Bombay High Court High Court

Bhagwandas vs 2 Chandrashekhar Shankar … on 3 May, 2010

Bombay High Court
Bhagwandas vs 2 Chandrashekhar Shankar … on 3 May, 2010
Bench: R. M. Borde
                                                   1

      
                       IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                                                          
                                    BENCH AT AURANGABAD
                               WRIT PETITION NO.4104  OF 2009   




                                                               
      
     Bhagwandas s/o Chunilal Purohit,
     age: 46 years, Occ: Business,
     R/o Shivajinagar Dalphad, Jalgaon,
     Tq. and District Jalgaon.                                             Petitioner




                                                              
                      Versus

     1 Machindra s/o Rama Patil,




                                               
        age: 45 years, Occ: Agril.,
        R/o Sanjay Nagar, Plot No.300,
                           
        Survey No.48, Udana Yard Limbayat,
        Surat.
                          
     2 Chandrashekhar Shankar Nandedkar,
        age: major, Occ: Business,
        R/o 14, Rachna Colony, Jalgaon,
        Tq. And District Jalgaon.                                          Respondents
      

      
   



     Mr.Ajay Talhar,   advocate for the petitioner.
     Mr.S.B.Yawalkar, advocate for Respondent No.1.
     Mr.Vinod P. Patil, advocate for Respondent No.2. 





                                                        CORAM: R.M.BORDE, J.
                                                   Reserved on     : 27th   April, 2010.
                                                                      rd
                                               Pronounced on: 03  May, 2010.
     JUDGMENT.:





     1                Heard   Shri   Ajay   Talhar,   learned   Counsel   for   petitioner,   Shri 

S.B.Yawalkar, learned Counsel for Respondent No.1 and Shri Vinod P. Patil,

learned Counsel for Respondent No.2.

Rule, made returnable forthwith and heard finally by consent of

::: Downloaded on – 09/06/2013 15:54:56 :::
2

learned Counsel for respective parties.

2 Petitioner – original defendant is raising exception to the order

dated 02.05.2009, passed by II Joint Civil Judge, Senior Division, Jalgaon,

below Exhibit-75 in Special Darkhast No.38/2006, whereby objection

application tendered by petitioner – judgment debtor came to be turned

down by the executing court.

3 Respondent No.1 is decree holder who had presented Special

Civil Suit No.252 of 2001 claiming recovery of amount of Rs.5,29,000/- against

rd

petitioner – judgment debtor. Suit presented by Respondent No.1 came to
th
be decreed on 23 December 2005 by 4 Ad hoc Additional District Judge,

Jalgaon. The judgment and decree passed by the trial Court was subject

matter of challenge in First Appeal No.704 of 2006 at the instance of

petitioner – judgment debtor. Appeal is admitted by this Court on 18.01.2007.

Initially stay of execution of decree was granted on condition of deposit of Rs.

4,00,000/- by appellant – judgment debtor. However, petitioner – judgment

debtor failed to deposit the amount. As such, interim stay to the execution of

decree granted by this Court in First Appeal stood vacated.

4 Special Darkhast No.38 of 2006 came to be presented by

Respondent No.1 – original decree holder seeking execution of decree. The

property in question bearing G.No.800 admeasuring 71 ares was put to

nd
auction. The auction sale was conducted on 2 March 2009 after observing

procedure prescribed in that behalf. Initially, it appears, one Sitaram Omkar

Puprohit, who participated in the bid, was declared as successful bidder,

whose offer for purchase of land was for Rs.4,61,000/-. His bid was accepted

on 02.03.2009 and he was directed to deposit 25% of the amount. However,

::: Downloaded on – 09/06/2013 15:54:56 :::
3

said Sitaram failed to make deposit of the amount up to 5.30 p.m. on the said

date, as such, his offer was cancelled. On the same day, property was put to

resale and Respondent No.2, whose bid was second highest, agreed to

purchase the property for an amount of Rs.4,61,000/- equivalent to the offer

made by Sitaram Purohit. The offer made by Respondent No.2 was,

therefore, accepted. However, by the time proceedings for resale were

completed, Court time was over. As such, he was permitted by the executing

court to deposit 25% of the amount on the next day i.e. 03.03.2009.

Accordingly, Respondent No.2 deposited 25% of the amount on 03.03.2009

and has also deposited balance of 75% amount within period permissible in

law.

5 In the meantime, judgment debtor presented an application

purported to be an application under Rule 101 of the Code of Civil Procedure

and objected to auction proceedings. In the application tendered by

judgment debtor, it is contended that Respondent No.2, whose bid was

nd
accepted, was required to deposit 25% of the amount on 2 March itself,
rd
however, he was permitted to deposit the amount on next day i.e. 3 March,

which is not permissible in accordance with Rule 84 of Order XXI of the Code

of Civil Procedure. On this count alone, according to judgment debtor,

auction proceedings are liable to be quashed. Another objection raised by

the judgment debtor is that valuation of the property is Rs.23,82,938/-,

whereas, same is being sold at meager amount of Rs.4,61,000/-. Next ground

of challenge is that the property in question is already mortgaged to Central

Bank for an amount of Rs.5,00,000/- borrowed by the judgment debtor and as

such, the property is not liable to be put to auction sale. In this view of the

matter, it was urged to the executing Court to set aside the auction sale.

::: Downloaded on – 09/06/2013 15:54:56 :::
4

6 The application tendered by judgment debtor was opposed by

decree holder contending that first highest bidder, namely Sitaram Purohit

failed to deposit 25% of the amount on the same day, as such, in

accordance with Rule 84 of the Code of Civil Procedure, the property was

put to resale and Respondent No.2, who was second highest bidder, raised

his bid to match with offer made by Sitaram Purohit and agreed to purchase

the property. By the time, proceedings were finalised, the Court time was

over. As such, upon request made by Respondent No.2, he was permitted to

make deposit of the amount on the next day. It is contended that there is no

infirmity in the procedure and as such, application tendered by judgment

debtor is liable to be rejected.

7 The executing court, on consideration of contentions raised by

respective parties, was pleased to reject the application in view of order

passed on 02.05.2009. The order passed by executing Court, referred to

above, is subject matter of challenge in this petition.

8 Learned Counsel appearing for petitioner has vehemently

contended that executing court has erred in permitting resale of the property

in favour of Respondent No.2 and has also committed an illegality in

accepting 25% of the amount on next day. According to learned Counsel

appearing for petitioner, the purchaser has to deposit 25% amount

immediately. On failure to deposit the amount, the sale is liable to be

declared as invalid meaning thereby there is no sale in the eye of law at all.

According to learned Counsel appearing for petitioner, for holding resale, a

notification calling fresh bids is again required to be published and only after

following the procedure of inviting afresh bids, the property could be resold.

It is also contended that valuation of the property is far more than the price

::: Downloaded on – 09/06/2013 15:54:56 :::
5

offered by successful bidder and as such, bid finalised needs to be set aside.

9 Learned Counsel appearing for Respondent No.1-decree

holder as well as Respondent No.2 – purchaser at auction sale, have

opposed contentions raised by petitioner and supported the order passed by

executing court. It is the contention of Respondents that on failure of the

purchaser to deposit 25% of the amount, the property is required to be resold

forthwith and the procedure does not contemplate publication of fresh

proclamation. The property is required to be resold then and there. It is

contended that as permitted by the executing Court, Respondent No.2

deposited the amount to the extent of 25% on the next day. The reason

behind depositing the amount on the next day is that the Court time was

already over and Nazir of the Court was unable to accept the amount. It is

also contended that balance of 75% amount has also been deposited by

Respondent No.2 and in such circumstances, it is proper for the executing

Court to issue sale certificate in his favour and direct that he be put in

possession of the property.

10 I have heard arguments of learned Counsel for respective

parties and perused the record. It would be appropriate to refer to Rule 84 of

Order XXI of the Code of Civil Procedure:

84 Deposit by purchaser and re-sale on default – (1) On

every sale of immovable property the person declared
to be the purchaser shall pay immediately after such
declaration a deposit of twenty-five per cent, on the
amount of his purchase-money to the offer or other
person conducting the sale, and in default of such
deposit, the property shall forthwith be re-sold.

(2) Where the decree-holder is the purchaser and is

::: Downloaded on – 09/06/2013 15:54:56 :::
6

entitled to set-off the purchase-money under rule 72, the
Court may dispense with the requirements of this rule.

11 So far as instant case is concerned, it is not controverted that

Sitaram Purohit was the successful bidder whose offer for purchase of

property for Rs.4,61,000/- was highest. It is also borne out from record that he

failed to deposit the amount up to 5.30 p.m. on the given date i.e. 02.03.2009.

The property was thereafter resold in favour of second highest bidder who

agreed to raise his bid to Rs.4,61,000/-. The executing Court accepted offer of

Respondent No.2 and as time for deposit of 25% of the amount was over, the

Court permitted him to deposit the amount on next day.

12 Rule 84 contemplates deposit of 25% amount immediately

after declaration. The deposit of amount by Respondent No.2, in the

circumstances noted above, on the next day i.e. on 03.03.2009 cannot be

construed as delayed payment. The main objection raised by judgment

debtor that the property needs to be put to re-auction meaning thereby

afresh proclamation needs to be issued, is not acceptable for the reason that

Rule 84 contemplates that in default of payment of purchase money by the

successful bidder, the property shall be resold forthwith. Resale of the

property immediately i.e. “forthwith” does not contemplate observance of

the procedure, as contemplated by Rule 66 and onwards.

13 Relying upon the Full Bench judgment in the case of

Venkatasubbiar Vs. Akkamma, reported in AIR 1930 Madras 761), the

Karnataka High Court, in the matter of Kamaxi Kom Bhikku Shetty Vs. Vaman

Thippayya Bhattageri, reported in AIR 1976 Karnataka 3, has observed thus:

::: Downloaded on – 09/06/2013 15:54:56 :::
7

“As fresh sale proclamation is not called for, the
re-sale on the same day immediately following on the

abortive sale should be encouraged if circumstances
justify.”

14 The term “forthwith” occurring in Rule 84 of Order XXI of the

Code of Civil Procedure has been explained by Nagpur High Court in the

matter of Madhao Narayanrao Ghatate Vs. Mt. Watsalabai w/o Ganpatrao

Deshmukh and another, reported in AIR (35) 1948 Nagpur 142, wherein it is

observed thus:

“In all cases where the word “forthwith” occurs, it

must ordinarily be understood to mean “within a
reasonable time”. (See Maxwell’s Interpretation of
Statutes Edn. 8, p. 351, where the following passage

occurs:

“When a statute requires that something shall be
done “forthwith”, or “immediately”, or even

“instantly”, it would probably be understood as
allowing a reasonable time for doing it.”

15 Reliance can also be placed on the observations made by the

Apex Court in the matter of Manilal Mohanlal Shah & others Vs. Sardar Sayed

Ahmed Sayed Mahmad & another, reported in AIR 1954 SC 349:

“The provisions of O.21 Rules 84, 85 and 86
requiring the deposit of 25 per cent of the purchase-
money immediately, on the person being declared as a
purchaser, such person not being a decree holder, and
the payment of the balance within 15 days of the sale,
are mandatory and upon non-compliance with these
provisions there is no sale at all. The rules do not
contemplate that there can be any sale in favour of a

::: Downloaded on – 09/06/2013 15:54:56 :::
8

stranger purchaser without depositing 25 per cent of the
purchase-money in the first instance and the balance

within 15 days. When there is no sale within the
contemplation of these rules, there can be no question
of material irregularity in the conduct of the sale. Non-

payment of the price on the part of the defaulting
purchaser renders the sale proceedings as a complete
nullity. The very fact that the court is bound to resell the
property (Rule 86) in the event of a default shows that

the previous proceedings for sale are completely wiped
out as if they do not exist in the eye of law. 16 Cal 33,
Overruled; Remark in AIR 1931 Lah 15, Not approved.”

16 It is well established that Rule 84 does not lay down

requirement of issuing fresh proclamation before conducting resale. What is

contemplated by Rule 84 of Order XXI is that on failure of purchaser to

deposit 25% of the amount immediately i.e. in the event of sale rendering

abortive, the property shall be forthwith resold and in the instant matter also,

having found that Sitaram Purohit, who had offered highest price, failed to

deposit 25% of the amount, the property was resold to Respondent No.2.

17 Learned Counsel appearing for the petitioner has placed

heavy reliance on the judgment of this Court in the matter of Jagdish

Radhakisan Kayasth Vs. Ramesh N. Wagh & others, reported in 2001 (3)

Bom.C.R. 276. In the reported matter, the prospective purchaser, whose bid

was for an amount of Rs.91,000/-, had failed to deposit the amount on the

date of conduct of auction and his request for extension of time was also

rejected by the executing Court on the same day. He, however, deposited

the amount on next day with the executing court. On the next day, there

were two offers made by third parties, one for an amount of Rs.3,50,000/- and

another for an amount of Rs.2,50,000/-. The executing Court allowed the third

::: Downloaded on – 09/06/2013 15:54:56 :::
9

party, namely Ramesh Choube to deposit Rs.3,50,000/- on or before

04.01.1999 by way of security to establish his bona fides. The executing Court

passed an order to the effect that considering price of the property as

contended by judgment debtor to be Rs.7,00,000/-, in order to safeguard his

interest, prayer of judgment debtor was accepted and property was kept for

resale on 04.12.1999 at the cost of judgment debtor. It is further made clear in

the order that if no sale takes place on the given date, the offer of third

party would be confirmed. On failure of third party to deposit amount, the

offer of first auction purchaser will be considered. It further transpires that

Ramesh Choube, who offered to deposit amount of Rs.3,50,000/-, had failed

to deposit the amount and as such, auction in favour of first purchaser had

been confirmed for an amount of Rs.91,000/-. In these circumstances,

judgment debtor approached the Court contending that on failure of first

auction purchaser to deposit the amount on given date, as contemplated by

Rule 84 of Order XXI of the Code of Civil Procedure, the auction proceedings

were rendered null and void and in the eye of law there is no sale of the

property. It was not open for the executing Court to accept the offer of first

auction purchaser on deposit of amount on next day when on earlier day,

the executing Court refused to extend time. In the reported matter, with a

view to examine bona fides of the judgment debtor, the Court permitted him

to bring a prospective purchaser who would be willing to deposit highest

price. Accordingly, one Rahul Pethe offered to purchase the property for Rs.

3,50,000/- and in fact deposited sum of Rs.1,50,000/- in the Court. He also

undertook to deposit further balance sum of Rs.2,00,000/- in the event of

acceptance of his bid. In these circumstances, this Court thought it fit to

examine the case put up by judgment debtor. One thing, that is required to

be taken into account, is that there is a vast difference between offer made

by first auction purchaser and offer made before this Court in pending

::: Downloaded on – 09/06/2013 15:54:56 :::
10

petition. The difference is more than 3 / 4 times. In the instant matter,

petitioner could bring a prospective purchaser who was willing to offer

additional sum of approximately Rs.39,000/-. Considering the facts of instant

case, ratio laid down in the reported judgment cannot be made applicable.

This Court, while causing interference in the reported matter, has taken into

account provisions of Rule 84 of Order XXI of the Code of Civil Procedure. In

the reported matter, the prospective purchaser failed to deposit 25% of the

amount on the day of conduct of sale and his prayer for extension of time

was turned down. It was, therefore, obligatory for the executing Court to

resale the property as mandated by Rule 84. However, instead of adopting

permissible course, the executing court permitted first auction purchaser to

deposit the amount on the next day and same is not permissible in terms of

Rule 84. In paragraph 24 of the judgment, this Court has observed thus:

“If the auction purchaser fails to deposit 25% of
the purchase money as required, the officer conducting

sale has no authority to extend time for such deposit and

in default of such deposit the officer or the person
conducting the sale has to put the property to resale
and has to continue with the auction sale. There is a
reason behind such deposit. Failure to deposit 25% of

the purchase money results in automatic cancellation of
sale of the property and the same is required to be put
to resale forthwith so as to avoid further loss of time and
expenses involved for re-proclamation and republication
of such auction sale. The purpose is not only to save
money and time but to realise the sale proceeds of the

property as expeditiously as possible so as to realise the
fruits of the decree.”

18 Learned Single Judge, while dealing with the matter, has

further observed in paragraph 26 of the judgment that:

::: Downloaded on – 09/06/2013 15:54:56 :::
11

“Having found that the auction sale dated

12.12.1999 was null and void, acceptance of the entire
amount of Rs.91,000/- on the next day by the Executing

Court, by no stretch of imagination, can be said to be
legal and valid, as Respondent No.2 auction purchaser
was never declared to be the successful purchaser as
contemplated under Rule 84(1).”

In the subsequent paragraph, this Court has also taken into

account failure of third party i.e. Ramesh Choube to deposit amount of Rs.

3,50,000/-. The executing Court, in the reported judgment, on account of

failure of third party to deposit amount offered i.e. Rs.3,50,000/-, proceeded

to confirm the sale in favour of first auction purchaser for Rs.91,000/-. This was

found by the learned Single Judge to be irregularity and therefore, this Court

proceeded to quash the auction also on account of failure of the executing

court to extend an opportunity of hearing to the judgment debtor.

19 In the given set of facts of instant matter, the executing Court

has acted in consonance with Rule 84 of Order XXI of the Code of Civil

Procedure. On failure of the first bidder to deposit amount, the property was

immediately resold to Respondent No.2 and the executing court, on request

made by Respondent No.2 because of closure of transactions of the Court

on the given date, permitted him to deposit amount on the next day. In the

given set of facts, considering mandate of the Apex Court in Manilal’s case

(cited supra), I am of the view that procedure adopted by executing court

is legal and proper and do not call for any interference. Instant petition is

devoid of substance.

::: Downloaded on – 09/06/2013 15:54:56 :::
12

20 In the result, Petition stands dismissed. Interim relief stands

vacated. Rule discharged. In the facts and circumstances of the case, there

shall be no order as to costs.

(R.M.BORDE)
JUDGE
*******

adb/wp410409a

::: Downloaded on – 09/06/2013 15:54:56 :::