Supreme Court of India
Lal Chand vs Viiith Addl. District Judge & Ors on 21 February, 1997
Equivalent citations: AIR 1997 SUPREME COURT 2106, 1997 (4) SCC 356, 1997 AIR SCW 2033, 1997 AIR SCW 1955, 1997 ALL. L. J. 1170, (1997) 2 EASTCRIC 335, (1997) 2 BLJ 1063, (1997) 1 MAD LW 765, 1997 (2) SERVLJ 207 SC, 1997 (3) SCALE 103, 1997 (3) ADSC 625, 1997 (4) SCC 283, 1997 (1) REVLR 241, 1997 (3) ADSC 331, (1997) 3 JT 367 (SC), (1997) 2 SCR 346 (SC), 1997 (1) UJ (SC) 641, (1997) 2 SERVLJ 207, 1997 ADSC 3 625, (1997) 3 JT 736 (SC), (1997) 2 CTC 349 (SC), 1997 REVLR 1 241, 1997 ADSC 3 331, 1997 ALL CJ 2 926.1, 1997 ALL CJ 2 926.2, (1997) 2 SCR 915 (SC), 1997 (2) SCR 346, (1997) 2 CIVILCOURTC 114, (1997) 2 LANDLR 218, (1997) 3 ALL WC 1782, (1997) 3 CIVLJ 129, (1997) 2 CURCC 44, (1997) 2 SCALE 475, (1997) 1 LJR 592, (1997) 3 SUPREME 21, (1997) 2 MAD LJ 13, (1997) 2 ICC 9, (1997) BANKJ 492, (1997) 2 PAT LJR 60, (1997) 2 SCT 339, (1997) 2 SERVLR 44, (1997) 3 SUPREME 319, (1997) 3 SCALE 103, (1997) 1 CURLR 842, (1997) 1 SCJ 644, (1997) 2 ANDH LT 26, (1997) 2 LAB LN 973
Bench: K. Ramaswamy, S. Saghir Ahmad
PETITIONER: LAL CHAND Vs. RESPONDENT: VIIITH ADDL. DISTRICT JUDGE & ORS. DATE OF JUDGMENT: 21/02/1997 BENCH: K. RAMASWAMY, S. SAGHIR AHMAD ACT: HEADNOTE: JUDGMENT:
O R D E R Leave granted. We have heard learned counsel on both sides.
This appeal by special leave arises from the judgment of the High Court of Allahabad, made on November 9, 1995 in Civil Miscellaneous Writ Petition No.2680/89.
The admitted position is that the plaintiff-respondent had entered into an agreement with the appellant to purchase 43 decimals of land in plot No.389/2 situated in Umraha, District Varanasi for a sum of Rs.6625/-. A sum of Rs.2000/- was paid as earnest amount while the balance amount has already been paid in the form of loan. The respondent filed the suit seeking specific performance of the agreement, which relief ultimately was refused; but a decree for refund of the earnest money was granted. Since the amount was not paid, the respondent had brought the properties of the appellant, to the extent of one acre, 52-1/2 decimals to sale. The same came to be questioned by filing of an objection under Order XXI, Rule 90, CPC which was dismissed by the court below and upheld by the High Court. Thus, this appeal by special leave.
Two question have arisen in this case, namely, whether the auction was properly conducted by the executing court and whether the respondent-decree holder was entitled to participate in the auction to bid and had the sale confirmed in that behalf? It is not in dispute that the land, viz., plot Nos.24 and 25 of admeasuring 33 decimals totalling 1 acre 52-1/2 decimals was brought to sale to realise the decreetal amount of Rs.10,921-50. The court fixed the valuation at Rs.11,000/-. On a sale conducted by Amin of the court, the bid was knocked down on April 30, 1983 in favour of the respondent-decree holder for a sum of Rs.12,000/-. As stated earlier, the question has arisen whether the sale conducted in execution of the decree is valid in law? Order XXI, Rule 72, CPC envisage as under:
"72. Decree-holder not to bid for or buy property without permission
-- (1) No holder of a decree in execution of which property is sold shall, without the express permission of the court, bid for or purchase the property.
Where decree-holder purchases, amount of decree may be taken as payment -- (2) where a decree-
holder purchases with such permission, the purchases-money and the amount due on the decree may, subject to the provisions of Section 73, be set off against one another, and the Court executing the decree shall enter up satisfaction of the decree in whole or in Part accordingly.
(3) Where a decree-holder purchases, by himself or through another person, without such permission, the Court may, if it thinks fit, on the application of the judgment-debtor or any other person whose interests are affected by the sale, by order set aside the sale; and the costs of price which may happen on the re-sale and all expenses attending it, shall be paid by the decree-holder."
A reading thereof clearly indicates that no holder of a decree in execution of which property is sold shall, without the express permission of the Court, bid for or purchase the property. In the event of such a purchase, on an application by the judgment-debtor or any other person whose interests are affected by such a sale, set aside such a sale. In paragraph 13 of the petition, the appellant has stated, among others, thus:
"After the said auction sale, the judgment-debtor filed and objection under Order XXI. Rule 90. CPC mainly on the following grounds in the Court of Munsif Havali, Varanasi :-
(i) The decree-holder purchased the said land through auction without the permission of the Court :"
In the counter-affidavit filed by the respondent, he has not specifically denied in that behalf except stating that it is a matter of record. The proceedings of the auction do indicate that if he was really the person permitted to participate in the bid, one would necessarily expect an active participation in the auction. But the proceedings do show that after one Bali Ram Prasad, had bid, earlier, for Rs.10,000/- but later offered Rs.11,500/- and one Srinath had offered a sum Rs.11,000/-, as a last bid, the respondent offered Rs.12,000/- so as to be within the outer limit of valuation fixed by the Court to ward off future onslaught on court sale. Since there was no further offer made by anybody thereafter out of the five participants in the bid, the bid was knocked down in favour of the decree-holder-respondent. Under the teeth of the mandatory language of Order XXI, Rule 72, CPC, he has no right to bid in the auction without obtaining prior permission of the Court. As a consequence, the sale conducted was clearly in flagrant violation of Order XXI, Rule 72, CPC.
It is also to be seen that the sale was conducted without there being any proper notice and publicity as is evident from the report submitted by the Court Amin. After the bid was started, sale was notified in the village by beat of drum and thereafter people started coming and five persons including the respondent participated in the bid. This part of the procedure adopted is clearly illegal and caused great prejudice to the interest of the appellant. In Desh Bandhu Gupta vs. N.L. Anand & Rajinder Singh [(1994) 1 SCC 131], this Court had pointed out the mandatory requirements of the procedure, as indicated therein, thus:
"The contentions of S/Shri Madhava Reddy and Gujral that the appellant had not given hes valuation and that, therefore, it is not open to him to raise the objections after the sale is unacceptable. Since the court has not given any notice to the appellant which is mandatory, the need to submit his valuation did not arise. Order 21 Rule 54, sub-rule (1-A) brought in by 1976 Amendment Act mandates that the Court should require the judgment- debtor to attend the court on a specified date to take notice of the date to be proclamation of sale. Form 24 of Appendix `E' second para and the court Rule also envisage the mandate. It is are reminder to the court that it has a statutory duty to issue notice to the judgment-debtor before settlement of the terms of proclamation of sale. Then only the proviso to Rule 66(2) comes into play dispensing with multiplicity of notice and not dispensation of mandatory compliance of notice to the judgment-debtor. Had it been a case where notice was served and the appellant lay be, without objecting to the valuation given would be put against the appellant to impugn the irregularities after the sale or the under - valuation settled by the court in the proclamation of sale. The further contention of both the counsel that merely because there is no order under Order 21 Rule 66(2), it cannot be construed that the Execution Court had not applied its mind in settling the terms of the proclamation of sale, is one of desperation./ Except giving a schedule of dates for conducting the sale the Execution Court totally abdication its duty to scrupulously comply with the mandatory procedure and did not apply its mind to the mandatory duty cast on it by Order 21 Rule 66 To settle the terms of proclamation of sale, and proper publication under Rule 67. After April 20, 1979, the court has merely ensured its publication on the court notice board and on the site at the respective dates and no further. This Court is Shalimar Cinema vs. Bhasin Film Corpn. [(1987) 4 SCC 717] held that the court has a duty to see that the requirements of Order 21 Rule 66 are properly complied with. It is incumbent on the court to be scrupulous in the extreme. No action of the court or its officer should be such as to give rise to the criticism that it was done in a casual way.
Therefore, a proclamation of sale drawn casually without compliance of the mandatory requirement and a sale held in furtherance thereof is not a sale in the eye of law. We are of the considered view that the procedure adopted by the court in non-compliance of Order 21 Rules 66 and 67 is in flagrant breach of the mandatory provision, it is a nullity ab initio."
There is yet another infirmity which goes to the root of the matter. It is seen that the respondent, in fact, had a contract to purchase 43 decimals of land and in the execution, managed to give the list of all other lands totalling 1 acre 52-1/2 decimals and the decree for Rs. 10,000/- and odd was sought to be put to execution, and purchased the land for Rs.12,000/-. In other words, he has over-reached his original agreement which he failed in the suit itself by participating and getting sale in his favour. There is no attempt made for sale of a reasonable portion of the property for realisation of the decree debt. Order XXI, Rule 64 expressly mandates as under :
"64. Power to order property attached to be sold and proceeds to be paid to person entitled. -- Any court executing a decree may order that any property attached by it and liable to sale, or such portion thereof as may seem necessary to satisfy the decree, shall be sold, and that the proceeds of such sale, or a sufficient portion thereof, shall be paid to the party entitled under the decree to receive the same."
This part of the case was also considered in Desh Bandhu Gupta's case (supra) thus :
"Yet another contention of Mr. Gupta is that the sale of the plot of 550 sq. yards is in excess of the execution and the order to sell it is the result of non-application of mind touching the jurisdiction of the court rendering the sale void or manifestly illegal. Therefore, the need to invoke Order 21 Rule 90 does not arise and it can be set aside under Section 47, CPC.
Proviso to sub-rule (4) of Rule 17 of Order 21 provides the procedure to receive the application for execution of the decree. In the case of a decree for payment of money, the value of the property attached shall, as nearly as may be , correspond with the amount due under the decree. Rule; 64 of Order 21 charges the Executing Court that it may order attaching of any property to the extent that such portion thereof as may seem necessary to satisfy the decree would be sold". It is also enjoined under subrule (2)(a) of Rule 66 of Order 21 that where a part of the property would be sufficient to satisfy the decree, the same be sold by public auction. Form 27 of Appendix E of the schedule also directs the court auctioneer to sell so much of the said property as shall realise the sum in the said decree and costs. The Code, therefore, has taken special care charging the duty on the Executing Court and it has a salutary duty and a legislative mandate to apply its mind before settling the terms of proclamation and satisfy that if part of such property as seems necessary to satisfy the decree should be sold if the sufficient for payment to the decree-holder or the person entitled under decree to receive the amount and so much that property alone should be ordered to be sold in execution. In Ambati Narasayya vs. M. Subba Rao, [1989 Supp. (2) SCC 693] this Court held that it is the duty cast upon the court under Order 21 Rule 64 to sell only such properly or a portion thereof as may be necessary to satisfy the decree, it is a mandate of the legislature which cannot be ignored. Therein for execution of a decree of a sum of Rs. 2000/- and costs, the appellant's 10 acres land was brought to sale which was purchased for a sum of Rs.17,000/- subject to discharge of a prior mortgage of Rs.2,000/-. This Court held that without the court's examining whether a property could be sold, the sale held was not in conformity with the requirement of Order 21 Rule 64 and it was held to be illegal and without jurisdiction. The sale was set aside and the court was directed to put the judgment-debtor in possession of the land and to refund the sale amount to the auction-purchaser. Further direction was given to execute the decree in accordance with law. In Mangal prasad vs. Krishna Kumar Maheshwar [1992) Supp.. (3) SCC 31] a shop was sold to realise a decree debt of about Rs.29,000/- and the sale price at the auction was Rs. one lakh and odd. This Court finding that it is excessive execution, set aside the sale and directed return of the sale amount to the auction- purchaser with interest @ 12%. In Takaseela Pedda Subba Reddy vs. Pujari Padmavathamma [(1977) 3 SCC 337] to recover the decree debt in two decrees the properties situated in two different villages were brought to sale. In the first instance the property in `D' village fetched a sum of Rs. 16,880, which was sufficient to satisfy the decretal amount. The property in `G; village was also sold which fetched a sum of Rs.12,000. This Court set aside the sale of G`' village. Admittedly the site in sale is to the extent of 550 sq. yards, situated in a commercial ares around which the petroleum installations are established. Though, as contented by Shri Madhava Reddy, that there may be building regulation for division of the property, may be 100 yards or 150 yards out of its, or whether undivided portion thereof would have satisfied the decree debt. it could be legitimately concluded that the court did not apply its mind at all to this aspect as well."
In Ambati Narasavya vs. M. Subba Rao [1989 Supp. (2) 693 at 695, this court had pointed out as under:
"It is of importance to note from this provision that in all execution proceedings, the court has to first decide whether it is necessary to bring the entire attached property to sale or such portion thereof as may seem necessary to satisfy the decree. If the property is large and the decree to be satisfied is small, the court must bring only such portion of the property, the proceeds of which would be sufficient to satisfy the claim of the decree holder, it is immaterial whether the property is one or several. Even if the properly is one, if a separate portion could be sold without violating any provisions of law only such portion of the property should be sold. This, in our opinion, is not just a discretion, but an obligation imposed on the court. Care must be taken to put only such portion of the property to sale the consideration of which is sufficient to meet the claim in the execution petition. The sale held without examining this aspect and not in conformity with this requirement would be illegal and without jurisdiction."
Similar view was taken in Takaseela Pedda Subba Reddy vs. Pujari Padmavathamma [(1977) 3 SCC 337 at 340].
Thus , we hold that the sale of the property of the appellant conducted by the executing court is clearly illegal. However, the appellant is directed to pay the decreetal amount, interest on the principal earnest amount of Rs.3,000/- @ 12% per annum from the date of deposit and the costs of execution as well as impounding fee @ 5% on the sale amount of Rs.12,000/-.
The appeal is accordingly allowed. No costs.