/2022 INSC 0227/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.2055­2056 OF 2022 Premlata @ Sunita         ..Appellant  Versus Naseeb Bee & Ors.      ..Respondents J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   27.11.2019   passed   by   the   High Court   of   Madhya   Pradesh   at   Jabalpur   in   Civil   Revision Application   No.385   of   2019   by   which   the   High   Court   has allowed the said Revision Application and has quashed and set   aside   the   order   passed   by   the   learned   trial   Court 1 dismissing the application under Order 7 Rule 11 of Code of Civil   Procedure,   1908   (hereinafter   referred   to   as   ‘CPC’) preferred   by   the   respondents   herein   –   original   defendants and  consequently  allowed  the  said  application  under  Order 7   Rule   11   CPC   and   has   rejected   the   plaint   on   the   ground that   the   suit   would   be   barred   under   the   provisions   of Section   257   of   M.P.   Land   Revenue   Code,   1959   (hereinafter referred   to   as   the   ‘MPLRC’),   the   original   plaintiff   has preferred the present appeal. 2. The facts leading to the present appeals in nutshell are as under: 2.1 That   the   appellant   herein   –   original   plaintiff   initially filed   the   original   proceedings   before   the   Revenue Authority/Tehsildar   under   Section   250   of   MPLRC.     The respondents   herein   ­   original   defendants   raised   the objection   against   the   maintainability   of   the   application under Section 250 of the MPLRC and the jurisdiction of the Revenue   Authority/Tehsildar.     The   Tehsildar   rejected   the said   application   accepting   the   objection   raised   on   behalf   of the   respondents   and   held   that   as   the   question   involved   in 2 the   matter   relates   to   title,   hence   provisions   under   Section 250   of   the   MPLRC   shall   not   be   attracted.     Thereafter   the appellant  herein  preferred an  appeal before the  SDO under Section   44   of   the   MPLRC   challenging   the   order   passed   by the   Tehsildar.     However,   during   the   pendency   of   the   said appeal,   the   appellant   filed   the   present   suit   before   the learned   trial   Court   for   recovery   of   the   possession   and injunction.   Having  been served with  the  notice of the  suit, the   respondents   –   defendants   filed   an   application   under Order   7   Rule   11   CPC   and   requested   to  reject  the   plaint   on the   ground   that   the   suit   before   the   Civil   Court   would   be barred considering Section 257 of the MPLRC.   The learned Civil   Court   rejected   the   said   application   and   refused   to reject the plaint in exercise of powers under Order 7 Rule 11 CPC.     Against   the   said   rejection   the   respondents   – defendants   preferred   Civil   Revision   Application   No.385   of 2019 before the High Court.   2.2 By   the   impugned   judgment   and   order   the   High   Court has   allowed   the   revision   application   and   has   set   aside   the order   passed   by   the   learned   trial   Court   and   consequently 3 has allowed the application under Order 7 Rule 11 CPC and has   rejected   the   plaint   by   holding   that   in   view   of   Section 257   of   the   MPLRC   the   jurisdiction   of   the   Civil   Court   is barred. 2.3 That as during the pendency of the revision application the   appeal   filed   by   the   plaintiff   rejecting   application   under Section 250 of the MPLRC came to be dismissed which was not   pointed   out   at   the   time   of   final   hearing   of   the   revision application   by   the   High   Court,   the   appellant   herein   filed   a review   application   before   the   High   Court.     The   said   review application has been dismissed.   2.4 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   in   Civil Revision   Application   No.385   of   2019   and   also   the   order passed   in   Review   Petition   No.725   of   2020,   the   original plaintiff has preferred the present appeals. 3. We   have   heard   learned   counsel   for   the   respective parties at length. 4 4. At the outset, it is required to be noted and it is not in dispute   that   the   plaintiff   instituted   the   proceedings   before the   Revenue   Authority   under   Section   250   of   the   MPLRC. These   very   defendants   raised   an   objection   before   the Revenue   Authority   that   the   Revenue   Authority   has   no jurisdiction to deal with the matter.  The Tehsildar accepted the   said   objection   and   dismissed   the   application   under Section 250 of the MPLRC by holding that as the dispute is with   respect   to   title   the   Revenue   Authority   would   not   have any   jurisdiction   under   MPLRC.     The   said   order   passed   by the   Tehsildar   has   been   affirmed   by   the   Appellate   Authority (of   course   during   the   pendency   of   the   revision   application before the High Court).   That after the Tehsildar passed an order   rejecting   the   application   under   Section   250   of   the MPLRC   on   the   ground   that   the   Revenue   Authority   would have   no   jurisdiction,   which   was   on   the   objection   raised   by the   respondents   herein   –   original   defendants,   the   plaintiff instituted   a   suit   before   the   Civil   Court.     Before   the   Civil Court   the   respondents   –   original   defendants   just   took   a contrary   stand   than   which   was   taken   by   them   before   the Revenue   Authority   and   before   the   Civil   Court   the 5 respondents   took   the   objection   that   the   Civil   Court   would have no jurisdiction to entertain the suit.   The respondents –   original   defendants   cannot   be   permitted   to   take   two contradictory stands before two different authorities/courts. They   cannot  be  permitted  to   approbate  and   reprobate   once the objection raised on behalf of the original defendants that the   Revenue   Authority   would   have   no   jurisdiction   came   to be   accepted   by   the   Revenue   Authority/Tehsildar   and   the proceedings   under   Section   250   of   the   MPLRC   came   to   be dismissed and thereafter when the plaintiff instituted a suit before the Civil Court it was not open for the respondents – original   defendants   thereafter   to   take   an   objection   that   the suit   before   the   Civil   Court   would   also   be   barred   in   view   of Section   257   of   the   MPLRC.     If   the   submission   on   behalf   of the   respondents   –   defendants   is   accepted   in   that   case   the original   plaintiff   would   be   remediless.     The   High   Court   has not   at   all   appreciated   the   fact   that   when   the   appellant   – original   plaintiff   approached   the   Revenue Authority/Tehsildar   he   was   non­suited   on   the   ground   that Revenue   Authority/Tehsildar   had   no   jurisdiction   to   decide the   dispute   with   respect   to   title   to   the   suit   property. 6 Thereafter   when   the   suit   was   filed   and   the   respondents   ­ defendants   took   a   contrary   stand   that   even   the   civil   suit would be barred.  In that case the original plaintiff would be remediless.     In   any   case   the   respondents   –   original defendants cannot be permitted to approbate and reprobate and   to   take   just   a   contrary   stand   than   taken   before   the Revenue   Authority.   Therefore,   in   the   facts   and circumstances   of   the   case,   the   learned   trial   Court   rightly rejected   the   application   under   Order   7   Rule   11   CPC   and rightly   refused   to   reject   the   plaint.     The   High   Court   has committed   a   grave   error   in   allowing   the   application   under Order 7 Rule 11 CPC and rejecting the plaint on the ground that the suit would be barred in view of Section  257 of the MPLRC.     The  impugned   judgment   and   order   passed   by   the High Court is unsustainable and is liable to be set aside.   5. In view of the above and for the reasons stated above, the present appeals succeed.   The impugned judgment and order   passed   by   the   High   Court   dated   27.11.2019   in   Civil Revision Application No.385 of 2019 allowing the same and setting aside the order passed by the learned trial Court and 7 consequently   rejecting   the   plaint   under   Order   7   Rule   11 CPC is hereby quashed and set aside.   The order passed by the learned trial Court rejecting the application under Order 7 Rule 11 CPC is hereby restored and the suit is restored on the   file   of   the   learned   trial   Court.     Now   the   suit   to   be proceeded   further   in   accordance   with   law   and   on   its   own merits. Present   appeals   are   accordingly   allowed.     In   the   facts and circumstances of the case there shall be no orders as to costs. ………………………………… J.           (M. R. SHAH)   ………………………………… J.                                                (B. V. NAGARATHNA) New Delhi,  March 23, 2022 8