Bombay High Court High Court

Lalit Malick vs Bajinder Singh Through on 6 June, 2011

Bombay High Court
Lalit Malick vs Bajinder Singh Through on 6 June, 2011
Bench: B.R. Gavai
                                                1                         wp3451.07.sxw

    lsp
                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          CIVIL APPELLATE JURISDICTION




                                                                                  
                                Writ Petition No. 3451 of 2007




                                                          
          1. Lalit Malick
          2. Shyam Malick




                                                         
          3. Madhu Bhatti
             residing at Flat No. A/5,
             Ravidarshan C.H.S. Ltd.,
             Carter Road, Bandra (West),




                                                   
             Mumbai - 400 050                             ... Petitioners

                Versus
                                   
          1. Bajinder Singh through
                                  
             his Assignee Satnam Singh
             residing at 23/25, East Patel Nagar,
             New Delhi
               

          2. Joginder Singh Sawhaney
             residing at C/12, Malviya Nagar,
            



             New Delhi

          3. Bhupinder Singh s/o. Triloksingh
             residing at 23/25, East Patel Nagar,





             New Delhi                                    ... Respondents


          Mr. G. S. Godbole i/b. A. Bharat & Co. for Petitioners.
          Mr. Kannan Kapur with Mr. Pankaj Shah i/b. Pankaj Shah for Respondent





          No. 2.
          Mr. V. K. Kapur, Sr. Advocate with Ms. Usha Rahi i/b. Mayur Narendra &
          Co. for Respondent No. 3.




                                                          ::: Downloaded on - 09/06/2013 17:18:12 :::
                                          2                             wp3451.07.sxw




                                   CORAM:- B. R. GAVAI, J




                                                                               
             JUDGMENT RESERVED ON:- 20th April, 2011.




                                                       
          JUDGMENT PRONOUNCED ON:- 6th June, 2011.


    JUDGMENT

An interesting question, as to whether a decree holder and a judgment

debtor can insist on auction of a flat under attachment, when the petitioners

who are admittedly in possession of the said flat, are willing to satisfy the

decree by paying the decretal amount, arises for consideration in the present

petition.

2. The facts necessary for adjudication of the present petition are as

under:

3. It is the contention of the petitioners that one Abdul Gafoor Khan was

owner of a flat bearing no. A/5, Ravidarshan C.H.S. Ltd., Carter Road,

Bandra (West), Mumbai 400 050. It is further contention of the petitioners

that the father of the petitioners namely K.L. Malick entered into an

agreement for purchase of the subject flat with the said Abdul Gafoor Khan

Wazir Khan on 4th March, 1971. It is their contention that said agreement

::: Downloaded on – 09/06/2013 17:18:12 :::
3 wp3451.07.sxw

was witnessed by respondent no. 2 Joginder Singh Sawhney. It is also their

contention that in pursuance to the said agreement, Shri K.M. Malick was

put in possession of the said flat. It is contended by the petitioners that by

mistake the Society issued share certificate in respect of the said flat in the

name of respondent no. 2, who according to them was close acquaintance

and associate of their father. It is contended by the petitioners that in this

premise, their father was required to get an agreement entered into between

the respondent no. 2 herein, by which the respondent no. 2 agreed to sale the

flat in the name of Mrs. Rajinder Malick, the wife of Shri K.L. Malick and

mother of the petitioners. It is contended that accordingly an indemnity

bond was also executed by the respondent no. 2 and that he also addressed a

letter to the Society, to transfer the shares so also the flat in the name of

Mrs. Rajinder. It is contended by them that since then the petitioners’

parents resided in the said flat till death and that the petitioners were also in

possession of the said flat alongwith their parents and after the death of their

parents, they continued to be in possession.

4. A commercial suit no. 332/1972 was filed by the respondent no. 1

against the respondent no. 2 at Delhi, for recovery of an amount of Rs.

10,000/-. The said suit was decreed on 26th February, 1975. The decree was

::: Downloaded on – 09/06/2013 17:18:12 :::
4 wp3451.07.sxw

put in execution by the original decree holder. However, since the

defendant claimed not to have any property in Delhi to satisfy the decree,

the decree was transferred to the City Civil Court at Bombay for execution.

Subsequently the said exparte decree was assigned in favour of the

respondent no. 3, by the original decree-holder.

5. In the said execution proceedings, an order of attachment came to be

passed in respect of the said flat. On noticing that the warrant of attachment

was issued in respect of the said flat on 24th April, 1989, the mother of the

petitioners vide Chamber Summons No. 857/1989 in Delhi Suit No.

332/1972, had prayed for lifting the attachment in respect of the said flat.

The learned Judge of the City Civil Court, Mumbai vide order dated 20th

February, 1991 dismissed the said chamber summons. Vide order dated 12th

December, 1994 the learned Judge of the City Civil Court fixed the reserved

price of Rs. 49,50,000/- and issued consequential directions regarding

auction of the said flat. In the meanwhile, the mother of the petitioners had

also filed a Short Cause Suit No. 73605/1994 before the City Civil Court,

Mumbai. In the said suit a Notice of Motion No. 6137/1994 was also filed

for the ad-interim orders against the respondents 1 and 2 herein restraining

them from executing the decree passed in Delhi Suit No. 332/1972. After

::: Downloaded on – 09/06/2013 17:18:12 :::
5 wp3451.07.sxw

considering the statement on behalf of the plaintiffs, that they are willing to

deposit the decretal amount, the learned City Civil Court vide order dated

14th December, 1994 granted an ad-interim relief. However, since the said

suit was not pursued, the notice of motion was rejected on 13th August, 1997

and suit was also dismissed for want of prosecution on 12th September,

1997.

6. Subsequently, an application on 19th November, 2006 purportedly

under the provisions of Rule 1 and 55 of the Order 21 came to be filed

before the learned City Civil Judge, Mumbai by the order impugned dated

20th February, 2007, the application is rejected. In the meanwhile, an

application was also filed by the father of the petitioners before the Delhi

Court under Section 151 of the Civil Procedure Code. After the demise of

petitioner’s father, the petitioners were brought on record as legal heirs. The

learned Commercial Civil Judge, Delhi vide order dated 30th March, 2007

observed that petitioners had no locus and apart from that the application for

similar relief filed before the Executing Court at Mumbai was rejected on

20th February, 2007 and, therefore, it would have been appropriate for the

applicants to approach the Appellate Court at Mumbai for setting aside the

order dated 20th February, 2007 passed by Executing Court at Mumbai.

::: Downloaded on – 09/06/2013 17:18:12 :::

6 wp3451.07.sxw

Being aggrieved by the order dated 20th February, 2007 passed by the City

Civil Court, Mumbai, the present petition.

7. Initially, the petition had come up for hearing before the learned

Single Judge of this Court (Oka, J) on 4th May, 2007. The learned Judge

passed the order which reads thus:-

“1. Heard Advocate appearing for the petitioners and
the Advocate appearing for the third respondent.

According to Advocate for the petitioners, the total amount
due and payable under the decree as of today is Rs.
36,474/-. He states that the Appellants are ready and

willing to deposit the said amount with the trial Court. The
third Respondent is the assignee of the money decree
passed in favour of the first Respondent. The learned
Advocate for the third Respondent is unable to state the

exact amount which is due and payable to the third
Respondent under the decree. The flat allegedly in

possession of the petitioners is put to the auction in
execution and the auction was scheduled to be held today.

2. Place the petition for admission on 26th June, 2007.

If the petitioners deposit a sum of Rs. 36,474/- with the
Sheriff of Mumbai within a period of one week from today,
there will be an ad-interim relief in terms of prayer clause

(b) till the next date. The Advocate for the petitioners
states that the petitioners have no objection if the said
amount is paid over to the third respondent. Therefore, it

will be open for the third respondent to apply to the Sheriff
and on such Application being made, the Sheriff will pay
the amount deposited by the petitioners to the third
respondent.

3. If the petitioners fail to deposit the amount within
the stipulated time, ad-interim relief will stand vacated. At

::: Downloaded on – 09/06/2013 17:18:12 :::
7 wp3451.07.sxw

this stage, the learned Advocate appearing for the third
Respondent prays for stay of operation of this order. The
third respondent is interested in executing money decree.

If the petitioners are ready and willing to pay entire amount
due and payable under the decree, there is no prejudice to
the third respondent. Therefore, the prayer for stay is

rejected.

4. Parties and the concerned Court to act upon an
authenticated copy of this order.”

8. Subsequently, the matter had come for hearing on 26th July, 2007

before the Learned Single Judge of this Court (A.P.Deshpande, J as he then

was). This Court disposed of the petition, by the order which reads thus:-

“1. Rule. Rule made returnable forthwith. Taken up for
final hearing by consent of parties.

2. Heard the advocate appearing for the petitioners and

the advocate appearing for the third respondent. According
to the advocate for the petitioners, the total amount due and

payable under the decree as of today is Rs. 36,474/-.
Inviting my attention to an order passed by this court on 4th
May 2007, it is stated that the petitioners have already
deposited the said amount. The flat has been attached

which is allegedly in possession of the petitioners and the
petitioners claim an interest in the said flat. As the
petitioners have claimed interest in the flat which is
attached, and having deposited the decreetal amount with a
view to satisfy the decree, hence the petitioner has prayed

for withdrawal of the attachment. The respondent No. 3 is
the assignee of the money decree passed in favour of the
first respondent. In view of the deposit of the amount with
the Sheriff of Mumbai in compliance of the order dated 4th
May 2007, the petition need to succeed. The respondent
No. 3 was permitted to withdraw the amount. In case the
same is not so withdrawn, it shall be open for the

::: Downloaded on – 09/06/2013 17:18:12 :::
8 wp3451.07.sxw

respondent No. 3 to withdraw the amount. In view of the
payment of the decreetal amount, the writ petition is
allowed. The impugned order is quashed and set aside. In

view of the satisfaction of the decree, the attachment of the
flat stands withdrawn. Rule made absolute in above
terms.”

9. The Respondent No. 2 herein challenged the order passed by this

Court by way of Civil Appeal No. 881/2010. Noticing that the order

passed by this Court allowing the writ petition was passed without hearing

judgment debtor, who was the appellant before it, the Apex Court passed

the order on 11th January, 2010 which is as under:-

“Leave granted.

Although, the appellant has challenged the
impugned order on several grounds, we do not consider it

necessary to deal with the same because, in our view, the
impugned order is liable to be set aside only on the ground

that the appellant was neither given any notice nor an
opportunity of hearing.

Learned counsel for respondent Nos. 1 to 3 very
fairly stated that notice of the writ petition filed by his

client was not issued to the appellant.

In view of the above, the appeal is allowed. The
impugned order is set aside and the writ petition is remitted
to the High Court for fresh disposal in accordance with

law. Since some of the parties are senior citizens, we
request the High Court to make an endeavour to dispose of
the writ petition at an early date as per the policy of giving
priority to the cases of senior citizens.”

10. After the matter was remanded back by the Hon’ble Supreme Court,

::: Downloaded on – 09/06/2013 17:18:12 :::
9 wp3451.07.sxw

the learned Single Judge of this Court vide order dated 16th April, 2010

again issued notices to the respondents. The matter had come for hearing

before me on 25th March, 2011. On the said day a statement on behalf of

respondents 2 and 3 as under was recorded and the following order was

passed:-

” Learned counsel appearing on behalf of
respondent Nos. 2 and 3 submit that original respondent
No. 1 as well as Bajinder Singh so also Satnam Singh
have already expired and their legal heirs are already on

record and as such it is not necessary for the petitioner
to take steps to bring legal heirs of respondent No. 1 on

record. Learned counsel submit that they would file
pursis to that effect during the course of the date.

Since learned counsel for respondent Nos. 2

and 3 are coming from Delhi, the matter is fixed
peremptorily on 11.04.2011 at 3.00 p.m.”

Thereafter, on various dates I have extensively heard the learned Counsel

for the parties. The respondents have also filed their written submissions.

11. Shri Godbole, the learned Counsel appearing on behalf of the

petitioners submits that, the learned trial Judge has grossly erred in holding

that the earlier order dated 20th February, 1991 in the Chamber Summons

filed by the petitioners operates as resjudicata. The learned Counsel submits

that under the provisions of sub-rule 1(a) of rule 1 of order 21, it is not

provided that payment has to be made only by the judgment debtor. He

::: Downloaded on – 09/06/2013 17:18:12 :::
10 wp3451.07.sxw

submits that since the petitioners are in possession of the suit property, they

are very much entitled to make the payment and on the payment being

made the decree stands satisfied and as a consequence thereof, in view of

provisions of Order 21 Rule 55(a) the attachment has to be withdrawn.

The learned Counsel in this respect relies on the judgment of the A.P. High

Court in the case of K.S. Hussain Peeran v/s. Kadapala Venkata Ramana

Rededy (AIR 1989 A.P. 62) and Allahabad High Court in the case of

Thomas Skinner V. Ram Rachpal (AIR 1938 All 141) and on the Privy

Council in the case of Mohd. Rahimutulla Haji Joosab v/s. Esmail

Allarakhia (AIR 1924 Privy Council 133). The learned Counsel also relies

on the Judgment of the Apex Court in the case of Manoharlal Chopra vs.

Raibhahadur Rao Raja Seth Hiralal (AIR 1962 SC 527) in support of the

submission, that alternatively it be held that the application made by the

petitioner deserves to be allowed by taking recourse to Section 151 of the

CPC. The learned Counsel relies on the Judgment of Apex Court in the

case of Jai Jai Ram Manohar Lal v/s. National Building Material Supply,

Gurgaon (1969 (1) Supreme Court Cases 869) in support of the submission

that the procedural laws are hand made of justice and that they cannot be

permitted to come in the way of substantive justice.

::: Downloaded on – 09/06/2013 17:18:12 :::

11 wp3451.07.sxw

12. Shri Godbole further contends that the suit between the respondent

no. 2 and the original plaintiff was collusive. He submits that suit in fact

was filed, so as to overcome the fact that rights in the flat were transferred

by the respondent no. 2 in favour of the petitioner’s mother and to get the

said flat auctioned and realise huge amount.

13. As against this Shri Kannan Kapur, the learned Counsel appearing on

behalf of the respondent no. 2 submits that petitioners have failed to

approach this Court with clean hands. He submits that there are various

material suppressions in the petition and on this ground alone the petition is

liable to be dismissed. The learned Counsel in this respect relies on the

following judgments:-

K.D. Sharma v/s. Steel Authority of India {(2008) 1 SCC 481}

Dalip Singh v/s. State of U.P. {(2010) 2 SCC 114}

Behari Kunj Sohakari Avas Samiti vs. State of U.P. {(2008) 12 SCC
306}

S.P. Chengalvaraya Naidu vs. Jagannath (dead) by LR’s {(1994) I
SCC 1}.

14. The learned Counsel further submits that the jurisdiction of this Court

under Article 226 and 227 of judicial review is very limited and this Court

::: Downloaded on – 09/06/2013 17:18:12 :::
12 wp3451.07.sxw

does not act as a Court of appeal and, therefore, the petition is liable to be

rejected. In this respect reliance is placed on following judgments:-

Shawshad Ahmad and others Vs. Tilak Raj Bajaj, (2008) 9 SCC 1

Jai Singh & Ors. Vs. Municipal Corp. of Delhi, (2010) 9 SCC 385

State of West Bengal Vs. Samar Kumar, (2009) 15 SCC 444

Murari Lal Vs. Surinder Singh, 2010 (119) DRJ 1

15. The learned Counsel further submits that in an earlier proceedings

in the Chamber Summons filed by the petitioner’s mother under Order 21

Rule 58 the rights between the parties have been adjudicated. It is,

therefore, submitted that the petitioners who claim through their mother

could not have filed the present application, in view of provisions of Section

11 of CPC. The learned Counsel in this respect, relies on the following

judgments:-

M/s. Deepak Grit Udyog & Ors. Vs. State of Haryana, AIR 1996

P&H 176.

Rasika w/o. Kishandas Tulsidas Vs. Mount Marry Vaikunta C.H.S.
Ltd., Manu/MH/0857/2002.

Bhagwan Dass D. Tandel Vs. S. N. Sinha, Dir. Gen. of Police,
Manu/GJ/0320/1995

Workmen of Cochin Port Trust Vs. Board of Trustees of Cochin
Port Trust & Anr., AIR 1978 SC 1283.

Forward Construction Co. Vs. Prabhat Mandal (Regd.) Andheri &

::: Downloaded on – 09/06/2013 17:18:12 :::
13 wp3451.07.sxw

Ors., AIR 1986 SC 391.

Ashok Kumar Srivastav Vs. National Insurance Co. Ltd., (1998) 4

SCC 361.

16. The learned Counsel further submits that the provisions of Section

151 cannot be used to circumvent the other provisions of CPC. He relies

on the Judgment of the Apex Court, in the case of Vinod Seth v/s. Devinder

Bajaj & anr.

17.

The learned Counsel further contends that both equity and law are in

favour of the judgment debtor and, therefore, no interference is warranted.

The learned Counsel in this respect, relies on the Judgment of the Apex

Court.

Raghunath Rai Bareja & anr. v/s. Punjab National Bank & ors.

(2007) 2 SCC 230.

Shiv Kumar Sharma vs. Santosh Kumari (2007) 8 SCC 600.

Sushma Suhara Beevi vs. G. Alex & anr. (2004) 8 SCC 569.

18. The learned Counsel for the petitioner further contends that though

the application is purportedly filed under Order 21 Rule 1(a) read with Rule

55, the application is infact under Order 21 Rule 58 and as such an

appealable order and, therefore, the writ petition against the impugned order

::: Downloaded on – 09/06/2013 17:18:12 :::
14 wp3451.07.sxw

would not be tenable. Learned Counsel further submits that for considering

as to whether the application is in fact the one under Order 21 Rule 58 or

under Order 21 Rule 1 and 5, it will be necessary to refer to the pleadings

made in the application. Learned Counsel in this respect, relies on the

following judgments:-

Gurram Seetharam Reddy Vs. Gunti Yashoda & Anr.,
Manu/AP/0644/2004

Shishant Aggarwal Vs. Krishan Kumar Aggarwal,
Manu/UP/0805/2005
Ghasi Sahu & Anr. Vs. Himachal Sahu & Anr., AIR 1986 Orissa

17.

19. Shri Y.K. Kapoor, the learned Counsel appearing on behalf of

respondent no. 3 supports the submissions made on behalf of the respondent

no. 2.

20. I will first deal with the contention raised on behalf of the respondents

regarding tenability of the petition. The present petition is being heard after

it is remanded back by the Apex Court. Initially, this Court had not only

entertained the petition but had also allowed the same. Nodoubt that the

learned Counsel is right in contending that jurisdiction of this Court under

Article 226 and 227 is limited jurisdiction and that the Court cannot sit as a

::: Downloaded on – 09/06/2013 17:18:12 :::
15 wp3451.07.sxw

Court of appeal, to correct the errors committed by the Lower Courts.

However, this Court cannot be said to be without any powers, when the

lower Courts exercise the jurisdiction with manifest error which can be

termed as perversity. This Court as a Court of record would be bound to

exercise jurisdiction vested in it under Article 226 or 227 to correct such a

manifest error and do the justice between the parties. The law on this point

is well settled and, therefore, I do not find it necessary to refer to the

judgments referred in this regard by the learned Counsel for the respondent

no. 2.

21. Insofar as the second contention regarding the suppression and

misrepresentation is concerned, the learned Counsel basically relies on the

fact that in the petition, the petitioners have not pleaded regarding the earlier

order passed in the Chamber Summons filed by their mother. It is a settled

law that the person who seeks equity must do equity. It is equally settled

that the person who seeks equitable jurisdiction, must approach the Court

with clean hands. The learned Counsel relies on the aforesaid judgments of

the Apex Court to contend that a person would not be entitled to any

equitable relief if he is guilty of material suppression of facts or withholding

of relevant documents from the Court. In the present case it would have to

::: Downloaded on – 09/06/2013 17:18:12 :::
16 wp3451.07.sxw

be seen as to whether the petitioners can be held guilty of suppression of

material facts. In this respect, the basic grievance of the respondent no. 2

is that the petitioner has not pleaded in the memo of petition regarding

rejection of Chamber Summons No. 857/1989 filed by their mother.

However, it is to be noted that in the order impugned before this Court itself,

the learned Judge has referred to the order passed in Chamber Summons No.

857/1989 and it is basically the rejection of this Chamber Summons, which

has weighed with the learned City Civil Judge in rejecting the application of

the petitioners.

The impugned order is very well annexed to the petition.

The petitioners have also in paragraph 7 of the petition, referred to the

dismissal of the suit. It is thus clear that the petitioners were not to gain

anything, by non-mentioning of the fact regarding the dismissal of the

Chamber Summons filed by their mother. It appears to be a negligent act

on the part of the lawyer, who has drafted the petition and has failed to make

a averment which could have been noticed by him upon the bare perusal of

the impugned order. I find that the petitioners cannot be non-suited on

account of negligence by the Counsel, when the non-averment of the said

fact in the petition could not have been of any benefit to the petitioner, as

the said fact is evident from the order impugned in the petition. In that

view of the matter, I am not inclined to non-suit the petitioners on the said

::: Downloaded on – 09/06/2013 17:18:12 :::
17 wp3451.07.sxw

ground.

22. The next question that requires to be considered, is as to whether the

application is question has to be termed as one under Order 21 Rule 58 and

not the one under Order 21 Rule 1(a) read with Rule 55. By now it is a

settled law, that for considering the jurisdiction, the averments in the

plaint/application will have to be considered. The perusal of the application

would clearly reveal that jurisdiction that is invoked by the petitioners is

under Order 21 Rule 1(a), wherein they have specifically contended that

they are willing to make the payment of the decretal amount and satisfy the

decree. In the application they have no way raised any objection to the

decree. In that view of the matter, I am also not inclined to accept the

contention in that regard and as such reference to the various judgments

made by the learned Counsel would not be necessary.

23. That leaves to the next question as to whether the application filed by

the petitioners would be hit by Section 11 of the Code of Civil Procedure. It

is the contention on behalf of respondent that the

application as filed by the petitioners, was hit by principles of resjudicata

and as such not tenable. The learned Counsel in this respect presses into

::: Downloaded on – 09/06/2013 17:18:12 :::
18 wp3451.07.sxw

service Section 11 of the CPC and explanation IV thereof. The Apex Court

in the case of Sheodan Singh vs. Daryao Kunwar Singh (AIR 1966 SC

1332) while considering the scope of Section 11 has observed thus:-

“(9) A plain reading of S. 11 shows that to constitute a matter
res judicata, the following conditions must be satisfied,
namely- (I) The matter directly and substantially in issue in the
subsequent suit or issue must be the same matter which was

directly and substantially in issue in the former suit; (II) The
former suit must have been a suit between the same parties or
between parties under whom they or any of them claim; (III)
The parties must have litigated under the same title in the

former suit; (IV) The court which decided the former suit must
be a Court competent to try the subsequent suit or the suit in

which such issue is subsequently raised; and (V) The matter
directly and substantially in issue in the subsequent suit must
have been heard and finally decided by the Court in the first

suit. Further Explanation-I shows that it is not the date on
which the suit is filed that matters but the date on which the
suit is decided, so that even if a suit was filed later, it will be a
former suit if it has been decided earlier. In order therefore
that the decision in the earlier two appeals dismissed by the

High Court operates as res judicata it will have to be seen
whether all the five conditions mentioned above have been

satisfied.”

24. It can thus be seen that for considering as to whether the application

filed by the petitioners was hit by principle of resjudicata, it will have to be

seen as to whether all the five conditions as mentioned by the Apex Court

have been satisfied in the present case or not. Nodoubt that the learned

Counsel is right in contending that principle of resjudicata also applies to

two stages of same litigation, to the extent that the Court, whether the trial

::: Downloaded on – 09/06/2013 17:18:12 :::
19 wp3451.07.sxw

Court or the Higher Court having at an earlier stage decided the matter in

one way will not allow the parties to re-agitate the same matter again at the

subsequent stage of the same proceedings. The reliance placed by the

learned Counsel on the various judgments in this respect is well placed.

However, for ascertaining as to whether the present application is hit by

principle of resjudicata or not, one of the conditions that will have to be

satisfied is that the matter directly and substantially in issue in the present

application, must also be a matter directly and substantially in issue in the

Chamber Summons filed by their mother. As held by the Apex Court in the

case of Usha Singh v/s. Sarvan singh (AIR 1964 SC 948) the question will

have to be determined with reference to the pleadings, issues before the

Court and the final order. The perusal of Chamber Summons and the

affidavit filed by Smt. Rajinder Malick, the mother of the petitioners would

reveal that it has been pleaded by her in the said application that the

respondent no. 2 herein had sold and transferred the said flat to her on 3rd

August, 1971. She has averred that thereafter she has been residing in the

said premises, with her husband and sons. She has also averred that though

she has made an application to the Society for admitting her as a member,

on account of internal dispute, the Society had failed and neglected to

transfer the said flat or to admit her as a member. She has specifically

::: Downloaded on – 09/06/2013 17:18:12 :::
20 wp3451.07.sxw

averred that there is an obvious collusion and connivance between the

defendant and assignee with a view to deprive her rights, title and interest in

the said premises. She has specifically pleaded that defendant had

relinquished all rights, title and interest in the said premises. It is the

specific case, that the attachment levied upon the said premises was bad,

illegal and inoperative and liable to be lifted forthwith. Her specific

contention is that the defendant had no right, title or any interest in the said

premises and that she was the absolute owner of the said premises since 12th

November, 1970. It was her further contention that without prejudice to her

other submissions, she was entitled to ownership of the said flat, on account

of her uninterrupted adverse possession. It can thus be seen that the matter

directly and substantially in issue in the said Chamber Summons was the

claim of the petitioner’s mother, for lifting the attachment on the ground that

the decree in pursuance to which an order of attachment was passed was a

collusive decree. However, the perusal of the present application would

reveal that the petitioners have not raised objection to the decree. In the

present application, the applicants say that the applicants nor their parents,

are judgment debtors in the said matter, however, since they were dragged

into the execution application, they were willing to satisfy the decree by

making the payment. It can thus be seen that in earlier Chamber Summons

::: Downloaded on – 09/06/2013 17:18:12 :::
21 wp3451.07.sxw

the mother of the petitioners had challenged the decree and prayed for

lifting the attachment. Whereas in the present application the applicants

have merely prayed for permission to deposit the decretal amount and

satisfy the decree. It can thus clearly be seen that matter directly and

substantially in issue, in the earlier proceedings filed by the mother of the

petitioner, was challenge to the attachment on the ground that decree was a

collusive decree and not binding on her whereas the matter in issue in the

present application was regarding the payment by a person interested in the

flat to satisfy the decree.

ig I am, therefore, of the considered view that the

matter in issue in the present application was not a matter directly or

substantially in issue in the Chamber Summons filed by the mother of the

petitioners. I am also of the considered view that the contention of the

respondent that the present application would not be tenable in view of

explanation IV is also without substance. As I have already discussed

hereinabove that the matter in issue in both the applications is not directly

and substantially same. The Chamber Summons filed by the mother of the

petitioners was for challenging the attachment, whereas the present

application is for satisfying the decree without challenging the attachment or

the decree. In that view of the matter, I am of the considered view that

explanation IV to Section 11 of C.P.C. will not apply to the facts of the

::: Downloaded on – 09/06/2013 17:18:12 :::
22 wp3451.07.sxw

present case.

25. That leaves us to the last question as to whether the petitioners are

entitled to make the payment and satisfy the decree. For considering the

rival submissions it would be necessary to refer to Rule 1 of Order 21 and

Rule 55 thereof.

“Order XXI, Rule 1

1. Modes of paying money under decree- (1) All money,

payable under a decree shall be paid as follows, namely:

(a) by deposit into the Court whose duty it is to execute the
decree, or sent to that Court by postal money order or through a

bank; or

(b) out of Court, to the decree-holder by postal money order or
through a bank or by any other mode wherein payment is
evidenced in writing; or

(c) otherwise, as the Court which made the decree, directs.

(2) Where any payment is made under clause (a) or clause (c) of
sub-rule (1), the judgment-debtor shall give notice thereof to the
decree-holder either through the Court or directly to him by
registered post, acknowledgment due.

(3) Where money is paid by postal money order or through a
bank under clause (a) or clause (b) of sub-rule (1), the money
order or payment through bank, as the case may be, shall
accurately state of following particulars, namely:-

(a) the number of the original suit;

(b) the names of the parties or where there are more than two
plaintiffs or more than two defendants, as the case may be, the
names of the first two plaintiffs and the first two defendants;

(c) how the money remitted is to be adjusted, that is to say,
whether it is towards the principal, interest or costs;

(d) the number of the execution case of the Court, where such
case is pending; and

::: Downloaded on – 09/06/2013 17:18:12 :::
23 wp3451.07.sxw

(e) the name and address of the payer.

(4) On any amount paid under clause (a) or clause (c) of sub-

rule (1), interest, if any, shall cease to run from the date of
service of the notice referred to in sub-rule (2).

(5) On any amount paid under clause (b) of sub-rule (1),
interest, if any, shall cease to run from the date of such payment:

Provided that, where the decree-holder refuses to accept

the postal money order or payment through a bank, interest shall
cease to run from the date on which the money was tendered to
him, or where he avoids acceptance of the postal money order or
payment through bank, interest shall cease to run from the date
on which the money would have been tendered to him in the

ordinary course of business of the postal authorities or the bank,
as the case may be.”

Perusal of clauses (a) and (b) of sub-rule 1(1) would reveal that it does not

mention as to who would be entitled to make the payment.

26. The Andhra Pradesh High Court had an occasion to consider a similar

case with little difference. In the said case the petitioner claiming that

property belonging to him were being brought in execution of decree and

that his claim petition was dismissed in default, claimed to have made the

payment of Rs. 5000/- in full settlement of decretal amount and obtained a

receipt from the decree holder. The decree holder took a preliminary

objection about the maintainability of the application under Order 21 Rule 2

of the CPC at the instance of third party. The Andhra Pradesh High Court

::: Downloaded on – 09/06/2013 17:18:12 :::
24 wp3451.07.sxw

after considering the rival submissions has observed thus:-

“Rule 1 is concerned with diverse modes of payment of the

decretal amount. Clause (b) of R. 1 visualises the payment out
of Court to the decree-holder and such payment should be
evidenced by postal money order or through Bank or a receipt

reduced into writing. There is absolutely no semblance of
indication as to the person who can pay the amount in the
manner postulated in clause (b). Regarding payments under
Cls. (a) and (c), the judgment-debtor is unable to give notice

of such payment to the decree-holder in the manner provided
therein. The requirement of furnishing the name and address
of the payer in cl. 3(e) furnishes a clue to the person who can
be payee and such payer is not confined to the judgment-

debtor. ………. This can be viewed from another perspective
also namely the decree-holder is concerned with the payment
of his decretal amount whatever be the source for such

payment and if any person comes forward to pay the amount
on behalf of the judgment-debtor or such person is obligated
to pay the decretal amount due to several sorts of

circumstances the decree-holder welcomes the payment. The
best possible situation in which a person is obligated to pay is
when his property is attached and his claim petition is rejected
and to avert the attachment and resultant loss and hardship to

him when he comes forward to wipe out the decree by
payment to the decree-holder and when he seeks to have the

satisfaction recorded he should not be foreclosed on the
ground of maintainability of the application at his instance.
Sub cl. (1) of R. (2) obligates the decree-holder to certify
payment or adjustment of the decretal amount. Sub cl. (2)

provides that the judgment-debtor or surety also apart from the
decree-holder indicated in sub-rule (1) may bring to the notice
of the Court the payment or adjustment of the decretal amount.
R. 2 does not prohibit or preclude any person other than the
decree-holder, judgment-debtor or surety to apprise the Court
regarding payment and record satisfaction of the decree.

Further there is no rationale or purpose behind the rigid
interpretation of enabling the judgment-debtor or surety alone
to set in motion the proceeding for recording satisfaction of
the decree. There is no prejudice if any person, whatever may
be his concern seeks satisfaction of the decree on proof of
payment of the decretal amount as provided in R. 1.”
(emphasis supplied).

::: Downloaded on – 09/06/2013 17:18:12 :::

25 wp3451.07.sxw

I am in respectful agreement with the view taken by the Andhra Pradesh

High Court.

27. In the case of Mohd. Rahimtulla Haji Joosab (supra) before the

Privy Council in a suit to set aside the sale conditional decree was passed,

that the plaintiff decree holder shall pay certain sum within certain time. In

pursuance to the decree the payment was made by the plaintiff’s mortgagee

instead of plaintiff by depositing money in the Court. The privy Councils

observed thus:

“Various contentions were put forward by the appellant in
support of his appeal from this order: (1) He contended that on

a sound construction of the decree the sum that was provided
to be paid by the plaintiffs in that suit fell to be paid to the

appellant and that a deposit in Court did not satisfy the
condition in the decree. Their Lordships are clearly of opinion
that while the condition would have been satisfied by a
payment to the appellant in person, which he accepted it was

equally satisfied by a payment into Court, and that the later
was, in the circumstances, the appropriate mode of satisfying
the condition. (2) It was contended that a deposit made by
another than a party to the suit did not satisfy the condition,
and that the mortgagee, who was not a party, had no right, in a

question with the appellant, to make the deposit. Their
Lordships agree with the learned Judges of the High Court in
rejecting this argument for the reasons they state. They are
further of opinion that the mortgagee had for an absolute
protection of his own property to make the deposit and so
prevent his security from becoming valueless. To the extent
of the value of his mortgage granted by the plaintiffs in his

::: Downloaded on – 09/06/2013 17:18:12 :::
26 wp3451.07.sxw

favour he had acquired their rights, and the mortgage-deed
expressly authorises him to charge on the mortgaged property
any expenses which the mortgagee might be required to make

for his protection.

Lastly, it was contended that the mortgagee had an

absolute right to withdraw the deposit. If no other interests
were in question but those of the mortgagee and the appellant
this would no doubt have been the case. But it cannot be
overlooked that the real object of the application for the

withdrawal was to defeat the claims of the respondent who was
the only other person that had an interest in the condition
expressed in the decree being satisfied. Their Lordships think
that the benefit of the deposit, having been made before the
expiry of the time limit, necessarily enured to all parties having

an interest in the condition being purified. The legitimate
interest of the appellant was to obtain payment of the sums to

which he was preferably entitled and this was secured to him
by the deposit. Just as the plaintiff’s suit would have stood
dismissed if the deposit had not been made, so equally the

decree provided that if the sums in question were paid the
plaintiffs were to recover possession of the land in suit. The
respondent in virtue of the agreement of the 10th June, 1918, of
which he subsequently obtained a decree of specific

implement, is now in right of this decree and entitled to
enforce it against the appellant. As, however, the money

deposited by Dattatraya had been actually uplifted by him
before the order of the High Court was made, the condition
which the Court imposed on the respondent appeared to be the
only method by which the position which had been inverted by
the appellant’s action could be restored so as to do justice

between the parties. Their Lordships are accordingly of
opinion that the decision of the High Court was right and they
will humbly advise His Majesty that the appeal should be
dismissed with costs.” (emphasis supplied)

28. It can thus clearly be seen that the Privy Council in the aforesaid case

has held that since the mortgagee for an absolute protection of his own

property made the payment, the condition as stipulated in the conditional

::: Downloaded on – 09/06/2013 17:18:12 :::
27 wp3451.07.sxw

decree stood satisfied. If a mortgagee for protection of the interest is

entitled to make a payment towards the satisfaction of a decree, by same

analogy a person who is interested in property and in possession thereof, in

my view would be entitled to make the payment for satisfaction of the

decree for protection of his right in the property concerned.

29. Admittedly, in the present case the parents of the petitioners and the

petitioners alongwith mother were in possession of the said flat.

Admittedly, after the demise of their parents, petitioners are in possession of

the said flat. Admittedly, there are certain documents placed on record by

the petitioners, purported to be an agreement of sale, in respect of the said

flat between the petitioner’s mother and the respondent no. 2. There are

certain documents allegedly addressed by respondent no. 2, in the nature of

indemnity bond and request to the Society for transferring the shares in the

name of the petitioner’s mother. I do not wish to comment anything about

the genuineness or otherwise of the said documents, inasmuch as any

observation in that regard may prejudice the rights of the petitioners or the

respondent no. 2, but certainly it cannot be said that the petitioners are not at

all interested in the said flat. I do not find it appropriate to go into the

question as to what would be extent of their interest in the flat concerned.

::: Downloaded on – 09/06/2013 17:18:12 :::

28 wp3451.07.sxw

30. The matter can be viewed from another angle. It is the allegation of

petitioners that the suit in question was filed against the respondent no. 2, by

his own brother-in-law. It is contended that suit is a collusive suit and was

filed with an intention to circumvent the agreement entered into between

petitioner’s mother and respondent no. 2. I do not wish to go into the said

controversy, again for the same reason, that any observation in that regard

may prejudice rights of either of the parties. However, let us consider and

examine a hypothical situation. An unscrupulous litigant after entering into

an agreement of sale of a property, after receiving consideration thereof and

after delivering possession does not want to honour the agreement. He may

very well instigate someone close to him, to file a suit for money decree for

a paltry sum. The suit may be decreed. He may very well put up a claim

that he does not have any other property and the only property that he has is

the one in respect of which the agreement of sale is entered and possession

delivered. In the proceedings for execution of said money decree, the said

property would be attached and put to an auction. Can a person who has

paid a consideration for the said property in pursuance to an agreement and

is in possession of the said property, be said to be a person not entitled to

make payment and satisfy the decree, so as to avoid auction of the said

::: Downloaded on – 09/06/2013 17:18:12 :::
29 wp3451.07.sxw

property? If the answer to this question is ‘No’, then it would result in

giving a tool in hands of unscrupulous cantankerous litigants to circumvent

the rights they have transferred in favour of third parties after receiving a

consideration, to realise huge amount by auction of said property.

31. In the present case, the matter is remanded by their Lordships of the

Apex Court, basically on the ground that notice of present writ petition filed

by the present petitioners was not issued to the appellant, before the Apex

Court (i.e. the respondent no. 2 herein). However, it is pertinent to note that

the respondent no. 2 had addressed a communication to this Court on 10th

May, 2007, i.e. much earlier to the order passed by the Apex Court. The

relevant portion of the said letter reads thus:-

“This is to bring under your kind information that I have come
to know that your Hon’ble Court have passed the order on
May 04, 2007 on the above mentioned Ritz Petition. I have no

Advocate and nor I have been informed for the same,
therefore, I was not present in your Hon’ble Court.

That the Petitioners should deposit the decree amount of Rs.
36,474.00 in the Sheriff of Bombay Office within one week

time etc.

I, Joginder Singh Sawhney R/o. C-12, Malviya Nagar, New
Delhi-110017, is Defendant / Judgement Debtor in this case.

Whereas I have not been informed by the concerned
Department regarding the said case hearing in High Court

::: Downloaded on – 09/06/2013 17:18:12 :::
30 wp3451.07.sxw

Bombay.

I have written so many letters by Speed Post, A/D to Sheriff

Office that I have “No Objection” for the sale of my Flat No.
A-5, Ravi Darshan Co-operative Housing Society Ltd., Carter
Road, Bandra (West), Bombay-400 050, which is already

attached by City Civil Court, Bombay by Warrant of
Attachment dated 24th April, 1989.

I request your honour that I do not want any obligation of any

Party/Parties to deposit my Decree amount in the Sheriff Office
as per your Order dated 04.07.2007.

I humbly request you that you please pass necessary orders that
my above mentioned flat of which I am the owner should be

put on Auction (Sale) and out of which Decree amount
should be paid to Decree holder and the balance amount

should be paid to me for which I have no objection.

Once again I request your honour that please pass necessary

orders for Auction that flat in question and after detecting the
Decree amount, the Balance amount should be paid to me. I
do not want any obligation of any Party or Parties to deposit
Decree amount on my behalf.”

32. It can thus be seen that the respondent no. 2, is insisting that the said

flat should be put on auction and out of which the decree amount should be

paid to the decree holder and the balance amount should be paid to him. He

states that he does not want any obligation of any party to deposit the decree

amount on his behalf. From the perusal of the order passed by this Court

dated 4th May, 2007 and 26th July, 2007, it would reveal that the amount

payable under the decree is Rs. 36,474/- which is already deposited by the

petitioners in this Court, which is in addition to the amount which was

::: Downloaded on – 09/06/2013 17:18:12 :::
31 wp3451.07.sxw

already deposited by the petitioner’s mother in the suit filed by her. From

the order passed by the learned City Civil Judge dated 9th December, 1994,

it would reveal that the reserve price for auction, has been set as Rs.

49,50,000/-. A period of about 16 years has lapsed therefrom.

Undisputedly, with passage of time, the price of the said flat would be

atleast more than a crore. The question, therefore, would be whether the

decree passed against the respondent no. 2, against which the amount

payable is about 36,474/- could be permitted to be used by him to receive an

amount in crores by auctioning the said flat. It is a known fact that the

price received after auctioning the property under the orders of the Court

would be less than the prevailing market rate. It is difficult to understand as

to why the respondent no. 2, who claims to be the owner of the property,

does not want to pay the paltry sum of Rs. 36,474/- and save his valuable

property from being auctioned. Certainly, there appears to be much more in

the present matter than what meets the eye. The present matter has been

argued on various dates. The Respondents have engaged the learned

Counsels from Delhi. The matter was also adjourned on various dates to

suit the convenience of the learned Counsels, at their request, as they were

required to appear either before the Apex Court or the other Court. Giving a

benefit to the respondent no.2, that he was not required to pay any fees to

::: Downloaded on – 09/06/2013 17:18:12 :::
32 wp3451.07.sxw

the learned Counsel, it can certainly be assumed that respondent no.2 was

required to spend on traveling of these learned Counsels. The learned

Counsels have appeared before me for atleast 5-6 dates. The order sheets

reveal that on earlier occasions the matter was listed before the other learned

Judges. The order sheets further reveal that on earlier occasions, the

learned Counsels from Delhi had appeared in the matter. Even if the

traveling expenses which were made on these trips are taken into

consideration, it will be much more than the amount of Rs. 36,474/- which

is required to be paid for satisfaction of the decree. Taking into

consideration this aspect, the contention of the petitioner that the decree is a

collusive decree with intent to get the flat auctioned cannot be outrightly

disbelieved. However, I make it clear, that I do not intend to make any

observation regarding the rights of the petitioners or the respondent no. 2 in

the said flat. Inasmuch as, limited question that arises for consideration is,

as to whether the petitioners can be permitted to make the payment and

satisfy the decree. In case the respondent has any rights in the said flat, he

is always at liberty to take such steps, as are permissible in law to establish

his right. If the respondent no. 2 is the owner of the flat, he can also take

such steps for evicting the petitioners, from suit premises as permissible in

law. The only question is whether he can be permitted to use the

::: Downloaded on – 09/06/2013 17:18:12 :::
33 wp3451.07.sxw

machinery of law to get the flat in question auctioned, which is admittedly

in possession of the petitioners and atleast prima-facie they have semblance

of right in the said flat. I am of the considered view that if this is permitted,

it will amount to nothing else than abuse of process of the Court.

33. Insofar as the contention of the respondent no. 2 that when there is a

conflict between the law and equity, the law shall prevail is concerned, there

can be no second opinion about the same. The law is well settled. The

reliance placed by the learned Counsel on the Judgments of the Apex Court

is also well placed. However, it could be seen that none of the judgments

relied on by the respondent no. 2, in this respect, would be applicable to the

facts of the present case. In the case of Raghunath Rai Bareja & anr. v/s.

Punjab National Bank & ors. {(2007) 2 SCC 230}, the question was as to

whether in case of conflict between the equity in favour of debtor to recover

its debt and a law providing that no proceedings for execution beyond a

period of twelve years as provided under Article 137 of the Limitation Act,

whether equity would prevail over the law. In this background the Apex

Court observed thus:-

” While we fully agree with the learned Counsel that equity is
wholly in favour of the respondent-Bank, since obviously a
Bank should be allowed to recover its debts, we must,
however, state that it is well settled that when there is a

::: Downloaded on – 09/06/2013 17:18:12 :::
34 wp3451.07.sxw

conflict between law and equity, it is the law which has to
prevail, in accordance with the Latin maxim ‘dura lex sed
lex’, which means ‘the law is hard, but it is the law’. Equity

can only supplement the law, but is cannot supplant or
override it.”

Such is not the case here. The perusal of provisions of Order 21 Rule 1 do

not provide that payment has to be made by the judgment debtor alone and

therefore I do not find that there is any conflict between law and equity.

In case of Shiv Kumar Sharma (supra) the High Court, in an appeal against

the decree passed by the trial Court, had framed an additional issue on its

own which did not arise for consideration in the suit or in the appeal. In

this background the Apex Court observed thus:-

” A court of law cannot exercise its discretionary
jurisdiction de’hors the statutory law. Its discretion must be

exercised in terms of the existing statute.

In Shamsu Suhara Beevi v. G. Alex & anr.

MANU/SC/0656/2004 : (2004) 8 SCC 569, this Court, while

dealing with the matter relating to grant of compensation by
the High Court under section 21 of the Specific Relief Act in
addition to the relief of specific performance in the absence of
prayer made to that effect either in the plaint or amending the
same at any later stage of the proceedings to include the relief

of compensation in addition to the relief of specific
performance, observed:

Grant of such a relief in the teeth of express
provisions of the statute to the contrary is not
permissible. On equitable consideration Court cannot
ignore or overlook the provisions of the statute.
Equity must yield to law.

::: Downloaded on – 09/06/2013 17:18:12 :::

35 wp3451.07.sxw

We, therefore, are of the opinion that the High Court
was not correct in framing the additional issues of its own

which did not arise for consideration in the suit or in the
appeal. Even otherwise, the High Court should have
formulated the points for its consideration in terms of Order

XLI, Rule 31 of the Code. On the pleadings of the parties
and in view of the submissions made, no such question arose
for its consideration. In any event, if a second suit was
maintainable in terms of Order II, Rule 4 of the Code, as was

submitted Ms. Luthra, no leave was required to be granted
therefore. A civil court does not grant leave to file another
suit. If the law permits, the plaintiff may file another suit but
not on the basis of observations made by a superior court.”

34. In the case of Sushma Suhara Beevi vs. G. Alex & anr. the High

Court had granted compensation under Section 21 of the Specific Relief Act

in addition to the relief of specific performance in the absence of prayer

made to that effect either in the plaint or by amending the same. It is to be

noted that under sub-section 5 of Section 21 there is a specific bar that

unless such a prayer is made in the pleadings, compensation cannot be

granted. In this background, the Apex Court observed thus:-

” The relief was claimed under Section 28 and not under
Section 21 of the Act. The High Court came to the conclusion

that Section 28 would not be applicable to the facts of the case
but granted the relief under Section 21 of the Act. In our view,
the High Court has clearly erred in granting the compensation
under Section 21 in addition to the relief of specific
performance in the absence of prayer made to that effect
either in the plaint or amending the same at any later stage of
the proceedings to include the relief of compensation in
addition to the relief of specific performance. Grant of such a

::: Downloaded on – 09/06/2013 17:18:12 :::
36 wp3451.07.sxw

relief in the teeth of express provisions of the statute to the
contrary is not permissible. On equitable considerations court
cannot ignore or overlook the provisions of the statute.

Equity must yield to law.”

35. It can thus be seen that in all these cases there is a conflict between

the statutory law and the equity. In this background the Apex Court has

held that equity must yield to law. However, in the present case as already

discussed hereinabove there is no conflict between equity and law. There is

nothing in the statutory provision which would prevent a person interested

in the property to make the payment towards satisfaction of the decree to

protect his property. The view is also supported by the Judgment of the

Privy Council and the Andhra Pradesh High Court. In that view of the

matter, I am of the considered view that contention in that regard is liable to

be rejected.

36. The last question that requires to be considered is whether

alternatively, the facts in the present case would permit exercise of

jurisdiction under Section 151 of the Code of Civil Procedure. It is the

contention of the petitioner, that if it is found that under Order 21 Rule 1

they are not entitled to make the payment, in the interest of justice, the

provisions of section 151 could be taken recourse to, so as to prevent abuse

::: Downloaded on – 09/06/2013 17:18:12 :::
37 wp3451.07.sxw

of process of law. The said contention is countered by the respondents,

contending that the provisions of Section 151 cannot be taken recourse to

when there are other statutory provisions available and in any case not so as

to circumvent the statutory provisions. The petitioner in this respect relied

on the Judgment of Manoharlal Chopra vs. Raibhahadur Rao (supra)

whereas respondents relied on the judgment of Vinod Seth (supra).

37. In the case of Vinod Seth the Apex Court was considering the legality

of order passed by the learned Single Judge of the Delhi High Court wherein

the learned Judge had directed the appellant-plaintiff to furnish an

undertaking to pay Rs. 25 lacs to defendants in the event of losing the case.

The Apex Court, therefore, was considering as to whether such an order

would be permissible under Section 151 of the CPC. The Apex Court in

the said judgment has considered its earlier judgments on the issue.

Paragraphs 13, 14 and 15 of the said judgment are reproduced as under:-

“13. We will next examine whether the power to make such

an Order can be traced to Section 151 of the Code, which
reads-“Nothing in this Code shall be deemed to limit or
otherwise affect the inherent power of the Court to make such
Orders as may be necessary for the ends of justice or to
prevent abuse of t he process of the Court.” As the provisions
of the Code are not exhaustive, Section 151 is intended to
apply where the Code does not cover any particular procedural
aspect, and interests of justice require the exercise of power to

::: Downloaded on – 09/06/2013 17:18:12 :::
38 wp3451.07.sxw

cover a particular situation. Section 151 is not a provision of
law conferring power to grant any kind of substantive relief.

It is a procedural provision saving the inherent power of the

Court to make such Orders as may be necessary for the ends
of justice and to prevent abuse of the process of the Court. It
cannot be invoked with reference to a matter which is covered

by a specific provision in the Code. It cannot be exercised in
conflict with the general scheme and intent of the Code. It
cannot be used either to create or recognise rights, or to create
liabilities and obligations not contemplated by any law.

13.1 Considering the scope of Section 151, in Padam Sen v.
State of Uttar Pradesh, AIR
1961 SC 218, this Court
observed:

The inherent powers of the Court are in addition to the powers
specifically conferred on the Court by the Code. They are

complementary to those powers and, therefore, it must be held
that the Court is free to exercise them for the purposes
mentioned in Section 151 of the Code when the exercise of

those powers is not in any way in conflict with what has been
expressly provided in the Code or against the intentions of the
Legislature.

The inherent powers saved by Section 151 of the Code are
with respect to the procedure to be followed by the Court in

deciding the cause before it. These powers are not powers
over the substantive rights which any litigant possesses.
Specific powers have to be conferred on the Courts for
passing such Orders which would affect such rights of a party.
(Emphasis supplied)

13.2 In Manohar Lal Chopra v. Rai Bahadur Rao Raja Seth
Hiralal, AIR
1962 SC 527, this Court held:

…that the inherent powers are not in any way controlled by the
provisions of the Code as has been specifically stated in

Section 151 itself. But those powers are not to be exercised
when their exercise may be in conflict with what had been
expressly provided in the Code or against the intentions of the
Legislature.

13.3 In Ram Chand and Sons Sugar Mills Pvt. Ltd. v.

Kanhayalal Bhargav, AIR 1966 SC 1899, this Court reiterated

::: Downloaded on – 09/06/2013 17:18:12 :::
39 wp3451.07.sxw

that the inherent power of the Court is in addition to and
complementary to the powers expressly conferred under the
Code but that power will not be exercised if its exercise is

inconsistent with, or comes into conflict with any of the
powers expressly or by necessary implication conferred by the
other provisions of the Code. Section 151 however, is not

intended to create a new procedure or any new right or
obligation. In Nainsingh v. Koonwarjee, AIR 1970 SC 997,
this Court observed:

Under the inherent power of Courts recognised by Section 151

CPC, a Court has no power to do that which is prohibited by
the Code. Inherent jurisdiction of the Court must be exercised
subject to the rule that if the Code does contain specific
provisions which would meet the necessities of the case, such
provisions should be followed and inherent jurisdiction should

not be invoked. In other words, the Court cannot make use of
the special provisions of Section 151 of the Code where a

party had his remedy provided elsewhere in the Code….

13.4 A suit or proceeding initiated in accordance with law

cannot be considered as an abuse of the process of Court, only
on the ground that such suit or proceeding is likely to cause
hardship or is likely to be rejected ultimately. As there are
specific provisions in the Code, relating to costs, security for

costs and damages, the Court cannot invoke Section 151 on
the ground that the same is necessary for ends of justice.

Therefore, we are of the view that a Court trying a civil suit,
cannot, in exercise of inherent power under Section 151 of the
Code, make an interim Order directing the Plaintiff to file an
undertaking that he will pay a sum directed by the Court to the
Defendant as damages in case he fails in the suit.

14. The direction to the Plaintiff to furnish an undertaking
to pay Rs. 25 lacs to Defendants in the event of losing the case
is an Order, in terrorem. It is made not because the Plaintiff
committed any default, nor because he tried to delay the

proceedings, nor because he filed any frivolous applications,
but because the Court is unable to find the time to decide the
case in view of the huge pendency. (The Division Bench has
supported the Order of the learned Single Judge on the ground
that “the heavy docket does not permit early disposal of suits
and thus parties may take advantage of keeping frivolous
claims alive”). Such an Order, punishing a litigant for

::: Downloaded on – 09/06/2013 17:18:12 :::
40 wp3451.07.sxw

approaching the Court, on the ground that the Court is not able
to decide the case expeditiously, is unwarranted, unauthorised
and beyond the power and jurisdiction of the Court in a civil

suit governed by the Code. Such Orders are likely to be
branded as judicial highhandedness, or worse, judicial
vigilantism.

15. We appreciate the anxiety shown by the High Court to
discourage land-grabbers, speculators, false claimants and
adventures in real estate from pressurising hapless and

innocent property owners to part with their property against
their will, by filing suits which are vexatious, false or
frivolous. But we cannot approved the method adopted by the
High Court which is wholly outside law. In a suit governed by
the Code, no Court can, merely because it considers it just and

equitable, issue directions which are contrary to or not
authorised by law. Courts will do well to keep in mind the

warning given by Benjamin N. Cardozo in The Nature of the
Judicial Process: (Yale University Press – 1921 Edition Page

114):

The Judge even when he is free, is still not wholly free. He is
not to innovate at pleasure. He is not a knight-errant roaming
at will in pursuit of his own ideal of beauty or of goodness.

He is to draw his inspiration from consecrated principles. He
is not to yield to spasmodic sentiment, to vague and

unregulated benevolence. He is to exercise a discretion
informed by tradition, methodised by analogy, disciplined by
system, and subordinated to “the primordial necessity of
Order in social life.

The High Court can certainly innovate, to discipline those

whom it considers to be adventurers in litigation, but it has to
do so within the four corners of law.

38. It can thus clearly be seen that what has been upheld by the Apex

Court, is that the powers under Section 151 cannot be exercised in conflict

with the general scheme and intent of the Court. It has been further held

that similarly it cannot be used either to create or recognise rights or to

::: Downloaded on – 09/06/2013 17:18:12 :::
41 wp3451.07.sxw

create liabilities and obligations in conflict of any law. As already discussed

hereinabove, I do not find that the relief claimed by the petitioners is in any

way in conflict with the general scheme and intent of the Court. I do not

find anything in the code, which prevents a person interested in property

from satisfying the decree, for protecting his rights in the property. On the

contrary I find that reading of Order 21 Rule 1(a) would show that, there is

nothing which restricts the payment to be made by the Judgment debtor

alone. On the contrary, as held by the Andhra Pradesh High Court a person

interested in the property would be entitled to make the payment. The view

is also supported by the Judgment of the Privy Council cited supra. I am,

therefore, of the considered view, as already discussed hereinabove, that if

the application as made by the petitioners is not allowed, it would amount to

permitting a party to take assistance of machinery of law, for getting the

huge amount by auctioning the property, without his rights being

determined. I am of the considered view that this is a fit case wherein

exercise of Section 151 of the Civil Procedure Code is necessary to allow

the application as made by the petitioners for the ends of justice or to

prevent abuse of process of the Court.

39. In the result, I am of the view that order passed by my learned pre-

::: Downloaded on – 09/06/2013 17:18:12 :::

                                            42                            wp3451.07.sxw

    decessor dated 26th July, 2007 needs to be maintained.             As such I am

inclined to allow the petition in terms of the operative order, passed by my

learned predecessor, which reads thus:-

” In view of the deposit of the amount with the Sheriff of

Mumbai in compliance of the order dated 4th May 2007,
the petition need to succeed. The respondent No. 3 was
permitted to withdraw the amount. In case the same is

not so withdrawn, it shall be open for the respondent No.

3 to withdraw the amount. In view of the payment of the
decreetal amount, the writ petition is allowed. The

impugned order is quashed and set aside. In view of the
satisfaction of the decree, the attachment of the flat
stands withdrawn. Rule made absolute in above terms.”

40. However, while allowing the petition it is made clear that this Court

has not considered the rival claims of the petitioners or the respondent no.2

with respect to the title of the said flat. It is made clear that nothing

observed herein would come in the way of the parties, if the said parties

take appropriate proceedings in accordance with law, for adjudication of

their claim to the title of the said flat. If any such proceedings are initiated

by either of the parties, before a competent forum, the same would be

decided in accordance with law without being in any way influenced by any

::: Downloaded on – 09/06/2013 17:18:12 :::
43 wp3451.07.sxw

of the observations made hereinabove.

41. In the facts and circumstances, no order as to costs.

(B.R. GAVAI, J)

::: Downloaded on – 09/06/2013 17:18:12 :::