Bombay High Court High Court

Jayawant Dattatraya Murtadak vs Namdeo Dada Kolhe And Anr on 9 February, 2010

Bombay High Court
Jayawant Dattatraya Murtadak vs Namdeo Dada Kolhe And Anr on 9 February, 2010
Bench: S.B. Deshmukh
                                               1

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 BENCH AT AURANGABAD.




                                                                                 
                               WRIT PETITION NO.990 OF 2010




                                                         
             JAYAWANT DATTATRAYA MURTADAK                                   PETITIONER

                    VERSUS




                                                        
            NAMDEO DADA KOLHE AND ANR                                       RESPONDENT.


            Mr. K.D. Bade Patil, advocate for the petitioner.




                                          
                                                          CORAM : S. B. DESHMUKH, J.
                          ig                              DATE        : 9th FEBRUARY, 2010.
     PER COURT :-

1. Heard counsel for the petitioner. Petitioner is the judgment debtor in

Regular Darkhast No.48/2008 pending before the learned Civil Judge (J.D.)

Sangamner, District Ahmednagar (herein after referred to as ‘executing court’).

The petitioner has filed an application under section 47 of the Code of Civil

Procedure in R.D.No.48/2008, filed by the respondents/decree holder. Copy of the

application filed by the present petitioner annexure ‘F’ is on record. Few of the

facts or proceeding, I am listing herein below :-

a. Respondents/decree holder filed RCS No.456/1986 in the court of

learned Civil Judge J.D. Sangamner for specific performance of Contract. Copy of

the judgment delivered by the learned 2nd Jt. Civil Judge J.D. Sangamner, on

17.03.1993 is on record. It appears from the operative part of the judgment that

suit for specific performance of contract was dismissed with costs by the trial court.

The petitioner/defendant was directed to refund amount of Rs.15,000/- in lump

::: Downloaded on – 09/06/2013 15:35:35 :::
2

sum with and interest @ 6% p.a.on it to the plaintiff within one month from the

date of the judgment. Rate of interest 6% was directed to be calculated from the

date of the suit till full realization of the decretal amount.

b) Judgment and decree passed by the trial court dated 17.03.1993 in

RCS No.465/1986 was challenged by the present petitioner/defendant by filing RCA

No.309/2000 (old RCA No.234/91). This appeal after hearing the parties, was

decided by the First Appellate Court. Copy of the judgment delivered by first

appellate court in this appeal is on record, annexure B. From the operative part of

this judgment of the first appellate court, it is manifest that judgment and decree

passed by the trial court was reversed. First Appellate Court directed the

defendant to execute sale deed in favour of the plaintiffs in respect of suit property

i.e. land gat No. 97, more particularly described in paragraph No.1 of the plaint

after accepting amount of Rs.10,000/- which is deposited in the court and obtained

the permission from the competent authority for execution of the sale deed.

Judgment further says that if defendants failed to execute sale deed in favour of

the plaintiffs, then commissioner be appointed and through Commissioner, sale

deed of the suit land be executed in favour of the plaintiffs. Costs were directed to

be paid by the respondent in appeal to the appellants. This was the judgment and

decree passed by the first appellate court on July 4, 2002.

c) Aggrieved petitioner/defendant by the judgment and decree passed

by the first appellate court, in appeal No.309/2000 dated 04.07.2002, challenged

the same by filing Second Appeal No.292/2002 in the High Court along with Civil

Application No. 5225/2002. Annexure ‘C’ is copy of the order passed by the

::: Downloaded on – 09/06/2013 15:35:35 :::
3

learned Single Judge of this Court dated July 26, 2007. Learned Single Judge of this

Court dismissed the second appeal with no order as to costs, disposed of civil

application directing the remittance of the record and proceeding to the trial court.

d) The successful plaintiffs filed R.D. No.48/2008 in executing court

seeking execution of decree. Annexure ‘D’ is the copy of said Darkhast on record.

e) From the order passed by executing court on 20.11.2009 it is clear

that review application before High Court bearing No.11826/2009 in S.A. No.

292/2002, was pending for this reason progress of the case i.e. execution petition

was stayed till decision of High court. After this order, I have also noticed another

order passed by the executing court on 04.01.2010 below exh.1 on R.D.48/2008.

This order clarifies that review application seeking review of the order passed in

S.A.No.292/2002 by the High court was dismissed, rule was discharged. Stay

granted on 17.11.2009 was also vacated by the High Court on 01.12.2009 after

dismissal of the review petition filed by the present petitioner J.D. Executing Court,

therefore, passed an order that case to proceed further, as per law meaning

thereby execution petition to proceed further. I have also considered order passed

by the executing court on 22.01.2010 below Exh.1 (page 52). The executing court

refers the earlier order below Exh.31, 24, 35, 36 and 51 and further ordered

issuance of writ to Commissioner to execute sale deed of the suit property as per

decree of RCA No.309/2000 on payment of process fees.

f) Annexure ‘E’ is copy of draft sale deed, tobe registered with the

authority competent i.e. Sub Registrar, by the Commissioner, in view of the decree

::: Downloaded on – 09/06/2013 15:35:35 :::
4

passed by the First Appellate Court. The learned counsel for the petitioner has

pointed out paragraph No.4 of the draft sale deed (page 55) wherein, it has been

mentioned that sale deed is executed by the Court Commissioner and possession

of the property is also delivered. Thereafter, further I have noticed the order

passed by the learned trial court page 56 dated 22.01.2010. By this order, trial

court/executing court heard the parties more specifically grievance raised by the

present petitioner/J.D that draft sale deed should not be accepted.

It is not in dispute that copy of the sale deed which is on record,

annexure ‘E’ is not the sale deed, but is a draft sale deed produced before the

court.

Executing court heard present petitioner / J.D. on this draft sale deed,

objection was raised by the present petitioner that draft sale deed should not be

accepted. Learned judge, after referring his earlier order below Exh. 24, hold that

as mentioned in the order passed below Exh.24, no such petition as contended by

the present petitioner is pending before Honourable High Court or Apex Court.

Executing court therefore did not find substance in the objection raised by the J.D.

Exh.32. Draft sale deed filed by D.H. Exh.31 was therefore directed to be accepted

by the court by this order passed on 22.01.2010.

g) After order passed by executing court, accepting draft sale deed

dated 22.01.2010 in disputably, J.D/present petitioner filed an application

purporting to be an application under section 47 of the Code of Civil Procedure

annexure ‘F’ to this petition. The decree holder was called upon to file his reply.

His reply appears on the same application filed by the present petitioner/ J.D. It is

a hand written reply, probably filed by the Advocate appearing for decree holder

(page 61). In his reply, “decree holder has contended that application is devoid of

::: Downloaded on – 09/06/2013 15:35:35 :::
5

merit, Honourable court cannot go behind the decree. This court cannot sit in

appeal to decide validity of the decree as it is a finding by the High Court and

Supreme Court. Application be dismissed.”

h) Trial Court after hearing the parties passed an order on this

application under section 47 in trial court annexure ‘F’. In this, Court passed an

order rejecting said application. This application was at Exh. 51 in the trial court.

This order is passed on 22.01.2010.

2.

Learned counsel for the petitioner took me to the paragraph No.

18-19 of the Judgment of the Trial Court in RCS No.456/1986. From these two

paragraphs, he has pointed out admission of the plaintiffs that separate possession

receipt executed between him and defendant but same is not produced on record.

The court drew adverse inference against the plaintiffs. In paragraph No.19

categorically, Trial Court has observed that “Obviously plaintiff was never put in

possession of the suit property and it is the defendant who continued to be in

possession of it.” Counsel for the petitioner emphasized these two paragraphs in

support of his proposition that Judgment debtor/present petitioner was in actual

physical possession of the property and therefore, there is no question of handing

the possession, there is no decree passed by the competent civil court for delivery

of possession by the present petitioner / J.D. Despite this fact, counsel for the

petitioner strongly contended that copy of the draft sale deed on record annexure

‘E’ is illegal, makes mention that possession of the property is given by the court

commissioner. He submitted that this draft sale deed is now accepted by the

learned Judge by the order dated 22.01.2010 below application under section 47

::: Downloaded on – 09/06/2013 15:35:35 :::
6

annexure ‘F’ . He has also invited my attention to all grounds raised in application

under section 47. Copy of which is on record.

3. Principal two submissions are addressed to this Court. One that,

draft sale deed makes mention of delivery of possession and has been accepted by

the trial court illegally, despite the fact that there is no decree passed. Another

submission of the counsel for the petitioner is pertaining to recession of contract.

4. The trial court in its order below Exh. 51 has observed that Judgment

debtor i.e. present petitioner has not mentioned the date on which he has

deposited amount of earnest money and interest in the court or date on which

decree holder has withdrawn the said from the court. Trial court therefore, on this

point arrived at conclusion that there is no substance in this submission that he

has deposited amount of earnest money with interest. On the point of alleged

permission to be obtained, executing court recorded a finding that appellate Court

had not directed the plaintiff/decree holder to obtain permission of the competent

authority to get execution of the sale deed. It is pertinent to note that Appellate

court, on the contrary, has observed that on the other hand, it had directed the

defendant/ Judgment Debtor to obtain permission of competent authority by

accepting the balance amount of consideration of Rs.10,000/- which is already

deposited by the plaintiff. Executing court therefore hold that there is no

substance in this submission also of the J.D. / petitioner. Mentioning of delivery of

possession in the draft sale deed also has been considered by the executing court.

It is a categorical observation of the executing court in the order impugned that

decree holder has also not claimed possession in this execution or there is no

::: Downloaded on – 09/06/2013 15:35:35 :::
7

direction from appellate court to deliver possession of the property to the Decree

Holder. The executing court arrived at a conclusion that application under section

47 of C.P.C. filed by the petitioner is not maintainable in view of the fact that there

was no response to the notice under Order 21 Rule 22 of Code of Civil Procedure,

served to the J.D./present petitioner. Executing court found it a belated attempt

however dealt with the application on merits and rejected the same.

5. The procedural code i.e. Code of Civil Procedure contains around 52

Orders in the First Schedule. Biggest is the Order XXI comprising around 106 rules.

To obtain a decree from civil court successfully is itself is a task for the plaintiff-

litigant. If plaintiff litigant succeeds in his attempt, it is another aspect of the

matter for him, if he is drived up to Honourable Supreme Court to substantiate his

contention at all levels i.e. at the level of First Appellate Court, Second Appellate

Court and ultimately if SLP is filed before Honourable Supreme Court, he has no

option. The plaintiff-litigant even if succeeds to support the decree passed by the

Civil Court at the first instance, uptil the Honourable Supreme Court, his ordeal is

not over. The plaintiff thereafter is required to approach to civil court to seek

execution of the decree by filing Execution petition. This point of time comes in the

life of plaintiff-litigant after many years, figure may differ from case to case. In the

case on hand, the respondent decree holder has undergone this ordeal.

6. Order XXI Rule 34 is relevant in the case on hand. In view of

undisputed fact that there is a decree passed by the First Appellate Court for

specific performance of contract. Order 21 Rule 34 comprises around 6 sub rules.

In the case on hand, we are at the stage of Order XXI Rule 34 Sub rule 4.

::: Downloaded on – 09/06/2013 15:35:35 :::
8

Indisputably and as I have recorded in foregoing paragraphs of this order draft sale

deed is placed on record, copy thereof is served to the petitioner/judgment debtor,

his objection is recorded, rejected by the executing court and draft sale deed is

accepted. Sale deed conveys title of the subject matter i.e. movable/immovable

property from seller to purchaser. In my view, there is no perversity in the order

passed by the executing court.

7. Executing court in its order has observed that the application under

section 47 is filed at belated stage. Record shows that at every level Judgment

Debtor tried to file proceeding to delay the execution of the decree passed by the

First Appellate Court. In my view, no case for invocation of extra ordinary

jurisdiction under Article 226, 227 is established.

8. Writ petition stands dismissed in limine. No order as to costs.

Executing court shall proceed with the execution in accordance with the provisions

of law.

( S. B. DESHMUKH )
JUDGE.

…..

aaa/990.10

::: Downloaded on – 09/06/2013 15:35:35 :::