Madras High Court
C.Murugan vs Dr.Thilagavathy (C.R.P(Npd)No.2621 ... on 11 December, 2014
Author: K.Kalyanasundaram
Bench: K.Kalyanasundaram
IN THE HIGH COURT OF JUDICATURE AT MADRAS Date of Reservation: 11.12.2014 DATE: 22.12.2014 CORAM THE HONOURABLE MR.JUSTICE K.KALYANASUNDARAM C.R.P(NPD)Nos.2620 & 2621 of 2014 C.Murugan ... Petitioner Versus 1.Dr.Thilagavathy (C.R.P(NPD)No.2621 of 2014) 2.K.Sekaran ... Respondents Prayer in C.R.P(NPD)No.2620 of 2014: Petition is filed under Section 115 of C.P.C., against the fair and decretal order dated 29.08.2013 made in E.P.No.179 of 2008 in O.S.No.764 of 1993 on the file of the II Additional Subordinate Judge, Coimbatore. Prayer in C.R.P(NPD)No.2621 of 2014: Petition is filed under Section 115 of C.P.C., against the fair and decretal order dated 29.08.2013 made in E.A.No.198 of 2009 in E.P.No.179 of 2008 in O.S.No.764 of 1993 on the file of the II Additional Subordinate Judge, Coimbatore. For Petitioner : Mr.R.Bharath Kumar For Respondents : Mr.M.S.Krishnan For M/s.P.T.Asha For M/s. Sarvabhauman Associates C O M M O N O R D E R
These revision petitions arise out of the orders passed by the II Additional Sub Judge, Coimbatore in in E.A.No.198 of 2009 in E.P.No.179 of 2008.
2. For the sake of convenience and for easy understanding, the petitioner herein C.Murugan will be hereinafter as decree holder, the first respondent Dr.Thilagavathy will be referred as 3rd party obstructor and the second respondent K.Sekaran will be referred as judgment debtor.
3. The petitioner/decree holder instituted a suit against K.Sekaran/judgment debtor in O.S.No.764 of 1993 for specific performance of the sale agreement dated 30.09.1991. The suit was decreed ex parte on 06.01.2006. On the basis of the decree, a sale deed was executed in favour of the decree holder and thereupon he laid an execution petition E.P.No.179 of 2008 for delivery of possession. In the execution petition, 3rd party obstructor filed E.A.No.198 of 2009 under Order 21 Rule 97 and 98 of C.P.C., r/w. 151 C.P.C., seeking adjudication of her right and title over the petition mentioned property and record the resistance and obstructions of delivery of possession of the property in pursuance of the decree passed in O.S.No.764 of 1993.
4. The 3rd party obstructor has averred that the judgment debtor Mr.K.Sekaran became the owner of the property by the sale deed dated 25.09.1983. He borrowed money from one Mohan, since the amount was not paid, the said Mohan filed a suit in O.S.No.951 of 1991 on the file of the Principal District Munsif, Coimbatore for recovery of the amount. The suit was decreed on 28.07.1992 and on the basis of the decree execution proceedings in E.P.No.207 of 2006 was initiated by Mohan against Sekaran to realise the decree amount by way of attachment and sale of property. The executing court attached the property on 16.04.1998 and in the auction sale held on 18.06.2003, the said Mohan himself purchased the property. The learned District Munsif issued the sale certificate in favour of the said Mohan on 05.11.2003.
5. In E.A.No.314 of 2004 the property was taken delivery by the said Mohan on 21.02.2005 and the executing court recorded the delivery on 17.03.2005 and terminated the execution proceedings. It is further contended that the decree holder and the judgment debtor colluding themselves created a sale agreement and instituted the suit for specific performance, so the decree obtained is a illegal and invalid. The application was resisted by the decree holder by filing a detailed counter stating that the attachment order made in E.P.No.207 of 2006 in O.S.No.915 of 1991 is void and unenforceable and the decree obtained in O.S.No.915 of 1991 is a fraudulent one, and also it is also hit by the doctrine of lis pendce.
6. The parties have not let in oral evidence, but marked Ex.P1 to P24 and Ex.R1 to R3. After considering the documents the learned District Judge allowed the application in E.A.No.198 of 2009 and consequently dismissed the execution petition. Question the orders these revisions have been filed.
7. When the revision petition were taken up for hearing Mr.M.S.Krishnan learned senior counsel for the 3rd party obstructor submitted that these revision petitions are not maintainable as an appeal remedy is available as per Rule 103 of Order 21 C.P.C. In view of the submission of the learned senior counsel, this court heard the arguments of the counsel on maintainability of the revision petitions.
8. Mr.R.Bharat Kumar learned counsel for the petitioner submitted that the application filed by the 3rd party obstructor itself is not maintainable. Under Order 21 Rule 97 of C.P.C an application could be filed only by the decree holder and if any person other than the judgment debtor is removed from the suit property, he can approach the court under Order 21 Rule 99 C.P.C., complaining about such removal and to seek for adjudication of his rights. So the present application filed by the 3rd party obstructor under Section 21 Rule 97 C.P.C to record the resistance and obstruction of delivery of possession of suit property is not maintainable in law and therefore the order is liable to be set aside.
9. The learned counsel further submitted that the decree holder had entered into an agreement for sale with the judgment debtor on 30.09.1991, for non-fulfilment of his obligation, the decree holder filed a suit on 09.06.1993 and the suit was decreed on 16.01.2006. While so, the suit filed by the said Mohan against the said judgment debtor on 28.07.1992 and the subsequent attachment order passed in E.P.No.207 of 1996 dated 16.04.1998 and the court auction sale in favour of the said Mohan on 18.08.2003 and the purchase made by the 3rd party obstructor on 15.07.2005 are all hit by the doctrine of lis pendence. In such circumstances the executing court has to see whether the obstructor is a pendente lite and once the answer is in affirmative, there need not any further adjudication of her right and the executing court has to simply dismiss the obstruction application.
10. The learned counsel for the petitioner further submitted that the executing court has committed jurisdictional error and the adjudication itself is illegal. Further the executing court failed to exercise its jurisdiction to find out whether the 3rd party obstructor is a pendente lite or not, hence the revision is maintainable.
11. Per contra, Mr.M.S.Krishnan learned senior counsel submitted that the decree holder is the neighbour of the obstructor. The decree holder had knowledge about the attachment of the property, subsequent sale on 18.08.2003 and the issuance of sale certificate on 15.11.2003. The decree holder is also aware of the facts that the court auction purchaser namely Mohan took delivery of possession of the suit property on 21.02.2005 from one tenant Kabibrehman, change of mutation of property tax assement in his name and payment of property tax and electricity consumption charges and water charges in his name; the 3rd party obstructor had purchased the property on 13.07.2005 from the court auction purchaser and subsequently, obtained property assessment in her name and on 13.04.2007 obtained a planning permission; and that thereafter, she demolished the old building and constructed a new building at cost of Rs.20lakhs. But the petitioner/decree holder all along was keeping quiet and also did not implead her in the execution petition.
12. The learned counsel further submitted that the court auction sale in favour of the said Mohan is an involuntary one, so the subsequent purchase by the 3rd party obstructor is not affected by doctrine of lis pendence. In other words the learned senior contended that if the original owner/judgment debtor in this case transferred his right in favour of the said Mohan and the sale in favour of the obstructor would be termed as transferee pendente lite. But in the case of auction sale by the court or sale by officials under the Revenue Recovery Act or Customs Act cannot be characterised as direct sale and in such case the theory of lis pendence will not apply.
13. The learned senior counsel would further submit that the decree passed in the money suit is not a fraudulent one, because the said Monhan instituted the suit in the year 1991 and the suit was decreed on 28.07.1992, the execution petition was filed in the year 1996 and the property was sold in court auction on 18.08.2003 and therefore, the time gap would establish that the sale is a genuine one.
14. The learned counsel further submitted that the 3rd party obstructor is a bonafide purchaser of the suit property for a valuable consideration and as per Rule 101 to Order 21 C.P.C., a separate suit is not maintainable and her right in the property has to be adjudicated only under Order 21 Rule 97 C.P.C. It is further submitted that Order 21 Rule 102 would apply only to the simple sale made by the judgment debtor and it will not apply to the involuntary sale or sale by operation of law.
15. First I would like to consider the judgments relied upon by the counsel for the respndent;
(a) In Brahmdeo Chaudhary vs. Rishikesh Prasad Jaiswal and Another reported in (1997) 3 SCC 694 the Hon'ble Apex Court has held as follows;
11.In view of the aforesaid settled legal position, therefore, and in the light of the statutory scheme discussed by us earlier it must be held that respondent no.1 decree-holder's application dated 6th May 1991 praying for issuance of warrant for delivery of possession with the aid of armed force, was in substance for removal of obstruction offered by the appellant and others under Order XXI Rule 97, CPC and had to be adjudicated upon as enjoined by Order XXI Rule 97 sub-rule (2) read with Order XXI Rule 101 and Order XXI Rule 98. In this connection the Court had also to follow the procedure laid down by Order XXI Rule 105 which enjoins the Executing Court to which an application is made under any of the foregoing Rules of the Order to fix a date of hearing of the application. As the Executing Court refused to adjudicate upon the obstruction and the claim of the appellant who obstructed to the execution proceedings it had clearly failed to exercise jurisdiction vested in it by law. The High Court in revision also committed the same error by taking the view that such an application was not maintained. It is of course true as submitted by learned counsel for the decree-holder that in paragraph 4 of the judgment under appeal the High Court has noted that there was some discrepancy about the Khasra Number. But these are passing observations. On the contrary in the subsequent paragraphs of the judgment the High Court has clearly held that such an application by the objector was not maintainable and his only remedy was to move an application under Order XXI Rule 99 after handing over possession and consideration of objection to delivery of possession by a stranger to the decree at any earlier stage was premature. It must, therefore, be held that neither the Executing Court nor the High Court in revision had considered the objection of the appellant against execution or merits. Consequently the impugned judgment of the High court as well as the order of the Executing Court in Civil Execution Case No. 25 of 1990 dated 15th February 1996 are quashed and set aside and proceedings are remanded to the Court of Munsif II, Munger to re-decide the application of respondent no.1 decree- holder dated 6th May 1991 by treating it to be one under Order XXI Rule 97 for removal of obstruction of the appellant and after hearing the decree-holder as well as the appellant to adjudicate the claim of the appellant and to pass appropriate orders under Order XXI Rule 97 sub-rule (2), CPC read with Order XXI Rule 98, CPC as indicated in earlier part of this judgment.
(b) Three Judges Bench of the Hon'ble Apex Court in the judgment reported in 1998 3 SCC 723 observed that a third party to the decree including the tranferee pendente lite can offer resistance or obstruction and his right has to be adjudicated under Order 21 Rule 97 C.P.C. Paragraph 9, 10 and 14 are extracted hereunder;
9. At the outset, we may observe that it is difficult to agree with the High Court that resistance or obstructions made by a third party to the decree of execution cannot be gone into under Order 21 Rule 97 of the Code. Rules 97 to 106 in Order 21 of the Code are subsumed under the caption "Resistance to delivery of possession to decree-holder or purchaser". Those rules are intended to deal with every sort of resistance or obstructions offered by any person. Rule 97 specifically provides that when the holder of a decree for possession of immovable property is resisted or obstructed by- "any person" in obtaining possession of the property such decree- holder has to make an application complaining of the resistance or obstruction. Sub-rule (2) makes it incumbent on the court to proceed to adjudicate upon such complaint in accordance with the procedure laid down.
10. It is true that Rule 99 of Order 21 is not available to any person until he is dispossessed of immovable property by the decree-holder. Rule 101 stipulates that all questions "arising between the parties to a proceeding on an application under rule 97 or rule 99" shall be determined by the executing court, if such questions are "relevant to the adjudication of the application". A third party to the decree who offers resistance would thus fall within the ambit of Rule 101 if an adjudication is warranted as a consequence of the resistance or obstruction made by him to the execution of the decree. No doubt if the resistance was made by a transferee pendente lite of the judgment debtor, the scope of the adjudication would be shrunk to the limited question whether he is such transferee and on a finding in the affirmative regarding that point the execution court has to hold that he has no right to resist in view of the clear language contained in Rule 102. Exclusion of such a transferee from raising further contentions is based on the salutary principle adumbrated in Section 52 of the Transfer of property Act.
14. It is clear that executing court can decide whether the resistor or obstructor is a person bound by the decree and he refused to vacate the property. That question also squarely falls within the adjudicatory process contemplated in Order 21 Rule 97(2) of the Code. The adjudication mentioned therein need not necessarily involve a detailed enquiry or collection of evidence. Court can make the adjudication on admitted facts or even on the averments made by the resistor. Of course the Court can direct the parties to adduce evidence for such determination. If the Court deems it necessary.
(c) In 1998 (4) SCC 543, (Shreenath and another vs. Rajesh and another) a question arose in that case, whether the application filed by the tenants under Order 21 Rule 97, who were not parties to the suit, can maintain application. The Hon'ble apex court while interpreting the words any person occurring in Rule 97(1) held that Any Person includes even persons not bound by the decree placing reliance on the judgment in the case of Brahmdeo chaudhary referred above, paragraph 13 reads thus;
13.So far sub-clause (1) of Rule 97 the provision is same but after 1976 amendment all disputes relating to the property made under Rules 97 and 99 is to be adjudicated under Rule 101, while under unamended provision under sub- clause (2) of Rule 97, the Executing Court issues summons to any such person obstructing possession over the decretal property. After investigation under Rule 98 he Court puts back a decree-holder in possession where the Court finds obstruction was occasioned without any just cause, while under rule 99 where obstruction was by a person claiming in good faith to be in possession of the property on his own right, the Court has to dismiss the decree-holder application. Thus even prior to 1976 right of any person claiming right on his own or as a tenant, not party to the suit such person's right has to be adjudicated under rule 99 and he need not fall back to file a separate suit, By this, he is saved from a long litigation. So a tenant or any person claiming a right in the property, on his own, if resists delivery of possession to the decree-holder the dispute and his claim has to be decided after 1976 amendment under Rule 97 read with Rule 101 and prior to the amendment under Rule 97 read with Rule 99. However, under the old law, in cases order is passed against the person resisting possession under Rule 97 read with Rule 99 then by virtue of Rule 103, as it then was, he has to file a suit to establish his right. But now after the amendment one need not file suit even in such cases as all disputes are to be settled by the Executing court itself finally under rule 101.
(d) In Ashan Devi and Another vs. Phulwasi Devi and Another with Phulwasi Devi vs. Ashan Devi and Others reported in (2003) 12 SCC 219 it is held as follows;
The question raised in that case was whether the Objector cannot claim adjudication of his claim being third party to the decree under execution until he is 'actually dispossessed'. The argument advanced was that application under Order XXI Rule 97 at the instance of Objector is not maintainable to the executing court because such application complaining 'resistance and obstruction' by the third party could be filed only by the Decree Holder under Order XXI Rule 97 of the Code. It was argued that the remedy of the third party to the executing court is only after he suffers dispossession in execution of the decree. Thereafter, he has to complain under Order XXI Rule 99 and seek adjudication of his claims and rights. This Court negatived that contention and observed thus :-
'On the contrary the statutory scheme envisaged by Order XXI Rule 97 CPC clearly guards against such a pitfall and provides a statutory remedy both to the decree-holder as well as to the obstructionist to have their respective say in the matter and to get proper adjudication before the executing court and it is that adjudication which subject to the hierarchy of appeals would remain binding between the parties to such proceedings and separate suit would be barred with a view to seeing that multiplicity of proceedings and parallel proceedings are avoided and the gamut laid down by Order XXI Rule 97 to 103 would remain a complete code and the sole remedy for the parties concerned to have their grievance once and for all finally resolved in execution proceedings themselves.
(e) In the recent judgment in Har Vilas vs. Mahendra Nath and Others reported in [2011 15 SCC 377] the same question of maintainability of the application filed by 3rd party under Order 21 Rule 97 came up for consideration, The Supreme Court has held as follows;
4. The Full Bench decision of the madhya Pradesh High Court in Usha Jain case has been overruled by this court in Shreenath v. Rajesh. It has been held that a third person claiming to be in possession of the property forming the subject-matter of decree in his own right can resist delivery of possession even by filing an objection under Order 21 Rule 97 of the Code of Civil Procedure in the executing court itself and if that is done, the objection shall have to be determined by the executing court itself. The provisions of Rule 100 (of the old CPC, the equivalent provision whereof if Rule 99 in the new CPC) will not defeat the right of such person to get his objection decided under Rule 97 which is a stage prior to his dispossession. In view of the decision of this court in the case of Shreenath the impugned view of the High Court based on the Full Bench decision of the High Court of Madhya Pradesh in the case of Usha Jain cannot be sustained.
5. However, during the course of hearing, it was brought to our notice that the appellant herein has already filed a suit for permanent injunction, registered as Suit No.286 of 1990, in the Court of Civil Judge, Shikohabad and therein a temporary injunction has been obtained by the plaintiff protecting his possession. However, we are of the opinion that in view of the decision of this Court in the case of Shreenath as also in Anwarbi v. Pramod D.A.Joishi the objections should have been heard and decided by the executing court itself.
16. In the above referred cases the Hon'ble Supreme Court, has consistently held that the application filed by the third party obstructor under Order 21 Rule 97 is maintainable.
17. In Devaraja Pillai and another vs. K.R.Purushothama Chettiar & another [1981 1 MLJ 462 ] this court has held the order under Order 21 Rule 98 being appealable, the revision does not lie.
5. Mr. D. K. Srinivasagopalan, learned Counsel for the respondents herein further states that only an appeal will lie and not a revision. It is clear from the order that the same has been passed Order 21, Rule 98, Civil Procedure Code. Order 21, Rule 103, states as follows:
Where any application has been adjudicated upon under Rule 96 or 100, the order made thereon shall have the same force and be subject to the same conditions as an appeal or otherwise as it were a decree.
18. The Hsn'ble Apex Courts in the judgment reported in 2006 (4) SCC 412 S.Rajeswari vs. S.N.Kulasekaran and others, has held that the order passed under Order 21 Rule 97 must be treated as decree against which only an appeal will lie and the order cannot be challenged under Section 115 of C.P.C. In paragraph 13 of the judgment it runs thus;
Learned senior counsel for the appellant-obstructor submitted before us that the application filed under section 151, C.P.C. being not maintainable nothing survived for further consideration. Having regard to the fact that the executing court substantially followed the procedure laid down by Rules 98 to 100 and thereafter passed an adjudicatory order, we may hold in favour of the respondent no. 1 to the extent that the application though filed with the label of section 151, C.P.C. was in fact treated as one under Order XXI, Rule 97. This, however, does not resolve the controversy before us because even if we treat the said application under section 151, C.P.C. as one under Order XXI, Rule 97, C.P.C. the order passed in that proceeding must be treated as a decree against which only an appeal lay to the appellate court. The respondent no.1 did not appeal to the High Court and instead preferred a revision petition under section 115, C.P.C. We have no doubt that in view of the provisions of Order XXI, Rule 103, C.P.C. which provide for appeal against the order passed by the executing court in such matters, no revision could be entertained by the High Court against that order in view of the clear prohibition contained in section 115(2) of the C.P.C. which in clear terms provides that the High Court shall not under Section 115 vary or reverse any decree or order against which an appeal lay either to the High Court or to any other Court subordinate thereto. The High Court appears to have interfered with the order of the executing court because it was under the impression that a long drawn litigation, perhaps engineered by the judgment-debtor would result in great injustice, and therefore, if some relief could be granted by cutting short the procedure of appeal etc., the power under section 115 could be exercised to do justice between the parties. In our view the High Court could not have acted in a manner contrary to the express provision of section 115(2) of the Code of Civil procedure. Since an appeal was provided under Order XXI, Rule 103 of the Code of Civil Procedure which treated the order passed by the executing Court as a decree subject to the same conditions as to appeal against such decree, a revision petition under section 115, C.P.C. against such an order is not maintainable. We must, therefore, hold that the High Court exceeded its jurisdiction in entertaining a revision petition under section 115, C.P.C. against an order passed in proceeding under Order XXI, Rule 97, C.P.C., even if we treat the application filed under Section 151, C.P.C. to be an application under Order XXI, Rule 97, C.P.C.
19. The counsel for the petitioner placing reliance on the judgement reported in 2014 (6) CTC 98 contended that the revision is maintainable. In that case, an application was filed before the executing court under Order 21 Rule 97, 99 and 101 C.P.C., challenging the order of executing court of delivery of possession of the property to the auction purchaser. But the executing court dismissed the application holding that the it has become functus officio. In the above facts the Hon'ble Apex Court held that the summary rejection of the application without proper adjudicating the issues on merits cannot be treated as decree.
20. In 1995 1 LW 141 a suit was filed by a daughter-in-law against her mother-in-law claiming entire right over the property of her deceased husband. The mother of the deceased remained ex parte and decree for declaration was granted in favour of the plaintiff. In the above facts this court held that the mother of the deceased is a class I heir under Hindu Successesion Act and therefore the decree in the suit declaring excessive right of the plaintiff and directing the defendant to deliver possession was unsustainable in law. This court in exercising suo motu powers under Section 115 C.P.C and also the superintendence power under Article 227 of the Constitution of India set aside the decree.
21. In the judgments reported in 2002 (5) CTC 483; 2007 1 MLJ 80; and 2009 4 CTC 489, this court held that as per Section 52 of Transfer of Property Act and the object and scope of Order 21 Rule 102 C.P.C. The transferees pendenti lite from the judgment debtor have no independent right and their application does not require adjudication under Order 21 Rule 97 C.P.C.
22. Keeping in mind the principles laid down in the judgments relied on by the respondent referred supra, in my considered opinion the judgments are not helpful to the petitioner.
23. Considering the facts and circumstances, I am of the opinion that the revision is not maintainable as held by the Hon'ble Apex Court in 2006 (4) SCC 412.
24. In fine the revision petitions are dismissed with liberty to the petitioner to file an appeal. If any appeal is filed the Appellate Court shall decide the same on merits and in accordance with law after affording opportunity the parties to lead further evidence in this case.
22.12.2014 prm Index:Yes/No Internet:Yes/No K.KALYANASUNDARAM,J prm Pre-Delivered Order in C.R.P(NPD)Nos.2620 & 2621 of 2014 22.12.2014