Karnataka High Court
Somashekhar G M vs Shashirekha on 3 January, 2022
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 3RD DAY OF JANUARY 2022
BEFORE
THE HON'BLE MR.JUSTICE ASHOK S. KINAGI
WRIT PETITION NO.12163 OF 2020 (GM-CPC)
BETWEEN:
SOMASHEKHAR G.M.,
S/O MURTHYNJAYAPPA,
AGED ABOUT 51 YEARS,
OCC: PROCESS SERVER,
SENIOR CIVIL JUDGE AND JMFC,
HOSADURGA,
CHITRADURGA DISTRICT - 577 501.
...PETITIONER
(BY SRI.KANTHARAJAPPA M.G, ADVOCATE)
AND:
SHASHIREKHA,
W/O SOAMSHEKHAR G.M.,
AGED ABOUT 48 YEARS,
R/AT SAMRUDHI NILAYA,
POST OFFICE ROAD,
KAMANA BHAVI EXTENSION,
CHITRADURGA - 577 501.
... RESPONDENT
(BY SRI.B.M.SIDDAPPA)
THIS WRIT PETITION IS FILED UNDER ARTICLE 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
ORDER PASSED BY THE PRL. CIVIL JUDGE AND JMFC,
2
HOSADURGA IN EX.NO.16 OF 2020 DATED 17.07.2020 ON
I.A.2 PRODUCED AS ANNEXURE-N TO THE WRIT
PETITION.
THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING - B GROUP THIS DAY, THE COURT MADE THE
FOLLOWING:
ORDER
The petitioner being aggrieved by the order dated 17.07.2020 on maintainability on the Execution Petition passed in Ex.No.16/2020 by the Prl. Civil Judge and JMFC, Hosadurga, has filed this writ petition.
2. Brief facts leading rise to filing of this petition are as under:
The respondent has filed a pre-litigation case before District Legal Service Authority in PLC.No.19/2016. The respondent and petitioner have entered into compromise and presented compromise petition before the District Legal Service Authority. The District Legal Service Authority accepted the 3 compromise petition on 13.04.2016 and petition came to be disposed of in terms of the compromise. The petitioner did not comply with the terms of the compromise petition. Respondent filed a Execution Petition in Ex.No.16/2020 before the Prl. Civil Judge and JMFC, Hosadurga. In the said Execution Petition, petitioner has raised objections regarding maintainability of the Execution Petition.
2.2. The Executing Court after hearing the parties, has passed the impugned order vide Annexure-N dated 17.07.2020, holding that the Execution Petition filed by the respondent is maintainable and award passed in PLC.No.19/2016 is executable by the Executing Court. Petitioner being aggrieved by the same has filed this writ petition.
3. Heard learned counsel for petitioner and learned counsel for respondent.4
4. Learned counsel for the petitioner submits that the Execution Petition filed by the respondent is not maintainable. He further submits that Executing Court has committed an error in deducting 2/3rd of salary of the petitioner towards recovery of maintenance amount, which is contrary to Section 60(1)(i) of CPC. Hence, on these grounds, he prays to allow the writ petition.
5. Per contra, learned counsel for the respondent submits that parties have entered into compromise and have filed a compromise petition.
The petitioner has failed to fulfill the terms of the compromise petition. He further submits that the award passed by the District Legal Service Authority is decreed in terms of Section 22E of the Legal Services Authorities Act, 1987. He further submits that the Executing Court was justified in holding that the Execution Petition filed by the respondent is 5 maintainable. Hence, on these grounds, he prays to dismiss the writ petition.
6. Perused the records and considered the submissions made by learned counsel for the parties.
7. It is not in dispute that the respondent has filed a petition for maintenance before the District Legal Service Authority and parties have entered into compromise before the District Legal Service Authority and petition came to be allowed vide order dated 13.04.2016, wherein the petitioner was directed to pay a sum of Rs.10,000/- per month to the respondent towards her maintenance. Subsequently, respondent and petitioner have filed compromise petition under which petitioner has agreed to pay maintenance of Rs.12,000/- per month from 01.05.2018 and in the said compromise petition, petitioner has agreed to make the payment of college 6 fee of his daughter to the tune of Rs.50,000/- to Rs.1,00,000/-. The petitioner has refused to pay the college fee to the respondent but continued to pay the maintenance of Rs.12,000/- to the respondent. Respondent has filed an Execution Petition for implementing the award passed by the Permanent Lok Adalat with respect to the maintenance amount and college fee of their daughter. The petitioner has opposed the said application on the ground that the award passed by the District Legal Service Authority is not a decree. In order to consider the contention of the petitioner, it is necessary to consider some of the provisions of the Legal Services Authorities Act, 1987, as per Section 22C (7) which reads as under:
Section 22C. Cognizance of cases by Permanent Lok Adalat-
(1) xxxx (2) xxxx (3) xxxx 7 (4) xxxx (5) xxxx (6) xxxx (7) When a Permanent LokAdalat, in the aforesaid conciliation proceedings, is of opinion that there exist elements of settlement in such proceedings which may be acceptable to the parties, it may formulate the terms of a possible settlement of the dispute and give to the parties concerned for their observations and in case the parties reach at an agreement on the settlement or the dispute, they shall sign the settlement agreement and the Permanent Lok Adalat shall pass an award in terms thereof and furnish a copy of the same to each of the parties concerned.
8. In the present case, the parties have already entered into compromise in the pre-litigation and conciliation proceedings and the said settlement has already attained finality. In order to consider regarding the effect of the award passed by the conciliation proceedings before Permanent Lok Adalat, it is necessary to consider Section 22E of the Act, 8 which deal with the nature and effect of the award passed in the conciliation proceedings before the Permanent Lok Adalat, which reads as under.
Section 22E. Award of Permanent Lok Adalat to be final.-
(1) Every award of the Permanent LokAdalat under this Act made either on merit or in terms of a settlement agreement shall be final and binding on all the parties thereto and on persons claiming under them.
(2) Every award of the Permanent LokAdalat under this Act shall be deemed to be a decree of a civil court.
(3) The award made by the Permanent LokAdalat under this Act shall be by a majority of the persons constituting the PermanentLokAdalat.
(4) Every award made by the Permanent LokAdalat under this Act shall 9 be final and shall not be called in question in any original suit, application or execution proceedings.
(5) The Permanent LokAdalat may transmit any award made by it to a Civil Court having local Jurisdiction and such civil court shall execute tgeirder as if it were a decree made by that court.
9. As per Sub-Section (2) of Section 22E, the award passed by the Permanent Lok Adalat under the Act in terms of settlement agreement shall be deemed to be a decree of a Civil Court and also as per Sub- Section 4 of Section 22E, the judgment debtor cannot question the award passed by the Permanent Lok Adalat and Sub-Section (5) of Section 22E clearly states that the Court having local jurisdiction shall execute the orders/award as if it were a decree made by that Court.
10
10. In the present case, the petitioner has not challenged the award passed by the Permanent Lok Adalat. The respondent has filed an Execution Petition to implement the award passed by the Permanent Lok Adalat. The Executing Court, after considering the material on record, was justified in holding that Execution Petition filed by respondent is maintainable in view of Section 22E of the Act. Hence, I do not find any grounds to interfere with the impugned order. Accordingly, the writ petition is dismissed.
SD/-
JUDGE GRD