2021 INSC 0391                                                NON­REPORTABLE      IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION     CIVIL APPEAL NO. 2066 OF 2012    Balasubramanian & Anr.                .…Appellant(s) Versus M. Arockiasamy (dead) Through Lrs.    ….  Respondent(s)     J U D G M E N T A.S. Bopanna,J.                       1 .     The   appellant   is   before   this   Court   in   this   appeal, assailing   the   judgment   dated   30.10.2009   passed   by   the High Court of Madras, Madurai Bench in S.A. No. 1303 of 1994.   The   appellant   herein   is   the   plaintiff   in   the   suit while the respondents are the legal representatives of the deceased   first   defendant   before   the   Trial   Court.   For   the sake   of   convenience   and   clarity   the   parties   will   be Page 1 of 22 referred to in the rank assigned to them before the court of   first   instance   namely,   the   Court   of   District   Munsif, Palani. 2 .   The factual matrix in brief is that the plaintiff filed the   suit   bearing   O.S   No.   769/1987   seeking   the   relief   of perpetual   injunction   to   restrain   the   defendants   from interfering with the peaceful possession and enjoyment of the   plaint  schedule   property,   as  claimed  by   the   plaintiff. The   defendant   No.2   did   not   respond   to   the   summons issued in the suit and therefore, was placed ex­parte. The defendant   No.1   appeared   before   the   trial   court   and contested  the  suit.   The  case  of   the  plaintiff   was  that   the plaint schedule property belonged to the plaintiff who has been enjoying the same for a period of 40 years by paying kist.   The   property   belonging   to   the   defendant   No.1   is adjacent   to   the   suit   property.   The   same   was   sold   by   the defendant   No.1   to   one   Parvatham   Ammal   wife   of Ponnusamy   in   the   year   1984.   The   properties   were   sub­ divided after the purchase and were assigned the Survey No.1073/3V, and 1073/3B. The property bearing Survey Page 2 of 22 No.1073/13A   belonged   to   Parvatham   Ammal.   The   said Smt.   Parvatham   Ammal   alienated   the   property   to   one Subban   Asari.   Hence,   it   was   contended   by   the   plaintiff that the defendant No. 1 has no manner of right over the suit   schedule   property.   The   plaintiff   alleged   that   the defendant No.1 approached the plaintiff and demanded to sell the property to him but the plaintiff refused to do so, due   to   which   the   defendants   attempted   to   trespass   into the   suit   property.   The   plaintiff   having   resisted   the   same claimed   that   the   suit   is   filed   in   that   view   seeking injunction. 3 .  The defendant No.1 in order to resist the suit, filed a   detailed   written   statement   disputing   the   right   claimed over   the   suit   schedule   property   by   the   plaintiff.   It   was contended   that   the   suit   schedule   property   neither belonged   to   the   plaintiff   nor   was   the   plaintiff   in possession   of   the   same.   On   the   other   hand,   it   was contended   that   the   defendant   was   in   possession   of   the property.   It   was   averred   that   the   suit   property   and certain other properties originally belonged to Ponnimalai Page 3 of 22 Chetti, the father of Konar Chettiar. He purchased 1/3rd share   in   Survey   No.1073/3   and   1/5th   share   in   Survey No.1073/13. Though only the said extent was purchased, the   entire   extent   was   in   his   possession   and   enjoyment. The said Konar Chettiar handed over the entire extent to Marimuthu Kudumban son of Sivanandi Kudumban who was   the   grandfather   of   defendant   No.1.   Subsequently, 0.33   cents   of   land   in   Survey   No.1073/3A   was   acquired for   the   formation   of   Kodaikanal   road   and   the   remaining extent of land available in the said Survey Number is only 46   cents.   Marimuthu   Kudumban   disposed   0.35   cents   of land in Survey No.1073/13 from out of the extent of 1.76 acre to one Arockiammal i.e., the mother of the defendant No.1   under   a   sale   deed   dated   10.08.1937   and   delivered the   possession.   The   remaining   1.41   acres   of   land   was also enjoyed by Marimuthu Kudumban. Subsequently, he died   leaving   behind   him   the   mother   of   defendant   no.   1 namely   Arockiammal  as   the  only   heir.   Arockiammal  was thus in possession and enjoyment of 0.79 cents in Survey No.1073/3V   and   1.41   acre   in   Survey   No.1072/13A Page 4 of 22 alongwith   the   0.35   cents   of   land   purchased   by Arockiammal.   The   defendant   No.1   was   enjoying   the properties through the guardian since the defendant No.1 was   3   years   old   when   Arockiammal   and   her   husband died.  4 .    It   was   further   averred   that   the   defendant   No.1 sold 0.31 cents of land in survey No.1073/13 from out of 1.76   acres   of   land   to   Parvatham   Ammal   on   24.11.1984. The remaining 1.41 acres of land has been in possession and   enjoyment   of   defendant   No.1.   After   the   purchase   of land   Parvatham   Ammal   obtained   patta   for   Survey No.1073/13 to the extent of 55 cents and sub­divided in 1073/13A.   The   Revenue   authorities   issued   patta   for   the extent of 55 cents and on 19.12.1987 Parvatham Ammal sold 55 cents of land to one Subban Asari. The defendant alleged   that   Subban   Asari   in   order   to   grab   the   suit property is litigating in the instant suit in the name of the plaintiff. The defendant No.1 disputed the payment of kist by   the   plaintiff   which   has   been   done   with   the   ulterior motive   for   the   suit.   The   defendant   No.1   claimed   in   the Page 5 of 22 written   statement   that   the   defendant   No.1   is   residing   in the thatched house in the suit property and is engaged in agricultural   work.   The   defendant   No.1   therefore,   sought for dismissal of the suit. 5 .    Based on the rival pleadings, the trial court framed two issues and an additional issue casting burden on the plaintiff   to   prove   whether   the   plaintiff   was   in   exclusive possession and enjoyment of the suit property  and as to whether  the plaintiff is entitled for permanent injunction as prayed for. The plaintiff examined himself as PW1 and relied upon the documents at Exhibit A1 to A16. No other witness   was   examined   on   behalf   of   the   plaintiff.   The defendant examined two witnesses as DW1 and DW2 and documents at Exhibits B1 to B14 were marked.  6 .    The   learned   District   Munsif   (Trial   Court)   having taken   note   of   the   rival   contentions   and   the   evidence tendered   by   the   parties   recorded   a   categorical   finding that   the   plaintiff   has   failed   to   prove   possession   over   the suit   schedule   property   and   taking   note   of   certain admissions made by the plaintiff during the course of the Page 6 of 22 cross­examination   and   the   contention   put­forth   by   the defendant, was also of the view that though the claim  of the plaintiff is denied by the defendant No.1 the plaintiff has   not   sought   the   relief  of   declaration   and   in   that   light the   only   question   relating   to   possession   was   answered against   the   plaintiff.   The   suit   of   the   plaintiff   was accordingly   dismissed   with   costs   through   its   judgment dated 13.04.1993. 7 .  The plaintiff being aggrieved by the same preferred a   Regular   First   Appeal   under   Section   96   of   the   Civil Procedure Code before the District Judge, Dindigul (First Appellate   Court)   in   A.S   No.51   of   1993.   The   learned District   Judge   framed   two   points   for   consideration, essentially   to   the   effect   as   to   whether   the   plaintiff   is entitled   to   the   relief   of   permanent   injunction.   While taking note of the evidence tendered by the parties before the   trial   court,   the   learned   District   Judge   has   placed much   reliance   on   the   documents   at   Exhibit   A5   series, namely,   the   kist   receipts   and   based   mainly   on   the   same has   arrived   at   the   conclusion   that   the   claim   of   the Page 7 of 22 plaintiff   that   he   is   in   possession   of   the   suit   schedule property   is   to   be   accepted   since   he   was   paying   kist   in respect of the property.  8 . The   defendant   No.1   therefore,   claiming   to   be aggrieved   by   the   judgment   dated   18.03.1994   passed   by the   learned   District   Judge   in   A.S.   No.51/1993   preferred the   Second   Appeal   under   Section   100   of   the   Civil Procedure   Code   before   the   Madras   High   Court,   Madurai Bench   in   S.A.   No.1303   of   1994.   The   High   court   while admitting   the   Second   Appeal   had   framed   a   substantial question of law, as to whether the suit without the prayer for declaration is maintainable when especially the title of the plaintiff is disputed. Thereupon having  taken note of the rival  contentions urged by the  parties had arrived at the   conclusion   that   the   substantial   question   of   law framed   has   substance   and   therefore,   set   aside   the judgment   dated   18.03.1984   passed   in   A.S.   No.51/1993 by   the   learned   District   Judge   Dindigul.   The   plaintiff therefore,   claiming   to   be   aggrieved   has   filed   the   instant appeal.  Page 8 of 22 9 .     In   the   above   background   we   have   heard   Mr. Jayanth   Muth   Raj,   learned   senior   counsel   appearing   for the   plaintiff­appellant,   Mr.   Sriram   P.,   learned   counsel appearing   for   the   respondents   and   perused   the   appeal papers. 10 .     The   reference   made   hereinabove   to   the   rival pleadings would delineate the nature of contentions that were put­forth by the parties in support of the suit and to oppose the same. The manner in which it is dealt by the various   fora   in   the   hierarchy   will   have   to   rest   on   the claim   that   was   originally   put­forth   in   the   plaint   and   the manner in which the claim was sought to be established with   the   evidence   tendered,   either   documentary   or   oral. The   learned   senior   counsel   for   the   appellant   has strenuously   contended   that   the   parameter   for interference   by   the   High   Court   in   the   Second   Appeal under   Section   100   of   the   Civil   Procedure   Code   is   well established and the High Court cannot travel beyond the same and advert to re­appreciate the evidence on factual aspects.   It   is   contended   that   though   a   substantial Page 9 of 22 question of law was framed by the High Court, the same has   not   been   answered.   It   is   his   contention   that   even otherwise   the   substantial   question   of   law   as   framed   by the High Court is not sustainable inasmuch as the law is well settled that in a suit for bare injunction the plaintiff need   not   always   seek   for   declaratory   relief   and   if   this aspect   of   the   matter   is   kept   in   view   there   was   no   other substantial   question   of   law   subsisting   and   the   second appeal ought to have been dismissed. He contended that in such event when the lower appellate court which is the last   court   for   appreciation   of   facts   has   recorded   its finding of fact, the same cannot be interfered by the High Court on re­appreciation of the evidence. In that view it is contended that the judgment passed by the High court is liable   to   be   set   aside   and   the   judgment   of   the   lower appellate court is to be restored. 11 .   The   learned   counsel   for   the   defendant   No.1 however,   sought   to   sustain   the   judgment   passed   by   the High Court. It is pointed out that the suit was instituted by   the   plaintiff   as   far   back   as   in   the   year   1987   and   the Page 10 of 22 trial   court   through   its   judgment   dated   13.04.1993   had referred to the entire evidence and arrived at a conclusion that the prayer made in the plaint is liable to be rejected. Though the lower appellate court has set aside the same, the judgment of the lower appellate court would indicate that the evidence has not been properly appreciated and, in   such   circumstance,   the   High   Court   as   far   back   as  on 30.10.2009   has   set   aside   the   judgment   of   the   lower appellate court and in such event, at this distant point in time it would not be appropriate to set aside the order of the   High   Court   more   particularly   when   the   defendant No.1 has been in possession, prior to and subsequent to the   suit.   The   learned   counsel   therefore,   sought   for dismissal of this appeal. 12 .    In   the   light   of   the   rival   contentions,   before adverting to the fact situation herein it is to be stated at the outset that on the general principles of law laid down in the decisions referred to by the learned senior counsel for the appellant, there can be no quarrel whatsoever. In the   case   of   Gajaraba   Bhikhubha   Vadher   &   Ors. Page 11 of 22 versus   Sumara   Umar   Amad   (dead)   thr.   Lrs.   &   Ors. (2020)   11   SCC   114     the   fact   situation   arising   therein was   referred   to   and   having   taken   note   that   five substantial questions of law had been framed, this Court had   arrived   at   the   conclusion   that   such   substantial questions   of   law  which  arose   therein   had   not   been  dealt with appropriately since it had not been considered in the light   of   the   contentions.   It   is   in   that   circumstance,   this Court   was   of   the   view   that   the   judgment   of   the   High Court is to be set aside and the matter  is to be remitted to   the   High   Court.   In   the   case   of   Ramathal   versus Maruthathal   &   Ors.   (2018)   18   SCC   303 ,   the   issue considered was as to whether the High Court was wrong in   interfering   with   the   question   of   fact   in   the   Second Appeal.   It   was   a   case   where   both   the   courts   below   had arrived   at   a   concurrent   finding   of   fact   and   both   the Courts had disbelieved the evidence of witnesses. In such a   case   where   such   concurrent   factual   finding   was rendered by two courts and in such situation, it had been interfered   by   the   High   Court   in   a   Second   Appeal,   this Page 12 of 22 Court   was   of   the   view   that   the   interference   was   not justified.   However,   it   is   appropriate   to   notice   that   in   the said   decision   this   Court   had   also   indicated   that   such restraint against interference is not an absolute rule but when there is perversity in findings of the court which are not   based   on   any   material   or   when   appreciation   of evidence suffers from material irregularity the High Court would be entitled to interfere on a question of fact as well. The   decision   in   the   case   of   Ram   Daan   (dead)   through Lrs.   versus   Urban   Improvement   Trust.   (2014)   8   SCC 902 , is a case, where in a suit for permanent injunction the   plaintiff   had   pleaded   possession   from   the   year   1942 and   the   defendant   had   admitted   the   possession   of   the plaintiff   from   1965   though   it   was   contended   that   they had re­entered the property after being evicted in 1965. It is in that circumstance the case of the plaintiff seeking to protect the possession was accepted and the necessity for seeking declaration did not arise as the defendant did not assert   its   right   of   ownership   which   is   not   so   in   the instant   case.   In   the   case   of   P.   Velayudhan   &   Ors. Page 13 of 22 versus   Kurungot   Imbichia   Moidu’s   son   Ayammad   & Ors.   (1990)   Supp.   SCC   9   and   in   the   case   of   Tapas Kumar   Samanta   versus   Sarbani   Sen   &   Anr.   (2015) 12   SCC   523 ,   the   decisions   are   to   the   effect   that   in   a Second   Appeal   the   High   Court   would   not   be   justified   in interfering   with   the   finding   of   fact   made   by   the   first appellate   court   since   such   finding   rendered   would   be based on evidence. On this aspect there can be no doubt that   the   same   is   the   settled   position   of   law   but   it   would depend   on   the   fact   situation   and   the   manner   in   which the evidence is appreciated in the particular facts. In the case   of   Ramji   Rai   &   Anr.   versus   Jagdish   Mallah (dead) thr. Lrs. & Anr. (2007) 14 SCC 200  though it is held   that   there   was   no   need   to   seek   for   declaration   and suit for possession alone was sustainable, it was held so in   the   circumstance   where   injunction   was   sought   in respect   of   the   disputed   land   which   was   an   area appurtenant   to   their   building   in   which   case   possession alone   was   relevant   and   restraint   sought   was   against preventing construction of compound wall.  Page 14 of 22 13 .   In   the   background   of   the   legal   position   and   on reasserting   the   position   that   there   is   very   limited   scope for   reappreciating   the   evidence   or   interfering   with   the finding   of   fact   rendered   by   the   trial   court   and   the   first appellate  court  in   a   second   appeal  under   Section   100   of the   Civil   Procedure   Code,   it   is   necessary   for   us   to   take note   as   to   whether   in   the   instant   facts   the   High   Court has breached the said settled position. To that extent the factual aspects and  the evidence tendered by  the parties has   already   been   noted   above   in   brief.   Further,   what   is distinct in the present facts of the case is that the finding rendered   by   the   learned   Munsif   (Trial   Court)   and   by   the learned   District   Judge   (First   Appellate   Court)   are divergent. The trial court on taking note of the pleadings and   the   evidence   available   before   it   was   of   the   opinion that the plaintiff has failed to prove exclusive possession and,   in   such   light,   held   that   the   entitlement   for permanent   injunction   has   not   been   established.   While arriving at such conclusion the trial court had taken note of   the   right   as   claimed   by   the   plaintiff   and   in   that Page 15 of 22 background had arrived at the conclusion that except for the   say   of   plaintiff   as   PW1   there   was   no   other   evidence. On   the   documentary   evidence   it   was   indicated   that   the kist   receipts   at   Exhibit   A5   series   would   not   establish possession   merely   because   the   name   has   been subsequently   substituted   in   the   patta   records   and   the kist had been paid.  14 .    As   against   such   conclusion,   the   first   appellate court in fact has placed heavy reliance solely on the kist receipts which in fact had led the first appellate court to arrive   at   the   conclusion   that   the   continuous   payment   of kist   would   indicate   that   the   plaintiff   was   also   in possession of the property. When such divergent findings on fact were available before the High Court in an appeal under   Section   100   of   the   Civil   Procedure   Code   though reappreciation   of   the   evidence   was   not   permissible, except   when   it   is   perverse,   but   it   was   certainly   open   for the High Court to take note of the case pleaded, evidence tendered, as also the findings rendered by the two courts which   was   at   variance   with   each   other   and   one   of   the Page 16 of 22 views   taken   by   the   courts   below   was   required   to   be approved.  15 .   In view of the above, although the counsel for the appellant   may   be   technically   correct   in   his   submission that   the   High   Court   erred   in   not   clearly   answering   the question of law framed by it under Section 100, CPC, the High   Court   was   still   within   its   jurisdiction   to   determine whether   the   reading   of   the   evidence   on   record   by   one   of the   Courts   below   was   perverse.   Question   of   law   for consideration   will   not   arise   in   abstract   but   in   all   cases will emerge from the facts peculiar to that case and there cannot   be   a   strait   jacket   formula.   Therefore,   merely because   the   High   Court   refers   to   certain   factual   aspects in the case to raise and conclude on the question of law, the   same   does   not   mean   that   the   factual   aspect   and evidence   has   been   reappreciated.   As   already   noted,   the divergent   view   of   the   courts   below   on   the   same   set   of facts   was   available   before   the   High   Court.   From   the judgment   rendered   by   the   trial   court,   the   nature   of contentions   as   noted   would   disclose   that   the   plaintiff Page 17 of 22 except   contending   that   the   suit   schedule   property   was being enjoyed for the past 40 years by paying kist has not in   fact   referred   to   the   manner   in   which   such   right   had accrued so as to suggest or indicate unassailable right to be   in   physical   possession.   On   the   other   hand,   the defendant while denying the right of the plaintiff to claim the   relief   had   traced   the   manner   in   which   the   property had devolved and the right which is being claimed by the defendant. It was also contended that the defendant No.1 is   residing   in   the   thatched   house   which   is   on   the property.   It   is   in   that   light   the   trial   court   having   taken note   of   the   assertions   made   by   the   defendant   No.1   and lack   of   evidence   by   the   plaintiff   had   arrived   at   the conclusion that the possession of the plaintiff as claimed cannot be accepted and that the plaintiff has not sought for declaration despite the defendant having disputed the claim of the plaintiff.  16 .    The   trial   court   while   answering   Issue   No.1and Addl.   Issue   No.1,   on   adverting   to   rival   contentions   and evidence, recorded thus:  Page 18 of 22 “Though   the   claim   of   the   plaintiff   is   denied   by the  1st defendant,  the plaintiff has  not  sought the   relief   of   declaration   as   already   adverted. The   only   question   remains   to   be   answered   is whether   the   plaintiff   has   been   enjoyment   of suit   property   and   he   is   entitled   to   relief   of permanent injunction as prayed for”.  The   trial  court,   thereafter   on   assessing  the   evidence   has concluded thus:   “This   Court   feels   that   these   documents   do   not require   any   consideration.   Hence   this   court could   not   conclude   that   the   plaintiff   is   in possession   and   enjoyment   of   the   suit properties based on the documents marked as exhibits on the side of the plaintiff”.   17 .   One other aspect which is also to be noted is that the plaintiff himself had filed applications before the trial court   claiming   that   the   defendant   No.1   had   trespassed into   the   suit   property   and   encroached   the   house   after grant   of   temporary   injunction.   In   another   application filed it was contended by the plaintiff that the defendant had   trespassed   and   is   residing   in   the   thatched   house. Whereas   the   defendant   No.1   in   his   written   statement itself had stated that he is residing in the thatched house Page 19 of 22 situate   in   the   suit   schedule   property.   The   said applications   have   not   been   pressed   to   its   logical conclusion   nor   has   any   other   step   been   taken   to   seek restoration   of   possession   by   establishing   that   the possession in fact had been taken by the defendant No.1 subsequent   to   the   interim   injunction.   Therefore,   on   all counts   the   possession   of   the   suit   schedule   property   was also not established.  18 .    That   apart,   though   the   lower   appellate   court   had reversed the judgment of the trial court, this aspect of the matter   relating   to   the   grievance   of   the   plaintiff   that   he had   been   dispossessed   had   not   been   addressed   and despite   the   plaintiff   not   being   in   possession   the injunction   being   granted   by   the   lower   appellate   court would not be justified. On the other hand a perusal of the judgment   passed   by   the   learned   District   Judge   and   the observations   contained   therein   to   the   effect   that   the defendant   has   not   produced   any   documentary   evidence to   show   that   Arockiammal   is   the   only   heir   of   deceased Marimuthu   Kudumban   and   also   that   defendant   No.1 Page 20 of 22 alone is the legal heir of deceased Arockiammal, daughter of   Marimuthu   Kudumban   and   the   conclusion   that   there is   no   clinching   proof   on   behalf   of   the   defendant   that   he has paid kist to the suit property as also the observation that   the   defendant   has   miserably   failed   to   prove   his possession   over   the   suit   property,   on   the   face   of   it indicate   that   the   learned   District   Judge   has   misdirected himself and proceeded at a tangent by placing the burden on   the   defendant.   Though   there   was   no   issue   to   that effect   before   the   trial   court,   the   learned   District   Judge with   such   conclusions   has   ultimately   set   aside   the   well­ considered   judgment   and   decree   dated   13.04.1993 passed by the trial court in O.S. No.769/1987, which will indicate   perversity   and   material   irregularity   in misdirecting   itself   in   wrongly   expecting   the   defendant   to discharge   the   burden   in   a   suit   for   bare   injunction   and arriving at a wrong conclusion. 19 . When   the   above   aspects   are   kept   in   view,   without making any observations as to the question of law raised in   the   present   appeal,   we   are   of   the   considered   opinion Page 21 of 22 that   it   would   not   be   appropriate   to   interfere   with   the judgment of the High Court which is in consonance with the   fact   situation   arising   in   the   instant   case.     In   that view, we see no merit in this appeal. 20 . The   appeal   is  accordingly   dismissed   with   no   order as to costs in this appeal. 21 . Pending   applications,   if   any,   shall   stand   disposed of.  ………….…………CJI (N.V. RAMANA)           ………….…………….J.                                                 (A.S. BOPANNA) ………….…………….J.                                               (HRISHIKESH ROY) New Delhi, September 02, 2021 Page 22 of 22