High Court Patna High Court - Orders

Sharwan Kumar vs Mostt. Shanti Kuwar on 3 July, 2008

Patna High Court – Orders
Sharwan Kumar vs Mostt. Shanti Kuwar on 3 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         C.R. No.946 of 2008
                            SHARWAN KUMAR
                                Versus
                         MOSTT. SHANTI KUWAR
                             -----------

2 3/7/2008 Heard counsel for the petitioner.

Petitioner seems to be aggrieved by the

order dated 17.5.2008, whereby and whereunder, the

executing court has directed for delivery of

possession.

Counsel for the petitioner submits that

true it is, that there was compromise on the basis

of which the eviction suit, Title Suit No. 23 of

2007 was disposed of, but then delivery of

possession could not be effected on the basis of

such compromise decree and for this purpose he has

relied upon a decision in the case of ‘Viveka Nand

Bhawan Vs. Satendra Prasad’ reported in A.I.R.

1996 S.C.1985.

In the opinion of this Court such

submission of the counsel for the petitioner is

absolutely misconceived, in as much as, the Apex

Court in that particular case having noted the

facts of the case and the terms of compromise

decree had found that there was a clear provision

in the compromise petition itself that the

defendants were tobe evicted after expiry of

period of ten years and that too through an

appropriate action in court of law, this Court

fails to understand as to how the facts and

consequential ratio of the aforementioned judgment

will be applicable in the present case where there

was no such condition imposed in the decree.
2

Be that as it may, once the petitioner had

entered into compromise on 27.4.2007 that not only

he will pay arrears of rent but would also give

vacant possession of the shop in question in Title

Suit No. 23 of 2007, it does not lie in the mouth

of the petitioner to make any prayer and oppose

delivery of possession.

The grievance of the petitioner that

certain amount was advanced and that has not been

refunded by the landlord-opposite party also is

misconceived and it has been fairly admitted by

the counsel for the petitioner that a separate

money suit for this purpose being Money Suit No.

13 of 2007 is still pending.

In that view of the matter, this Court

does not find any error in the impugned order.

Accordingly, this civil revision application being

devoid of merit, is dismissed.

The court below is directed to ensure that

the delivery of possession be effected within a

period of one month of receipt/production of a

copy of this order.

( Mihir Kumar Jha, J.)

Abhay Kumar