Civil Revision No. 6069 of 2009(O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 6069 of 2009 (O&M)
Date of Decision: October 22 , 2009
Ranbir Singh ...... Petitioner
Versus
Usha Devi and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. Dheeraj Bali, Advocate
for the petitioner.
****
Ajay Tewari, J.
This petition has been filed against the rejection of the
objection petition in an execution for recovery of a claim awarded by a
Motor Accident Claims Tribunal.
Learned counsel has argued that his client had entered into an
agreement to sell dated 12.11.2008. The learned Executing Court has,
however, rejected the objections to the attachment holding that the
execution petition is pending since 11.4.2008 and previous efforts to
auction the land have been thwarted. On a consideration of the material, the
learned Executing Court has found that the agreement to sell in favour of
the petitioner is a manipulated agreement with only a view to prevent the
decree holders from receiving the compensation due to them. Learned
counsel has cited Vannarakkal Kallalathil Sreedharan v.
Chandramaath Balakrishnan and another reported as 1990(1) Recent
Revenue Reports 366 to contend that in that case the Hon’ble Supreme
Civil Revision No. 6069 of 2009(O&M) 2
Court had held that where a sale deed had been executed of an attached land
in pursuance to an agreement to sell entered into prior to the order of
attachment, the contractual right would prevail over the right of the
attaching creditor. However, this judgment would not be applicable for the
simple reason that here no sale deed has been executed . In the case before
the Hon’ble Supreme Court a right had been created which was being sought
to be protected by the contracting purchaser. In the present case as noticed
above only an agreement to sell has been executed. In the circumstances I
am not persuaded to hold that the order of the learned Executing Court
suffers from such material irregularity as to be liable for interference under
Article 227 of the Constitution of India.
Consequently this revision is dismissed.
Since the main case has been decided, the pending Civil Misc.
Applications, if any, stand disposed of.
(AJAY TEWARI)
JUDGE
October 22, 2009
sunita