High Court Karnataka High Court

Gat Nagamma W/O Gat Thimmayya vs Hardar Bahubali And Others on 5 February, 1991

Karnataka High Court
Gat Nagamma W/O Gat Thimmayya vs Hardar Bahubali And Others on 5 February, 1991
Equivalent citations: AIR 1992 Kant 208, 1991 (1) KarLJ 421
Bench: B J Hegde


ORDER

1. This revision petition is filed against the order dated 20-8-1987 passed in Execution Petition No. 48 of 1985 on the file of the Munsiff & J.M.F.C., Raichur, overruling the objections of Judgment-debtors as to the executability of the decree.

2. One Nagamma owner of a house situated in Somwarpeth locality of Raichur City mortgaged the same in the year 1956 for a consideration of Rs.400/- by executing a registered simple mortgage deed in favour of the 1st respondent. However, the deed was executed in the name of Bagodi Konayya Shetty as Benami. The respondent-1 along with the said Bagodi Konayya Shetty filed O.S. No. 110 of 1964 against Nagamma for recovery of the mortgage amount by sale of the mortgaged property. A compromise decree was passed in the said suit and Nagamma was directed to pay the decretal amount through instalments. Since she failed to pay the amount as stipulated in the decree, res-pondent-l filed an Execution case No. 24/3/ 65 seeking the sale of the mortgaged property. Respondent-1 decree-holder with the permission of the Court purchased the said property, and the sale was confirmed. Sale certificate was also issued in favour of respondent-1. Respondent-1 thereafter filed a petition under Order 21 Rule 95, C.P.C. for delivery of possession and that petition was numbered as Execution Case No. 53 of 1968. But the execution case was dismissed on a memo filed on behalf of respondent-1 not pressing the same without prejudice to his right to file a fresh suit.

3. Respondent-1 filed a fresh suit for possession of the suit property purchased by him in auction sale on the basis of the sale certificate issued in O.S. 96 of 1978 and the said suit was decreed on 30-1-1980. Regular Appeal filed by Nagamma also came to be dismissed on 9-4-1984. The decree passed in O.S. 96 of 1978 hecame final and thereafter respondent-1 filed Execution Petition No. 48/1985 seeking possession of the property purchased in Court auction. During the pendency of this Execution Petition, Nagamma expired and respondent-1 impleaded the revision petitioner and respondents 2 to 4 as legal representatives of Nagamma.

4. The main objection of the legal representatives of the original Judgment-debtor before the Executing Court was that the decree passed in O.S. 96 of 1978 was without jurisdiction, that it was not executable as the suit itself was barred by Section 47, C.P.C. and that the remedy of the auction purchaser viz., respondent 1 was to obtain delivery of the property purchased by him in Courts auction by executing the decree in O.S. 110 of 1964. The learned Munsiff overruled the objections of the L.Rs. of the Judgment-debtor by his order dated 20-8-1987 which is now challenged in this revision petition. It is not in dispute that this objection was not raised in O.S. No. 96 of 1978 by Nagamma and that it was raised for the first time by her L.Rs. in the present execution.

5. Under what circumstances an objection as to the validity of the decree could be raised for the first time in execution, has been made clear in Vasudcv Dhanjibhai Modi v. Rajabhai Abdul Rehman, , by observing thus (at pages 1476 & 1477) :

“When a decree which is a nullity, for instance where it is passed without bringing the legal representatives on the record of a person who was dead at the date of the decree, or against a ruling prince without a certificate, is sought to be executed an objection in that behalf may be raised in a proceeding for execution. Again, when the decree is made by a Court which has no inherent jurisdiction to make it, objection as to iis validity may be raised in an execution proceeding if the objection appears on the face of the record : where the objection as to the jurisdiction of the Court to pass the decree does not appear on the face of the record and requires examination of the questions raised and decided at the trial or which could have been but have not been raised, the executing Court will have no jurisdiction to entertain an objection as to the validity of the decree even on the ground of absence of jurisdiction.”

So, an objection to a decree being without jurisdiction or nullity could be raised in the execution proceeding for the first time and if raised the executing Court which otherwise cannot go behind the decree is competent to entertain such an objection when the objection appears on the face of the record that the decree is passed without jurisdiction.

6. The question to be considered is, whether the decree in O.S. 96 of 1978 was passed by a Court which lacked inherent jurisdiction to make it and whether the objection as to jurisdiction of the Court to pass the decree does not appear on the face of the record and required examination of the questions raised and decided at the trial. In the instant case, as already stated, Nagamma the original defendant did not raise the question of jurisdiction in O.S. 96 of 1978. But this is a case where want of jurisdiction to pass the decree in O.S. 96 of 1978 appears on the face of the record as sub-section (1) of Section 47, C.P.C. which is mandatory, bars a separate suit for determination of the question relating to the execution, discharge or satisfaction of the decree and the Executing Court has the exclusive jurisdiction to decide such questions.

7. In support of her contention that an auction purchaser can also file a suit for possession, Smt. Manjula Dcvi, learned counsel for respondent 1, relies on the following three decisions — (I) Govindappa v. Premanand, ILR 1985 Kant 2214, wherein it is held that the remedy of an auction purchaser who is not a decree-holder, is either by way of filing an application under Order 21, Rule 95, C.P.C. or by a separate suit or by resorting to both, (2) Senagode Mudaliar v. Basave Gowda, 1981 (1) KLC Short Notes 28 at page 18, wherein it is stated that delivery of possession of the property purchased in execution sale is not a question relating to execution, discharge or satisfaction of the decree and if the auction purchaser fails to secure possession by making an application under Order 21, Rule 95, C.P.C., he is not barred by Section 47 for recovering possession by a suit, and (3) Shivaji v. Vaijnat, 1977 (1) KLJ 166, wherein it has been observed that a suit for delivery of possession by the purchaser in execution of the award of the Registrar of Co-operative Societies is held to be maintainable as there is no provision in the Cooperative Societies Act restricting the remedy of a stranger-purchaser to make an application to the Registrar for delivery under Rule 38A. All these decisions were rendered by learned single Judges of this Court.

8. The question whether an auction purchaser could file a suit for recovery of possession has been decided by the Supreme Court in Harnandrai Badridas v. Debidutt Bhag-wati Prasad, , by stating that if any question is raised by the Judgment-debtor at the time of delivery of possession concerning the nature of rights purchased ami if the Judgment-debtor offers any resistance, to delivery of possession, the question must be one which relates to the execution, discharge and satisfaction of the decree and arises between parties to the suit, that the purchaser at a sale in execution of a decree whether he is a decree-holder or not is unquestionably a party to the suit for the purpose of Section 47 and that all questions arising between the auction purchaser and the Judgment-debtor must be determined by the Executing court and not by a separate suit. Further, subsection (2) to Section 47, C.P.C. has been omitted and Explanations I and 11 have been substituted by Act No. 104 of 1976.

Explanation 11 reads thus :

“(a) For the purposes of this section, a purchaser of property at a sale in execution by a decree shall be deemed to be a party to the suit in which the decree is passed; and

(b) All questions relating to the delivery of possession of such property to such purchaser or his representative shall be deemed to be questions relating to the execution, discharge or satisfaction of the decree within the meaning of this Section.”

Thus the explanation makes it very clear that delivery of possession to an auction purchaser, whether he is a decree-holder or a stranger, in pursuance of a decree is a question between the parties to the suit and that it relates to execution, discharge or satisfaction of the decree within the meaning of Section 47, C.P.C

9. For the foregoing reasons, this revision petition is allowed and the impugned order dated 20-8-1987 passed in Execution Petition No. 48 of 1985 on the file of the Munsiff & J.M.F.C., Raichur, is set aside. No costs.

10. Revision allowed.