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 4, Cited by 3]

Andhra HC (Pre-Telangana)

Dandu Dawood Basha vs Abdul Khader (Deceased By L.Rs.) And ... on 3 August, 2005

Equivalent citations: AIR2006AP43, AIR 2006 ANDHRA PRADESH 43, 2006 (2) ALL LJ NOC 379 2006 A I H C 1101, 2006 A I H C 1101, 2006 A I H C 1101 2006 (2) ALL LJ NOC 379, 2006 (2) ALL LJ NOC 379

Author: L. Narasimha Reddy

Bench: L. Narasimha Reddy

ORDER
 

L. Narasimha Reddy, J.
 

1. This Civil Revision Petition arises out of final decree proceedings in a suit for partition.

2. The petitioner, respondents 14 and 15, by names, Pyari Bi and Sogra Bi are children of late Ameer Sab. Pyari Bi filed O.S. No. 94 of 1969, for partition of various items of the suit schedule properties on the death of Ameer Sab. A preliminary decree was passed way back on 2-12-1970 and the same became final. Thereafter, she filed I.A. No. 471 of 1972 for passing final decree.

3. While the partition of various items of the suit schedule did not pose any problem, it became difficult to divide the items 7 to 11 of the suit schedule properties. In that view of the matter, I.A. No. 504 of 1972 was filed to have recourse to the procedure under the Partition Act, 1893 (for short "the Act"). The I.A., was allowed and the Advocate Commissioner was appointed for the purpose of conducting sale of those four items. In an auction conducted on 18-9-1972, the deceased 1st respondent-Mr. Abdul Khader emerged as the successful bidder for Items 7 and 11 and the 2nd respondent-Mr. V. S. Ansar Basa became the successful bidder for Items 8 and 10. They have deposited the entire sale consideration, and the sale in their favour was confirmed.

4. Respondents 1 and 2 filed I.A. No. 109 of 1987, under Section 151 CPC, requesting the Court to execute the sale deeds, in respect of the properties purchased by them. The application was resisted by the petitioner herein, taking objection as to its maintainability. It was contended that the Court does not have the power to execute sale deeds for the sales effected under the Act. Exception was also taken to the provision under which the application was filed. A plea was raised to the effect that the sole plaintiff died and a perceptible change as to the shares of the parties had emerged, and in that view of the matter, the sale conducted by the Court became incompatible. The trial Court rejected the contentions advanced by the petitioner and allowed the I.A. Hence, this Civil Revision Petition.

5. Sri S.V. Bhatt, learned Counsel for the petitioner, submits that a perusal of the relevant provisions of the Act, the Civil Procedure Code and Civil Rules of Practice, discloses that it is not at all permissible for a Court to execute a sale deed, in relation to sales of the properties under the Act. He submits that when it is impermissible to execute sale deed in the ordinary execution petitions in matters other than suits for specific performance, the question of the trial Court executing the sale deeds in a suit for partition does not arise. He further submits that when the matter is governed by specific provisions, the application was not maintainable under Section 151 CPC. It is also pointed out that the death of the sole plaintiff and other defendant has brought about substantial factual and legal changes and that the further proceedings are impermissible at this stage.

6. Mr. V.R. Reddy Kowuri, learned Counsel for the auction purchasers, submits that the sale was conducted more than three decades ago and his clients are deprived of the benefits thereof though they parted with the entire consideration. He submits that having agreed for the sale for the items in question under the provisions of the Act, the parties to the suit failed to discharge their obligation in executing the sale deed. He submits that no exception can be taken to the order under revision.

7. Four items of the suit schedule property were brought to sale by invoking the provisions of the Act, in pursuance of the preliminary decree passed in the suit. It is impermissible to examine as to whether the sale itself suffered from any legal or factual infirmity, at this stage. It is a matter of record that though auction purchasers have deposited the entire sale consideration, two important steps, namely, conveyance of the property and delivery of possession, were not taken for the past three decades. The auction purchasers filed the application requesting the Court to execute the sale deeds by itself. After rejecting the contentions advanced by the petitioner herein, the trial Court allowed the I.A., and directed the Superintendent of the Court to take necessary steps, for the purpose of executing the sale deeds.

8. For the sales brought about under the Act, Section 7 thereof prescribes the procedure through which, the sold properties are to be conveyed. Clause (b) thereof provides for procedure to be followed in this regard, by the Courts, other than the High Court. It reads as under :

If the property be sold under a decree or order of any other Court, such procedure as the High Court may, from time to time, by rule prescribed in this behalf, and until such rules are made, the procedure prescribed in the Code of Civil Procedure in respect of sales in execution decrees.

9. No special procedure was prescribed by the High Court. Therefore, the procedure prescribed in C.P.C., in respect of sales in execution of decrees, applies to the sales under that Act also. It has to be seen as to whether it is permissible for the Court to execute a sale deed by itself under the circumstances.

10. Order 21 of CPC prescribes the procedure for execution of the decrees of various kinds. The only circumstance under which the Court can exeute sale deed by itself, is in relation to the decrees for specific performance, under Rule 34 thereof. In rest of the cases, where items of immovable properties are sold in the course of execution of a decree, the conveyance of property is made through a sale certificate issued under Rule 94 of Order 21. In such cases, the Court is not conferred with the power to execute the sale deed by itself. The sale certificate issued by the Court shall have the effect of conveying the property. When it is impermissible for an executing Court acting under Order 21 CPC to execute a sale deed for the property sold in the execution, it is difficult to imagine that such a course of action is available, in respect of sales brought about, under the provisions of the Act. Therefore, the view taken by the trial Court cannot be sustained. It ought to have directed issuance of sale certificate, instead of proposing to execute a sale deed by itself.

11. The objection raised as to the provision under which the application is filed is not so serious as to invalidate the proceedings. It is true that a general provision like Section 151 CPC was invoked. However, having regard to the complex nature of the issue, the auction purchasers cannot be said to have committed any irregularity in not invoking the correct provision.

12. The other ground urged by the petitioner as to the merger of interest consequent on the death of the plaintiff cannot be sustained in the limited context of the entitlement of the auction purchasers to get the conveyance of the property. If there is any merger of interests, subsequent to the sale of the properties, it would become relevant only in the matter of sharing the sale proceeds.

13. For the foregoing reasons, the C.R.P. is disposed of modifying the order under revision to the effect that instead of executing a sale deed, the trial Court shall issue a Sale certificate in favour of the auction purchasers under Rule 94 of Order 21 CPC, as early as possible, not later than four weeks from the date of receipt of a copy of this order.