High Court Punjab-Haryana High Court

Municipal Committee vs Daljit Singh on 7 July, 2008

Punjab-Haryana High Court
Municipal Committee vs Daljit Singh on 7 July, 2008
RA No. 46 CII of 2008                   1
CM No. 9929 CII of 2008 in CR 414 of 1994

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                           R.A..No. 46 CII of 2008 and
                           CM No. 9929 CII of 2008 in
                           CR No. 414 of 1994

                           Date of decision 7 .7.2008

Municipal Committee,Ahmedgarh                 ...Petitioner

                           Versus

Daljit Singh                                     ... Respondent.

CORAM:         HON'BLE MR. JUSTICE M.M. KUMAR
               HON'BLE MRS. JUSTICE SABINA

Present:       Mr.R.N. Raina, Advocate for the petitioner.


M.M.KUMAR, J.

This is an application filed by L.Rs. of JD- respondent under

Order 47, Rule 1 read with Section 151 of the Code of Civil Procedure,

1908 for review of order dated 18.10.2007. It is appropriate to mention that

the afore-mentioned order was passed on 18.10.2007 in CM No.17049 CII

of 2007 which in turn had sought recalling of order dated 22.8.2007 passed

by the learned Single Judge (since retired) of this Court in CR No.414 of

1994. The order dated 18.10.2007 reads thus:

” This is an application for recalling order dated 22.8.2007

passed by this Court in CR No.414 of 1994.

That order was made when none for the respondents,

now applicant had come present at least on four hearings.

Main petition was against judgement dated 20.7.2007

passed by Sub Judge Ist Class, Malerkotla whereby objections

filed by legal representatives of Daljit Singh JD in execution
RA No. 46 CII of 2008 2
CM No. 9929 CII of 2008 in CR 414 of 1994

application were allowed.

It was held that Daljit Singh had earlier filed some

objections, which had been dismissed and no further objections

were maintainable. As such it was directed that the decree

holder i.e. Municipal Committee was entitled to the possession.

Decree had been passed about 24 years back .

Somehow or the other Daljit Singh had been delaying the

execution of the decree.

It is directed that notice of this application be

issued only after Rs.1,00,000/- for payment as compensation to

the Municipal Committee are deposited within 15 days. If the

amount is deposited within 15 days then the execution of the

decree shall be stayed and notice of this application be issued to

the opposite party for recalling that order.

With this observation, application stands disposed

of.”

Background facts would require a brief mention. The Municipal

Committee- non applicant had filed a suit for possession in respect of a site

as per the details given in the suit. On 16.5.1973 the suit was decreed ex-

parte against one Daljit Singh (now represented by his LRs.) who absented

after putting in appearance. Thereafter he filed an appeal which was also

dismissed. The Municipal Committee- non-applicant cum Decree holder

filed execution. Daljit Singh JD filed objections which were dismissed vide

order dated 12.8.1980 passed by Sub Judge Ist Class, Malerkotla. The

Municipal Committee-DH again filed execution. Daljit Singh -JD (now

represnted by LRs) filed objections which were allowed vide order dated
RA No. 46 CII of 2008 3
CM No. 9929 CII of 2008 in CR 414 of 1994

20.7.1987 and execution was dismissed. The Municipal Committee- non

applicant challenged the order in C.R.No.414 of 1994 which was allowed by

this Court on 22.8.2007 by observing as under:

” … When the suit filed by Municipal Committee had been

decreed and an appeal filed by Daljit Singh JD against that

decree was dismissed, then decree as it is, was to be executed.

When the objections filed by JD Daljit Singh had been

dismissed on 12.8.1980 holding that objections could not be

allowed, then further objections would not have been

maintainable and decree holder would have become entitled to

possession as per judgement and decree dated 16.5.1973,.

In view of the above, petition is accepted. Order dated

20.7.1987 is set aside. It is held that Municipal Committee shall

be entitled to execution of the decree as decreed vide

judgement dated 16.5.1973.”

It is also pertinent to notice that Daljit Singh had expired and his legal

representatives did not appear as has been recorded in the above mentioned

order.

It was thereafter that C.M. No.17049 CII of 2007 was filed on

which order dated 18.10.2007 was passed. The learned Single Judge has

noticed that the decree holder has not been able to execute the decree for

more than 24 years as the applicant Daljit Singh JD (now represented

through his LRs ) has been delaying the execution of the decree on pre-

posterous grounds. Accordingly a condition was imposed for payment of

Rs. One lac as compensation to the Municipal Committee for the issuance of

notice of the application if the said amount was deposited within 15 days.
RA No. 46 CII of 2008 4
CM No. 9929 CII of 2008 in CR 414 of 1994

The payment of Rs. One lac was obviously subject to the result of the

decision of the case.

Mr. R.N.Raina, learned counsel for the applicant Daljit Singh

JD (now represented through his L.Rs.) has submitted that amount of Rs.

One lac has not been paid. He has infact insisted that the order dated

18.10.2007 should be recalled because there was no reason for the learned

Single Judge to pass such an order.

Having heard the learned counsel, we are of the considered

view that the applicant Daljit Singh JD (now represented through his LRs)

was a chronic litigant and had dragged the decree holder Municipal

Committee in long drawn litigation. It is patent from the record that the

objection filed by the applicant-JD were dismissed on 12.8.1980 and there

was no scope for him to file objection once again which were allowed on

20.7.1987. Accordingly, the C.R.No. 414 of 1994 has been rightly allowed.

The applicant- JD has failed to pay the amount of Rs. 1,00,000/-. Therefore,

we do not find any legal infirmity in the orders dated 22.8.2007 and

18.10.2007. The application is wholly without merit which is accordingly

dismissed.

In view of the fact that we have dismissed the application on

merits, we do not feel the necessity to pass any order on C.M.No. 9929 CII

of 2008 filed under Section 5 of the Limitation Act,1963.



                                            (M.M.Kumar)
                                              Judge


                                            (Sabina)
 7.7.2008                                    Judge

okg