Allahabad High Court High Court

Sheo Narain And Anr. vs Dildar Husain And Anr. on 1 May, 1918

Allahabad High Court
Sheo Narain And Anr. vs Dildar Husain And Anr. on 1 May, 1918
Equivalent citations: (1919) ILR 61 All 157
Author: K Henry Richards
Bench: H Richards, Kt., Tudball


JUDGMENT

Henry Richards, Kt., C.J.

1. This appeal arises under the following circumstances. Certain property was attached in execution of a simple money decree as far back as the year 1914. Various objections were raised. The property, which consisted of a house, had been sold and purchased by an auction purchaser. It turned out that the whole house should have not been sold. The auction purchaser naturally complained that he had bid for a whole house and not a part of a house, and in the end an order was made by the court executing the decree to the following effect: “The sale is set aside. The application for execution is struck off. The attachment will remain”. Further applications were made for execution of the decree, but no application was made in respect of the property now in dispute, which consists of a part of the house to which we have already referred. Eventually, in the year 1916, a further application in execution was made and it was asked that portion of the house should be sold. An objection was raised on behalf of the respondent, Sheo Narain, that he had purchased a portion of the house in the year 1916. The decree-holder replied that the attachment was still subsisting and that therefore the judgment-debtor could convey no title to Sheo Narain as against the decree-holder. This contention met with the approval of the court of first instance. In appeal the learned District Judge held that no attachment as against the property was subsisting in the year 1916 when the sale was made. He therefore remanded the case in order that the court below might try whether or not the sale was a bona fide sale to Sheo Narain, and other issues. The present appeal is against the order of remand, and it has been strenuously urged that the attachment still subsisted in 1916 by virtue of the order that was made in the year 1914 to which we have already referred. I think the view taken by the lower appellate court was correct. Rule 57 of Order XXI of the Code of Civil Procedure is as follows:

Where any property has been attached in execution of a decree but by reason of the decree-holder’s default the court is unable to proceed further with the application for execution, it shall either dismiss the application or for any sufficient reason adjourn the proceedings to a future date. Upon the dismissal of such application the attachment shall cease.

2. In my opinion the order of the court below amounted to a dismissal of the application for execution. It certainly was not an adjournment. It therefore seems to me to follow that if the application can be said to have been dismissed by reason of the “decree-holder’s default”, the attachment ceased upon the dismissal of the application. It is contended that there was no “default” on the part of the decree-holder. In the present case it seems to me that there clearly was a default. The decree-holder, owing to the confusion as to the property and the sale, was unable to proceed with that application and was determined to make a fresh application for execution in respect of this property if so advised, which fresh application he eventually made. It was contended that the “default of the decree-holder” means only those cases in which the decree-holder fails to put in an application or fails to deposit fees or some such matter, and in support of this contention the following cases have been quoted:Karaturi Satyanarayana v. Gopisetti Narayana Swami Naidu Guru (1916) 38 Indian Cases, 300 and Valiakath Puthiah v. Manakkal Parameswaran (1915) 35 Indian Cases, 240. I see no reason why this restricted meaning should be given to the words in the rule. Previous to the passing of the present Code of Civil Procedure, there was considerable conflict as to the effect of “striking off”, or, in other words, dismissing an application for execution. It was to put an end to this conflict that an alteration was made by the present Code. The exact point arose in the case of Namuna Bibi v. Rosha Miah (1911) I.L.R., 38 Calc. 482, in which case I think it was rightly decided that the words in the rule were not restricted to default of appearance or matters of that description, It really means a failure to do what the decree-holder was bound to do, that is, to go on with his application and have the property sold, I am supported in this view, I think, by the provision in the rule itself that in a fitting case the application for execution can be adjourned, in which case of course the attachment could be maintained. I would dismiss the appeal.

Tudball, J.

3. I fully agree, I think a little more stress should be placed upon the actual facts of this case. The whole house was sold by mistake instead of only a share therein on the 24th of October, 1914, The sale was set aside at the request of all the parties concerned. This decree had been originally passed in the Court of Small Causes at Lucknow, and it had been transferred for execution to the court of the Munsif in Cawnpore. When the sale was set aside the Munsif called upon the decree-holder to proceed with his application. In reply to this on the 10th of December, 1914, the decree-holder said: “Let the execution case be dismissed but the attachment be maintained I will put in another application afterwards so that there will be no legal difficulty”. The court thereupon passed the order as asked by the decree-holder: “The execution case is struck off, the attachment maintained and the costs will be borne by the judgment-debtor”. After this the Munsif returned the decree as unexecuted to the Lucknow court. The decree-holder again applied to the Lucknow court to transfer the decree for further execution. A fresh certificate was sent. On the 21st of January, 1916, a fresh application for execution was made for the attachment of a sum of Rs. 250 belonging to the judgment-debtor in the hands of a pleader. The case was transferred to the Small Cause Court, the sum was realized and the application for execution was struck off on the 8th of March, On the 14th of March another fresh application for execution was made for attachment and sale of certain movable property. The decree was further partially satisfied and that application for execution was struck off on the 31st of April, 1916. Again, the papers were returned to the Lucknow court. Then the property now in dispute was sold by the judgment-debtor to the present respondent. The decree-holder then applied for fresh execution of his decree and he asked to have the share in this house sold. To my mind it is clear and beyond all doubt that the decree-holder in December, 1914, did not wish to proceed further with his then pending application for execution, and it was in fact dismissed by reason of this default in carrying on proceedings. To my mind Order XXI, Rule 57, clearly and distinctly applies to the present case. The fact that the court in dismissing the application said the attachment should continue makes no difference. The law distinctly says that in these circumstances the attachment shall cease. The decision in Aziz Bakhsh v. Kaniz Fatima, Bibi (1912) I.L.R., 34 All., 490, a decision to which I myself was a party, is placed before me in support of the present appeal. It clearly does not apply, nor is there any discussion in nay judgment of the meaning of the word “default”. What is said in that judgment cannot be divorced from the facts of that case. In that case there had been a wrong order passed by the High Court dismissing an application for execution. That order was subsequently set aside on review, with the result that the application for execution was never dismissed at all. The ruling has no application to the circumstances of the present case.

4. The order of the Court is that the appeal be dismissed with costs.