High Court Punjab-Haryana High Court

M/S Wadhawa Mal Chanan Ram And … vs M/S Lachhman Dass Hem Raj on 14 December, 2009

Punjab-Haryana High Court
M/S Wadhawa Mal Chanan Ram And … vs M/S Lachhman Dass Hem Raj on 14 December, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA
                AT CHANDIGARH


                                       Civil Revision No. 7249 of 2009
                                 Date of Decision : December 14, 2009


M/s Wadhawa Mal Chanan Ram and another
                                                          ....Petitioners
                                 Versus
M/s Lachhman Dass Hem Raj
                                                         .....Respondent

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :   Mr. K.K.Garg, Advocate

T.P.S. MANN, J.

Order passed by the executing Court on 21.10.2009 has

been challenged by the judgment debtors by filing the present revision

under Article 227 of the Constitution of India.

Vide impugned order, the executing Court allowed the

application filed by the decree holder under Order XXI Rule 37 read

with Section 151 C.P.C., and directed the decree holder to deposit

subsistence allowance for a period of one month and on the same being

done, warrants of arrest to be issued against the judgment debtors for

the payment of the decretal amount alongwith interest.

In its application moved before the executing Court, the

decree holder averred that judgment debtors had refused to make the

payment of the decretal amount and, therefore, judgment debtors be sent
C.R. No. 7249 of 2009 -2-

to civil imprisonment. The said application was contested by the

judgment debtors by filing reply, wherein, apart from raising legal

objections on the ground of maintainability, it was averred that the

appeal filed by the judgment debtors against the decree under execution

had not been decided and, therefore, the decree had not attained the

finality.

Learned counsel for the petitioners has submitted that

neither the petitioners have left the local jurisdiction of the executing

Court nor transferred or concealed any property from the date of the suit

uptil now nor refused or neglected to pay any amount in order to satisfy

the decree or any property thereto. Moreover, no show cause notice has

been issued to the petitioners as to why the petitioner-Ashok Kumar,

owner of M/s Wadhawa Mal Chanan Ram-judgment debtor, be not

committed to prison. Therefore, the impugned order was illegal and

against the mandatory provisions of Section 51 of the Code of Civil

Procedure. Reliance has also been placed upon Neelam Gautam V

Balwinderjit Singh @ Bikramjit @ Happy 2004(3) R.C.R.(Civil) 519

(P&H).

Under Section 51 C.P.C., the executing Court has the

powers to order execution of the decree by delivery, attachment and sale

of any property or by arrest and detention in prison or by appointing the

receiver or in such manner as the nature of relief granted might require.
C.R. No. 7249 of 2009 -3-

In a case of decree for payment of money, before ordering detention in

prison of the judgment debtor, the executing Court is required to give an

opportunity to the judgment debtor of showing cause as to why he

should not be committed to prison and further the Court has to satisfy

that the judgment debtor was obstructing or delaying the execution of

the decree by attempting to abscond or leaving the local limits of the

jurisdiction of the Court or after institution of the suit dishonestly

transferred, concealed or removed any part of his property and since the

date of the decree, the judgment debtor had the means to pay the amount

of the decree and had refused or neglected to pay the same.

In the present case, a money decree was passed on

19.1.2006 against the judgment debtors for recovery of Rs.50,000/- with

interest and costs. On 9.12.2006 the decree holder applied for its

execution. This was followed by another application by the decree

holder under Order XXI Rule 37 C.P.C., for arrest and detention of

Ashok Kumar-petitioner in civil prison in order to execute the decree.

Notice of the said application was duly issued to the judgment debtors,

who filed their reply dated 26.9.2007. On 16.12.2008 Ashok Kumar-

petitioner made a statement before the executing Court to the following

effect:-

“Stated that neither do I have any property nor any
business. My business has since failed. I have filed a
number of recovery suits out of them two stand decreed.

C.R. No. 7249 of 2009 -4-

Another is a complaint pertaining to a cheque. As and
when I am able to obtain any payment, I will make
payment to the decree holder in the first instance”.

It appears that the aforementioned statement was made by

Ashok Kumar-petitioner only to tide over the situation where he was

apprehensive of being sent to civil prison. No doubt, in view of the

aforementioned statement the execution proceedings became delayed.

Again on 4.3.2009 he made statement before the execution Court, which

is also reproduced hereinbelow:-

“Stated that my two/three recovery suits are pending.
As and when I am able to obtain any money in the
same, I will settle the matter with the decree holder and
make the payment”.

It is the admitted fact that in pursuance of both the

aforementioned statements, the judgment debtors did not make any

payment to the decree holder. Instead, an attempt had been made by

them to delay the execution of the money decree passed against them.

Under these circumstances, learned executing Court was well within its

jurisdiction to order for detention of Ashok Kumar-petitioner in civil

prison.

In the case of Neelam Gautam (supra), the Court spelt out

the various situations wherein the executing Court could order the

execution of a decree by arrest and detention in prison of the judgment
C.R. No. 7249 of 2009 -5-

debtor. In the said case the executing Court had declined the

application of the decree holder on the ground that he had not been able

to satisfactorily establish the conditions contained in Section 51 C.P.C.

The High Court, while noticing the fact that the judgment debtor had

left the local limits of the jurisdiction of the executing Court and also

the fact that the judgment debtor was owner of a Ford Icon Car and had

disposed of one Maruti Car and a Motor Cycle, accepted the revision

filed by the decree holder and directed the executing Court to execute

the decree by arrest and detention of the judgment debtor in accordance

with law. Similarly, in the present case, the intention of the judgment

debtors in delaying the execution of the decree against them, has rightly

been noticed by the executing Court in view of the fact that despite

making statements in the form of a compromise twice before the

executing Court, the judgment debtors had failed to make the payment

of a single penny to the decree holder.

In view of the above, no ground for interference in the

impugned order is made out. The revision is, therefore, dismissed.





                                            ( T.P.S. MANN )
December 14, 2009                                 JUDGE
ajay-1