/2022 INSC 0384/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3641 OF 2022 Sudhir Ranjan Patra (Dead) thr. LRs. & Anr.      ..Appellant (S) Versus Himansu Sekhar Srichandan & Ors.                    ..Respondent (S) With  CIVIL APPEAL NO. 3642 OF 2022 J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 04.02.2022 passed by the High Court   of   Orissa   at   Cuttak   in   CMP   No.   1423/2019,   by which,   though   the   High   Court   has   confirmed   the   order passed   by   the   learned   Trial   Court   setting   aside   the   ex­ parte   decree in exercise of powers under Order IX Rule 13 of   Code   of   Civil   Procedure   (CPC),   the   High   Court   has observed and held that appellants herein – defendant Nos. 2 and 3 cannot be permitted to file their written statement, 1 the appellants herein – original defendant Nos. 1 to 3 have preferred the present appeals. 2. The   facts   leading   to   the   present   appeals   in   a   nutshell   are as under: ­ 2.1 That respondent No. 1 herein – original plaintiff instituted a   suit   for   declaration   of   his   right,   title,   interest   and possession over the suit schedule land being Civil Suit No. 1783/2011.   The   original   plaintiff   also   prayed   for   a   decree to declare that original defendant No. 2 has no authority to alienate   the   suit   land   and   also   to   declare   that   the   two registered sale deeds bearing Nos. 3530 and 3533 of 2000 are   not   binding   on   the   plaintiff   as   well   as   proforma defendant   Nos.   4   and   5.   A   relief   of   permanent   injunction against original defendant Nos. 1 to 3 was also sought for. The   appellants   herein   –   original   defendant   Nos.   2   and   3 appeared   in   the   suit   on   20.03.20212   and   filed   a   petition for time to file their written statement. However, in spite of several   adjournments,   they   did   not   file   written   statement. That the appellants herein – original defendant Nos. 2 and 3 did not file their written statement. Thereafter, the issues 2 were   framed   by   the   learned   Trial   Court.   On   27.03.2017, the plaintiff filed their evidence in examination in chief by an   affidavit.   On   04.07.2017,   when   the   suit   was   called   on for   hearing,   appellants   herein   –   original   defendant   Nos.   2 and   3   were   absent   and   therefore,   were   set   ex­parte. Thereafter,   on   behalf   of   the   plaintiff,   PW­1   came   to   be examined.   The   case   was   posted   to   15.07.2017   for argument. On that date, original defendant Nos. 1 to 3 also filed an application for adjournment for which the suit was adjourned   to   17.07.2017,   on   which   date,   the   argument was heard and judgment  was pronounced on 18.07.2017. The learned Trial Court passed an ex­parte decree.  Subsequently,   the   appellants   herein   –   original defendant   Nos.   2   and   3   filed   CMA   No.   31/2018   under Order   IX   Rule   13   of   CPC   to   set   aside   the   ex­parte   decree along with an application under Section 5 of the Limitation Act to condone the delay in filing the CMA. The appellants herein   –   original   defendant   Nos.   2   and   3   also   prayed   to allow the filing of written statement and to take up the suit 3 on   merits.   By   order   dated   05.12.2019,   the   learned   Trial Court allowed the CMA by condoning the delay.      2.2 Feeling   aggrieved   and   dissatisfied   with   order   dated 05.12.2019   passed   by   the   learned   Trial   Court   allowing CMA No. 31/2018, the original plaintiff – respondent No. 1 herein filed CMP No. 1423/2019 before the High Court. By the impugned judgment and order, though the High Court has confirmed the order passed by the learned Trial Court condoning the delay and setting aside the ex­parte decree, the   High   Court   has   also   passed   an   order   that   on   setting aside the ex­parte decree and  consequently  the suit being restored   to   file,   defendant   Nos.   2   and   3   cannot   be permitted to file their written statement and that they can only   take   part   in   the   hearing   of   the   suit   without propounding   their   own   case.   The   High   Court   has   also observed   that   they   can   advance   their   argument   on   the basis of the materials available on record only.  2.3 Feeling   aggrieved   with   the   judgment   and   order   passed   by the   High   Court   to   the   extent   of   observing   that   defendant Nos.   2   and   3   cannot   be   permitted   to   file   their   written 4 statement and that they can only take part in the hearing of   the   suit   without   propounding   their   own   case,   original defendant   Nos.   1   to   3   –   appellants   herein   have   preferred the present appeals.       3. Learned   counsel   appearing   on   behalf   of   the   appellants herein   –   original   defendant   Nos.   2   and   3   has   vehemently submitted that in the facts and circumstances of the case the High Court has committed a grave error in passing the order   that   appellants   herein   ­   defendant   Nos.   2   and   3 cannot be permitted to file their written statement.   3.1 It is vehemently submitted that once the suit was restored to file by setting aside the ex­parte decree which has been upheld   by   the   High   Court,   thereafter,   it   was   not   open   for the   High   Court   to   pass   a   further   order   that   on   setting aside   the   ex­parte   decree   and   restoring   the   suit   to   file, defendant   Nos.   2   and   3   cannot   be   permitted   to   file   their written statement.  3.2 It   is   submitted   that   what   was   challenged   before   the   High Court   was   the   order   passed   by   the   learned   Trial   Court 5 condoning the delay and setting aside the ex­parte decree. It  is  submitted  that   therefore,  the  impugned  order  passed by   the   High   Court   observing   that   defendant   Nos.   2   and   3 cannot   be   permitted   to   file   their   written   statement   is beyond   the   scope   and   ambit   of   CMP   filed   before   the   High Court. 3.3 It   is   submitted   that   once   the   suit   was   restored   to   file   by setting aside the ex­parte decree and no order was passed by   the   learned   Trial   Court   on   whether   the   written statement   be   permitted   to   be   taken   on   record   or   not,   the High   Court   ought   not   to   have   observed   anything   on   the same and ought to have left it to the learned Trial Court.  3.4 It   is   submitted   that   in   the   present   case   no   order   was passed   by   the   learned   Trial   Court   on   whether   the   written statement   be   taken   on   record   or   not,   the   decisions   relied upon by the High Court in the case of  Sangram Singh Vs. Election Tribunal, Kotah and another ; AIR 1955 SC 425 and   Arjun   Singh   Vs.   Mohindra   Kumar   and   others ;   AIR 6 1964   SC   993   shall   not   be   applicable   to   the   facts   of   the case on hand.       4. Present   appeals   are   vehemently   opposed   by   Shri   Nitesh Bhandari,   learned   counsel   appearing   on   behalf   of respondent No. 1 herein – original plaintiff.  4.1 It   is   submitted   that   despite   the   fact   that   a   number   of opportunities were given  to  defendant  Nos.  2  and  3  to  file their  written  statement  between  2012 to   2017  (till  the  ex­ parte   decree   was   passed).   Hence,   the   High   Court   was justified   in   passing   the   impugned   order   by   observing   that defendant   Nos.   2   and   3   cannot   be   permitted   to   file   their written statement on setting aside the ex­parte decree.  4.2 It   is   submitted   that   as   held   by   this   Court   in   the   case   of Sangram Singh   (supra) and   Arjun Singh   (supra) when an ex­parte decree is set aside and the suit is restored to file, the   defendants   cannot   be   relegated   back   to   the   position prior   to   the   date   of   hearing   of   the   suit   and   he   would   be debarred from filing any written statement in the suit. It is submitted   that   therefore,   the   impugned   order   passed   by the   High   Court   is   absolutely   in   consonance   with   the   law 7 laid   down   by   this   Court   in   the   case   of   Sangram   Singh (supra) and  Arjun Singh  (supra).     5. We have heard learned counsel appearing on behalf of the respective parties at length.  6. At   the   outset   it   is   required   to   be   noted   that   when   the appellants – original defendant Nos. 2 and 3 filed CMA No. 31/2018   under   Order   IX   Rule   13   of   CPC   they   prayed   to condone   the   delay   as   well   as   to   set   aside   the   ex­parte decree and also to allow filing of the written statement and to take up the suit on merits. By order dated 05.12.2019, the   learned   Trial   Court   allowed   CMA   No.   31/2018   and condoned   the   delay   and   set   aside   the   ex­parte   decree subject   to   cost   of   Rs.   25,000/­   each   to   be   paid   to   the plaintiff. From order dated 05.12.2019, it does not appear that   any   further   order   was   passed   by   the   learned   Trial Court   on   whether   by   setting   aside   the   ex­parte   decree, defendant   Nos.   2   and   3   may   be   permitted   to   file   written statement   or   not.   The   order   passed   by   the   learned   Trial Court   condoning   the   delay   and   setting   aside   the   ex­parte 8 decree   has   been   confirmed   by   the   High   Court   by   passing the   impugned   judgment   and   order.   However,   the   High Court   has   observed   that   on   setting   aside   the   ex­parte decree and restoring the suit to file, defendant Nos. 2 and 3   cannot   be   permitted   to   file   the   written   statement. Reliance  is  placed  upon  the decisions  of this  Court in  the case   of   Sangram   Singh   (supra)   and   Arjun   Singh   (supra). However,   it   is   true   that   as   per   the   law   laid   down   by   this Court   in   the   case   of   Sangram   Singh   (supra)   and   Arjun Singh  (supra) when an ex­parte decree is set aside and the suit is restored to file, the defendants cannot be relegated to the position prior to the date of hearing of the suit when he   was   placed   ex­parte.   He   would   be   debarred   from   filing any   written   statement   in   the   suit,   but   then   he   can participate   in   the   hearing   of   the   suit   inasmuch   cross­ examine   the   witness   of   the   plaintiff   and   address arguments.   However,   in   our   view,   in   the   facts   and circumstances   of   the   case,   the   decisions   of   this   Court   in the   case   of   Sangram   Singh   (supra)   and   Arjun   Singh (supra) shall not be fully applicable. In the present case by 9 filing the CMA under Order IX Rule 13, appellants herein – original   defendant   Nos.   2   and   3   not   only   prayed   to   set aside the ex­parte decree but also prayed to allow them to file   written   statement.   As   observed   above,   there   was   no order   and/or   decision   by   the   learned   Trial   Court   on   the second prayer, namely, to allow defendant Nos. 2 and 3 to file   written   statement   or   not.   Therefore,   once   the   ex­parte decree is set aside and the suit is restored to file and even as per  the  decisions of  this  Court  in  the case of   Sangram Singh   (supra)   and   Arjun   Singh   (supra)   the   defendants cannot   be   relegated   back   to   the   position   prior   to   the   date of hearing of the suit in that case also, it should have been left   to   the   learned   Trial   Court   to   consider   the   prayer   of defendant   Nos.   2   and   3   whether   to   allow   them   to   file written   statement   or   not,   which   was   also   prayed   in   CMA No. 31/2018.  As observed hereinabove, there was no order passed by the   learned   Trial   Court   on   the   specific   prayer   made   by defendant   Nos.   2   and   3   to   allow   them   to   file   written statement.   The   learned   Trial   Court   while   passing   order 10 dated 05.12.2019 condoned the delay and set aside the ex­ parte   decree   and   the   said   order   of   condonation   of   delay and   setting   aside   the   ex­parte   decree   was   the   subject matter   before   the   High   Court.   Therefore,   the   further observations made by  the High Court that defendant Nos. 2 and 3 cannot be permitted to file their written statement can be said to be beyond the scope and ambit of the CMP filed  before  the  High  Court. Under  the  circumstances,  the impugned judgment and order passed by the High Court to the extent of observing that defendant Nos. 2 and 3 cannot be   permitted   to   file   their   written   statement   is unsustainable   and   the   issue/question   whether   defendant Nos. 2 and 3 may be allowed to file their written statement or   not,   shall   have   to   be   remanded   to   the   learned   Trial Court.      7. In view of the above and for the reasons stated above, the impugned judgment and order passed by the High Court to the   extent  of  observing  that  though  the  ex­parte  decree  is set   aside,   defendant   Nos.   2   and   3   cannot   be   permitted   to file   their   written   statement   is   hereby   quashed   and   set 11 aside.   The   learned   Trial   Court   to   consider   the   prayer   of defendant   Nos.   2   and   3   whether   to   allow/permit   them   to file   their   written   statement   or   not   and   as   and   when   such question/issue is considered by the learned Trial Court, it will   be   open   for   respondent   No.   1   –   original   plaintiff   to resist the same and the learned Trial Court to consider the question/issue   whether   on   setting   aside   the   ex­parte decree, defendant Nos. 2 and 3 may be allowed/permitted to file their written statement, in accordance with law and on   its   own   merits   for   which   we   have   not   expressed anything in favour of either party. The learned Trial Court to   consider   the   issue/question   with   respect   to   the   prayer of defendant Nos. 2 and 3 to allow them to file their written statement   within   a   period   of   three   months   from   the   first date of hearing  of the suit, which shall be within a period of one month from today. The present appeals are allowed to the aforesaid extent. In the facts of the case, there shall be no order as to costs.   …………………………………J.                   (M. R. SHAH) New Delhi,                                        …………………………………J. 17 th  May, 2022                                 (B.V. NAGARATHNA) 12 13