Andhra High Court High Court

Kempannagari Subbanna vs Chinnappa on 5 February, 2007

Andhra High Court
Kempannagari Subbanna vs Chinnappa on 5 February, 2007
Equivalent citations: 2007 (3) ALT 3
Author: G Mohammed
Bench: G Mohammed


ORDER

Ghulam Mohammed, J.

1. This civil revision petition is filed against the docket order dated 8-6-2006 passed in EA No. 28 of 1996 in OEP No. 49 of 2006 in OS No. 71 of 1998 by the Junior Civil Judge, Kuppam, granting Police aid to the decree holder-respondent herein.

2. Heard the learned Counsel for the parties. Perused the impugned docket order dated 8-6-2006.

3. Learned Counsel for the petitioner-judgment debtor strenuously contended that before granting Police aid, no notice was issued to the petitioner to put forth his case. Learned Counsel also contended that pending execution petition, Police aid ought not to have been granted as the petitioner-judgment debtor would lose his rights of resisting the decree on the basis of the defences available to him under Order 21 CPC. In support of his contention, learned Counsel relied on the decision of this Court in Goli Kota Reddy v. Goli Raja Gopala Reddy .

4. I find some force in the contention of the learned Counsel for the petitioner, firstly because no notice was given to the petitioner-judgment debtor before granting Police aid to put forth his case and, secondly, if by way of a short-cut, without deciding the execution petition, Police is asked to implement the decree, the petitioner will certainly lose his right of resisting the decree on the basis of defences available to him under law.

5. In this connection, it is relevant to extract para 5 of the decision in Goli Kota Reddy’s case1 wherein this Court held thus:

In the case on hand a decree has been passed in favour of the petitioner and for implementation and execution of the decree an executing petition is pending before the executing Court. Order 21 of Civil Procedure Code lays down an elaborate system of implementation or the decrees. Order 21 not only gives rights to decree holders alone but rights are available to judgment-debtors and third parties as well. There are various defences which can be taken while resisting execution of a decree by the judgment debtors and if by way of a short cut, without deciding the execution petition, Police is asked to implement the decree, the judgment debtor would certainly lose the rights of resisting the decree on the basis of the defences available to such judgment debtor under Order 21.

6. In the above circumstances, the impugned docket order dated 8-6-2006 is hereby set aside and the civil revision petition is accordingly allowed. No costs.