Allahabad High Court High Court

Ajai Kumar Varshney vs M/S Hajari Lal Kishori Lal And … on 6 August, 2010

Allahabad High Court
Ajai Kumar Varshney vs M/S Hajari Lal Kishori Lal And … on 6 August, 2010
Court No. - 4

Case :- CIVIL REVISION DEFECTIVE No. - 106 of 2010

Petitioner :- Ajai Kumar Varshney
Respondent :- M/S Hajari Lal Kishori Lal And Others

Petitioner Counsel :- Manoj Kumar Gupta
Hon’ble Krishna Murari, J.

Heard learned counsel for the applicant and Shri Diwakar Rai

Sharma, who has put in appearance on behalf of respondent no.

3.

Undisputed facts are that during the pendency of the objection

filed by the applicant, which was registered as Misc. Case No. 27

of 1982 to the execution proceedings, evidence of the respondent-

decree holder was closed. After about two years, application filed

by the respondent to recall the order was allowed. The judgment-

debtor challenged the recall order before this Court by filing Civil

Revision No. 732 of 1987, wherein the operation of the order was

stayed and as a result, the proceedings of Misc. Case No. 27 of

1982 remained stayed. Ultimately, the revision was dismissed vide

order dated 08.09.2009 and the proceedings before the executing

court resumed. Misc. Case No. 27 of 1982 was pending before

Additional District Judge, Court No. 9, Aligarh. After the

proceedings were resumed with the dismissal of the revision by

this Court, somehow the record was transmitted to the Court of

Additional District Judge, Court No. 11. An objection was raised on

behalf of applicant-judgment debtor that there being no order of

transfer passed by District Judge, the record could not have been
transferred from the Court of Additional District Judge, Court No. 9

to Additional District Judge, Court No. 11.

Shri M.K. Gupta appearing for the applicant has submitted that in

view of the provisions of Section 8 (2) of the Bengal Agra Assam

Civil Courts Act, without an order passed by the District Judge, the

record of proceedings pending before one Additional District Judge

cannot be transferred to another Additional District Judge.

Shri Diwakar Rai Sharma appearing for the respondent states that

revision has been filed raising a technical plea to delay the

proceedings.

It is apparent from the record that the execution proceedings are

pending since 1987.

Considering the facts and circumstances and without entering into

the question as to whether there was an order transferring the

record from Additional District Judge, Court No. 9 to Court No. 11

and whether he had jurisdiction to proceed with the case, interest

of justice would stand served by directing the District Judge,

Aligarh to decide the proceedings himself as expeditiously as

possible.

The civil revision, accordingly, stands disposed of.

06.08.2010
VKS/ C.R. (106)/10