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 6, Cited by 1]

Allahabad High Court

Abdul Rahman Son Of Faqir Bux vs Vth Additional District Judge, Munsif ... on 21 October, 2005

Equivalent citations: AIR2006ALL45, 2006(2)AWC1240, AIR 2006 ALLAHABAD 45, 2006 (1) ALL LJ 191, 2006 (1) ABR (NOC) 118 (ALL), 2006 (2) AKAR (NOC) 181 (ALL), 2006 (1) AKAR (NOC) 114 (ALL), 2006 AIHC NOC 15, (2006) 2 ALL WC 1240, 2006 ALL CJ 2 828, (2006) 37 ALLINDCAS 552 (ALL), (2006) 1 CURCC 492

Author: D.P. Singh

Bench: D.P. Singh

JUDGMENT
 

D.P. Singh, J.
 

1. Pleadings are complete and the counsel for the parties agree that the petition may finally be disposed off under the Rules of the Court.

2. Heard counsel for the parties.

3. This writ petition is directed against the orders dated 4.5.1991 and 5.1.1996 whereby objection of the petitioner against the delivery of possession of the disputed house has been rejected by both the courts below.

4. Father of the respondent No. 3 filed a money suit No. 285 of 1959 for recovery of sum of Rs. 400/-, which was decreed. An execution application was filed by him which was registered as execution case No. 186 of 1963 wherein the disputed house was- Sold in a - court auction on 29.3.1964 and was purchased by the decree holder himself. The sale was made absolute on 21.4.1964. After his death, the respondent No. 3 filed suit No. 225 of 1983 for permanent injunction to restrain the petitioner from interfering in the possession of the disputed house wherein the petitioner allegedly resided. The suit was dismissed vide judgment and order dated 9.2.1988. After dismissal of the suit, the respondent No. 3 filed an application dated 17.3.1988 under Order XXI Rule 94 for issuance of a sale certificate on the basis of the aforesaid auction sale dated 19.3.1964. The petitioner filed objections against the said application on several grounds including that of limitation. Both the courts below rejected the objections of the petitioner and allowed the application of the respondent No. 3 vide orders dated 8.12.1989 and 27.3.1990. Thereafter, the respondent No. 3 made an application under Order XXI Rules 95 for delivery of possession. The petitioner again filed his objection inter-alia stating that the application was hopelessly barred by time as the application was not made within a period of one year as prescribed under Article 134 of the Limitation Act. Both the courts below have rejected the objection holding that limitation would run from the date of delivery of sale certificate and thus the application was within time. The court also held that the petitioner was stopped from raising question of limitation again in proceedings under Order XXI Rule 95 since the same objection has already been rejected while disposing off his application under Order XXI Rule 94.

5. Learned counsel for the petitioner has urged that sine quo non to the filing of an application under Order XXI Rule 95 was only that the sale should have become absolute and the limitation would not run from the date the sale certificate is issued. In support of his contention he has relied upon a decision of this Court in the case Sukh Lal v. Ghasi Ram and a Division Bench in the case of Babu Lal v. Annapurnabai AIR 1953 Nagpur 215. For the proposition that in the facts of the case Article 134 and not Article 136 would apply. He has relied upon the ratio of the Apex Court in the Case of Ganpat Singh v. Kailash Shankar .

6. Before the Court deals with the arguments, it would be appropriate to examine Rule 95 of Order 21 which is quoted below.

95. Delivery of property in occupancy of judgment-debtor-Where the immovable property sold is in the occupancy of the judgment-debtor or of some person on his behalf or of some person claiming under a title created by the judgment-debtor subsequently to the attachment of such property and a certificate in respect thereof has been granted under Rule 94, the Court shall, on the application of the purchaser, order delivery to be made by putting such purchaser or any person whom he may appoint to receive delivery on his behalf in possession of the property, and, if need be, by removing any person who refuses to vacate the same.

7. It would be also relevant to quote Article 134.

    Article 134. For delivery of      One year      When the sale becomes 
   possession by a purchaser                       absolute.
   of immovable property at 
   a sale in execution of a 
   decree.

 

8. A joint reading of the two provisions shows that on the application being made by the auction purchaser within a period of one year from the date the sale is made absolute, the court shall order delivery of possession of the said immovable property under a title created by the auction sale. A Single Judge of our Court in the case of Sukh Lal and the Division Bench of Nagpur in Babu Lal (Supra) have unequivocally held that limitation is to be computed from the date on which the sale has become absolute and not from the date the sale certificate is issued. This view is also supported by a Division Bench of the Calcutta High Court in the case of Smt. Anarjan Bibi v. Chandramani AIR 1932 Calcutta 75 where it held, after examining the order XXI Rule 94 that... "the only effect of that is that no order can be made until the certificate has been issued, and not that an application under either rule should on that account he delayed. Besides on the sale becoming absolute it is more or less within the power of the auction purchaser to get the sale certificate as soon as he wants, because she intention of the legislature as expressed in the wording of Order XXI Rule 94, is to issue the certificate with all convenient speed....' In the present case, there is absolutely no reason given by the respondent No. 3 why no effort was made for obtaining the sale certificate within a reasonable time. It is not denied that the sale had become absolute on 21.4.1964 and father of the petitioner died in 1976 i.e. more than a decade after the sale had become absolute. Even respondent No. 3 applied for obtaining sale certificate only on 17.3.1988 i.e. about a quarter of century after the actual auction sale. The contention of the learned counsel for the respondent that once bar of limitation had been pleaded and decided against the petitioner in the execution proceedings, he cannot be allowed to again raise the bar of the limitation in the execution proceedings, is without any merit. It is not denied that earlier the application was filed with respect to issuance of sale certificate and not possession. The functional facts in disposing off the application under Order XXI Rule 95 are different and the petitioner was well within his right to have raised the objection of limitation which was clearly applicable and he cannot be estopped by any principle including that of res judicata. In any event, making an application under Order XXI Rule 95 was fresh cause of auction and the petitioner cannot be deprived of raising his objections including on the ground of limitation.

9. For the reason given above this petition succeeds and is allowed and the impugned orders dated 4.5.1991 and 5.1.1996 are hereby quashed. No order as to cost.