High Court Punjab-Haryana High Court

Ram Kishore Vats vs Smt. Angoori Devi And Another on 9 October, 2009

Punjab-Haryana High Court
Ram Kishore Vats vs Smt. Angoori Devi And Another on 9 October, 2009
C.R. No.5876 of 2003                                    -1-

     IN THE HIGH COURT FOR THE STATES OF PUNJAB
             AND HARYANA AT CHANDIGARH

                           C.R. No.5876 of 2003
                           Date of Decision: 09.10.2009


Ram Kishore Vats                                .....Petitioner

                             Versus

Smt. Angoori Devi and another                    ...Respondents

Present: Mr. Gorakh Nath, Advocate
for the petitioner.

None for the respondent.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the
judgment ? Yes

2. To be referred to the Reporters or not ? Yes

3. Whether the judgment should be reported in the Digest?Yes

-.-

K. KANNAN J.(ORAL)

1. The civil revision is filed challenging the order passed

by the Executing Court in an application filed by the decree

holder under Order 21 Rule 32 CPC for attachment of the

properties of the judgment debtor on the ground that a decree for

specific performance which had been granted by the trial Court

had not been complied with. The relevant portion of the decree is

seen as under:

“Resultantly, I do hereby decree the present suit and

pass a decree for symbolic possession by way of

specific performance of the agreement Ex.PW5/A on
C.R. No.5876 of 2003 -2-

payment of remaining sale consideration of Rs.2 lacs. I

do hereby pass a decree also for mandatory injunction

directing the defendant to get conveyance deed of the

house in question executed in his favour within a period

of 3 months from HUDA, at his own responsibility and

thereafter execute the sale deed in favour of the plaintiff

in terms of the agreement Ex.PW5/A on receipt of the

remaining sale consideration upto 31.12.2001. The suit

is decreed with costs. Decree sheet be prepared

accordingly and file be consigned to record room.”

2. The judgment debtor did not file any objection to the

application filed under Order 21 Rule 32 but contended that

HUDA, which was directed to execute a sale in favour of the

judgment debtor to enable him in turn to execute a sale, had

actually resumed the property for non-payment of installments

and therefore, it became impossible for him to comply with the

terms of the decree. The Executing Court found that the

judgment debtor never had the intention to satisfy the decree and

he willfully failed to obey the same despite an opportunity and

making also note of the fact that the judgment debtor had not

even filed his objections but still arguing about the inexecutability

of the decree directed the attachment of the property in House

No.426, Ward No.11, Panipat as per the averments filed by the

decree holder giving the description of the property that was
C.R. No.5876 of 2003 -3-

required to be attached. While concluding the order, the

Executing Court also directed the proof of ownership of the

judgment debtor in respect of the same to be given within a

period of 10 days.

3. The learned counsel appearing for the judgment debtor

challenges the order passed by the Executing Court under Article

227 impugning the order as one, which has been passed without

jurisdiction. The learned counsel would refer to the several

grounds through which he has urged to show as to how the order

is not maintainable. Even before referring to the several grounds

and objections which are made, it has to be observed that the

decree for specific performance and mandatory injunction that

had been granted by the Court of first instance does not appear to

have been challenged in any other forum. The whole edifice of

objections is built on an admitted premise that the decree,

operative portion of which I have already outlined above, has

become final. If the decree has become final, the action of the

decree holder to resort to the reliefs which are granted under

Order 21 Rule 32 cannot be denied. Order 21 Rule 32 (1)

provides as follows:-

“Where the decree against whom a decree for the

specific performance of a contract, or for restitution of

conjugal rights, or for an injunction, has been passed,

has made an opportunity of obeying the decree and has
C.R. No.5876 of 2003 -4-

wilfully failed to obey it, the decree may be enforced in

the case of a decree for restitution of conjugal rights by

the attachment of his property or, in the case of a decree

for the specific performance of a contract, or for an

injunction by his detention in the civil prison, or by the

attachment of his property, or by both.”

4. Whenever there is a decree for specific performance and

the judgment debtor has an opportunity of obeying the decree and

he had wilfully failed to obey the same, the Court in decree for

specific performance has the power to direct detention of the

judgment debtor in civil prison, or by attachment of the property

or by both. There are three ingredients to the application of the

power, which this sub-section enumerates; one, there shall be a

decree for specific performance or injunction (the other reliefs are

not necessary in our case). In this case, there is a decree for

specific performance and injunction. Two, the judgment debtor

must have had an opportunity of obeying the decree. This

contemplates an appropriate notice through Court for execution of

the decree and the judgment debtor to know all the directions

under the decree. The third component is a willful failure to obey

the same. The failure may result on account of a particular

conduct that makes it either difficult or impossible for a judgment

debtor to perform. In my view, all the three circumstances exist.

If the decree directs that the judgment debtor shall make the
C.R. No.5876 of 2003 -5-

payment to HUDA in his capacity as original allottee and secure a

sale deed at his own risk, in order to enable the judgment debtor

to transfer his ownership to the decree holder, the judgment

debtor is bound to comply with the same by making the payment

to HUDA secure a sale deed and in turn, execute the sale in

favour of the plaintiff. It cannot be an argument that such decree

could not have been passed. If there was anything amiss in the

decree, the only remedy of the judgment debtor should have been

to challenge the decree in a higher forum. It is a trite of

proposition of law that an Executing Court cannot go behind the

decree. It is bound to carry out the terms in the decree. A trial

Court dealing with the suit for specific performance and

exercising powers under Section 20 of the Specific Relief Act

may have in appropriate circumstances denied the relief if the

relief was such, as although it shall be lawful to grant a relief, the

Court may still find that the discretionary relief cannot be granted

for any circumstances. If in this case, the Court has exercised its

discretion and granted the relief that included the liability on a

judgment debtor to do the particular act of payment of all the

installments due to HUDA for securing a conveyance to himself

at his own risk and then execute the sale deed in favour of the

decree holder, it was obligatory on the part of the defendant to

undertake the responsibility of securing such sale deed and

execute a conveyance in favour of the decree holder.
C.R. No.5876 of 2003 -6-

5. The argument in this case is that he did not have money

to pay to HUDA and therefore, the sale deed was not executed by

HUDA to him and therefore, in turn he could not execute the sale

deed in favour of the plaintiff. An inconvenience or inability,

which a judgment debtor may have, is itself no ground to say that

a decree holder cannot have the decree executed. It will lead to

absurd consequence for, even in a suit for recovery of money, if

an attempt at a coercive process is taken, a judgment debtor could

contend that his inconvenience for making the payment or he has

not the money to make the payment. It shall be beyond the

power of court that is bound to execute decree to go into the

realms of convenience or what is comfortable for a judgment

debtor. What the judgment debtor-revision petitioner seeks

before this Court is really re-writing the decree or to state that the

decree has become inexecutable. If the decree, in this case has

become inexecutable in any sense, it is by the conduct of the

judgment debtor himself. It shall be impermissible for a

judgment debtor to plead his own default or his misconduct as a

defence to make the decree unworkable. Learned counsel

appearing for the judgment debtor would contend that the remedy

of the decree holder was only to seek the Court itself to execute

the sale deed if he had defaulted from doing so. If the decree had

been that the sale was to be executed by the defendant to the

plaintiff in respect of the property, of which he was the owner,
C.R. No.5876 of 2003 -7-

such a procedure could have been adopted by the decree holder.

However, in this case, the decree assigns distinct duties for the

judgment debtor. One, to secure a conveyance in his own name

from the HUDA and in turn to execute a sale deed in favour of

the plaintiff. The Court could not have obtained to itself a sale

deed from HUDA for, a sale from HUDA would not have been

possible in favour of the Court as a representative or proxy for the

judgment debtor. The rights, which a judgment debtor would

obtain from HUDA on an allotment through terms of a contract

are invariably personal and without the defendant obtaining the

right of allotment by payment of the installments, it would not

have been possible for the Court to act on behalf of the defendant

and execute a sale in favour of the decree holder.

6. The other contention of the learned counsel was that

HUDA could have been directed to sale the property to the

decree-holder. That also shall not be possible for the same reason

as I have set out in the previous para that a right secured by an

allottee, which is a personal right, could not have been assigned

directly by HUDA. The plea of inexecutability of the decree is

also equally without substance for, the decree that directs sale of

the property for a judgment debtor on the performance of certain

acts is not wholly new to the scheme of the Specific Relief Act.

Section 13 of the Specific Relief Act provides for rights of

purchaser or lessee against a person with no title or imperfect
C.R. No.5876 of 2003 -8-

title. Section 13(1)(b) refers to a situation where the concurrence

of other person is necessary for validating the title and they are

bound to concur at the request of the vendor, the purchaser may

compel him to procure such concurrence. It is precisely this type

of situation that enables the Court to give a direction to a vendor

to obtain such concurrence by a transaction. If the judgment

debtor has by his conduct not taken a sale deed from HUDA as in

this case, he has tried to show that he did not have money, this

objection cannot be done at the execution stage. This objection is

really in the nature of an objection to a decree, which ought not to

have been passed on the premise that the Court could not have

exercised its discretion to grant a decree. We have passed to a

stage when a decree has been passed by the Court on due

consideration of relevant facts and that decree has also become

final. If the decree is not assailed in a manner known to law, the

execution of such a decree cannot be stultified by inconvenience

or difficulties of a judgment debtor to comply with the same. The

only exceptional circumstance when an Executing Court shall not

execute the decree is when a decree is passed by Court without

jurisdiction or when the decree is null and void. The nullity of a

decree must arise from a jurisdictional fact of a Court executing a

decree which it had no competence to pass. A suit for specific

performance before a Court of competent jurisdiction is a decree

that is at all times enforceable. The judgment debtor shall not be
C.R. No.5876 of 2003 -9-

permitted to urge that the decree has become null and void only

by the difficulties that he had to undergo or the impossibility of

the judgment debtor to secure a conveyance from HUDA.

7. Yet another objection of the learned counsel appearing

for the petitioner is that the property has been attached even

without ascertaining the ownership relating to the property and

the Court has directed the proof of ownership to be given

subsequently. According to him, the proof of ownership must

have been demanded from the decree holder before attachment

was issued. There is a builtin safeguard provided under the rules

of Civil Procedure against illegal attachments. Attachment is a

process, which is duly advertised in the manner referred to by the

various provisions of the Civil Procedure Code. It enables a third

person who is affected by such attachment to intervene with a

claim and to seek for raising of attachment. The Court, before an

attachment order is issued, is to ensure to itself that there is

semblance of title of the person against whom the attachment is

issued. The Executing Court was well aware of what it was doing

and it has, therefore, taken the precaution of directing the decree

holder to submit the proof of the ownership of the judgment

debtor. Even without such a direction, the attachment could still

be sustained for what is attached invariably is the right, title and

interest of the judgment debtor and there is no warranty for title in

the matter of attachment. The contention before me by the
C.R. No.5876 of 2003 -10-

learned counsel was that the property is an ancestral property in

which his brothers have also a share. At least, the saving grace is

that the judgment debtor is not prepared to say that he is not in

any way interested in the property. The attachment will enure to

such interest as the judgment debtor has. The other contention of

the learned counsel was that the property, which is attached is a

residential house and it cannot be attached under the provisions of

Section 60 of the Civil Procedure Code. This objection is also

without merit for, there is no prohibition in law for attachment of

the residential house. All that the law prohibits is what obtains in

relation to buildings contemplated Section 60(c) that reads

“houses and other buildings (with the materials and the sites

thereof and the land immediately appurtenant thereto and

necessary for their enjoyment) belonging to [an agriculturist or a

labourer or a domestic servant] and occupied by him.” The non-

attachability of a property is invariably a question of fact that

shall depend on how a person states that the propery is not

capable of being attached. It is not brought out before the

Executing Court at any time that it is a residential house of an

agriculturist or a domestic servant as contemplated under Section

60(c). I have already observed that the order of the Executing

Court came to be passed when the defendant opted not to file his

objection to the application filed by the decree holder for action

under Order 21 Rule 32.

C.R. No.5876 of 2003 -11-

8. The order passed by the Executing Court is, under the

circumstances, perfectly justified and the civil revision is a

vexatious exercise. The civil revision petition is dismissed with

costs assessed at Rs.3,000/-.

(K. KANNAN)
JUDGE
October 09, 2009
Pankaj*