framed in favour  of the respondents, it appears   that   the   High   Court   did   not   note   that   the   First   Appellate Court,   due   to   its   erroneous   approach,   had   failed   to   consider   the evidence in the correct light. In such a circumstance, it would have been   appropriate   for   the   High   Court   to   remand   the   matter   to   the First Appellate Court to determine the factual issues in light of the legal   point   as   decided   by   it,   or   should   have   itself   taken   a   decision on the facts under Section 103 of the Civil Procedure Code.      10. It   is   a   settled   position   of   law   that   a   second   appeal,   under Section   100   of   the   Code   of   Civil   Procedure,   lies   only   on   a substantial question of law [refer  Santosh Hazari v. Purushottam Tiwari (deceased) by LRs , (2001) 3 SCC 179 ]. However, this does not mean that the High Court cannot, in any circumstance, decide findings   of   fact   or   interfere   with   those   arrived   at   by   the   Courts below   in   a  second   appeal.   In  fact,  Section   103  of   the   Code   of  Civil Procedure   explicitly   provides   for   circumstances   under   which   the High Court may do so. Section 103 of the Code of Civil Procedure is as follows: Section 103.        Power of High Court to Determine Issue of Fact In   any   second   appeal,   the   High   Court   may,   if   the evidence on the record is sufficient, determine any issue necessary for the disposal of the appeal,­ 4 (a)   which   has   not   been   determined   by   the   lower Appellate   Court   or   both   by   the   Court   of   first instance and the lower Appellate Court, or (b)   which   has   been   wrongly   determined   by   such Court   or   Courts   by   reason   of   a   decision   on   such question of law as is referred to in section 100. 11. A bare perusal of this section clearly indicates that it provides for   the   High   Court   to   decide   an   issue   of   fact,   provided   there   is sufficient evidence on record before it, in two  circumstances.   First , when an issue necessary for the disposal of the appeal has not been determined   by   the   lower   Appellate   Court   or   by   both   the   Courts below.   And   second ,   when   an   issue   of   fact   has   been   wrongly determined   by   the   Court(s)   below   by   virtue   of   the   decision   on   the question   of   law   under   Section   100   of   the   Code   of   Civil   Procedure. This   Court,   in   the   case   of   Municipal   Committee,   Hoshiarpur   v. Punjab   State   Electricity   Board ,   (2010)   13   SCC   216 ,   held   as follows: “ 26.   Thus, it is evident that Section 103 CPC is not an exception to Section 100 CPC nor is it meant to supplant it, rather it is to serve the same purpose. Even   while   pressing   Section   103   CPC   in   service, the   High  Court   has  to   record   a  finding   that   it  had to   exercise   such   power,   because   it   found   that finding(s)   of   fact   recorded   by   the   court(s)   below stood vitiated because of perversity. More so, such power   can   be   exercised   only   in   exceptional circumstances and with circumspection, where the core   question   involved   in   the   case   has   not   been decided by the court(s) below. 27 .       There   is   no   prohibition   on   entertaining   a second   appeal   even   on   a   question   of   fact provided the court is satisfied that the findings 5 of   fact   recorded   by   the   courts   below   stood vitiated   by   non­consideration   of   relevant evidence   or   by   showing   an   erroneous   approach to   the   matter   i.e.   that   the   findings   of   fact   are found   to   be   perverse.   But   the   High   Court   cannot interfere   with   the   concurrent   findings   of   fact   in   a routine   and   casual   manner   by   substituting   its subjective satisfaction in  place of that  of the lower courts.   (Vide   Jagdish   Singh   v.   Natthu   Singh   [(1992) 1 SCC 647];   Karnataka Board of Wakf   v.   Anjuman­ E­Ismail   Madris­Un­Niswan   [(1999)   6   SCC   343] and   Dinesh   Kumar   v.   Yusuf   Ali   [(2010)   12   SCC 740].) 28.   If   a   finding   of   fact   is   arrived   at   by   ignoring or excluding relevant material or by taking into consideration   irrelevant   material   or   if   the finding  so outrageously  defies  logic   as to  suffer from   the   vice   of   irrationality   incurring   the blame   of   being   perverse,   then   the   finding   is rendered   infirm   in   the   eye   of   the   law .   If   the findings   of   the   Court   are   based   on   no   evidence   or evidence which is thoroughly unreliable or evidence that suffers from the vice of procedural irregularity or the findings are such that no reasonable person would   have   arrived   at   those   findings,   then   the findings may  be said to be perverse. Further  if the findings are either  ipse dixit  of the Court or  based on   conjecture   and   surmises,   the   judgment   suffers from   the   additional   infirmity   of   non­application   of mind   and   thus,   stands   vitiated.   (Vide   Bharatha Matha   v.   R.   Vijaya   Renganathan   [(2010)   11   SCC 483]” ( emphasis supplied ) 12. With   respect   to   the   present   case,   it   is   clear   from   the observations   passed   by   the   High   Court   in   the   impugned   judgment that the First Appellate Court approached the matter incorrectly. As 6 such, the High Court ought to have either remanded the matter, or exercised its powers under Section 103, Code of Civil Procedure and decided the issues of fact. Instead, after negativing the observations and   holding   of   the   First   Appellate   Court,   the   High   Court mechanically upheld the decision rendered by the Trial Court in the following terms: “11. This decision makes it clear that a party has a right to show that the document was not intended to be acted upon and what is written in it is of no consequence.   The   Learned   judge   of   the   trial   court has   rightly   held   that   the   defendants   had   actually shown   that   the   sale­deeds   were   nominal   and   they were   not   to   be   acted   upon   and   therefore,   the plaintiff   was   not   entitled   to   possession.   The Learned District Judge fell in error in setting aside the   finding   of   the   trial   court   that   the   sale­deed   in favour of the plaintiff was a nominal on the ground that the defendant ought to have got the sale­deeds set   aside.   The   Learned   Civil   Judge   has   rightly considered the evidence and has held the sale­deed to be nominal and having been executed by way of collateral   security.   The   finding   of   the   Learned District   Judge   that   the   suit   was   not   maintainable unless   sale­deed   was   got   set   aside   by   defendants, therefore, was not proper. The substantial question of   law   is   answered   accordingly.   The   appeal   is, therefore, allowed and judgment and decree passed by the first appellate court is set aside and that of the trial court restored.”      13. A   perusal   of   the   above   clearly   indicates   that   the   High   Court decided   the   appeal   without   any   assessment   of   the   evidence   on record, in a single paragraph. In the circumstances highlighted, we are of the opinion that this was not appropriate.   7 14. In   view   of   the   above,   we   are   of   the   considered   view   that   the impugned order of the High Court is liable to be set aside, and the matter be remanded.  15. We,   accordingly   set   aside   the   order   of   the   High   Court   and remand  the  matter   to  the said Court  for  fresh  consideration  of  the appeal, on facts and law, if necessary. We also leave it open to the High   Court   to   modify   the   question   of   law   framed,   or   frame additional   questions   of   law   after   giving   an   opportunity   to   the parties. It is clarified that we have not made any observations as to the   merits   of   the   case,   or   the   correctness   of   holding   of   the   High Court on the legal issue.  16. Taking   into   consideration   the   long   pendency   of   the   litigation, we request the High Court to dispose of the matter within a period of six months from the date of communication of this order. 17. The Appeal is disposed of in the afore­stated terms. …………………………………………J (N.V. RAMANA) …………………………………………J (SURYA KANT) …………………………………………J (ANIRUDDHA BOSE) NEW DELHI; FEBRUARY 17, 2021. 8