High Court Karnataka High Court

Sri Venkatarayappa S/O … vs Sri G Muniyappa S/O Late … on 4 April, 2008

Karnataka High Court
Sri Venkatarayappa S/O … vs Sri G Muniyappa S/O Late … on 4 April, 2008
Author: A.N.Venugopala Gowda
.-gun mm

151111

«:2 T "F pr 
HIS TI-IE 4m DA_Y..0__I'f' Ar-RH;   %

nEFoREf*

mm I-ION'BLE MR. JusT1c§§A,_N.  . "

2

 

(I
\. vi'

 

awis 4.-1" k»gr_r:.n:- 3,

g§T"flfE[E",

S11 Vellkatalayappa, 
Aqr:-rl ahni 11' FL'? 1};-wart; 

.5 shun r-I.r..-\Ju..n.u.-H\.1':..a  o. 2' ' it
3/0 Ha11L11r1aJ._;111a1Jpa,-._ ...__  V _
C"nannake ahavaspura' 'xzfiilvagcg '  1.
Kasbav Hob1i,"j;C11ii;.&:an'1aI1i Tait:.k--,' "
Ko1ar?District..--     '

(By Sri AC'i.__Papi   

 uni__yappa.,
  ,4\gar]"s3h'n11t 60 years,
'  l£:.t£;.N.a4.ya_ya_nappa,
' Nidaigurld Village,
 ;!l\'\-I; ("Pa-Enfnrnvan;
lxmnyq 1Ivuu., \..zu..|.u.x.1:I.|.|.J.¢:4.Lu.

H' " z i{glai' District.

 Sh Munishamappa,
 Aged about '7 8 years,
S10 Eerappa.

S-1i Iiallappa,
Aged about 40 years,

C3 I '''L 151-: n. :cl.1.'|.-I n-'mm I'lI'II'2n
I-1',' L5 IVI. LI.1I..I.§L1Cl:IllQ-IJIJCI'



Ix.)

4. Sri Ecmppa,
Aged about 38 yeam,
S/0 Munisllamappa, 

5. Sri Krishuappa,
Aged about 38 years,

S] :3 Vcnkatarappa,

6. Sri A.K. Nalayanappa,
Aged a'nm!f. 65 yemffz,
S] 0 Dasappa, V V'

7. Sri Vcllkatappa-1,  H _ _
Aged ahouitfifl yegiam, " * _ _ _ V_ Z
3.1-;     " _  

Q 62...: n.."r...1..-'1'".'._,.}Vt.'  [.4-..,--.;'., 

UV IJJJ.   ..IfI3J C4 Jlltjvl'
Agngl ra"vno11t"--f§.5_ yam$;_,
I 0 I\'ii'tiT]1fiS.'t1a.l]1£:t})})EEL,

9. 311'. Pilla Vt;1i}rA§tfi;}12ay:35t11z;;a,
Agc=.-Id 4_a'ho11t 'F30 Ayenrfi»,
. S] 0 Mupiahamappa,

 l'§¢_3s.2 to 9 a11:"i'tiSit1cntB of
r"~1..,',.-';.'.1.._,..1.,............-. w;11....u
\.r'J._'».'C1.¢4.I--I-.lC>Ll'.\':§3.IIQ.V W LII (51 V I-I-I35'-.r,

3  _ Kaahéittflvrxhli, ('2l1in1amani'I'al11k,
. Kain; D;i§.ii'cit.

  -V   Rcspozxdcnts
( B_y'S1:nt. S. Sushc-.ela_. Adv.)

 _ A This Writ Petition filed u11dc1'A1'tic1us 226 and 227 of the
Culjslitutioxx of India pmying to quash the older dated
'£.2.2005 passed by the Cirmrt ofM1msifi" 8:. JMFC, Chintamani

"  Execntion No.18;'2{)02 vista .A..n:3.exur.e 



U)

"T"|.:u .u;££l-1.... 'l.,...£..... 1..."... 1...... .. I .....
111.15 1JCL.lL1U1l. 11:1 .1115 US Ll IUD IVFU.

iiii

-.;« .V.L'- ._ ,.:.. .f. fi.'.-.
 'ill I v 

pronouncement, this day,   

pI'0Il0LII1Ct3d the l'ullowi11g: 

In this writ, pctitioll, 'VL4le$§a}i.Ly   o 1}*dc:1' dated

01.02.2005 passed i11--....V}:'3);§::. no. 113i 1.98'? in 'uh:-:

 Cou1'i. 01' the then Mu11siIl', at. Chilltalmmri, for decrct: of

pcznuanent injunction against. 1'espo11dt:11L N052 to 9,

\/

K .



which was dt-JL1't:t3d on 25.03.1995. The  

t\ 1'

dismizsseti on 07.12.2301. 1* l1'iiUIl:€:3,1T'i'_Ej1{:'l4l:5 iiietii  EXt:(f:i.3u('JI1 '

No.18/2002 to lake acLiu1x   Lo 

alleging willful (1iS0b6diBI1C.t;   'tile  ;16t.'.I'('JC for
pt:1'ma11cnL  {11;::u1. In Lhc
cxecutiun cast, 1*" 1',-::s~~of:"-"hi'*'--V'A1I.:~_  11 -:1 I
LiI1d(3I'        and adj udicatc
his 1'ig11_L.W V'   had posted IA No.6
for llt§.i«§I'i11g¥ has filed IA No.7 l_lIldt3I' Section
151  fluid:   u.i'.'uiu1st:ll' and his wilxicsses
u.0.pruvc L11' i:;I3's"1;.g,c'r'fI'.fi'."t"".-£135 1i1a"-as in L?' NLL6 ' '11} L" decide the
 IA No.7 was co11Le:sLt:d by the
 1u.Jldc1'. Co11sidc1'i:ng IA No.7 and
o123(:s;ti§9';1.eVs".VLl1c1'cLo, Executing Court. llas allowed IA No.7

t__I_1'¢:¢_:I..,ug Lhc: applicant and dt:L:1't:e I10ldt3l' to pl'0Ct'.(:d with



fiogtentions:

3. S151 G. Papi Ruddy, lealncd    
pelituer conteudtzd that, the dc1gs. I'-'lt:'...e.:t:>11L«::11dt:d that 1'e:spom.1c11l,

pos$c§*.sic;11~« by producing u1ai.t':1riai pr<3oi',
   Sfitikh into the 11011 existing right and
   the claim is wholly u1111t:cc.-ssary. H6
 provision under Rule 97 ofOrde1' 21 is not
  'Par a pcmuu 'mm is net 9. }.:.1'Ly in E11...
 i3#,Q:'5cdi11gs and 1161106 IA No.6 filed by 1" 1'_acLing"i'11§ga1i_§»  a_11ti uii1. 

excess of the ju1'isdicl.io11, 11as -alltajwezil  " W~i1Li1it;_a:1.1i

considclmg the rights o1't11:5_}'m_tiLiu11e1'.

4. Per co11t1~g,, '_   COU.1lSt'3l
appearing for  l11e  that, £116
pt:.LiLiL)11t_:1' 1:445'  Ll1aL mlbsequellt
events  it has 11%' 11 a.:i*-sway i ~
that,   right, Lille and ilxtcrcst
ovcar Lhfz' ..p1 'ope1'~L§  O.S. Nu.113/ 1987, that there

is ;sL1pp1'cssim1" or énatclial [ants and :rcco1'd by the

gwtiiiezzcz :-41-1 inif.is.a.I._.,u; uf t:.>gt:.maI.in11 111 at: miiltsas before

 .Li'I<':_ .E}£éU1_1JL37."{1g" Cuuri. is  and uicgm  She-; 1"'uif:'

cdi'1Lcu('it':d""L11at., sinct: tlxcrt: was abuse of due p1'oc,'.



A ate.-.9-3., ills: rruilzi "mi. mi-as  1' 1'

'H-I

hold an enquiry into the 1naLl.e12... to ess[abliSl1  

pleaded in IA No.6. She eolltelfied   flit:

fact. that, an enquiry in IespTeC-L01' the V1uaLLL§1'S'~«ig5:i-eigeel in EAL'

IA No.6

-

r

Nc_>,6 i: (.3-_1_let,1. I01′ wiilV;Q.1L;1VViLA’*v:l_1t)’1g1LAiI1s£..2,.’
ca11’uui_ he decided, 11:-ass passed the
impugned o1’§ie§”, as illegal nor
passed in Counsel relied
on the of {;}(>u1’L and this Court in
sup? L’. :11-91′ A ‘

5. g ‘ C¢)11side1’_i1ig”l.l1e. rival contentious and record of the

.. …..,. .,.. -.. .11}! c«_I11.~:i¢.ie1’M lit 11 i..’:

. ” Wheiher the Exet:u.Li11g C;uu1’i. has

‘jcommitted any illegality in ordering to hold

= “enquiry into the claim/objectiolls raised by a
third party to the execution?

Reg, us.

V% = 15* respondellt has filed IA No.6 under Order 21 Rule

9?’ GPC1 in the Executi11g Court, objecting the execution of

” “”fidi~1’v’ii afiifiiilpaiiyfiig

I.

./.1

;1,___ _1.___:_._. 1… 11… ._._.1.’.4:._-.. , 1’__ :1
L116 UUUI CC Dy U163 1Jt3l..1l.1U.l.l 1. Hi L1

I

1.. “n.6, it, its 51.:-.a_I.t:.«.}. 1..1i:.:I.L ht: w_._ 1_.)L :1 :_.Lhc

moctzediligs, he has got an ilxdepeiideixi;»:i§;E.1i’~<§vt:I° _1}:i::» 'V

petition sclicdulc pI°upt:rLy a1u11g4wit:;l1Titigxiéz gfixc

suit property is a tank bed ove1*..v&hic11~,[V:i1uj '}!(§1}S£§I1 11:15»

got absolute right, _U1aL iiciicieiii and the

53

judgmmii. d<:l..u1's by 5£;s;l1u.~s;€.$.ig: '4 have £.L……L1_1.1
fi'auduleI1L dctrrctj. i11a.i"i1is light. has to be
adjL1diCai.t'__3.".1' by i;1.ui.,1i11g__a1;.cl-1qif1i1y,,as he was not a party

to meiiiii -…,Vp1»'fitx:ccdiI1gs. The said

applicatioxii wtis by' the peliliolier.

'7'. -I1; filed against the t.it:c1't:e passed

and confimitzd in RA 1311995, in

WI-5 1

tizii-3-ietiiiu1'c1', this '"icu1'!. in L18 juL.,gm:::1¥_ uaicd

r'

6.4-.2004 held as Follows:

“However, it is ObSt31’Vt3d that any deems
that has been granted by tn-.5: ‘I’rial Court 01”
which has been coulimied by the lower
appellate Court will not ensure to the benefit of
tin: 1’cspo11de11L–plai11ti[i’, if ullzinlately the grant.
made in favour of the plaintiff is set. aside by

1… …–……L. .,… ‘tn . . ‘ #5
‘uic: uuiup-:’u:,ut W’ L 61 auilmnty.

.

V

-r

8. Pts{.i1.iu11t:1* and a.110L11e1′ pt3l’SUI1

1 l1’nQt-*.r-1:351:05 gt )1 It ‘.f_-‘_.’l”I’ Ti’! H)

1. V . _ H ..-c, V . . V . , H -05°

C’;hi11i,a111a1I1i, agaimsi. $01116 uf ‘Lhc: ‘1’e:$p011dt:1§S.:sA i”1<i1't-:i)z1.'*T'1'1'e:*?

TallSfl(1E11-, Chintamaixi by "Vé§I1.vi: '!fJI_V.lt31l" ;§1.V€)1.2001
passed in case V'{;aAiv1cc]lcd the

grant dated 24:5.1985_ 18 gulxlas of

('F {"'.1I:I.\1'i'1:I.1I4'r=-s:.}" u\n.nw.nI1-u 1'n;.uh-\ '31: Iuntru :1'
In' _ L-ll 'JV. l.LI '§' lulu' 'J LI' I. N!

(7.5: ,.

If.-I’ll “E1
J.I–aInlL\dI, L1 1. \..«u. .1.|

1 S34. .E*_~1’u.i.?.

of the pevliviidlitfij’. ” F'<:Vi;ivi;_iu_1Vit':1:' am anolhcl' pt:I'S011 had
p1'efc1:rcd_ agai11.-st. the said order in

RA(C1dii)V.:_-£35:20-2)()4'i)'i lht: Assistant Cu1u111issio11t:1',

C1njlgkaballéip-mjV_ S'ub;Di§isiun. The said auLho1"il.y by an

'1«\'I|lI'¢'_"l'1 2'!'-nfaiw' 0 P7 'nxu :}':|_-1rr:_L\_L.~:.u:| ('sun rnrnwsunml
' \J."'\'.l\.u» '..:l¢–'.'..LL; £1 . I o £l\J\J ,I. LMICD \|.J»t'.'.'J-$.11-C'\'.'.'\.–»l.:I. L1 ILA _EJl¢(3.I.u

s3a'pseq:'icz%M;1u§gL'ijctiuona had filed RA 152/2001-02 be['o1'c

l11tE* D¢;.pu'ty" Co1Im1is:sionc:1', Kolar District, under Section

. 50 .91" KaI'I1€i.L':1k%i Land RBVBIIUC Act, 1964 qucesljoijing

i4:lj'£:' 't:a11cel1atjo11 of the grmit. by 'I'al1sildar and its said

Co111mi3si011c1' by an o1'dt:1' dated 3.6.2006 has dislnissed

p…

C)

“1..-

the appeal and has or(‘1eI=ed in ‘r e 0’v”‘”i’ i.}i.e__

the custody of the Gove111n.1enl. a_11d_i.o Ins:-ii1’1’t::ii11 l’;he’ _:sa111ex

as “tank bed”. The said. o1’de1′ ;§.ppe’a1.’3 Le._ Imve

finality as no matelial is 1J1’uyit;ee(1 belb1’e_1iie,e§i1ewii:g

9. From the said p:fQeeecii1_igs leleal’ that, there is

p1′””a .:..eie {die-m L —

peLilio11er1 ._tef d.¢¢i.6e Passcd in U_S_
No.11?3/ figied .1995. Pel;il1’une1′ has not
b1’ot1g1i£ “Lhe Executing Court. the said

p1’0eeedi11gs, ‘w,l1_V1iel1 have lakeli place in respect of the suit

, 1;1’_i)pe1′{.” ikemre the nevenue ..u!l1u1″m.,e. bmm £11.. ;._.1’u:.~:-;;1.l

uI” Lhe”S:iid_u;i;(ie1’s passed by the Revenue Aui.i1o1’i’t.ies, it is

p1’ii11avf::.~icie”t:lea1′ Lhal, the claim made by the peli1.ione1’ Lo

3 i.he4_esuiL p1’ope1’l._y has become questiomxble since the grant

7.-{>f the p1’ope1’Ly made in hits favour has been cancelled,

1

pl.-‘I. 31,’;-. 1–4.31.»-nu .-.l”fi-.-uu_u1 111: I an ‘II 11!!-Tl’ Lil!’ Il\’|”;t’.ll-‘G. 11! ‘I’ll’
W111 11 11:1 bL».|.1 C.Ll.1J..l.I..u.l.4\4l. IJ L.11La 11.1&5.s\.u. ¢4I.l_I.|—.l1\.J.1a.(.L\..I’I..rn JJA -…..-u

ii

A .1′ _ n.,.;’Hi_
1-1 9%; uu ,u11o_–.~’:_)1

5.». ” I -‘AA ,
J_II-

,4 r”lJ’\l”\.

,,_, r _ A ., W ‘.~__ ,
IIIHUC DI1 D.”l.£U ‘f 1 V

.j1’7i

Exticuiilzg Court. by the 1%’

uonsidtsralioll. Since the lower

1″: _.

1.13.

Icspuiidtzzfi. ‘I’t5t}I.1iJ.’t§S » 1

for 11ca1*i11g of a1’gu111t:11Ls_, IfiL_V.I*lp.7 was fi1ed.pwi_ii1–V~a *p1’ay{-:19

in lmld an 9:111.” if’! to H1′

uH._I?’n »’3HMuuI”1:i 1:.’ twin P. ‘ I I

1.. J, 3.. ._,.-., ,.fvt,…….-:,, ,…….., – – ..-

No.6 and to decide L116’1;1::I.iLig:i?»Vfl11t§i’tr§a1′”fqc3f, The Excculillg
Court, has gi;-;,11{.ly t;#.;;i1clu:si011, that for
proving (11.6a£’i_lt:gat[;ipi’1S_;.1ja<1¢'–"by; the applicant. in IA No.6,

an clxcguiity. i.S::.I-e(1:é;:i17Cd'.LD- be ."1'1¢:ld;: to find out as to WIIGUICI'

wiielhel' "appiiC:e;i1'L.-"»LVl1as got light. which could be

01115/'"b3'Vco11dLu:tj11g an cllquiry and without

right, of the applicant cannot. be decided.

1() ."* .t1*;§'é-;' case of Jearqj Ghasimal (supra) decided by

ita1;;1ei1" §si11gle Judge of this Cou1'l., the facts were that the

'"gx:»l.ii.i011e1' lhczrtzin, had obtajxled an order of eviction

…….. .. _ – .. –..1.-. .. r3 . _. .,
i:1g,&:u.L1::n. 11;: puuuI::n'L nu.-.1 uuxu u.u.c1 A y

' 1 .. .. .. . 'M ……l um… .. ….:-

uuuuu .\

12

for deiively oi’ possession, the Execuiillg Co1_,ui 1:aai,’%j~.s:seéee

wa1’1’a11L for delively of possession, feitf””wi;ie”‘1flstage » L4

applicatioll under Order 21 Rt.11e.’9’7’_A_A T ai11d’~98 ‘L11’.-‘£}V’:’$*J.as

filed by Iespondents 1 and 2:”‘tJ:;e1’ei1′;,whiC}.; .objeetedt’

‘I1: 1″: I
L’) I} L.

dismissed holding t.11aL”iAt_s v»’asVii1:1:é:oii1§)et.ei,:L. ‘Tile order was

questioned 1’1; ap’pea1,j;Aw1yjie}1 y§as’«allow«ed set.ti1xg set. aside

the order 1334 V__t;t’te:~’t§3xeeuti11g Court. The said
o1’de1j~oi’n’ (itj'{11*t–.,’ was el1a1ie11ged in the
petitif’i1,,” ‘s’u::-‘ide3j§11** which, the lwsxee Smgle
Judge lxssniemnitgs Lbtloesz

“‘I’11ei’ei’ei’e, Lhe only persolls, who can file an

. , ta-pplieatien rnder Order 2 1 Rule 97 of the
. of Civil Procedure, are (1) the holder of a
decree for possession and (2) the purchaser of
. -sity such property sold in execution of a
” ” decree. No other person has got. a right to file
such an appiieatrion. In ease LA. 1 i filed

by respondents I and 2, who claim. to have
purchased 1/431 share in the p1’ope1°t..y and
claim to have been put in possession of the
p1’opert.y by judgment-debt.o1′ respondent No.3
on 1.4.1986. Therefore, respondents 1 and 2
cannot be said to be the holders of the decree
for possession, because they have not obtained

me decree, respondents 1 and 2

ml” moi. be considered to be the

the property sold in execution ofVVthe~.dec1’ee, V’ V
because ad1ni1.t.edly …iJ1_t_:y o¢1aim;$ to ” .V.l1ave”.

purchased the gpropertyz_ ._ip1*ivsLi7.e
a1’1’a11ge111e1 1L ‘I’l 1e1’el'(:=1’e,1 _i’e:’spo1.1_de1_1t.s 1″ iii ‘ 2

4. ‘ V

do not fall within any-eoiie of?»th.e”eaL.e–gorie:’y
mentiolled in 1eu1_e9f7 ol”€)V1’dee~:_1’ “L3 1 V!.l1.e1 ‘

of Civil Proeed 1.11t:.”» ”

11. In the case of :75 Riehiké-sh
Prasad in AIR 1997 SC
856, the .1lags,l1e1;iVae,Iollowe:

“”” &:11o1;’L”–l11e’a;{“.sresaid sLatut.o1’y provieiolls
‘ .of=.().1:de.1f lay’ down a complete code for

._1-eaoivfiisg’ollezlisoutee pe1’*…aini11g Lo exeoui.io11 of

I:leerec'”‘for “possession obtained by a deere.e–
’11o1<_1eI'._ a1.1d'~.~w11ose attempts at execuiixlg the
'decree meet with rough weather. Once
1'e:siSl'a–Ii-to is olTe1'ed by a pu1])o1't<:d s11'a11ge1' Lo

. .4 {he cleeree 2111:}. which comes to be noted by me
WVE_xé;§:utj11g Court as well as by the decree-
holder the remedy available to the decree-
" —-_.ht_)1t_le1' agaillst such an ubslluciiollisi. is only

" under Order XXI, Rule 97 sub–rule (1) and he
cauinol. E:-y–p:;ieses Sliiili ol;e§1'u<:lion and moist on
re–issuanee of warrant for possession under
Order XXI, Rule 35 with the help of police
force, as that course would amount to by-
passillg and -::i1'cL1111ve11l:ing the p1'o<:edu1'e laid
dowri under Order XX}, Rule 97 in conrloction
with I'('JIl10Val of obsinxtioxl of pl.11'p0."i'i.t3d
strangers to the decree. Once such an
«…,».s.111t_;l_io11 its gm the 1'eco1'd of the Executing,

|'_'t\l II" 'N 'Eu (HIT H1" {rm l,_\'lI'l\'I'V–il"; xi4.§'*.ISr\.tn:" .'-'Vi:-A
xzuua l.- :1. ;u \.I.l.IJ'. ;I_x.11. Lu ¢:Lj_.J1.u \.,.o\.».|_$.~ up j._I\.y-If?' -,:._.|_1.1.;

Executing Court can tell such "'4:1bstrL1£:ticr1ist"
that he must. i'11's'L lose posses'si1.11V1, 1e11.1(i_ their . .
only his remedy is Cto "nicvvke a11V_"app1i'catiL1n 7

u11de1'_O1'de1' XXI, 121,111: 99,CPC"a_1'1:i i}1"1-ayT1.n._if(J1'

u '. ' , 3 . "-

restoration of p(:ssessi0r1.–._ The .i.;ii§1 com {L-‘1 by

the impugned clfdar &111d- jutig111e11.t’f«i11:1s-Vitaken’

the View that theaciily reriiedjfiavaiilable to a
sl.1’aI1ge1′ to L11;-;____ decree wh9__ <;_l£ai111s any
independent…A_ right, *title"v,or interest. in the
.1._……11,n1 ..n".;……,…1.-,1 4;} V1.1"-..';~. 14,. r'\…Im.. VV1 13.4.,
\.lLa\.a.|.k1-|.Q.l 1Jl.\JillE.-'3. L') .i.lJ \J1'J.CI -/\I\…l, 1'\u.1U

99. This View cf: the Higti czourt on the
albifes-aid s1at;u1o;:y.% scilerxie is clearly
L111sU;Stainé1b1e.”” ltlis “r-:’a;sy.– to visuaiise that

$1′-1’i=11i§gt3fI’ ” Le »L_}.1t:.” ‘ti-2:(.,’]»’t:(i who .u1ai111s an
1inaieperitieritr’-51%ght; eae and interest in the
. .A(iec1’e’b:;1.1 _p1-‘g1pe1’Ly’ 1211.1 ‘oi1″er his 1’esisla11ce be1″0re
.act,11alIy dispossessed. He can equally

a:_.;il,a!.§s..11is g1:i_eva:_11ce and ci:=1_i11_1. [.’:_>r mijiitiicgalieii

“of h.is inde*per1-dent” right, title ancl interest in

V L… ,1…’,….’. ..!~ -….-…… .. …….. .-1′ .\.. 1…-;….-
4- L1 us uIv.:\..,1 U yi. u}_Jc.1 ‘Ly U V (:1 1 an it:-I Jucsu. 15

possession as per Order XXI, Rule 99. Order

XXI;”‘}%.:1le~97 deais with at stage wilich is priur

in the -E?LC.’.1_’.1_J,«El.1 execution 91′ 1.;he d.ecree for

_ _’pg5ssessio11 whereili Lhe grievance cl’ Lhe
cb’st1’L1ctio1fist can be adjur;iicat.ed upon before
fiacztual delively 01′ pussessioli to the decree-
‘ ~.l1oIder. While Order XXI, Rule 99 on the other

11211111 d_es11s with the sL111s¢;x_y_.1e11I_., stage in the
execution proceedings where a stranger
ciailniug any 11°gi1’L, iiiie mid i11i,e1’es’L in the
cleeretal property might have got. actually
disposed and claims 1’esL0r::1tiu11 of possession
on acijudication of his inciependent right, title
and i11Le1’esL dehors the” i11Le1’est of the
judg111t:11’L–<iei1'Lo1'. Both these types oi'
enquiries in connection with the right, title and

….-

Uh

. I ‘ V ” V’ V’

-. .4 – _, I f I . [ | ‘ -. ‘ .. ‘ – ‘
1111161631. G1 at stranger LG Jae <ie<:1.'_ee as o_lt.:~:_1'13:_

contemplated by the aforesaid sczheine-of Orderi'
XXI and it is not as ifflttiiat 5u"Ui'1'~–&;1.'~8l1'£d11geIf. to.

the decree can comeixl the ._pict111*e:"on}y' at the
final stage after losilirg. thee ~poseee~s_io11' 1,i'1-1d'*13:_1oL

before it if he is vigg-,;i1a11t'–eI1ou{.*;'it':_;Att;a 'raisezhie

objection and ohsiijuetioil hefoiie 'V!,t1e…\Ma11'a111i'

for possession gets 'e.ctL1ali3'__ executecl against
111111, with 1'espe£:.t :ti.1e'~i;1ig1 1'3o.1,_1rt has totally
ignored the"~V.seh_emeA of Orcier XXI, 'Rule 9'? in
this (:013iif:2C'p'it,ii1.1"ijyi';.ii:va}:iiiig i.i1iti t.i1a{. oniy
remedy of H_s_L'1c_.h the decree lies
1111Liei'.__C)1'd_e1' XX}, Rt1'ieV 99 etliti he has no 100113
s1_;é1..T1:}ii1- to get €a.L'ij111iic;9;tio11….of his 1.2131111 prior to

"l'ii'e._ 11-t:iiv.e1'y" 0iT_'1JQ&iS(3SSi()I1 to {he decree-

.ij1o1i.Ci%3I' in 't;'11e~.,e:;ect1tic:er1' proceedirigs. The 'v'ic–:w

~ . 1a1ke:'1::1.Ȣ.= t;i.1e=1-ili.g[1'~-C:o1f11'l. in this conneetioxi also

1res1;1;siv.1npa1em;1 breach of principles of natural
' H1-::" _ot1-1-1l.1'111:i,i1111.i1.~:-L who alleges to
_ 'i1av'e._a'njy* ;' "111ep"e1'1c1ent. right, title and interest
L'win-the-__Lie1:1'ei1§1i property anti who atiliiittedly

not epaxtjy t.o the decree even though making a

g1ieifa:.1.<..:e'1'igl1t in time before the wairaiii. for

A3-ave:

. \..a«.{L\..

.

ution

is .e1et1J.9.11y executed, 11201116. be told.

_ ” ,,”o1_T”-li1e gates and his grievance would not be
eonééitiered or heard on me1’i’t.s and he wouici be

7.ih3’ow11 off lock, stock and barrel by use of

‘V “police force by the decree–holder. ‘I’h.at would

oiwioueiy 1’ee11i’.. in i1’1e}.1e.1’aE1le i11ju1’y to 31.1511
obst.ruc.tionist Whose grievance would go

overboard without being considered 011 me1’ii.s
and such obstructionist; would he COI]dCII’1I1Cd

to{.all_y 1111hea:1’d. Sl1c.h an order of the
E:-ietzttting Co’1.11’t, therefore, would fail also on

the ground of 11011-compliaxlce with basic
principles of natural justice. On. the oontrcxry
the statutory scheme envisaged by Order XXL

‘/

the Executing Court and it is that acljudioatvbn

…r.. no r-«nrr .. .1.’ ……….., ‘ -.A –. H.
Rule: :71, urn…» ua u:.’Suu-an-ad €fi?”3ié’T-gwfifd

against such a pitfall and provide; ajstamtoryy’

remedy both to the degree-Raider weii_a.5~3 to.

the obstmctionisf to I:.ave”tkezir7*. respect£v.e”.2:vay”‘.ir1 7

the matter and to get f9ro;;9ere’acijudio£ztio2ie’«before
the Court afcd it t:”;c:’.;-_:,’,’o ‘czca’_;”-eae;’~f£c’;é:tr’o:i.L
which subject we hierarchy of.ap1p€aL?–‘1wou£d’
remain binding Iiietiveen fhe_9″‘péxr1ie’s to such
prooeedizzgu sepicrote» suit be barred
with a view to that mulflplicity of
procieediiigs ‘ oaiid j.:artzEj€ei% proceedings are
avoided ancjthe gonivut-“€aid.I’Vc!own by Order XXI,
RuleSa_97 to uucufd remain a complete code
.s2o;’e reinedyfof t!’2e~– ooneemed parties to
,hinge~~..tI:eir«jgr1e12a:iees once and for all finally
‘ fa.-§o;:zeci’ tfr’:.e’r.’r’cse€ves.”

2 (i–1e;ii1;_’e_is by me for emphasis)

12. in the cease-_O”‘.S’.-flee!” “”‘ “”‘ “‘- “‘”” ‘

éi-” rumrv:.~u:a., van lid’

reported in AIR 1998 SC 1754 the

held as follows:

. _ “12– 13. IL is clear that. ext-:cuLi11g Court.
v ‘c.9.n decide whether the resistor or obstructor
is 9. pe1_’-.~:o11 !.;-ouzzd. by the deozee :.;:.11t.1 he 1’e1′:_1eee_=
to vacate the properly. That question also
squarely fails w;ii.i1i11 the atijutiicaioly p1’ocees
contemplated in Order 21, Rule 97(2) of the
Code. ‘ The adjudication 1ue11iju11ecl Lhertairu
need not necessarilv involve 5-2. dcigailerl enrmirv

. ‘ J * ” *1′-“*..r

or collecllon of evldence. Court can make the
adjudication on a(.’uuiiJu:(i facts or even on the
averments made by the resistor. Qf course the

0 /’

can direct the pa7*”s to
for such determination if the Ce1,Lr€jV’e<:leem;~2.".. it'
necessary-" ' ' '- .

(1 tajitfs is by 11_1e~ 11119′ elzipi i:a.é;i§5}. A . 7-1 ‘

13. In the case of Sreeneitiiearnd Rqjeslt
and others reported’ :.$(;”~1827 eerleidering the
quezstion, wlletjtel’ l11Ae_f'(‘:3»1_fF1 jpessessioll of the

1-;-1

H.’ . . . .1 :, __. ‘ _’ _ V
“1’o”e1”.v clafttiguw 11.:d.e1..=e1y.ie1;i 1301′:-LVVV’ .., .,.. .. .. -I
t’ E’ .7 . , . ‘ 1 1 ~. 1′

rs

pally to the T_ ;_’t;eL’1’ee’ .1.iiiii,_ie1* “exe’c;:1itioI1 cm.LiL’t 1’e$.i5’L such
d(:’CI’6ij3 at,fiugiiI;e1t.iu11 of his objection under
Order 2’1.._I~?{L.1le 97 “CAP(_.'{,”aitt”lias been held as fuliuws:

” 1’0, ” VU11(§.eI’ sub–c1au:5e ]. (.)1’tie1′ 21, Rule 35,
the ‘Ex-ec«’uth1g Court delivers actual physical

_ p:o5eeeeion of H1 disputed pmperty Le the
” fdvectree holder and, if neczessary, by removing
attlj/”})t2I’S()Ii bound by the decree who 1.’ei’ueee to
“3.véicat.e the said property. The SigI1ifi<:a11twords
'*"are by relnoviug any person bound by the
decree. Order 21, Ru} 36 eenceives of
ilnmovable pmperty when in occupancy of a
tenant or other person not bound by the
de(:1'ee_, the Couri. delivers poasm-:ssio11 by fixixlg,

a copy of the warrant in some conspicuous
place of the pmperty and p}'{}{J}ai}iii1}g to
the occupant by beat. of drum or other
<:uet0111a1'y Inode at some convenielli. piece, the
subst,a11ce of the dccrep in regard to the

A

-_ .- 1-.._. 1..- .i”.;.’.’.–.1.;;.–..
in ui.uc:1 wmua, int: .m__c;m<s -'–};u'1a__}i';i

propefiy .

gets the Symbolic possession. f3Lf§le3fi’e’2n1, Rule’
99 conceives of 1’esieLa1;ce or o’bS’I1?u_m:lio11pt,olhe.
}_u_n_sr_:t_:2st_ait,)1; of ijmuovable ‘_L:1f0pe1~ti.y _\}v§:e11″i:1aLie –

in execution of a decree ‘§:iy>*”‘an;r pefeo1i”.–..é ‘fthie
may either try’ the. persoii »,’t;:ru”1;d ‘t:;y”‘vti&1eL

decree, clain1ing _ti’l”1e th1*oL1ghju.dg:(ne.1’1t–‘debtor’

or clailning i11(l6po1:L1e11LV”right-I oi: his own
inolucling t,e:r1e_11t ;1ot1’pe;¢ty to t;11e_§L;i;t or even a
sL1’a:uge1′. ‘ ._dc:ci1ee V I1o_ic_.1ei~*,. in such case, Inay
make an e1ppiioa_J:i}:m t.he»_Exec11ti11g Court
co1nplai11i11gV_V’suVe}t1 3iV’eei’e.laI§ico;’ for d.e1ive1’_y of
possessiorit of -the ‘~.p1foperty’; Sub-clause (*2)

5.,*l5’t.-V’…”2.’!;’:l:_~–»»” 19′”.?6=i “”e1_1.”i,;i:~:-I.it..i_’1l;’t.c._>.:; eurpowers the

«Q_1-Q.i1rt.s’—‘ur’}1en_ such claim is made to

.p1*;jeeeLi ” to upoil the appiii:aIi’1.”s

~ . oiaimztf 311:: &ec’ordaI1ce’with provisions (:.ontai11ec1
_ _ l1ez–*ei;1a[1.e1:,”‘~«.3’i’:is_’ refers to Order 21, Rule 101
‘ 4 {es by 1975 Act} under which all
_ _rel_at’£izg to right, title or interest in the

._proper_ty1_ arising between the parties uncter

order’ 21, Rate 97 or Rule 99 shall be

detennined by the Court and not by a separate

‘suit. By the or.r-..e.n.dme-nt, one 319.5 not to go for -:2.

” .,°fre;=h suit but all matter pertaining to that
even if obstructed by a stranger

7._ot2__i::Ldtcated and finality given even in the

* ‘executing proceedings. We find the expression

“any person” under $3.522-c!w.4.se {1} ts uses!
deliberately for widening the scope of power so
that the Exe<::uting Court couici adjudicate the
claim made in any such application under Order
21, Rule 97. Thus by the use of the words 'any
person" it
delivery of possession, claiming right in the
property even those not bound by the decree,

'/

13-: {$11 J Han

……….,w.. 9.5! persons reetssting the

' 2 ,1 .4 + u – 2
an .u.uee .enan…'s 02* {:ther ;',*erser..-;_.e:.a1:mr:-A,' :fia5.,'".$

on their own including G'. strcmgerfi'. .

(Ila l1'c'e is by 111eiJfe1*'ez!;pl1aei5):"

14. In the case of c. Sor§;e~~ as.

reported__ ‘in ” Vebnei{].efi11g

wiieiher Lhil’ ext’ “uuV igxi i.’ 2
the applicalieu deLer1.nini11g the
question 91” ‘ i)rupe1*Ly as e11visage¢.i

u11cie1′,v’£)–1’d.ei”{2’1 E2:§,tle has been held as follows:

“”7, I_lJe”~eflie11L’ of 1’esi:sla11oe or ubsL1’uct.io11

_ ” Qffered—4.by ‘.::1_1y “pe1’so11 the remedy available to
ihe DeC1’eee’«E~f0ic1e1* is under Order 21 Rule 9′?
I’0r_1§;oSseSsion. Order 21 Rule 97 is a elatutoly
re1’n’ed3I.._b:3tl1 to the Decree Holder as well as to

V _ “iJ..;e o’;.Ijec1.r.11′ Lu have I._l1ei1” 1’e:spe¢_:t.i.ve say in the
and get the proper ac’£judicatien before
. i-.he””exeuuii11g This }Ji”UVi§:’iiifi’1 eriaeted
‘with a View to see that Irlultiplicity of

‘ » *’jp1’ocee<.li11gs and parallel proceedings are
aveided, It is also possible that a stranger to
the decree could claim an independent. right,
title and interest. in the ciecretai property and
can ol'I'e1' his 1'esistam:e before getting actually
dispossessed. He could also equally agitate his
glievmzce 5.11;! 931311;; 1'01' 9.1.13 1_1¢_iit_:e_I,.1'e1; cf his
right, title and irlterest in the clecretal property.
'Ti1i:s is precisely whai happeiied in the preeeiii.
Case. The 0bSt1"L1Cti0I'1iStS filed their

\,
/

l\)
(3

nu J. … . ..

.

. 3… ;……. “IL\lh’:’I- .. 1… _”_~:… I:
¢1y1JuL,i-1{1LJ11-:3 brhcvuxg, iuui. ‘timy .-.5__1uu .;’.1§5;};L,V

title and int.ere:_=.t ove ‘ the prop<:rty,'' '

Frmn the primzipleas laid d0w11 ~'afil1t:'"':1t§cj+Sioij»§§'–~1jiiV!.{:(i

above, it is clear that WilfiIi &§_"~.})CI'S(i1JvCiHi1iijl1g 'i1i{lti":L0 1116

}_J1'0pt:I'L_y in his post-:e§;:s1c)1; <)_1__).s{_,'1*:_;_¢_:'i;.j; gg L_lg§:.;-;;A,L_i1v5;;1;t L}; 111::

d(iCI'i3(3 holder 'L0 "L':_u-: suit p1'opt:1'i.y,
Lhc Executing COL_11'l. i§:3 C"c$I11,it_Jt:_'t'fli:;’i:ta_g db5_L1’u_(:t1’u11 against extzculiull

of the,de:t:3ft;6g.a11{iii::,pa.S$.»app:’Op1é::i:tt: 0I’dt’.I’ which Lmdcr the

p1v.1\.Ii..~_=i’s;;_1;.?;4t..1′(.):’d£1f.2»14uR_Li§t:_ 1L3 9!’ CPD is in be !.1′.,a!.I.:.. at-;

a dt:c1t:e.'”i?.V1’u1.x; i-I:_1e’..pe1.:iisaj oi’ the ave1’1nt:nLs made in LA

by Elie’~–1.–5t*1’espo11dt:nL, in the .l£’.xct:uLi11g Court,

L’ C}-.z:}iI:.viin:g *1″igl1l. to the pruptzrty in dispute. l+’1’o111 the

oi Llm t.1-*.:*.::1′.,-:3 hul…,1′ .0 LL: pr

ii1.a_ Lé:1ia1_ on record by Lht: 15* 1’t:spo11dc:11L, 111:: light

(3

pcmy 1:1 qua.-51.10.: “}”}111£–.’. lama

L0 be clouded. ‘The pxnccedings belbw the

R€V6I1UB Authorities were an the ineslamsc of the tlt:Cl’t1(;’

holder, wh¢:1’ei11 findings 1’t:cu1’ded art: advtmse Lo him.

HCIICC, the order of the ExecuLi112 Clourt posting the cast:

r 1′ 1 1 I H
401 au_}u<,.1ca..1am in me claim xnazis Hi EA J

held to be illegal. In my view, tlwj £-});ecL1ifii1g"C{_':«a1i"t:Inns fiat.

3",

comlliitted any excess ju1'isdi<;Li011 Vflbhéd 'B1; iii :i::.~1:§s_%i_11g

Lhe impug11ed order. In viL?w"-qf L116» decla1'é_1liQ1'1'v uf flaw 'my'

the I-Iun'blt: Sup1'e111c__ C3oL11'L__.i1x:1' ~._i_.11t:_v dcCiSi£)1}s__ifvIE11'ed to

the Co115LiLL1tiq1i' Q1" Illitiiii; 'v=Jfi1l.idL1r;: Itaspéct, I am Luxahle to

follow {11t§;"'£i::¢f}§5i£*g11'..1'::1}~:l(:1'eE:(jf." in» the case 01' Jesrqi

T Ghastmal, pm; V

in i.iLs:*_, 1'c'.5L1i_'L, -.r_v"1'i«i..& ~7pt':Liif1o11 is devoid of meiii. auu

" '~ di:.§ji:isg3¢c1.v%wilii'(:t;§.l_,_2e3«.' Advocate fee is fixed at. Rs. 1,000 / ~.

Il..A.i§;L:'i.V_11.iadc clear that the lZ='.xccuLi11g Cmlrt shall

\.=-.ri|.1y.2uL Lrcizzg influenced. in

z«1I_;y"'_« 111a1111e1' by the findings ami o'usc1'va'1io11s manic

U he1't:i11, which are limitcsd for cu11sidt:1'aLiun of the

coxlteuliuils raised befure 1.11:: and! the sauna shall not be

B'/'
/,.

[..;r
t-an

I’:3X:1_Ji’t’:’:SSiOi1 of any opiifion on i.i1_¢::._1116IfiL:’–4.51’Eht:

matter, pending bcfun-: the Exet:L;I.j11g_Coui’L” ” 1: