Supreme Court of India

Yashpal Singh vs Viii Addl. District Judge And Ors on 12 March, 1992

Supreme Court of India
Yashpal Singh vs Viii Addl. District Judge And Ors on 12 March, 1992
Equivalent citations: 1992 SCR (2) 181, 1992 SCC (2) 504
Author: M Punchhi
Bench: Punchhi, M.M.
           PETITIONER:
YASHPAL SINGH

	Vs.

RESPONDENT:
VIII ADDL. DISTRICT JUDGE AND ORS.

DATE OF JUDGMENT12/03/1992

BENCH:
PUNCHHI, M.M.
BENCH:
PUNCHHI, M.M.
REDDY, K. JAYACHANDRA (J)

CITATION:
 1992 SCR  (2) 181	  1992 SCC  (2) 504
 1992 SCALE  (1)696


ACT:
     Code of Civil Procedure, 1908:
     Order  2. Rule 32-Decree for injunction  against  State
Government-'Party'-Wilfully failing to obey decree-Execution
of decree-Whether can be enforced by attachment of  property
of State employee who is not part to suit.



HEADNOTE:
     Respondent	 no.  3	 obtained  a  decree  for  permanent
injunction  restraining	 the State of U.P.  and	 its  Forest
Department from interfering with his rights of cutting trees
on a plot of land.  Later on 'X' filed a suit and obtained a
temporary   injunction	restraining  respondent	 no.3	from
cutting and removing trees from her plot under the guise  of
the injunction obtained by him.	 Thereafter 'X' reported  to
the  District  Senior  Superintendent of  Police  about	 the
disobedience of the temporary injunction; and ultimately the
appellant,  who was the Station House Officer of  the  area,
seized	certain	 logs  of wood said to	have  been  cut	 and
removed	 from the plot of 'X'.	Respondent no.3,  moved	 the
executing  court under Order 21, Rule 32, C.P.C.  impleading
the  S.S.P and the S.H.O., the appellant, and  alleged	that
their action amounted to obstruction and was in defiance  of
the injunction granted in his favour.  The objections  filed
by  the	 S.S.P. and the appellant were dismissed  and  their
properties  were directed to be attached.  On revision,	 the
District  Judge modified the attachment order absolving	 the
S.S.P. of the obstruction.
     The  appellant,  after unsuccessfully  challenging	 the
orders of the civil courts in writ petition before the	High
Court, filed the appeal by special leave to this Court,
     Allowing the appeal and setting aside the orders of the
High Court and of both the civil courts, this court,
						       184
     HELD: 1. The provision of Order 21 Rule 32(1) C.P.C  is
applicable  to a party against whom a decree for  injunction
had been passed, [p.186A-B]
     2.	 The word 'party' occurring in Order 21 Rule  32(1),
C.P.C.	cannot be construed so liberally as to include	each
and every employee of the State to have been a party to	 the
suit  in  which the injunction was passed .   The  intention
manifested  in the provision seems to confine the rigour  to
the  party who had contested the suit and had  suffered	 the
decree	and  it is that pary when obstructing is  liable  of
being detained in the civil prison, or suffer attachment  of
his property, or both. [p. 186C-D]
     3.1 Although the Forest Department of the State of U.P.
and  the State of U.P were parties,  and, being an  employee
of  the State of U.P., the appellant was in an indirect	 way
bound  by the injunction, yet it cannot be said that he	 was
by himself a party to the suit as such against whom the said
decree was passed. [p.186B-C]
     3.2 The appellant was not a party to the suit in  which
the injunction was granted.  He need not suffer action under
Order  21  Rule	 32  C.P.C. or to  remain  under  threat  of
attachment  of	his property, more so when he is  no  longer
available at the scene to obstruct any more or to expose his
property to such supposed attachment. [p.186B & D-E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 4533 of
1990.

From the Judgment and Order dated 14.5.1990 of the
Allahabad High Court in Civil Misc. Writ Petition No Nil of
1990.

Bharat Sangal for the Appellant.

Manoj Prasad for the Respondent.

The following Order of the Court was delivered.
This appeal by special leave concerns a Police Sub
Inspector who in the discharge of his duty was about to
attract an order under order 21 Rule 32 C.P.C. as also the
prospect of getting his property attached.

Respondent no.3 obtained a decree for permanent
injunction against the Forest Department of the State U.P.
and the State of U.P. injuncting
185
them from interfering in the rights of respondent no.3 from
cutting trees on a plot of land said to be belonging to him.
Later one Smt. Lagan Devi filed a civil suit against
respondent no.3 and obtained an interim injunction
restraining respondent no.3 from cutting and removing Trees
standing on her plot under the guise of the injuction
obtained by him in the earlier suit. Having obtained a
temporary injunction she reported disobedience thereof to
the Senior Superintendent of Police, District Gorakhpur
soliciting help towards obedience of the injuction. It
appears that the appellant herein who was the Station House
Officer of Police Station, Paniar, Distt. Gorakhpur was
asked to take up the matter in hand. As a remedial step he
siezed certain logs of wood said to have been cut and
removed for the plot of land of Smt. Lagan Devi and stopped
their movement. Terming the stoppage of movement of logs of
wood as defiance of the injunction granted in favour of
respondent no.3, the said respondent moved the Executing
Court under Order 21 Rule 32 C.P.C complaining obstructing
and necessary orders in that regard. He arrayed the S.S.P.
And the S.H.O. as respondents. They filed objection before
the Executing Court. The objections were dismissed by the
Executing Court directing that the property of the
appellant and the S.S.P. Gorakhpur be attached as prayed
for. On revision to the District Judge (such revision being
competent under a State Amendment) the order was modified to
the extent that the S.S.P. was absolved of the obstruction.
The appellant on whom came the brunt moved the High Court
by means of a writ petition unsuccessfully and this has
brought him to this Court.

We are told at the Bar by Mr. Bharat Sangal, learned
counsel for the appellant that since long the appellant
stands transferred to another District and now he is in a
promotional post. It is otherwise the admitted position
that thus far the property of the appellant has not been
attached. In the first place when the appellant is no longer
present in the District to obstruct or continue obstructing
the legal process, it is idle to contend that the order of
the Executing Court in the changed circumstance shall remain
sustained. These supervening facts must obviously have an
impact in moulding the relief. In the second place, it is
difficult to uphold the view of the Courts below that the
appellant was a person who could be brought within the grip
of order 21 rule 32 C.P.C. The said provision in an
extracted form can be re-written as follows:
“E.32(1) Where the party against whom a decree for
injuction
186
has been passed, has had an opportunity of obeying
the decree and has willfully failed to obey it, the
decree may be enforced in the case of a decree for
an injuction by his detention in the civil prison,
or by the attachment of his property, or by both”.
It is significant and patent that this provision is
applicable to a party against whom a decree for injuction
had been passed. Admittedly, the appellant was not a party
to the suit in which the injuction was granted. It may be
true that the Forest Department of the State of U.P. and the
State of U.P. were parties and being and employee of the
State Of U.P. the appellant is in an indirect way bound by
the injuction but it cannot be said that he was by himself a
party to the suit as such against whom the said decree was
passed. The word `party’ cannot be construed so liberally
so as to include each and every employee of the State of
U.P. to have been a party to the suit in which the injuction
was passed. The intention manifested in the provision seems
to confine the rigour to the party who had contested the
suit and had suffered the decree and it is that party when
obstructing is liable of being detained in the civil prison,
or suffer attachment of his property, or both. Thus we are
of the considered view that on either count the appellant
need not suffer action under Order 21 Rule 32 C.P.C. or to
remain under threat of attachment of his property, more so
when he is no longer available at the scene to obstruct any
more, or to expose his property to such supposed attachment.

For the reasons recorded above the appeal is allowed.
The impugned orders of the High Court as well as that of
both the Civil courts against the appellant are set aside.
No order as to costs.

R.P.					     Appeal allowed.
						      187