High Court Rajasthan High Court - Jodhpur

Smt.Kumari Devi vs Smt.Naurangi & Ors on 25 September, 2008

Rajasthan High Court – Jodhpur
Smt.Kumari Devi vs Smt.Naurangi & Ors on 25 September, 2008
SBCSA NO.260/2008- SMT. KUMARI DEVI V/S SMT. NAURANGI DEVI AND ORS. . : ORDER DATED 25.9.2008


                                            1/6

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                                          JODHPUR.


    S.B. CIVIL SECOND APPEAL NO.260/2008

    Smt. Kumari Devi

                                              versus

    Smt. Naurangi Devi and ors.

                                     PRESENT

                  HON'BLE Dr.JUSTICE VINEET KOTHARI


    Mr.B.P.Bohra, for the petitioner
    Mr.Sajjan Singh, for the respondents.



    DATE OF ORDER                             : 25th September, 2008.

                                          ORDER

1. Heard the learned counsels for the parties.

2. This second appeal is directed against the concurrent judgments

of two courts below whereby the Courts below have rejected the

objection of the appellant Smt. Kumari Devi under Order 21 Rule 97

C.P.C. The learned Appellate Court of Dist. Judge, Palie while

dismissing the appeal No.35/2008 on 10.9.2008 upheld the judgment
SBCSA NO.260/2008- SMT. KUMARI DEVI V/S SMT. NAURANGI DEVI AND ORS. . : ORDER DATED 25.9.2008

2/6

of the learned trial Court dated 9.10.2007 and thus both the Courts

below held that the appellant – objector Smt. Kumari Devi being

daughter of the original judgment debtor late Sh. Banke Lal was

impleaded as legal representative during the course of appeal and

therefore, was bound by the decree as legal representative of the

judgment debtor.

3. The Courts below also found that such objector had no right to

retain possession of the portion of the suit property in her

independent capacity since after her marriage in the year 1987, she

had gone to her in-laws’ house, where alleged construction claimed to

be done in the year 1983 was by her father late Sh. Banke Lal over

which also, he could not claim any adverse possession against the

decree holder and therefore, the objections under Order 21 Rule 97

C.P.C. were not maintainable as the petitioner could not be said to be

a stranger to the proceedings.

4. The learned appellate Court also upheld the said order on

10.9.2008 and held that it could not be said that the objector was not

aware of the decree and the cause of action for raising objection arose

to her only when the sale-amin visited the suit premises for taking
SBCSA NO.260/2008- SMT. KUMARI DEVI V/S SMT. NAURANGI DEVI AND ORS. . : ORDER DATED 25.9.2008

3/6

over possession of the suit premises. The appellate Court also held

that the objector could not contend that she had got construction of a

room, pole and toilet 23 years back and was, therefore, owner by way

of adverse possession of the said portion. The appellate Court

reiterated that the objector having been impleaded as legal

representative of Banke Lal was bound by the decree and could not

be said to be 3rd party or stranger and therefore, the provisions of

Order 21 Rule 97 read with Order 101 C.P.C. were not attracted in the

present case.

5. Being aggrieved by the said judgment of two courts below, the

appellant – objector has approached this Court by way of present

second appeal.

6. Mr. B.P. Bohra, learned counsel appearing for the appellant

relying on the decision of Hon’ble Supreme Court in the case of

Bhanwar Lal V/s Satyanarain and another reported in (1995) 1

SCC 6 and in the case of Anwarbi V/s Pramod D.A. Joshi and ors.

reported in (2000) 10 SCC 405 submitted that Rule 35(3) of Order 21

applies where person resisting execution of the decree is bound by the

decree, whereas Rule 97 applies where “any person” resists execution
SBCSA NO.260/2008- SMT. KUMARI DEVI V/S SMT. NAURANGI DEVI AND ORS. . : ORDER DATED 25.9.2008

4/6

of the decree and therefore, the enquiry is required to be held under

Order 21 Rule 101 C.P.C. before the decree can be executed. Even

the obstructionist in possession can only be dispossessed in

accordance with law and the decree holder has to take appropriate

steps under Order 21 Rule 97 C.P.C. for removal of obstructions and

to have the rights of the parties including the obstructionist

adjudicated under Order 21 Rule 101 C.P.C.

7. Mr.Sajjan Singh, learned counsel appearing on caveat

vehemently opposed these submissions and urged that the objections

raised by the appellant were not maintainable as the appellant herself

was impleaded as legal representative of Banke Lal, original

defendant and judgment debtor and she being herself the judgment

debtor, she could raise objection under Section 47 C.P.C., but not

under Order 21 Rule 97 C.P.C. as she was not a stranger to the suit.

He submitted that the judgments relied upon by the learned counsel

for the appellant are not applicable in the present case and since both

the courts below have concurrently rejected the objections on this

ground and have also found that she could not claim any ownership

right by way of adverse possession over the portion of the property,
SBCSA NO.260/2008- SMT. KUMARI DEVI V/S SMT. NAURANGI DEVI AND ORS. . : ORDER DATED 25.9.2008

5/6

no substantial question of law arises and the present second appeal

deserves to be dismissed.

8. Having heard the learned counsel and having given my

thoughtful consideration to the rival contentions and the judgments

cited at the Bar, this Court is of the opinion that no substantial

question of law arises in the matter requiring determination by this

Court under Section 100 C.P.C. Admittedly, the appellant – objector

is the daughter of late Sh. Banke Lal and was impleaded as legal

representative of Banke Lal on his death during the course of appeal

and once the appellate Court affirmed the decree passed by the

learned trial Court,she was equally bound by the decree as other legal

representatives were. She could not said to be a stranger or third party

to the suit and therefore, the objections filed by her under Order 21

Rule 97 C.P.C. were obviously not maintainable. Further since the

Courts below have also given their findings on the claim of the

appellant that she was not the owner of the portion of the suit

property having constructed the same herself, such being findings of

fact by two Courts below, do not require any interference by this

Court under Section 100 C.P.C.

SBCSA NO.260/2008- SMT. KUMARI DEVI V/S SMT. NAURANGI DEVI AND ORS. . : ORDER DATED 25.9.2008

6/6

9. The judgments cited by the learned counsel for the appellant

are distinguishable as in those matters, objections were raised by a

stranger to the suit, which the appellant – objector is not.

10. Consequently this appeal is found to be devoid of merit and the

same is accordingly dismissed. No order as to costs.

(Dr.VINEET KOTHARI)J.

Item No.S-2
Ss/-