Rajasthan High Court – Jodhpur
Khali Ahmed vs R F C & Ors on 4 November, 2009
!! 1 !!
S.B. CIVIL MISC. APPEAL NO.235/1997
(Khalil Ahmed Vs. The Rajasthan Financial Corporation & Ors.)
Date of order :: 04.11.2009
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.Narendra Singh, for the appellant.
Mr.S.G. Ojha ]
Mr.Sanjay Nahar on behal of]
Mr.P.K. Bhansali ] for the respondents.
The application filed under Order 22 Rule
3 read with Section 151 CPC, so also, the
application under Order 22 Rule 9 alongwith
Section 5 of the Limitation Act are allowed for
the reasons mentioned in the applications. The
amended cause title is hereby taken on record.
Heard learned counsel for the parties and
perused the impugned order dated 07th April, 1997.
The learned trial court vide its order
dated 07th April, 1997 dismissed the application of
the appellant filed under Order 39 Rule 1 and 3
alongwith Section 94 read with Section 151 CPC.
In this appeal on 21st May, 1998 while
passing following order stay application was
!! 2 !!
disposed of:-
"The basic objection of learned
counsel for the appellant is that
respondent-R.F.C. before putting the
property to auction, has not got the
property valued and in view of the
judgment in the case of Mahesh
Chandra the property was required to
be valued. Learned counsel for the
appellant submits that property is
valued to the tune of Rs.50 lacs.
The figure appears to be highly
inflated. However, the figure if
reduced by 30 lacs and an
opportunity is given to the
appellant that he may bring
purchaser for Rs.30 lacs, then the
appellant will make an application
in this regard. Counsel for the
R.F.C. has no objection if this
opportunity is granted to the
appellant. The appellant to make an
endeavour that property at the price
of Rs.30 lacs may be sold. One
month's time is granted to make an
effort to get the property sold at
the above price by 20th June, 1998.
He must take all necessary steps in
this regard and submit the
purchasers and purchase money to
R.F.C. as required by R.F.C. In
case, the appellant fails to bring
any purchaser then respondent-R.F.C.
will be at liberty to deal with the
property in any manner as it deems
fit and proper. It will also
consider if any other proposal put
forward by the appellant.
With these observations, the
stay petition is disposed of."
The above order is hereby made absolute
and this appeal is disposed of with the direction
to the trial court to decide the suit itself
within a period of six months because suit is
!! 3 !!
pending since 1997 and this appeal is also pending
since 1997. However, the stay order whatever is
in existence till today shall remain in force till
disposal of the suit.
(GOPAL KRISHAN VYAS),J.
A.K. Chouhan/-