Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 3]

Allahabad High Court

Smt. Lalita Devi vs Smt. Kamla Devi on 13 April, 1994

Equivalent citations: AIR1995ALL21, AIR 1995 ALLAHABAD 21, 1995 ALL. L. J. 68, 1994 (2) ALL RENTCAS 71, 1994 (3) ALL WC 1434, 1994 (24) ALL LR 255

ORDER

1. This revision by the judgment-debtor is directed against the judgment and order dated 22-7-1993 passed by the 1st Additional Civil Judge, Gorakhpur in Misc. Case No. 34 of 1992 arising out of Execution Case No. 9 of 1990 of the original suit No. 207 of 1970.

2. Brief facts of the case are that the land in dispute belonged to one Baij Nath Prasad who died leaving four sons. One of them namely Vishwanath Prasad as Karta of the joint family and as guardian of minor son of his deceased brother Sheo Nath Prasad executed a lease deed dated 10th May, 1950 in favour of one Moti Lal Tibrewal. The lease was initially for a period of 25 years with an option for renewal for a further period of ten years. Whereafter the land was to revert back to the lessors in a vacant state. Arun Prakash, Udai Prakash, Jyoti Prakash who are the sons of another son namely Gopal Das and Smt. Kamla Devi widow of the deceased son Sheo Nath Prasad, filed a suit No. 207 of 1970 in the court of the civil Judge, Gorakhpur against Vishwanath Prasad and his brothers arrayed as defendants No. 1 to 4 and the lessees of the property who were arrayed as defendant No. 5 to 11. The suit was for declaration that the lease deed dated 10-5-1950 was not binding on the plaintiffs and that they were entitled to immediate possession over the land. The said suit was dismissed by the trial court. Aggrieved, the plaintiffs filed First Appeal No. 274 of 1975 in this court which was partially allowed and this Court held that though the relief for cancellation of lease could not be granted however, since the period for which the lease was given had expired due to efflux of time, the plaintiffs are entitled for delivery of possession over the disputed property after removal of the constructions made by defendants No. 5 to 11. The plaintiffs claim for rent and damages for use and occupation @ Rs. 130/- per months until the date of delivery of possession was also decreed. Against the judgment and decree passed by this Court, the defendants second set filed Special Leave Petition No. 12025 of 1988 before the Supreme Court which was dismissed by the apex court on 7-4-1992 in the meantime, however, one of the plaintiff-decree holders namely Smt. Kamla Devi had filed an execution case for executing the decree of possession and rent and damages against the judgment debtors. The execution, application was numbered as execution case No. 9 of 1990 and it was mentioned therein that the decree is being sought to be executed on behalf of the other decree-holders as well. During the pendency of the Special Leave Petition before the Supreme Court the execution case remained stayed but after the dismissal of the Special Leave Petition, the execution proceedings was restarted. An objection under Section 47, C.P.C. was filed on behalf of Smt. Lalita Devi who was one of the judgment-debtor and arrayed as defendant No. 11 in the suit No. 207 of 1970 inter alia to the effect that by virtue of two sale deeds dated 16-9-1988 and 12-2-1989 executed in favour of her son Sandip Tibrewal and one sale deed dated 16-10-1991 executed in favour of the objector by some of the decree holders the said mother and son have got 3/4 the share in the property in dispute. Thus, the transferees having stepped into the shoes of the decree-holders the decree could not be executed against the said judgment debtors and the execution application should be rejected on that ground. It was also stated that Sandip Tibrewal was a necessary party having become owner of 1/2 of the disputed property by virtue of the sale deed executed by some of the decree holders, hence, the execution could not proceed without impleading the said transferee as a party. It, was also stated that the suit having been tried by the temporary Additional, Civil Judge, Gorakhpur, the, 1st Additional Civil Judge, Gorakhpur in which court the execution application has been filed had no jurisdiction to proceed with the execution.

3. The executing court vide the order dated 22-7-1993 rejected the objections field by the judgment-debtor applicant under Seotion 47, C.P.C. and held the execution application as maintainable. Aggrieved, against the said order, the judgment-debtor-revisibnist has filed the present revision before this Court.

4. I have heard Sri Ravi Kant, learned counsel appearing for the judgment debtor revisionist and Sri V.K. Gupta and Sri V.B. Khare, learned counsels appearing for the decree holders-respondent. With the consent of the learned counsel for the parties, the revision is being finally decided at the admis sion stage.

5. The main submission of the learned counsel for the revisionist is that as the judgment debtor-revisionist and her son have by virtue of the three sale deeds become owners of 3/4th share of the disputed property the decree cannot be executed and the execution application by one of the decree-holders deserves to be rejected out-right. Learned counsel has further submitted that the execution application has not been filed with the consent of the other decree holders and it cannot be said that the same is for the bendfit of the said parties also. Having considered the submission made by the learned counsel, I am unable to agree. Order 21, Rule 15, C.P.C. lays down as follows:---

R. 15 Application for execution by joint decree-holder "Where a decree has been pased jointly in favour of more persons than one, anyone or more of such persons may, unless the decree imposes any condition to the contrary, apply for the execution of the whole decree for the benefit of them all, or, where any of them have died for the benefit of the survivors and the legal representatives of the deceased."

6. In the facts of the present case it has already been noticed that a joint decree for possession had been passed in favour of the plaintiffs against the defendants No. 5 to 11. Therefore, under the provisions quoted above any of the decree-holders could executed the decree on behalf of the others for the benefit of all unless the decree imposed any condition to the contrary. It is nobodys case that the decree had imposed any conditions to the contrary. The execution application, therefore, on behalf of the decree-holder respondent Smt. Kamla pevi was maintainable on behalf of the other decree-holders as well. As a matter of fact in the execution application it has been specified that the execution is being sought on behalf of all the decree-holders whose name has been men-tioned in the said application. The provisions of this Rule nowhere specifies that consent of the other decree holders were required before the execution application could be moved. Besides, it is noteworthy that none of the decree-holders have filed any objections challenging the execution application filed by the decree-holder-respondent alleging that they are not parties to the said execution or that they were opposing the execution of the decree.

7. So far as the contention that as the judgment-debtor objector and her son has purchased 3/4 hsare in the disputed property and, hence, the decree is inexecutable, the same was also untenable. Before the court below it appears that the copies of the sale deed were not filed and as such there was no evidence on record to show that the transferees had purchased the rights of the decree-holders-transferors in the decree which has become final. Even according to the judgment-debtor, the transfers were made sub-

sequent to the decree passed by the High Court on 8-9-1988. The said transfers are, therefore, lis pendens. Before the Supreme Court in the Special Leave Petition an arguments was made on behalf of the judgment-debtor that certain transfers have been made during the pendency of the proceedings. It was observed in the judgment dated 7-4-1992 by the Supreme Court while disposing of the Special Leave Petition as follows:--

"Mr. Lalit has contended that since the High Court took into consideration the subsequent event of the expiry of lease and made it the basis of its decree, it ought to have granted an opportunity to the petitioner to file his additional wrilten-statement before so doing. In reply to the querry by the bench as to what additional plea in defence was available to the petitioner, the learned counsel stated that there have been some pendentelite transfers of the interested of some of the lessors, which have provided the petitioner with an additional answer to the claim of the respondents. It may at this stage be pointed out that one of the transferors is already a party to the present proceedings and another has made an application for being impleaded. On behalf of the respondents it has been asserted that the said trasnfers are not accepted as legal and binding on them and a suit challenging the same is pending. We have considered the matter carefully and it appears that the argument about the additional defence has no merit. The transferees cannot claim any better right than those of the transferors and they may either choose to take benefit of the decree in question to forego the same."

8. It may be noticed from the above that the transfers made in favour of the judgment-debtors were being challenged by the dccree-holder-respondent and a suit is already pending before the court below. Assuming, however, that the said transfers were valid in that case as observed by the Supreme Court the transferees can only step into the shoes of the transferors. The decree by one of the decree-holders, therefore, can still be maintainable under the provisions of Order 21, Rule 15, C.P.C. Such a dispute had arisen in a number of cases. In the case of Hurrish Chunder v. Kali Sunder reported in 10 Indian Appeal 4 (PC), where two plaintiffs were entitled to recover a moiety of certian estate in possession of the defendant and the defendant purchased the share of one of the plaintiffs, it was held by the Privy Council that the decree could be executed in part by the co-plaintiff according to the extent qf her interest in the estate under the decree. Their lordships observed:--

"They are unable to subscribe to the doctrine that a decree can only be executed as a whole and not partly by one of the plaintiffs a doctrine which, has pointed out by the High Court, would lead to the consequence that a defendant could prevent the execution of a decree by buying the interest of one of the plaintiffs."

9. In the case of Kudhai v. Sheo Dayal reported in ILR 10 All 570, it was held by Mahmood, J, that where subseqeunt to a decree a portion of the rights to which the decree relates devolves either by inheritance or otherwise upon the judgment debtor, or is acquired by him under a valid transfer, the decree does not become incapable of execution, hut is extinguished only protanto. In the case of Peria Sami v. Krishna Ayyan reported in ILR 25 Madras 431 (FB), it was observed that a joint decree may no doubt sometimes becomes divisible and executable inpart to the extent of such severence when by operation of law or by act of parties, the judgment debtor has acquired the interest of one or some of the decree holders in the decree and thus, a partial satisfaction or extinguishment of a decree takes place. In the case of Smt. Champak Devi v. Rekhal Chandra Sen Gupta reported in AIR 1964 Pat 363, it was held by a Division Bench that where a decree for eviction is passed in favour of several decree holders against the lessee and the decree holders hold separate shares in the house porperty the subject of lease, then an adjustment between some of the decree holders and thejudgment debtors lessee whereby lessee steps into the shoes of those decree holders should legally be taken as satisfaction of the eviction decree portanto. In such a case one of the remaining decree holders can execute the said decree with respect to his shares only in the leasehold property. The decree does not become entirely inexecutable. From the decisions referred to above, the law appears to be settled, that in case of a joint decree where the shares of the parties are distinct or seperable even though some of the decree holders have transferred their shares to the judgment-debtor, the decree does not become inexecute-able as a whole but can be executed by one of the decree-holders under the provisions of Order 21, Rule 15, C.P.C. at least to the extent of the share of the decree-holder. However, in the present case at hand it is noteworthy that in the decree the share of the plaintiff have not been specified and it is a joint decree passed in favour of the decree holders. Such a decree in my opinion can be executed as a whole by one of the joint decree-holders, specially when the other decree-holders who have allegedly transferred their shares in the property have not come to oppose the application or denied that the same are not for their benefit. It will also be noticed that the decree passed in the present case was not only for the possesison but for recovery of mesne profits and damages. The sale deed has not been filed by the judgment-debtor to show that the rights under the decree has been transfereed in her favour by some of the decree holders. Situation in the present case, is, therefore, somewhat different. It has been held by the Bombay High Court in the case of Val Chand Gulab Cahnd Shah v. Manek Bai Hira Chand Shah and another reported in AIR 1953 Bombay 137 that where the shares of the respective decree-holders are not apparent on the face of the decree, either expressly or by necessary implication, the decree which is sought to be executed is a joint decree and the judgment-debtors must render satisfaction to the whole body of the decree-holders. Order 21, Rule 15, C.P.C. does not contemplate the splitting up of a joint decree into one in favour of individual decree-holders in respect of their own shares. Such a procedure would mean permitting the executing court to go behind the decree as such. Ascertaining the respective shares of the decree holders in a joint decree is thus foreign to the nature of the execution proceedings. Following the aforesaid decision in the case of Val Chand Gulab Chand Shah (supra), a learned single Judge of the Calcutta High Court in the case of Mihir Bose v. Jobeda Khatun reported in 63 Cal Weekly Notes 570 took the view that a joint decree for khas possession of certain premises stood on a different footing than that of a decree for payment of money, and adjustment of ajoint decree of this nature by some out of the entire body of the decree holders is not valid in law. It was further held that the remaining decree-holders were entitled to execute the whole decree as it was originally passed. In the facts of the said case a suit for eviction was brought against the tenant-judgment debtor jointly by seven respondents which was decreed. The said decree was put in execution on behalf of the decree holders but an objection was raised to the execution of the decree on the ground that two of the decree holders had adjusted the decree with the judgment-debtor and allowed him to continue as tenant in occupation and they were receiving rent from him. Hence, the remaining decree holders were not entitled to khas possession of disputed premises by evicting the appellant. This objection was rejected by the learned single Judge as mentioned above and the decree was found to be executable.

10. In almost similar facts as in the case at hand our High Court in the case of Bansraj Singh v. Krishna Chandra reported in AIR 1981 All 280 held on the facts of the said case that such a joint decree was executable on behalf of the other decree holders. The facts of the said case were that a decre for possession over the vacant land and constructed portion after demolishing the same, and for mesne profits was passed in favour of the decree holders who were brothers. It appears that one of the decree holders transferred his share in the property in dispute in favour of wife of one of the judgment debtors. The remaining decree-holder put the decree in execution on behalf of all the decree-holders for the benefit of all of them. The wife of the judgment-debtor who was the transferee from one of the decree-holders and her transferor filed objections that the execution was not for their benefit and was liable to be dismissed. The executing court dismissed the execution application for mesne profits and for possession of the property and held that the constructions in dispute could not be demolished as the execution was not for the benefit of all the decree-holders. On the said facts it was held as follows at page 283:---

"On the consideration of the arguments of the learned counsel for the parties and after going through the authorities cited by them I am of the view that the dispute between the co-decree-holders is foreign to the scope of Section 47, Civil P.C. and one of the decree-holders can execute the decree for the benefit of all of them even without impleading them and without mentioning this fact in the execution application that the decree is being ; executed for their benefit as an execution of the decree is permissible always for the benefits of all the decree-holders unless it is proved otherwise. This is based on a very sound principle, otherwise any one of the decree-holders on account of some malice with the other decree-holders or in collusion with the judgment debtors can make the decree un-executable. As a joint decree is a executable as such and the execution court cannot go behind the decree, a decree can be executed in part only where the share of the decree-holders are defined or can be predicted or where the share is not in dispute. In that case a separate execution for the respective shares of the decree-holders is permitted under the law, otherwise it is beyond the scope of the execution court to find out the shares of the decree-holders in the execution proceedings. A joint decree is not divisible and can be executed and is always executable as joint decree. The view of the execution court that as Smt. Rajni Singh has opposed the execution of the whole decree so it is not for the benefit of Thakur Shiv Raj Singh, is illegal and cannot be maintained in law."

11. I am in respectful agreement with the view expressed by this Court in the aforesaid case of Bansraj Singh (supra). In the facts of the instant case at hand, the Supreme Court while dismissing the S.L.P. had observed that the transferees cannot claim any better right than those of the transferors and they may either choose to take benefit of the decree in question or to forego the same. It appears that the judgment debtor-revisionist has chosen to take the benefit of the decree by filing an execution case No. 14 of 1992 in the court of Civil Judge, Gorakhpur. The decree-holder-respondent has filed objection to the same and is contesting the said execution. Be that as it may and without expressing any final opinion on the status of the judgment-debtor-applicant, I am of the view that if the judgment-debtor is claiming the right of a decree-holder on the basis of the alleged sale deed in her favour, her objection under Section 47, C.P.C. will not be maintainable as held by this Court in the case of Bansraj Singh (supra) within the scope of Section 47 C.P.C. The first submission, therefore, made by the learned, counsel for the judgment-debtor-revisionist cannot be accepted.

12. It was next contended that the son of the judgment-debtor had by means of two sale deeds, purchased 1/2 share in the disputed property from some of the decree-holders, and, therefore, was a necessary parly in the execution case and the same cannot proceed without impleading the said Sahdip Tibrewal as a party. I do not find any force in this submission either. It is noteworthy that Sandip Tibrewal was not a party to the suit and there is no decree against the said party. He was, therefore, not a judgment-debtor and it was not necessary for the decree-holders to implead him as a party in the present execution proceedings. The decree-holder is rightly proceeding against the judgment-debtor of the said suit and the execution cannot fail on the ground of non-impleadment of Sandip Tibrewal.

13. It Was lastly contended though rather half-heartedly that 1st Additional Civil Judge, Gorakhpur had no jurisdiction to execute the decree as the suit was filed in the court of (Temporary) Additional Civil Judge, Gorakhpur and it is only the said court which could execute the decree. Similar argument was raised before the executing court. The said court has found that the suit was filed in the court of the Civil Judge but was trans-

ferred to the court of Temporary Additional Civil Judge as apparent from the judgment and the decree passed by the trial Court. It appears from the judgment of the trial court dated 30-5-1975 that the suit was dismissed by Sri K.C. Ashthana, Additional Civil Judge, Gorakhpur. The executing court has found that the nomenclature of the court had only changed and the work of the Additional Civil Judge, Gorakhpur was being done by the 1st Additional Civil Judge, Gorakhpur before which court the execution application was filed. The Court of the 1st Additional Civil Judge, Gorakhpur before which the execution application has been field bears the impression and the identify of the court which passed the decree but which has now been abolished. Consequently, the said court had the jurisdiction to entertain and hear the execution application as per the provisions of Section 37(b) C.P.C. I, therefore, do not find any reason to differ from the view expressed by the court below that the 1st Additional Civil Judge, Gorakhpur had the jurisdiction to decide the execution case.

14. As a result of the aforesaid discussion, the revision lacks merit and is dismissed with costs.

15. Revision dismissed.