Patna High Court
Gaumont Kali Private Ltd. Co. vs Badri Prasad Jaiswal on 27 March, 1961
Equivalent citations: AIR1962PAT242, AIR 1962 PATNA 242
Bench: V. Ramaswami, N.L. Untwalia
JUDGMENT
1. This appeal is brought on behalf of the defendant against an order of the 2nd Subordinate Judge of Arrah, dated the 12th November, 1959, in Title Suit No. 30 of 1959, granting a temporary injunction to the plaintiff restraining the defendant from executing a decree in Execution Case No. 16 of 1959.
2. It appears that in 1956 there was a hire-purchase agreement with regard to certain machineries for running a cinema between the parties, and the total price of the cinema equipment-was fixed at Rs. 35,129/-, out of which the plaintiff-respondent paid a sum of Rs. 6876/- in certain instalments. On account of the default of the plaintiff, the defendant bought a title suit, namely Title Suit No. 265 of 1958, in the Bombay High Court, to enforce the terms of the hire-purchase agreement. The suit was heard ex parte, and on the 23rd September, 1958, the Bombay High Court granted a decree in favour of the defendant for recovery of possession of the machineries from the plaintiff and also for recovery of the balance of the money due upon the hire-purchase agreement. The decree was executed by the defendant in the Court of the Subordinate Judge of Arrah in Execution Case No. 16 of 1959. Meanwhile the plaintiff brought the present suit, No. 30 of 1959, for a declaration that the decree obtained by the defendant in the Bombay High Court was fraudulent. The plaintiff also prayed for a temporary injunction restraining the defendant from taking possession of the cinema equipment in execution of the decree obtained in the Bombay High Court. The learned 2nd Subordinate Judge of Arrah has allowed the application of the plaintiff and granted a temporary injunction in his favour restraining the defendant from taking possession of the cinema equipment during the pendency of the suit.
3. On behalf of the defendant-appellant it was submitted by learned Counsel that the order of temporary injunction granted by the 2nd Subordinate Judge of Arrah cannot be supported by the language of Order 39, Rule 1, or Order 39, Rule 2, of the Code of Civil Procedure. In our opinion this argument 19 well founded and must be accepted is correct. It is obvious in the first place that the property in dispute is not in danger of being wasted, damaged or wrongfully sold in execution of a decree. In the present cess the allegation of the defendant is that the plaintiff has obtained possession of the cinema equipment by virtue of the hire-purchase agreement, and in spite of having made default in payment of instalments has continued to keep possession of the cinema equipment and hag been using it for the benefit of the cinema business. The case of the defendant is that the plaintiff is damaging the cinema equipment and, therefore, the decree for possession given by the Bombay High Court ought to be executed and the defendant should be given possession of the cinema equipment. In our opinion, Order 39, Rule 1, has no application to the present case. It 19 equally obvious that the case does not fall within the language of Order 39, Rule 2 (1), which is in the following terms:-
"2. (1) In any suit for restraining the defendant from committing a breach of contract or other injury of any kind, whether compensation is claimed in the suit or not, the plaintiff may, at any time after the commencement of the suit, and either before or after judgment, apply to the Court for a temporary injunction to restrain the defendant from committing the breach of contract or injury complained of, or any breach of contract or injury of a like kind arising out of the same contract or relating to the same property or right."
We are unable to accept the argument that the execution of the decree obtained by the defendant in the Bombay High Court must be taken to be an injury of the kind contemplated by the language of Order 39, Rule 2 (1), of the Code of Civil Procedure. The plaintiff was a party in the suit decided in the Bombay High Court, and the allegation of the plaintiff that he was not aware of the suit and no summons was served upon him has still to be heard and tried put in the present suit before the Subordinate judge of Arrah. The plaintiff has alleged fraud, but it is well settled that fraud will make a decree voidable and not void. In the present suit, however, the plaintiff has not prayed for setting aside the decree of the Bombay High Court but has merely prayed for a declaration that the decree granted by the Bombay High Court is fraudulent. Even assuming that the plaintiff has prayed for a proper relief in the present suit and has paid the proper court-fee, still we think that this is not a proper case in which a temporary injunction can be granted in favour of the plaintiff-respondent.
The view we have taken is borne out by a decision of the Madras High Court in Subramanian v. Seetarama Avar, AIR 1949 Mad 104 and a decision of the Madhya Bharat High Court in Hemant Kumar v. Ayodhya Prasad, AIR 1957 Madh B 95. In Subramanian's case, AIR 1949 Mad 104 it was held by a Division Bench of the Madras High Court that proceedings in execution of a compromise decree which had not been set aside do not amount to "committing an injury" within, the meaning of Order 39, Rule 2, Code of Civil Procedure. In the other case, AIR 1957 Madh B 95 it was held by the Madhya Bharat High Court that no order of injunction can be made under Order 39, Rule 1 or Rule 2, to restrain the decree-holder from executing a decree in his favour so long as it stands, and merely because the plaintiff instituted a suit for a declaration that the decree was not binding on him and that he hoped to succeed in the suit, it could hot be held that the execution of the decree would amount to committing an injury.
4. For these reasons we hold that the order of the 2nd Subordinate Judge of Arrah, dated the 12th November, 1959, granting a temporary injunction, must be set aside. We accordingly allow this appeal, but there will be no order as to costs.