Citation : 2023 Latest Caselaw 24723 ALL
Judgement Date : 13 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:177511 Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 8934 of 2023 Petitioner :- Dharnendra Jain Respondent :- Radhabalabha (Since Deceased) And 6 Others Counsel for Petitioner :- Anil Kumar Hon'ble Prakash Padia,J.
1. The following order was passed on 28.8.2023:-
"A supplementary affidavit filed by the petitioner is taken on record.
The Civil Judge (Senior Division), Hathras shall submit a report why the proceedings of Execution Case No. 01 of 2015, pending before him are lingering on. The report shall be submitted positively by the next date fixed.
Lay as fresh on 13.09.2023.
Let this order be communicated to the Civil Judge (Senior Division), Hathras through the District Judge, Hathras by the Registrar (Compliance) within 48 hours."
2. Pursuant to the above, a report dated 11.9.2023 has been submitted by the Presiding Officer. It is stated in the aforesaid report that due to various reasons and due to the pendency of various applications in the Execution Case No.1 of 2015, the matter could not be decided finally. It is further stated that the next date fixed in the matter is 13.9.2023. It is also stated that the court below will decide the aforesaid execution case most expeditiously.
2. Today the lawyers are abstaining from work.
3. I have perused the record and also the report dated 11.9.2023 submitted by the Presiding Officer.
4. It reveals from the perusal of the record that the execution case filed by the petitioner is pending since 2015. A specific observation has been made by the Supreme Court in the case of Rahul S. Shah Vs. Jinendra Kumar Gandhi and Ors reported in AIR 2021 SC 2161 directing all the civil courts to decide the execution proceedings within six months. The relevant paragraphs of the aforesaid order reads as under:-
"42. All Courts dealing with suits and execution proceedings shall mandatorily follow the below-mentioned directions:
1. In suits relating to delivery of possession, the court must examine the parties to the suit under Order X in relation to third
2. party interest and further exercise the power under Order XI Rule 14 asking parties to disclose and produce documents, upon oath, which are in possession of the parties including declaration pertaining to third party interest in such properties.
3. In appropriate cases, where the possession is not in dispute and not a question of fact for adjudication before the Court, the Court may appoint Commissioner to assess the accurate description and status of the property.
4. After examination of parties under Order X or production of documents under Order XI or receipt of commission report, the Court must add all necessary or proper parties to the suit, so as to avoid multiplicity of proceedings and also make such joinder of cause of action in the same suit.
5. Under Order XL Rule 1 of CPC, a Court Receiver can be appointed to monitor the status of the property in question as custodia legis for proper adjudication of the matter.
6. The Court must, before passing the decree, pertaining to
7. delivery of possession of a property ensure that the decree is unambiguous so as to not only contain clear description of the property but also having regard to the status of the property.
8. In a money suit, the Court must invariably resort to Order XXI Rule 11, ensuring immediate execution of decree for payment of money on oral application.
9. In a suit for payment of money, before settlement of issues, the defendant may be required to disclose his assets on oath, to the extent that he is being made liable in a suit. The Court may further, at any stage, in appropriate cases during the pendency of suit, using powers under Section 151 CPC, demand security to ensure satisfaction of any decree.
10. The Court exercising jurisdiction under Section 47 or under Order XXI of CPC, must not issue notice on an application of third-party claiming rights in a mechanical manner. Further, the Court should refrain from entertaining any such application(s) that has already been considered by the Court while adjudicating the suit or which raises any such issue which otherwise could have been raised and determined during adjudication of suit if due diligence was exercised by the applicant.
11. The Court should allow taking of evidence during the execution proceedings only in exceptional and rare cases where the question of fact could not be decided by resorting to any other expeditious method like appointment of Commissioner or calling for electronic materials including photographs or video with affidavits.
12. The Court must in appropriate cases where it finds the objection or resistance or claim to be frivolous or mala fide, resort to Sub-rule (2) of Rule 98 of Order XXI as well as grant compensatory costs in accordance with Section 35 A.
13. Under section 60 of CPC the term "?in name of the judgment- debtor or by another person in trust for him or on his behalf" should be read liberally to incorporate any other person from whom he may have the ability to derive share, profit or property.
14. The Executing Court must dispose of the Execution Proceedings within six months from the date of filing, which may be extended only by recording reasons in writing for such delay.
15. The Executing Court may on satisfaction of the fact that it is not possible to execute the decree without police assistance, direct the concerned Police Station to provide police assistance to such officials who are working towards execution of the decree. Further, in case an offence against the public servant while discharging his duties is brought to the knowledge of the Court, the same must be dealt stringently in accordance with law.
16. The Judicial Academies must prepare manuals and ensure continuous training through appropriate mediums to the Court personnel/staff executing the warrants, carrying out attachment and sale and any other official duties for executing orders issued by the Executing Courts."
5. Considering the facts of the present case, without entering into the merit of the case, the present petition is disposed of with a direction to the court below before whom the aforesaid execution case is pending to decide the same expeditiously and positively within a period of two months from today.
6. Registrar (Compliance) is directed to forward a copy of this order to the Civil Judge (S.D.) Hathras, through District Judge, Hathras, within three days.
Order Date :- 13.9.2023
S.K.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!