IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.919 of 2008
SK. MAINUDDIN & ORS
Versus
BIBI SAIMUN NESSA
-----------
2 1.07.2008 Heard counsel for the petitioners.
In the opinion of this Court, the
impugned order allowing the amendment, does not
suffer from any jurisdictional error specially
when the petitioners, judgment debtor has also
been given opportunity to file additional
objection. The Court below, in fact, has
correctly proceeded in terms of Order XXI, Rule
32(5) which lays down as follows.
"(5) Where a decree for the
specific performance of a contract
or for an injunction has not been
obeyed, the Court may, in lieu of or
in addition to all or any of the
processes aforesaid, direct that the
act required to be done may be done
so far as practicable by the decree-
holder or some other person
appointed by the Court, at the cost
of the judgment-debtor, and upon the
act being done the expenses incurred
may be ascertained in such manner as
2
the Court may direct and may be
recovered as if they were included
in the decree”.
The submission of the counsel for the
petitioners that the petitioners have already
filed Misc. Case No. 2(A) of 2006 for setting
aside the ex-parte decree, sought to be executed
in Execution Case No. 1/2004 by the decree holder,
opposite party and therefore the petitioners would
suffer irreparable loss on account of the impugned
order allowing amendment, is to be only noticed
for its being rejected. This Court cannot ignore
the fact that a decree for permanent injunction in
favour of the decree holder, opposite party had
already been passed in the year, 1994 and
therefore, if any dispossession as alleged by her
had taken place in the year, 2004 contrary to the
scope of decree, the Court below had acted within
its jurisdiction by allowing amendment in this
regard in terms of the principles of Order XXI
Rule 32(5) of C.P.C..
The apprehension of the petitioners that the
Misc. Case filed by him would be kept pending for
an indefinite period, is also misconceived as
there is nothing on record to support the same.
It is, however, observed that the aforementioned
3
Misc. Case No. 2(A) of 2006 must be disposed of
expeditiously.
With the aforementioned observations and
directions, this Civil Revision application
is dismissed.
Bibhash (Mihir Kumar Jha, J.) 4 5