High Court Punjab-Haryana High Court

Dayal Singh Etc vs State Of Haryana on 16 July, 2009

Punjab-Haryana High Court
Dayal Singh Etc vs State Of Haryana on 16 July, 2009
Civil Rev. 4229 of 2008                1


IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH


                                           Civil Rev. 4229 of 2008
                                           Date of decision: 16.7.2009


Dayal Singh etc.
                                                          Petitioner
                          vs
State of Haryana
                                                          Respondent


Present      Mr. PL Arora, Advocvate
             Mr. Lokesh Sinhal, Addl.A.G. Hry


M.M.S.BEDI,J.

Learned State counsel has submitted that in view of the

judgment of the Supreme Court in Gurpreet Singh vs Union of India

2008(2) RCR (civil) 207, in the matters of determining the short fall in the

amount deposited by the State, the awardee -decree-holder will be entitled

to appropriate the same on the general principle of appropriation, first

towards interest, then towards costs and then towards the principal,unless,

of course, the deposit is indicated to be towards specified heads by the

judgment-debtor while making the deposit intimating the decree-holder of

his intention.

The said judgment has been followed by this court in Bhiwani

Improvement Trust, Bhiwani vs Shankar and others (C.R. 666 of 2004

decided on 19.12.2007).

In view of the above circumstances, the order of the learned

Additional District Judge, Panchkula dated 10.5.2008 observing that the

decree holder is not entitled to claim interest on interest deserves to be

maintained but it will be open to the decree-holder to file a fresh application
Civil Rev. 4229 of 2008 2

to seek the amount due to him, calculated as per the principles laid down

by the Supreme Court in Gurpreet Singh’s case (supra). In case any

such application is filed, the executing court will decide the same in the

light of the ratio of the judgment in Gurpreet Singh’s case (supra).

Revision petition stands disposed of the above terms.

July 16 ,2009                                     ( M.M.S.BEDI )
TSM                                                    JUDGE