2021 INSC 0258 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION SPECIAL LEAVE PETITION (CIVIL) NOS. 3063­3064 OF 2021   (DIARY NO. 3869­2021) The High Court of Judicature at Madras  Rep. by its Registrar General  ...Petitioner  Versus M.C. Subramaniam & ors. ...Respondents J U D G M E N T MOHAN M. SHANTANAGOUDAR, J.  These special leave petitions arise out of common order and judgement of the High Court of Madras (hereinafter, ‘High Court’) dated   8.01.2020.   By   the   impugned   judgement,   the   High   Court allowed   Civil   Miscellaneous   Petitions   Nos.   26742   &   26743   of 2019   filed   by   the   Respondent   No.1   herein   praying   for   refund   of the   court   fees   deposited   by   him   in   Appeal   Suits   Nos.   876/2012 and 566/2013 filed by him before the High Court. 2. The facts leading to these petitions are as follows: Respondent No.1   purchased   two   vehicles   from   Respondent   No.   2   vide   two 2 separate   hire   purchase   agreements   (hereinafter,   ‘Agreement­I’ and   ‘Agreement­II’;   collectively,   ‘the   Agreements’)   dated 10.06.1996,   under   which   Respondent   No.1   was   the   principal debtor/hirer, and Respondents Nos. 3 and 4 were the sureties to the Agreements. As per the terms of the Agreements, Respondent No.1   was   to   pay   a   sum   of   Rs.10,08,000/­   in   stipulated instalments to Respondent No. 2 for each of the two vehicles. 3.   It   suffices   to   note   for   our   purposes   that   Respondent   No.   2 brought   Original   Suits   Nos.   66/2003   and   76/2003   against Respondents   Nos.   1,   3   and   4   before   the   Additional   District Munsif   Court,   Coimbatore   (hereinafter,   ‘Munsif   Court’)   and   the Additional   District   and   Sessions   Court,   Coimbatore   (hereinafter, ‘District   Court’)   respectively.   In   the   two   suits,   Respondent   No.2 alleged   non­payment   of   Rs.6,64,000/­   and   Rs.5,97,200/­ towards   the   instalments   stipulated   in   Agreement­I   and Agreement­II   respectively,   and   sought   recovery   of   the   balance amounts   along   with   interest   thereon.   Both   the   Original   Suits Nos.66/2003   and   76/2003   were   partly   decreed   by   the   Munsif Court   and   District   Court,   by   judgments   dated   13.02.2004   and 31.01.2005 respectively. 3 4.   Aggrieved,   Respondent   No.1   preferred   Appeal   Suits   Nos. 876/2012   and   566/2013   before   the   High   Court,   against   the judgments   in   O.S.   No.   66/2003   and   O.S.   No.76/2013, respectively.   While   the   appeals   were   still   pending   consideration before   the   High   Court,   the   parties   entered   into   a   private   out­of­ court settlement, thus resolving the controversy between them. In view   of   this,   Respondent   No.   1   filed   a   memo   before   the   High Court,   seeking   permission   to   withdraw   Appeal   Suits   Nos. 876/2012   and   566/2013.   Such   permission,   along   with   a direction   to   refund   the   court   fee   deposited   by   Respondent   No.1, was granted by orders dated 16.09.2019 and 18.09.2019 in A.S. Nos.566/2013 and A.S. Nos. 876/2012 respectively.   5. Despite the above stated orders of the High Court, the Registry orally refused Respondent No.1’s request for refund of court fees, on the ground that such refund is not authorised by the relevant rules.   Left   without   recourse,   on   25.12.2019,   Respondent   No.1 filed   Civil   Miscellaneous   Petitions   Nos.   26742/2019   and 26743/2019   under   Section   151,   Code   of   Civil   Procedure,   1908 (hereinafter,   ‘CPC’),   praying   for   refund   of   the   court   fees   paid   by him  in A.S. Nos. 876/2012 and 566/2013 respectively, in terms of the orders dated 18.09.2019 and 16.09.2019 therein.  4 6.   By   the   impugned   common   judgment   and   order   dated 8.01.2020,   the   High   Court   has   allowed   the   aforementioned   Civil Miscellaneous   Petitions,   and   directed   the   Registry   to   refund   the full court fee to Respondent No. 1 herein.  7.  In   addressing   the   question   of   whether   the   refund   of   court  fee was   permissible   under   the   relevant   rules,   the   High   Court considered   Section  69­A   of   the  Tamil   Nadu  Court   Fees   and  Suit Valuation   Act,   1955   (hereinafter,   ‘1955   Act’),   which   reads   as follows:  “ 69­A .   Refund   on   settlement   of   disputes   under section   89   of   Code   of   Civil   Procedure .—Where   the Court refers the parties to the suit to any of the modes of settlement of dispute referred to in  section 89 of the Code of Civil Procedure, 1908   (Central Act V of 1908), the   fee   paid   shall   be   refunded   upon   such   reference. Such   refund   need   not   await   for   settlement   of   the dispute.” (emphasis supplied) Considering, appeal suits to be continuation of original suits, and therefore falling within the ambit of ‘suits’ as provided in Section 69­A, the Court went on to take notice of Section 89, CPC which reads as follows:  “ 89.   Settlement   of   disputes   outside   the   Court .—(1) Where it appears to the Court that there existelements of a settlement which may be acceptable to the parties, the   Court  shall   formulate  the  terms  of  settlement  and give them to the parties for their observations and after 5 receiving   the   observations   of   the   parties,   the   Court may reformulate the terms of a possible settlement and refer the same for :— (a) arbitration; (b) conciliation; (c)   judicial   settlement   including   settlement   through Lok Adalat: or (d) mediation. (2) Were a dispute has been referred— (a)  for  arbitration  or  conciliation,  the  provisions of  the Arbitration   and   Conciliation   Act,1996   (26   of   1996) shall   apply   as   if   the   proceedings   for   arbitration   or conciliation   were   referred   for   settlement   under   the provisions of that Act; (b) to Lok Adalat, the Court shall refer the same to the Lok   Adalat   in   accordance   with   the   provisionsof   sub­ section (1) of section 20 of the Legal Services Authority Act, 1987 (39 of 1987) and all other provisions of that Act shall apply in respect of the dispute so referred to the Lok Adalat; (c)   for   judicial   settlement,   the   Court   shall   refer   the same   to   a   suitable   institution   or   person   and   such institution   or   person   shall   be   deemed   to   be   a   Lok Adalat   and   all   the   provisions   of   the   Legal   Services Authority   Act,   1987   (39   of   1987)   shall   apply   as   if   the dispute   were   referred   to   a   Lok   Adalat   under   the provisions of that Act; (d)   for   mediation,   the   Court   shall   effect   a   compromise between the parties and shall follow such procedure as may be prescribed.” 6 8.   After   giving   due   consideration   to   the   above   provisions,   the High  Court  held that, given their   beneficial  intent,  they  must be interpreted   liberally,   in   a   manner   that   would   serve   their   object and purpose. Construing them narrowly would lead to a situation wherein   parties   who   settle   their   dispute   through   a   Mediation Centre   or   other   centres   of   alternative   judicial   settlement   under Section 89, CPC  would be entitled  to  claim  refund of their  court fee, whilst parties who settle the disputes privately by themselves will be left without any means to seek a refund. Accordingly, the High   Court   opined   that   such   differential   treatment   between   two similarly situated persons, would constitute a violation of Article 14   of   the   Constitution.   Therefore,   in   the   High   Court’s   view,   a constitutional   interpretation   of   Section   89   of   the   CPC,   and resultantly   Section   69­A   of   the   1955   Act,   would   require   that these   provisions   cover   all   methods   of   out­of­court   dispute settlement   between   parties   that   the   Court   subsequently   finds   to have been legally arrived at.  9.   Dissatisfied,   the   Petitioner   herein   has   challenged   the impugned judgment of the High Court. 7 10.   The   gravamen   of   the   Petitioner’s   contentions   is   that   Section 69­A   of   the   1955   Act   only   contemplates   refund   of   court   fees   in those cases where the Court itself refers the parties to any of the alternative dispute settlement mechanisms listed in Section 89 of the CPC. That hence it does not apply to circumstances such as in   the  present  case, where  the  parties, without   any   reference  by the   Court,   privately   agreed   to   settle   their   dispute   outside   the modes contemplated under Section 89 of the CPC.  This Court’s Analysis 11.   Having   heard   the   petitioner   and   thoroughly   considered   the arguments   advanced,   we   find   ourselves   unimpressed   by   the Petitioner’s contentions, for reasons outlined below.  12.   The   provisions   of   Section   89   of   CPC   must   be   understood   in the backdrop of the longstanding proliferation of litigation in the civil   courts,   which   has   placed   undue   burden   on   the   judicial system, forcing  speedy  justice  to become a  casualty.  As the  Law Commission   has   observed   in   its   238 th   Report   on   Amendment   of Section   89   of   the   Code   of   Civil   Procedure   1908   and   Allied 8 Provisions ,  Section 89 has now made it incumbent on civil courts to   strive   towards   diverting   civil   disputes   towards   alternative dispute   resolution   processes,   and   encourage   their   settlement outside   of   court   ( Para   2.3).   These   observations   make   the   object and   purpose   of   Section   89   crystal   clear   –   to   facilitate   private settlements,   and   enable   lightening   of   the   overcrowded   docket   of the   Indian   judiciary.   This   purpose,   being   sacrosanct   and imperative for the effecting of timely justice in Indian courts, also informs  Section   69­A  of  the  1955  Act,  which  further   encourages settlements by providing for refund of court fee. This overarching and   beneficent   object   and   purpose   of   the   two   provisions   must, therefore, inform this Court’s interpretation thereof.  13.   Before   expounding   further   on   our   interpretation   of   the aforesaid   provisions,   regard   must   be   had   to   the   following postulation   of   this   Court’s   interpretive   role   in   Directorate   of Enforcement  v.  Deepak Mahajan,  1994 3 SCC 440 –  “ 24 …Though   the   function   of   the   Courts   is   only   to expound   the   law   and   not   to   legislate,   nonetheless   the legislature   cannot   be   asked   to   sit   to   resolve   the difficulties   in   the   implementation   of   its   intention   and the   spirit   of   the   law.   In   such   circumstances,   it   is   the 9 duty   of   the   court   to   mould   or   creatively   interpret   the legislation by liberally interpreting the statute . 25.   In   Maxwell   on   Interpretation   of   Statutes,   Tenth Edn. at page 229, the following passage is found: “ Where   the   language   of   a   statute,   in   its   ordinary meaning   and   grammatical   construction,   leads   to   a manifest   contradiction   of   the   apparent   purpose   of   the enactment,   or   to   some   inconvenience   or   absurdity, hardship   or   injustice,   presumably   not   intended,   a construction   may   be   put   upon   it   which   modifies   the meaning   of   the   words ,   and   even   the   structure   of   the sentence. … Where the main object and intention of a statute are clear, it must not be reduced to a nullity by the  draftsman's unskilfulness or  ignorance of the law, except   in   a   case   of   necessity,   or   the   absolute intractability   of   the   language   used.”   (emphasis supplied) Therefore, it is well­settled that the Courts may, in order to avoid   any   difficulty   or   injustice   resulting   from   inadvertent ambiguity   in the language of  a  statute, mould  the interpretation of the same so as to achieve the true purpose of the enactment. This may  include expanding  the scope of the relevant provisions to   cover   situations   which   are   not   strictly   encapsulated   in   the language used therein.  10 14.   This   principle   of   statutory   interpretation   has   been   affirmed more   recently   in   the   decision   in   Shailesh   Dhairyawan   v. Mohan Balkrishna Lulla,  (2016) 3 SCC 619 –  “33 .…Though   the   literal   rule   of   interpretation,   till some   time   ago,   was   treated   as   the   “golden   rule”,   it   is now   the   doctrine   of   purposive   interpretation   which   is predominant,   particularly   in   those   cases   where   literal interpretation   may   not   serve   the   purpose   or   may   lead to   absurdity .   If   it   brings   about   an   end   which   is   at variance   with   the   purpose   of   statute,   that   cannot   be countenanced.” (emphasis supplied) This   was   followed   in   the   subsequent   decision   of   this   Court   in Anurag Mittal  v.  Shaily Mishra Mittal,  (2018) 9 SCC 691 .  15.   In   light   of   these   established   principles   of   statutory interpretation,   we   shall   now   proceed   to   advert   to   the   specific provisions   that   are   the   subject   of   the   present   controversy.   The narrow   interpretation   of   Section   89   of   CPC   and   Section   69­A   of the   1955   Act  sought   to   be  imposed   by  the  Petitioner   would   lead to   an   outcome   wherein   parties   who   are   referred   to   a   Mediation Centre   or   other   centres   by   the   Court   will   be   entitled   to   a   full refund   of   their   court   fee;   whilst   parties   who   similarly   save   the Court’s   time   and   resources   by   privately   settling   their   dispute 11 themselves   will   be   deprived   of   the   same   benefit,   simply   because they did not require the Court’s interference to seek a settlement. Such an interpretation, in our opinion, clearly leads to an absurd and unjust outcome, where two classes of parties who are equally facilitating the object and purpose of the aforesaid provisions are treated differentially, with one class being deprived of the benefit of   Section   69­A   of   the   1955   Act.   A   literal   or   technical interpretation,   in   this   background,   would   only   lead   to   injustice and   render   the   purpose   of   the   provisions   nugatory   –   and   thus, needs to be departed from, in favour of a purposive interpretation of the provisions.  16.   It is pertinent to note that the view taken by the High Court in the impugned judgement has been affirmed by the High Courts in   other   states   as   well.   Reference   may   be   had   to   the   decision   of the   Karnataka   High   Court   in   Kamalamma   &   ors.   v.   Honnali Taluk   Agricultural   Produce   Co­operative   Marketing   Society Ltd.,  (2010) 1 AIR Kar. R 279, wherein it was held as follows: “6. Whether the parties to a suit or appeal or any other proceeding   get   their   dispute   settled   amicably   through Arbitration,   or   meditation   or   conciliation   in   the   Lok 12 Adalath,   by   invoking   provisions   of   Section   89,   C.P.   C. or   they   get   the   same   settled   between   themselves without   the   intervention   of   any Arbitrator/Mediator/Conciliators   in   Lokadalath   etc., and   without   invoking   the   provision   of   Section   89, C.P.C.,   the   fact   remains   that   they   get   their   dispute settled without the intervention of the Court. If they get their dispute settled by invoking Section 89, C.P.C., in that   event   the   State   may   have   to   incur   some expenditure   but,   if   they   get   their   dispute   settled between   themselves   without   the   intervention   of   the Court or anyone else, such as arbitrator/mediator etc., the State would not be incurring any expenditure. This being   so,  I  am   of  the  considered  opinion   that  whether the   parties   to   a   litigation   get   their   dispute   settled   by invoking   Section   89,   C.P.C.   or   they   get   the   same settled   between   themselves   without   invoking   Section 89,   C.P.C.,   the   party   paying   Court­Fees   in   respect thereof   should   be   entitled   to   the   refund   of   full   Court­ Fees   as   provided   under   Section   16   of   the   Court­Fees Act, 1870.” (emphasis supplied) Section   16   of   the   Court­Fees   Act,   1870   is   in   parimateria with   Section   69­A   of   the   1955   Act,   and   hence   the   above   stated principles are equally applicable to the present case. 17. The   holding   in   Kamalamma   (supra)   has   been   followed   by the   Punjab   &   Haryana   High   Court   in   Pradeep   Sonawat   v. Satish   Prakash,   2015   (1)   RCR   Civil   955   and   Pritam   Singh   v. Ashok   Kumar,   2019   (1)   Law   Herald   (P&H)   721,   which   in   turn 13 were   further   affirmed   in   Raj   Kumar   v.   Gainda   Devi   through LRs & ors.,  2019 SCC OnLine P&H 658.  18.  The Delhi High Court has also taken a similar view in   J.K. Forgings v. Essar Construction India Ltd. & Ors. , (2009) 113 DRJ 612: “11.   The   laudable   object   sought   to   be   achieved   by inserting   and   amending   these   sections   seems   to   be speedy   disposal.   The   policy   behind   the   statute   is   to reduce   the   No.   of   cases   by   settlement.   Section   89   of C.P.C. and Section 16 Court Fee Act are welcome step in  that  direction,  as the  No.  of cases has  increased, it is the duty of court to encourage settlement . In present scenario   of   huge   pendency   of   cases   in   the   courts   a purposive   and   progressive   interpretation   is   the requirement   of   present   hour.   The   intention   of   the Legislature is primarily  to  be gathered from  the object and   the   words   used   in   the   material   provisions.   The statute must be interpreted in their plain grammatical meaning. 12.   It is very clear that the Legislative intent of Section 16   of   Court   Fees   Act   was   made   broad  enough   to   take cognizance of all situations in which parties arrive at a settlement irrespective of the stage of the proceedings. It   is   also   obvious   that   the   purpose   of   making   this provision was in order to provide some sort of incentive to   the   party   who   has   approached   the   court   to   resolve the   dispute   amicably   and   obtain   a   full   refund   of   the court   fees .   Having   regard   to   this   position,   the   present application will have to be allowed. 14.   This   is   not   a   case   where   parties   to   the   suit   after long drawn trial have come to the court for settlement. 14 Had it been the case of long drawn trial non­refund of court   fees   could   have   been   justified   but   in   such   like cases   courts   endeavor   should   be   to   encourage   the parties and court fees attached with the plaint should be refunded as an incentive to them. xxx 17.   Settlement of dispute only through any of the mode prescribed   under   section   89   of   C.P.C   is   not   sine   qua non   of   section   89   C.P.C.   rather   it   prescribes   few methods   through   which   settlement   can   be   reached, sine   qua   non   for   applicability   of   section   89   is settlement   between   the   parties   outside   the   court without the intervention of the courts . 18.   It   is   also   not   the   requirement   of   the   section   that court   must   always   refer   the   parties   to   Dispute Resolution   Forum.   If   parties   have   arrived   at   out   of court   settlement   it   should   be   welcomed   subject   to principles of equity . 19.   Court   Fees   Act   is   a   taxing   statute   and   has   to   be construed   strictly   and   benefit   of   any   ambiguity   if   any has   to   go  in   favour  of   the   party  and   not  to  the   state.” (emphasis supplied) The   view   taken   in   both   Kamalamma   (supra)   and   J.K. Forgings  (supra) has been subsequently relied upon by the Delhi High Court in  Inderjeet Kaur Raina v. Harvinder Kaur Anand , 2018 SCC OnLine Del 6557.  15 19. We find ourselves in agreement with the approach taken by the   High   Courts   in   the   decisions   stated   supra.   The   purpose   of Section   69­A   is   to   reward   parties   who   have   chosen   to   withdraw their litigations in favour of more conciliatory dispute settlement mechanisms, thus saving the time and resources of the Court, by enabling   them   to   claim   refund   of   the   court   fees   deposited   by them. Such refund of court fee, though it may not be connected to   the   substance   of   the   dispute   between   the   parties,   is   certainly an   ancillary   economic   incentive   for   pushing   them   towards exploring   alternative   methods   of   dispute   settlement.   As   the Karnataka   High   Court   has   rightly   observed   in   Kamalamma (supra),  parties  who   have  agreed to   settle  their  disputes  without requiring   judicial   intervention   under   Section   89,   CPC   are   even more   deserving   of   this   benefit.   This   is   because   by   choosing   to resolve their claims themselves, they have saved the State of the logistical hassle of arranging for a third­party institution to settle the   dispute.   Though   arbitration   and   mediation   are   certainly salutary   dispute   resolution   mechanisms,   we   also   find   that   the importance   of   private   amicable   negotiation   between   the   parties cannot be understated. In our view, there is no justifiable reason why   Section  69­A should only  incentivize  the  methods of  out­of­ 16 court   settlement   stated   in   Section   89,   CPC   and   afford   step­ brotherly treatment to other methods availed of by the parties.  Admittedly,   there   may   be   situations   wherein   the   parties have  after   the   course   of   a   long­drawn   trial,   or  multiple   frivolous litigations, approached  the Court  seeking  refund of court fees in the   guise   of   having   settled   their   disputes.   In   such   cases,   the Court  may, having   regard  to  the previous conduct  of  the  parties and   the   principles   of   equity,   refuse   to   grant   relief   under   the relevant   rules   pertaining   to   court   fees.   However,   we   do   not   find the present case as being of such nature.  20. Thus,   even   though   a   strict   construction   of   the   terms   of Section   89,   CPC   and   69­A   of   the   1955   Act   may   not   encompass such   private   negotiations   and   settlements   between   the   parties, we   emphasize   that   the   participants   in   such   settlements   will   be entitled to the same benefits as those who have been referred to explore   alternate   dispute   settlement   methods   under   Section   89, CPC. Indeed, we find it puzzling that the Petitioner should be so vehemently   opposed   to   granting   such   benefit.   Though   the Registry/State Government will be losing a one­time court fee in 17 the   short   term,   they   will   be   saved   the   expense   and   opportunity cost of managing an endless cycle of litigation in the long term. It is therefore in their own interest to allow the Respondent No. 1’s claim.  21. Thus,   in   our   view,   the   High   Court   was   correct   in   holding that Section 89 of the CPC  and Section 69­A of the 1955 Act be interpreted liberally. In view of this broad purposive construction, we affirm the High Court’s conclusion, and hold that Section 89 of   CPC   shall   cover,   and   the   benefit   of   Section   69­A   of   the   1955 Act   shall   also   extend   to,   all   methods   of   out­of­court   dispute settlement   between   parties   that   the   Court   subsequently   finds   to have been legally  arrived at. This would, thus, cover the present controversy,   wherein   a   private   settlement   was   arrived   at,   and   a memo to withdraw the appeal was filed before the High Court. In such a case as well, the appellant, i.e., Respondent No. 1 herein would be entitled to refund of court fee.  Conclusions and Directions 18 22. These petitions are accordingly dismissed, and the impugned judgment of the High Court dated 8.01.2020 is upheld.  23. The petitioners are directed to refund the court fee deposited by Respondent No. 1 for Appeal Suits Nos. 876 of 2012 and 566 of 2013, within a period of six weeks.  ................................................J. (MOHAN M. SHANTANAGOUDAR)  ...............................................J. (VINEET SARAN) NEW DELHI FEBRUARY 17, 2021