High Court Patna High Court - Orders

Faiz Murtaza Ali vs The State Of Bihar &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Faiz Murtaza Ali vs The State Of Bihar &Amp; Ors on 9 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.5022 of 2009
                          FAIZ MURTAZA ALI .
                                Versus
                      THE STATE OF BIHAR & ORS .
                               -----------

04. 09.12.2010 Heard learned counsel for the parties.

Learned counsel for the petitioner submits

that the application for intervention and seeking

interim relief filed on 12.01.2007 is still pending. The

decree sought to be executed in Execution Case No.

7/12 of 2006 had been obtained by fraud and

therefore a nullity.

The objection whether a judgment and

decree had been obtained by a fraud or not is a

question of fact and which can be first raised by a

party to the suit, and by another if he is able to

demonstrate prejudice thereby. At this stage, the

contention of the petitioner that the decree was

fraudulent is premature unless and until his

application for intervention is first decided in

accordance with law, where all matters shall have to be

considered appropriately.

Unfortunately, even the petitioner has not

come forward with any statement of the steps taken by

him for expediting his application after filing the same

in the year 2007.

Nonetheless, the Court consider it proper to
2

issue directions to the Executing Court of Sub-Judge-I,

Patna to dispose off the petitioner’s application dated

12.1.2007 for intervention after hearing all concerned

in accordance with law by a reasoned and speaking

order within a maximum period of three months from

the date of receipt/production of a copy of this order.

The application stands disposed.

P.K.                                       ( Navin Sinha, J.)