/2023 INSC 0122/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.1167­1170 OF 2023 S. Murali Sundaram         ..Appellant  Versus Jothibai Kannan & 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  29.06.2021  passed    by  the  High Court  of judicature at  Madras  at Madurai Bench  passed in Review Application (MD) No.21 of 2017 as well as the orders passed in Writ Petition (MD) No.14847 of 2017, Writ Petition (MD)   No.16256   of   2017   as   well   as   the   order   in   Contempt 1 Petition   (MD)   No.1109   of   2017   by   which   the   High   Court   in exercise   of   review   jurisdiction   has   allowed   the   Review Application No.21 of 2017 and has set aside the order dated 03.03.2017   passed   in   Writ   Petition   (MD)   No.8606   of   2010, the   original   writ  petitioner  of  Writ  Petition  (MD)  No.8606  of 2010 has preferred the present appeals. 2. The issue involved in the present appeals as such is in a very narrow compass. 2.1 Feeling   aggrieved   and   dissatisfied   with   the   order passed   by   the   Tiruchirappalli   City   Municipal   Corporation dated   17.07.2008   in   respect   of   the   pathway   comprised   in New   TS   No.43   of   ward   42,   Block   AG   15,   Indian   Bank Colony,   Simco   Meter   Road,   Tiruchirappalli   Taluk   and District,   the   appellant   herein   preferred   the   Writ   Petition (MD)   No.8606   of   2010   before   the   High   Court.     Before   the High   Court   the   respondents   herein   –   review   petitioners heavily relied upon the report of the Survey Department and the measurements given in the survey report.  However, the High   Court   discarded   the   survey   report   and   chosen   to   rely 2 upon   other   two   reports   and   consequently   allowed   the   writ petitions by detailed judgment and order dated 03.03.2017. 2.2 That thereafter the contesting respondents herein – the review   applicants  filed  the   present   Review   Application   (MD) No.21 of 2017 in Writ Petition (MD) No.8606 of 2010 under Order   47   Rule   1   of   Code   of   Civil   Procedure,   1908 (hereinafter   referred   to   as   ‘CPC’).     One   Mr.   S.M.   Gajendran filed the Writ Petition (MD) No.14847 of 2017 as well as Writ Petition   (MD)   No.16256   of   2017   inter   alia   challenging   the order   dated   03.07.2017   in   enquiry   in   Na.   Ka. No.5293/A4/2017 as well as the order dated 09.06.2017 in Na.   Ka.   No.10048/2016/F1   and   direct   the   respondents   to accept   the   registered   gift   settlement   made   in   favour   of   the Corporation   in   settling   seven   public   roads   by   registration Corporation.     By   the   impugned   judgment   and   order   the High   Court   has   allowed   the   Review   Petition   (MD)   No.21   of 2017   and   has   set   aside   the   judgment   and   order   dated 03.03.2017   passed   in   Writ   Petition   No.8606   of   2010. Consequently,   the   High   Court   has   dismissed   the   Writ Petition  Nos. 14847 of  2017 & 16256 of 2017 filed by  S.M. Gajendran.     Consequently,   the   High   Court   has   also 3 dismissed   the   Contempt   Petition   No.1109   of   2017.     The impugned common judgment and order passed by the High Court   and   mainly   allowing   the   review   application   is   the subject matter of present appeals. 2.3 Mr. V. Prabhakar, learned counsel appearing on behalf of   the   appellant   –   original   writ   petitioner   has   vehemently submitted   that   in   the   facts   and   circumstances   of   the   case the High Court has erred in allowing the Review Application and   has   materially   erred  in   quashing   and   setting   aside  the judgment   and   order   dated   03.03.2017   passed   in   Writ Petition No.8606 of 2010. 2.4 It   is   further   submitted   by   learned   counsel   appearing on   behalf   of   the   appellant   that   while   allowing   the   review application and quashing and setting aside the order passed in the main writ petition, the High Court has exceeded in its jurisdiction while deciding the review application. 2.5 It   is   further   submitted   by   learned   counsel   appearing on   behalf   of   the   appellant   that   while   allowing   the   review application   the   High   Court   has   exceeded   in   its   jurisdiction 4 while deciding the review application and has exercised the jurisdiction not vested in it.  2.6 It   is   further   submitted   by   learned   counsel   appearing on behalf of the appellant that the High Court has exercised the   review   jurisdiction   as   if   the   High   Court   was   exercising the   appellate   jurisdiction   against   the   judgment   and   order dated 03.03.2017 in Writ Petition No.8606 of 2010 which is wholly impermissible.  Reliance is placed on the decisions of this Court in the case of  Perry Kansagra vs. Smriti Madan Kansagra,   (2019)   20   SCC   753   as   well   as   in   Shanti Conductors (P) Ltd. Vs.  Assam SEB, (2020) 2 SCC 677. 2.7  It   is   further   submitted   by   learned   counsel   appearing on behalf of the appellant that according to the High Court and   so   observed   in   the   impugned   judgment   and   order,   the judgment   and   order   dated   03.03.2017   passed   in   Writ Petition   No.8606   of   2010   was   erroneous.     It   is   submitted that however an erroneous order cannot be a subject matter of review and an erroneous order however it may be cannot be   set   aside   in   exercise   of   the   review   jurisdiction.     It   is submitted in the present case all the grounds on which the 5 review   application   was   filed   and   the   grounds   on   which   the review   application   is   allowed   were   as   such   dealt   with   and considered   by   the   High   Court   while   deciding   the   writ petition.     It   is   submitted   that   therefore   there   was   no   error apparent   on   the   face   of   the   record   and/or   there   was   no mistake   on   the   face   of   the   record   which   could   have   been corrected in exercise of the review jurisdiction. Making above submissions and relying upon the above decisions, it is prayed to allow the present appeals. 3. Present   appeals   are   vehemently   opposed   by   Ms. Haripriya   Padmanabhan,   learned   counsel   appearing   on behalf   of   the   contesting   respondents   –   original   review applicants.     It   is   vehemently   submitted   by   learned   counsel appearing   on   behalf   of   the   review   applicants   that   while deciding   the   Writ   Petition   No.8606   of   2010   the   High   Court erroneously discarded the survey report and relied upon the private   reports.     It   is   submitted   that   as   such   a   fraud   was committed   by   the   original   writ   petitioner   as   well   as   S.M. Gajendran   as   they   relied   upon   the   forged reports/documents.     It   is   submitted   that   therefore,   this 6 Court may not exercise the powers under Article 136 of the Constitution   of   India.     It   is   submitted   that   the   High   Court found   that   the   earlier   order   dated   03.03.2017   passed   in Writ Petition No.8606 of 2010 was erroneous and therefore, the High Court is justified in setting aside the judgment and order   dated   03.03.2017   passed   in   Writ   Petition   No.8606   of 2010. Making above submissions, it is prayed to dismiss the present appeals. 4. We have heard learned counsel appearing on behalf of the respective parties at length. 5. At   the   outset,   it   is   required   to   be   noted   that   by   the impugned   judgment   and   order   the   High   Court   has   allowed the review application filed under Order 47 Rule 1 CPC and has   set   aside   the   judgment   and   order   dated   03.03.2017 passed in Writ Petition No.8606 of 2010.  While allowing the review   application   the   High   Court   has   observed   and   held that   the   earlier   judgment   and   order   dated   03.03.2017   in Writ   Petition   No.8606   of   2010   was   erroneous.     Therefore, 7 question  which is posed before this Court for  consideration is   whether   in   the   facts   and   circumstances   of   the   case   the High   Court   is   justified   in   allowing   the   review   application filed   under   Order   47   Rule   1   CPC   and   setting   aside   the reasoned judgment and order passed in main writ petition? 5.1 While   considering  the   aforesaid   issue   two   decisions   of this   Court   on   Order   47   Rule   1   read   with   Section   114   CPC are   required   to   be   referred   to?     In   the   case   of   Perry Kansagra   (supra)   this   Court   has   observed   that   while exercising   the   review   jurisdiction   in   an   application   under Order   47   Rule   1   read   with   Section   114   CPC,   the   Review Court   does   not   sit   in   appeal   over   its   own   order.     It   is observed that  a rehearing  of the  matter  is impermissible in law.     It   is   further   observed   that   review   is   not   appeal   in disguise.     It   is   observed   that   power   of   review   can   be exercised for correction of a mistake but not to substitute a view.  Such powers can be exercised within the limits of the statute   dealing   with   the   exercise   of   power.     It   is   further observed   that   it   is   wholly   unjustified   and   exhibits   a tendency   to   rewrite   a   judgment   by   which   the   controversy 8 has   been   finally   decided.     After   considering   catena   of decisions   on   exercise   of   review   powers   and   principles relating   to   exercise   of   review   jurisdiction   under   Order   47 Rule 1 CPC this Court had summed upon as under: “ (i) Review proceedings are not by way of appeal and have to be strictly confined to the scope and ambit of Order 47 Rule 1 CPC. (ii)  Power of review may be exercised when some mistake   or   error   apparent   on   the   fact   of   record is   found.     But   error   on   the   face   of   record   must be such an error which must strike one on mere looking at the record and would not require any long­drawn   process   of   reasoning   on   the   points where there may conceivably by two opinions. (iii)  Power of review may not be exercised on the ground   that   the   decision   was   erroneous   on merits. (iv)     Power   of   review   can   also   be   exercised   for any   sufficient   reason   which   is   wide   enough   to include a misconception of fact or law by a court or even an advocate. (v)     An   application   for   review   may   be necessitated   by   way   of   invoking   the   doctrine actus curiae neminem gravabit.” 5.2 It   is   further   observed   in   the   said   decision   that   an   error which   is   required   to   be   detected   by   a   process   of   reasoning   can hardly be said to be an error on the face of the record. 9 5.3 In the case of  Shanti Conductors (P) Ltd. (supra),  it is observed and held that scope of review under Order 47 Rule 1 CPC read with Section 114 CPC is limited and under the guise   of   review,   the   petitioner   cannot   be   permitted   to reagitate   and   reargue   questions   which   have   already   been addressed and decided.   It is further observed that an error which   is   not   self­evident   and   has   to   be   detected   by   a process   of   reasoning,   can   hardly   be   said   to   be   an   error apparent   on   the   face   of   record   justifying   the   court   to exercise its power of review under Order 47 Rule 1 CPC. 5.3 Applying   the   law   laid   down   by   this   Court   in   the aforesaid two decisions to the facts of the case on hand, we are   of   the   opinion   that   in   the   present   case   while   allowing the   review   application   and   setting   aside   the   judgment   and order   dated   03.03.2017   passed   in   Writ   Petition   No.8606   of 2010   the   High   Court   has   exceeded   in   its   jurisdiction   and has   exercised   the   jurisdiction   not   vested   in   it   while exercising   the   review   jurisdiction   under   Order   47   Rule   1 read   with   Section   114   CPC.     From   the   reasoning   given   by the High Court, it appears that according to the High Court 10 the  judgment and order  passed in  Writ Petition  No.8606 of 2010 was erroneous. While passing the impugned judgment and order the High Court has observed and considered the Survey   Report   dated   12.12.2007   which   was   already   dealt with by the High Court while deciding the main writ petition and   the   High   Court   discarded   and/or   not   considered   the Survey   Report   dated   12.12.2007.     Once   the   Survey   Report dated   12.12.2007   fell   for   consideration   before   the   High Court   while   deciding   the   main   writ   petition   thereafter   the same   could   not   have   been   considered   again   by   the   High Court while deciding the review application. 5.4 From the impugned judgment and order passed by the High Court it appears that  the High Court has decided the review   application   as   if   the   High   Court   was   exercising   the appellate jurisdiction against the judgment and order dated 03.03.2017   passed   in   Writ   Petition   (MD)   No.8606   of   2010 which  is  wholly  impermissible  while  considering  the   review application   under   Order   47   Rule   1   read   with   Section   114 CPC. 11 5.5 From the impugned judgment and order passed by the High Court allowing the review application it is observed in paragraph 33 as under: “ 33. The above legal principals were born in mind by   this   Court   while   considering   the   review application. Brushing aside a survey report, which was   available   on   record   and   which   brought   out tampering   of   official   records,   ought   to   have   been taken   note   of   by   the   Learned   Writ   Court,   while considering   the   prayer   sought   for   in   the   Writ Petition.   This   has   led   to   an   error,   which   is manifest   on   the   face   of   the   order.   Furthermore, the   Court   proceeded   on   the   basis   that   S.M. Gajendran   had   executed   a   gift   deed   without nothing   the   fact   that   the   gift   deed   was   a document,   which   was   unilaterally   executed   by him,   not   accepted   by   the   respondent   Corporation and could not have been treated to be a valid gift. These  facts have emerged  on  the fact of  the order passed   in   the   Writ   Petition   without   any requirement   for   a   long­drawn   reasoning. Therefore,   we   are   fully   satisfied   that   we   are justified   in   exercising   our   review   jurisdiction.   For the   above   reasons,   we   are   of   the   clear   view   that the   order   passed   in   the   Writ   petition   suffers   from error   apparent   on   the   fact   of   the   records warranting exercise of review jurisdiction.” 5.6 From the aforesaid it appears that the High Court has considered   the   review   application   as   if   it   was   an   appeal against the order passed by the High Court in Writ Petition No.8606   of   2010.     As   observed   hereinabove   the   same   is wholly   impermissible  while   deciding   the  review  application. 12 Even if the judgment sought to be reviewed is erroneous the same cannot be a ground to review the same in exercise of powers   under   Order   47   Rule   1   CPC.     An   erroneous   order may   be   subjected   to   appeal   before   the   higher   forum   but cannot be a subject matter of review under Order 47 Rule 1 CPC. 6. In  view  of  the  above  and  for  the  reasons  stated  above and   applying   the   law   laid   down   by   this   Court   on   Order   47 Rule   1   read   with   Section   114   CPC,   we   are   of   the   opinion that   in   the   present   case   while   allowing   the   review application   the   High   Court   has   exceeded   in   its   jurisdiction and   has   exercised   the   jurisdiction   not   vested   in   it   under Order   47   Rule   1   read   with   Section   114   CPC   and   therefore the   impugned   judgment   and   order   passed   by   the   High Court  allowing   the  review  application   and  setting   aside  the order   dated   03.03.2007   passed   in   Writ   Petition   No.8606   of 2010   is   unsustainable   and   the   same   deserves   to   be quashed and set aside. 6.1 As   the   Contempt   Petition   has   been   dismissed   by   the High   Court   on   setting   aside   the   order   dated   03.03.2017 13 passed   in   Writ   Petition   No.8606   of   2010,   on   setting   aside the   order   passed   in   Review   Petition   and   consequently restoring the order dated 03.03.2017 passed in Writ Petition No.8606 of 2010 the dismissal of the contempt petition is to be   set   aside   and   the   matter   is   to   be   remitted   to   the   High Court to decide the same afresh in accordance with law and on its own merits. 6.2 Similarly   the   order   dismissing   the   Writ   Petition   (MD) No.14847 of 2017 and Writ Petition (MD) No.16256 of 2017 is   also   to   be   quashed   and   set   aside   and   the   said   writ petitions are to be remanded to the High Court to decide the same afresh in accordance with law and on its own merits. 7. In   view   of   the   above   and   for   the   reason   stated   above, civil appeal arising out of the impugned judgment and order dated  29.06.2021  in  Review  Petition  (MD)  No.21 of  2017  is allowed and the same order is hereby quashed and set aside and   the   judgment   and   order   dated   03.03.2017   passed   in Writ Petition (MD) No.8606 of 2010 is hereby restored. 14 Consequently the remaining appeals   arising out of the dismissal   of   the   Writ   Petition   (MD)   No.14847   of   2017   and Writ   Petition   (MD)   No.16256   of   2017   and   the   dismissal   of the   Contempt   Petition   (MD)   No.1109   of   2017   are   also allowed   and   the   said   orders   are   hereby   quashed   and   set aside and the Writ Petition (MD) No.14847 of 2017 and Writ Petition   (MD)   No.16256   of   2017   and   the   Contempt   Petition No.1109   of   2017   are   remitted   back   to   the   High   Court   to decide   the   same   afresh   in   accordance   with   law   and   on   its own merits for which this Court has not expressed anything in favour of the either parties. Present   appeals   are   accordingly   allowed   to   the aforesaid extent.  In the facts and circumstances of the case there shall be no orders as to costs. ………………………………… J.           (M. R. SHAH)   ………………………………… J.                                                (C.T. RAVIKUMAR) New Delhi,  February 24, 2023 15