C.R.No.2915 of 2009 (O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.2915 of 2009 (O&M)
Date of Decision : 02.07.2009
Om Parkash ...Petitioner
Versus
Sube Ram etc. ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
Present: Mr. Gautam Dutt, Advocate,
for the petitioner.
HEMANT GUPTA, J. (ORAL)
C.M.No.14937-CII of 2009
The application is allowed and Annexures P-5 to P-7 are
taken on record.
C.R.No.2915 of 2009
Challenge in the present petition is to the order passed by the
learned District Judge, Faridabad, on 20.11.2008 whereby the appeal
against the order passed by the Executive Court on 27.9.2007 was
dismissed.
A decree for specific performance of an agreement dated
28.4.1997 was passed by the Civil Court on 21.2.2002 in favour of Sube
Ram and against Ishwar Singh. The plaintiff was granted one month time
to deposit the balance amount. The application was filed by decree-
holder for extension of time for depositing balance of Rs.38,000/-. The
said application was allowed. The amount deposited by the decree-holder
was withdrawn by the judgment debtor as well.
C.R.No.2915 of 2009 (O&M) 2
The petitioner has purchased the land from judgment debtor
Ishwar Singh vide sale deed dated 17.5.2005. The objection filed by the
petitioner are that having purchased land from Ishwar Singh, he is a bona
fide purchaser and the sale effected by Ishwar Singh cannot be interferred
with in execution of the decree passed by the learned trial Court.
Both the Courts below are found that the petitioner has
purchased the property during the pendency of the execution petition and,
thus, such sale is subject to doctrine of lis-pendens. The doctrine of lis-
pendens is absolute and the petitioner cannot be permitted to raise the
plea of bona fide purchaser, since the sale was during the pendency of the
execution petition.
In view thereof, I do not find any illegality or irregularity in
the impugned order, which may warrant interference by this Court in the
present revision petition.
Dismissed.
02.07.2009 (HEMANT GUPTA) Vimal JUDGE