High Court Punjab-Haryana High Court

Charan Kaur vs Balbir Kaur & Others on 22 October, 2008

Punjab-Haryana High Court
Charan Kaur vs Balbir Kaur & Others on 22 October, 2008
            IN THE PUNJAB AND HARYANA HIGH COURT AT
                           CHANDIGARH



                                Civil Revision No. 1391 of 2007 (O&M)
                                Date of Decision : 22.10.2008


Charan Kaur
                                                              ..........Petitioner

                                Versus

Balbir Kaur & others.

                                                             ......Respondents

CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA

Present :     Mr. M.S. Lobana, Advocate
              for the petitioner.

              Mr. K.S. Cheema, Advocate
              for respondent No.1.

                    ****

VINOD K. SHARMA, J.

This order shall dispose of Civil Revision No. 1391 of 2007

titled Charan Kaur Versus Balbir Kaur & others and Civil Revision No.

1392 of 2007 titled Kuldeep Singh Versus Balbir Kaur & others, as they

arise out of one and the same order passed by the learned Addl. Civil Judge

(Sr. Divn.), Dasuya as affirmed by the learned Addl. District Judge,

Hoshiarpur.

For brevity facts are being taken from Civil Revision No. 1391

of 2007 titled Charan Kaur Versus Balbir Kaur & others

Smt. Balbir Kaur filed objections against auction of her land in

pursuance to the decree passed against Parlad Singh son of Sh. Bhagat
Civil Revision No. 1391 of 2007 (O&M)
-2-

Singh. The objections were preferred under Order 21 Rules 97 to 103 read

with Section 151 of the Code of Civil Procedure for setting aside auction

proceedings and restoration of possession of plot No. 31. The objections

were accepted and Kuldip Singh, the petitioner in Civil Revision No. 1392

of 2007 was directed to hand over vacant possession to the objector Smt.

Balbir Singh. Smt. Charan Kaur was directed to return the auction money to

Sh. Kuldip Singh.

Objector Balbir Kaur claimed that she is the owner of plot No.

31 situated at village Urmur (Fauji Colony ) tehsil Dasuya District

Hoshiarpur.

Late Sh.Bhagat Singh was owner in possession of the aforesaid

plot, which was sold to her vide sale deed dated 18.4.1995. It was claimed

that Smt. Charan Kaur decree-holder had made an attempt to get the sale

deed executed from late Sh. Bhagat Singh original owner of the plot in

respect of plot in question on 22.8.1991 under the garb of decree dated

25.10.1983. The said decree was not against late Sh. Bhagat Singh. It is the

case of the objector that objections having been raised by Sh. Bhagat Singh

the sale deed was not registered by Sub Registrar, Tanda.

The objector claimed that in the execution application the

decree-holder by deceiving the Court got order of attachment dated

25.7.1990 wrongly and illegally passed in respect of the plot in dispute. The

said order of attachment was challenged by late Sh. Bhagat Singh by raising

an objection that no decree against him was passed. In the revision petition,

this Court vide order dated 1.2.1991 set aside the order of attachment. The
Civil Revision No. 1391 of 2007 (O&M)
-3-

decree-holder chose not to file any fresh list of property of Parlad Singh

judgment debtor but she got the execution application moved by her

dismissed on 2.12.1994.

After the property was detached, late Sh. Bhagat Singh sold the

property in dispute to present objector Balbir Kaur vide sale deed dated

18.4.1995 and put her in actual physical possession of the plot.

The decree-holder did not get the execution application

restored but preferred the fresh execution application and again got attached

plot No. 31 at the back of the objector. The decree-holder even got the same

sold in auction and Kuldip Singh the auction purchaser got possession of

the plot in dispute being auction purchaser.

The objector Balbir Kaur challenged the auction proceedings as

well as auction on the plea that she was the owner of the plot in dispute and

not Parlad Singh the judgment debtor.

The decree-holder questioned the objection petition by taking a

preliminary objection that the objection petition was not maintainable as she

did not have any locus standi to file the objection petition.

The plea of estoppel against her was also raised. It was claimed

that the sale deed dated 18.4.1995 is a forged and fabricated document and

did not pertain to the disputed plot. It was claimed that the sale deed was got

executed by Parlad Singh the judgment debtor to create hindrance and to

hamper the execution proceedings as the possession of the property had

already been taken over.

On merits a plea was taken that the Court was not deceived. It
Civil Revision No. 1391 of 2007 (O&M)
-4-

was claimed that the proceedings were carried out legally.

The issues were framed and parties were allowed to lead

evidence on the objections filed by the objector. The objector proved on

record the sale deed dated 18.4.1995 as Ex. O-1. The extract of entries in the

scribe register were also placed on record as Ex. O-2. The Deed Writer

proved the writing of the sale deed produced on record and in support

thereof he produced the extract from his register. The copy of the Sanad

allotment in favour of late Sh. Bhagat Singh as well as certificate were also

produced on record. The petitioner examined Jarnail Singh, Patwari.

The learned executing Court allowed the objections by holding

that the sale in favour of the auction purchaser is liable to be set aside and

possession is liable to be returned to the objector. It was also held that the

decree-holder was liable to refund the amount to auction purchaser.

Whereas objection with regard to the locus standi of the objector was also

decided against the decree-holder. The decree-holder as well as the auction

purchaser preferred two separate appeals, which were consolidated and

disposed of by a common order.

The learned lower appellate Court had affirmed the findings

recorded by the learned executing Court and, thus, dismissed both the

appeals.

Mr. M.S. Lobana, learned counsel appearing on behalf of the

petitioner impugned the orders under challenge by alleging that the

petitioner is victim of injustice as all efforts for recovery of compensation of

Rs. 50,000/- awarded to her by the Civil Court for murder of her son have
Civil Revision No. 1391 of 2007 (O&M)
-5-

failed and the judgment debtor Parlad Singh in connivance with his father

Bhagat Singh and his brother Dukh Bhajan Singh has been successful in

delaying the execution proceedings with one objection or the other.

It is the contention of the learned counsel for the petitioner that

the plot was got attached but no objections were raised to the attachment by

Bhagat Singh or any of his sons or spouse and thus the sale was affirmed. It

was claimed that the objections by the objector Balbir Kaur were not

competent as the sale deed executed in her favour was a fictitious document

as no sale consideration was passed on and, in fact, the sale deed was

executed to defeat the rights of the decree-holder. The learned counsel for

the petitioner also challenged the findings of the learned Courts below

holding therein that the ownership of the judgment debtor over the plot in

question was not established.

The main plank of the contention of the learned counsel for the

petitioner was that Balbir Kaur is the wife of the brother of judgment debtor

and the sale deed records the total consideration having been paid to Bhagat

Singh prior to registration of the sale deed. It has thus to be presumed that it

is a fictitious document prepared to defeat the rights of the decree-holder.

The contention of the learned counsel for the petitioner,

therefore, is that once it is held that the sale deed is null and void, the

objector would have no locus standi to challenge the auction as she would

have no concern with the plot.

On consideration of the matter, I find no force in the

contentions raised by the learned counsel for the petitioner. Without
Civil Revision No. 1391 of 2007 (O&M)
-6-

referring to other reasons it may be noticed that the attachment of this very

plot in execution of decree against Parlad Singh was ordered to be set aside.

In spite of orders of this Court the decree-holder again chose to get the said

very plot attached for the reasons best known to her, therefore, the

allegations of the objector that the Court was misled are not without basis.

It may also be noticed that the only contention raised by the

learned counsel for the petitioner to challenge the locus standi is that the

sale deed is a fictitious document as no sale consideration has passed on

before the Sub Registrar at the time of registration of sale deed.

This contention of the learned counsel for the petitioner cannot

be accepted. The objector proved on record the ownership of late Bhagat

Singh as well as transfer of plot in her favour by way of registered sale deed

which stood duly proved. The transfer cannot be said to be fictitious transfer

as late Bhagat Singh was not a judgment debtor and, therefore, it cannot be

said that the plot has been transferred in order to defeat the rights of the

decree-holder as is claimed by the petitioner.

The non-payment of consideration is not a question which can

be agitated by the petitioner once the vendor and the vendee accepted the

transaction before the Sub Registrar at the time of registration of the sale

deed. The said assertion could not be challenged by the petitioner unless

some interest of party raising objections disclosed in the property so

transferred.

Admittedly, the petitioner-decree-holder has not claimed any

right in the said plot and the right of late Sh.Bhagat Singh to transfer the
Civil Revision No. 1391 of 2007 (O&M)
-7-

plot in his ownership either by way of sale deed or any other means cannot

be subject matter of challenge, as he was absolute owner of the said plot.

The learned Courts below, therefore, rightly came to the

conclusion that Balbir Kaur objector was the owner of the plot in dispute

and there was no decree or judgment against her which could entitle the

executing Court to attach and sell her property. The learned Courts,

therefore, rightly allowed the objection petition. The orders passed by the

learned Courts below, therefore, do not call for any interference.

No merit.

Dismissed.

22.10.2008                                       ( VINOD K. SHARMA )
  'sp'                                                JUDGE
 Civil Revision No. 1391 of 2007 (O&M)
                                        -8-