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 0, Cited by 6]

Punjab-Haryana High Court

Jai Lal Sheo Chand, Decree-Holder vs Bhu Dev Bhola Singh, Judgment-Debtor on 5 January, 1956

Equivalent citations: AIR1956P&H256, AIR 1956 PUNJAB 256

JUDGMENT
 

Harnam Singh, J.
 

1. In case No. 206/2 of 1950 the Rnet Controller passed order for the eviction of Bhu Dev tenant, Pursuant to that order Bhu Dev was to vacate the premises on or before 4-7-1953, or within three months of his transfer from Rohtak.

2. Bhu Dev judgment-debtor was transferred to Karnal on 4-8-1952. That being so, he was to surrender possession to the landlord on or before 4-11-1952.

3. On 28-9-1952, Bhu Dev paid rupees 90/- to the landlord who agreed that Bhu Dev may contione to be in occupation of the premis March, 1953.

4. On 19-7-1953, Jai Lal applied for the education of the decree passed by the Rent (sic).

5. In resisting the application Bhu Dev maintained that on 28-9-1952, fresh agree had come into existence betweent he part which the decree passed by the Rent Com was extinguished.

6. In Oudh Commercial Bank, Ltd. bad v. Bind Basni Kuer', AIR 1939 PC 80 (sic) George Rankin dealing with similar point (sic) "If it appears to the Court, acting up 47, that the true effect of the agreement was discharge the decree forthwith' in conside of certain promises by the debtor, then no the Court will not have occasion to enforcement agreement in execution proceedings, but will the creditor to bring separate suit upon contract. If on the other hand, the agree is intended to govern the liability of the (sic) under the decree 'and to have effect upon time or manner of the enforcement', it is (sic) to be dealt with under Section 47".

From the perusal of receipt, Ex. Rule 1, plain that the true effect of the agreeemtn not to discharge the decree forthwith in (sic) eration of certain promises by the judgment (sic). That agreement was intended to government liability fo the judgment-debtor under the (sic) and to have effect upon the time or main its enforcement. If so, Jai Lal was justified suing out execution of the decree for the (sic) of Bhu Dev.

7. For the foregoing reasons, I allow (sic) Second Appeal No. 1029 of 1954 and three months' time to Bhu Dev to surrender session of the premises to Jai Lal. In case Dev fails to surrender possession of the (sic) to Jai Lal within three months from today Jai will be justified in suing out execution for eviction of Bhu Dev.

8. Parties are left to bear their own throughtout.