/2022 INSC 0781/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.   6228   OF 2022 [Arising out of SLP (C) No.25496 of 2016] G.N.R. Babu @ S.N. Babu               …  Appellant Versus Dr. B.C. Muthappa & Ors.                         …  Respondents J U D G M E N T ABHAY S. OKA, J. 1. Leave granted. 2. The   appellant,   who   is   the   original   first   defendant,   has taken   an   exception   to   the   judgment   and   order   dated   22 nd March   2016   passed   by   the   High   Court   of   Karnataka   in   an appeal   being   R.F.A.No.494   of   2016   preferred   under   Section 96 of the Code of Civil Procedure, 1908 (for short ‘CPC’).   1 3. The first respondent who is the original plaintiff, filed a suit in the City Civil Court at Bangalore (now Bengaluru) for a declaration that he was the absolute owner of the property subject   matter   of   the   suit   comprising   of   Site   No.28   at   BTM Layout,   Bangalore.     Site   No.28,   according   to   the   first respondent, consisted of lands bearing survey nos.56, 57 and 60   of   Bilkenahalli   Village   and   survey   nos.61,   71   and   72   of N.S.   Palya   Village,   Bangalore   South   Taluk,   Bangalore.     Site No.28   is   hereinafter   referred   as   “the   suit   property”.     Apart from claiming a declaration of ownership, the first respondent contended   that   a   structure   erected   by   the   appellant   on   the suit   property   was   illegal   and   therefore,   a   decree   was   sought for   removal   of   the   structure.     The   other   two   respondents   in this   appeal   were   the   second   and   third   defendants respectively.     The   learned   Judge   of   the   City   Civil   Court   at Bangalore,   by   his   judgment   and   order   dated   19 th   September 2015,   passed   a   declaratory   decree   by   declaring   the   first respondent   as  the  owner  of  the  suit  property.     A  decree was also   passed   directing   the   appellant   and   the   second respondent to remove the structure on the suit property.  The 2 appellant and the second respondent were also restrained by a   decree   of   perpetual   injunction   from   entering   in   the   suit property   and   from   interfering   with   the   peaceful   possession and enjoyment thereof by first respondent.   In paragraph 20 of   the   said   judgment,   the   learned   trial   Judge   observed   that the  appellant  and   second   respondent   did  not  appear  despite the service of summons and did not contest the suit.   By the impugned judgment and order, the High Court confirmed the decree on merits. 4. In   support   of   the   appeal,   apart   from   raising   various contentions   on   merits   of   the   decree,   the   learned   counsel   for the   appellant   Shri   Anand   Sanjay   M.   Nuli   urged   that appellant’s   address   mentioned   in   the   cause   title   of   the   suit was   incorrect   and   on   the   date   of   institution   of   the   suit,   he was   residing   at   another   address   set   out   in   the   grounds   of appeal.     Therefore,   the   suit   summons   was   not   duly   served upon the appellant. 5. The   learned   counsel   appearing   for   the   appellant submitted that the High Court proceeded on erroneous basis that   the   issue   regarding   the   failure   to   serve   the   suit 3 summons   can   be   agitated   only   in   an   application   filed   for setting aside   ex parte   decree by invoking Rule 13 of Order IX of CPC.  The submission of the learned counsel appearing for the appellant is that on the basis of the record of the suit, the appellant could always point out that the service of summons was not effected or that it was otherwise illegal to proceed  ex parte   against   him.     He   would   further   submit   that   as   can   be seen   from   the   rejoinder   filed   by   the   appellant,   a   multi­ storeyed building  consisting  of  ground  and  four  upper   floors has   been   constructed   by   the   appellant   on   the   suit   property long  back and the building is occupied by the purchasers of the   premises   therein.   He   submitted   that   there   is   a   very drastic   decree   passed   for   demolition   of   the   said   building constructed   on   the   suit   property   without   impleading   the purchasers   of   the   premises   therein   as   parties.     He   would, therefore,   urge   that   by   setting   aside   the   decree   of   the   trial court, the suit be remanded for fresh adjudication. 6. Shri   Arvind   Kamath,   the   learned   senior   counsel appearing for the first respondent­plaintiff submitted that the third   respondent­Bangalore   Development   Authority   was   the 4 owner of the suit property and that the first respondent is the allottee   of   the   suit   property   from   the   third   respondent.     He submitted   that   the   sale   deed   on   the   basis   of   which   the appellant   is   claiming   ownership   is   in   respect   of   some   other property, as can be seen from the description of the property in   the   sale   deed.     The   learned   senior   counsel   relied   upon   a decision   of   this   Court   in   the   case   of   Bhanu   Kumar   Jain   v. Archana Kumar & Anr. 1   in support of his contention that in an appeal against an  ex parte  decree, the appellant­defendant can   challenge   the   decree   only   on   merits.     If   he   wants   to challenge the decree either on the ground that summons was not duly served to him or that he was prevented by sufficient cause   from   appearing   in   the   suit,   his   remedy   is   to   apply under   Rule   13   of   Order   IX   of   CPC.     He   also   relied   upon another   decision   of   this   Court   in   the   case   of   Bhivchandra Shankar More  v.  Balu Gangaram More & Ors. 2   in which the decision of this Court in the case of  Bhanu Kumar Jain 1  was followed.  He submitted that it is not open for the appellant to challenge   the   decree   of   the   trial   court   on   the   ground   that 1 (2005) 1 SCC 787 2 (2019) 6 SCC 387 5 summons   was   not   duly   served   as   he   has   not   filed   an application   for   setting   aside   the   decree.     He   submitted   that there is a concurrent finding of the trial court and High Court that   the   first   respondent   has   established   his   title   and ownership   over   the   suit   property   and   that   the   building constructed thereon is completely illegal.   The learned senior counsel,   therefore,   urged   that   the   present   appeal   be dismissed.   7. We   have   given   careful   consideration   to   the submissions.     Firstly,   we   will   deal   with   the   scope   of adjudication in an appeal preferred under Section 96 of CPC by   a   defendant   against   whom   the   trial   court   has   proceeded ex parte  and a decree has been passed.  In the case of  Bhanu Kumar   Jain 1   a   Bench   of   three   Hon’ble   Judges   of   this  Court dealt   with   a   case   where   an   application   for   setting   aside   ex parte  decree was filed by a defendant under Rule 13 of Order IX   of   CPC.     The   said   application   was   dismissed.     Even   an appeal   preferred   against   the   order   of   dismissal   of   the   said application   was   dismissed.     An   appeal   under   Section   96   of CPC   was   also   preferred   by   the   said   defendant.     The 6 submission before this Court was that   the subject matter of the   application   under   Rule   13   of   Order   IX   of   CPC   and   the subject matter of the appeal against decree being the same, it is against  the public policy  to  allow two parallel proceedings to continue simultaneously.  In paragraph 23 of the decision, this   Court   noted   that   the   question   before   it   was   whether   an appeal  against   ex   parte   decree   was   maintainable   despite   the fact   that   an   application   under   Rule   13   of   Order   IX   of   CPC was dismissed.  Paragraphs 24 to 27 of the said decision read thus : “ 24.   An appeal against an ex parte decree in terms of Section 96(2) of the Code could be filed on the following grounds (i) the   materials   on   record   brought   on   record   in the ex parte proceedings in the suit by the plaintiff would not entail a decree in his favour, and (ii) the suit could not have been posted for ex parte hearing.  25.   In   an   application   under   Order   9   Rule   13   of   the Code,   however,   apart   from   questioning   the correctness or otherwise of an order posting the case for   ex   parte   hearing,   it   is   open   to   the   defendant   to contend that he had sufficient and cogent reasons for not being able to attend the hearing of the suit on the relevant date. 7 26.   When   an   ex   parte   decree   is   passed,   the defendant (apart from filing a review petition and a suit for setting aside the ex parte decree on the ground of fraud) has two clear options, one, to file an   appeal   and   another   to   file   an   application   for setting   aside   the   order   in   terms   of   Order   9   Rule 13 of the Code.  He can take recourse to both the proceedings   simultaneously   but   in   the   event   the appeal   is   dismissed   as   a   result   whereof   the   ex parte decree passed by the trial court merges with the   order   passed   by   the   appellate   court,   having regard   to   Explanation   appended   to   Order   9   Rule 13   of   the   Code   a   petition   under   Order   9   Rule   13 would not be maintainable.  However, Explanation I appended to the said provision does not suggest that the converse is also true.  27.   In   an   appeal   filed   in   terms   of   Section   96   of   the Code   having   regard  to   Section   105   thereof,   it   is   also permissible   for   an   appellant   to   raise  a   contention   as regards   correctness   or   otherwise   of   an   interlocutory order   passed   in   the   suit,   subject   to   the   conditions laid down therein.” [Emphasis added] This   Court   held   that   though   after   dismissal   of   an   appeal under Section 96 of CPC against   ex parte   decree, application under   Rule   13   of   Order   IX   of   CPC   will   not   be   maintainable, there is no bar on unsuccessful defendant adopting both the remedies   simultaneously.     In   such   a   case,   if   the   regular appeal   against   the   decree   is   dismissed,   obviously   the application under Rule 13 of Order IX of CPC cannot proceed. 8 The reason is that explanation to Rule 13 of Order IX of CPC lays   down   that   where   there   has   been   an   appeal   against   a decree  passed   ex   parte   and  the   appeal  has   been  disposed  of on any ground other than withdrawal, application for setting aside   ex   parte   decree   will   not   lie.   However,   in   the   event   an application   under   Rule   13   of   Order   IX   of   CPC   is   dismissed, the defendant can prosecute the appeal against the decree as a   right   to   prefer   appeal   under   Section   96   cannot   be   taken away   in   absence   of   any   express   provision   to   the   contrary   in CPC.     In   paragraph   38   of   the   aforesaid   decision,   this   Court held that when application under Rule 13 of Order IX of CPC filed   by   a   defendant   is   dismissed,   the   defendant   cannot   be permitted to raise a contention as regards the correctness or otherwise   of   the   order   posting   the   suit   for   ex   parte   hearing and/or   existence of  a sufficient cause  for   non­appearance  of the defendant. 8. In   this   case,   the   question   is   when   the   defendant   did not   avail   the   remedy   under   Rule   13   of   Order   IX   of   CPC, whether   it   is   open   for   him   to   agitate   in   the   regular   appeal against the decree that the trial court had no justification for 9 proceeding   ex   parte   against   the   appellant.     In   such   a   case, though the appellant would not be entitled to lead evidence in appeal   for   making   out   a   sufficient   cause   for   his   absence before the trial court, he can always argue on the basis of the record   of   the   suit   that   either   the   suit   summons   was   not served   upon   him   or   that   even   otherwise   also,   the   trial   court was   not   justified   in   proceeding   ex   parte   against   him.     The reason   is   that   under   Section   105   of   CPC,   when   a   decree   is appealed   from,   any   error,   defect   or   irregularity   in   any   order affecting the decision of the case can be set forth as a ground of objection in the Memorandum of Appeal.   Thus, in such a case, the appellant can always urge in an appeal against the decree   that   an   interim   or   interlocutory   order   passed   during the pendency of the suit affecting the decision of the case was illegal.     Therefore,   the   appellant,   while   challenging   ex   parte decree   by   filing   an   appeal,   can   always   point   out   from   the record of the trial court that the order passed to proceed with the suit  ex parte  against him was illegal.  As held in the case of  Bhanu Kumar Jain 1 , only when the application made by a defendant under Rule 13 of Order IX of CPC is dismissed that 10 such   a   defendant   cannot   agitate   in   the   appeal   against   ex parte   decree   that   the   order   directing   that   the   suit   shall proceed   ex   parte   was   illegal   or   incorrect.     However,   in   this case, the appellant has not filed application under Rule 13 of Order IX of CPC.  Therefore, such a contention can be raised by him. 9. Now   coming   to   the   facts   of   the   case   in   hand,   we   find that   there   is   a   noting   in   the   order   sheet   of   the   trial   court dated   27 th   October   2014   that   the   summons   issued   to   the appellant and second respondent was returned unserved with the   remark   that   their   respective   premises   were   locked. However, on 05 th   January 2015, the trial court ordered issue of summons by Registered Post Acknowledgement Due at the same   address.     The   order   sheet   of   05 th   March   2015   records that   the   summons   sent   to   the   appellant   and   the   second respondent   by   post   was   returned   with   the   remarks “Intimation   Delivered”.     Thus,   the   record   shows   that   an attempt to serve summons by the regular mode failed as the premises of the appellant were found to be locked.   The trial court did not direct affixing of a copy of the summons on the 11 outer   door   of   the   premises   in   which   the   appellant   was residing, as required by Rule 17 of Order V of CPC.   Without verifying   whether   the   address   of   the   appellant,   as   shown   in the cause title of the suit was correct, summons was ordered to   be   served   through   Registered   Post   AD.     Therefore,   in   our view,   there   was   no   warrant   for   proceeding   ex   parte   against the appellant. 10. Moreover,   we   find   from   the   rejoinder   that   a   multi­ storeyed   building   consisting   of   ground   plus   four   floors   has been   constructed   on   the   suit   property   and   the   residential premises   in   the   building   on   the   suit   property   have   been occupied   by   different   persons.     As   noted   earlier,   there   is   a decree   passed   for   the   demolition   of   the   building   constructed on   the   suit   property.     This   is   one   more   reason   why   we   are inclined to accept the prayer for remand of the suit.  The suit was   instituted   in   the   year   2014.     As   a   result   of   passing   an order   of   remand,   the   disposal   of   the   suit   filed   by   the   first respondent will be delayed.  Therefore, the appellant will have to be saddled with costs quantified at Rs.2,00,000/­ (Rupees two   lacs   only).     Though   we   are   not   making   any   adjudication 12 on   the   issue   whether   the   occupants   of   the   building   are necessary parties to the suit, a liberty will have to be granted to   the   first   respondent,   if   he   so   desires,   to   implead   the persons   in   possession   of   the   premises   in   the   building constructed on the suit property. 11. Accordingly, the  present  appeal  is partly  allowed.   The impugned judgment and order dated 22 nd  March 2016 passed by   the   High   Court   as   well   as   the   impugned   judgment   and decree   dated   19 th   September   2015   passed   by   the   learned Judge   of   the   City   Civil   Court   at   Bangalore   are   hereby   set aside.  Original Suit No.6610 of 2014 is restored to the file of the City Civil Court, Bangalore. 12. The   parties   to   the   appeal   shall   mark   their   presence before   the   learned   Principal   Judge,   City   Civil   Court   at Bangalore on Monday, the 26 th  September 2022 at 10:30 a.m. It will be open to the Principal Judge of the City Civil Court to transfer the suit for disposal to any of the Judges of the City Civil   Court.     The   appellant   shall   file   his   written   statement within   maximum   period   of   one   month   from   26 th   September 2022.     Under   no   circumstances,   the   appellant   shall   be 13 granted   extension   of   time   to   file   written   statement. Considering the fact that the suit is of the year 2014, the trial court   shall   endeavour   to   give   necessary   priority   to   the disposal of the suit. 13. The   first   respondent   shall   be   entitled   to   costs quantified   at   Rs.2,00,000/­   (Rupees   two   lacs   only)   from   the appellant.     The   payment   of   costs   shall   be   the   condition precedent.     The   appellant   shall   either   directly   pay   the   costs amount   to   the   first   respondent   and   produce   the   receipt thereof   within   four   weeks   from   today   or   shall   deposit   the costs   amount   with   the   City   Civil   Court   within   four   weeks from today.  .………..…………………J.        [Ajay Rastogi] .………..…………………J. [Abhay S. Oka] New Delhi; September 06, 2022.  14