Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Kumar And 6 Others vs Prabhandak Aryakanya Madhymick ...
2026 Latest Caselaw 23 ALL

Citation : 2026 Latest Caselaw 23 ALL
Judgement Date : 20 January, 2026

[Cites 8, Cited by 0]

Allahabad High Court

Vijay Kumar And 6 Others vs Prabhandak Aryakanya Madhymick ... on 20 January, 2026





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2026:AHC-LKO:4310
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD
 
LUCKNOW  
 
MATTERS UNDER ARTICLE 227 No. - 127 of 2026    
 
   Vijay Kumar And 6 Others    
 
  .....Petitioner(s)   
 
 Versus  
 
   Prabhandak Aryakanya Madhymick Pathshala Bahraich And 8 Others    
 
  .....Respondent(s)        
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Vaibhav Raj, Yogesh Yadav   
 
  
 
Counsel for Respondent(s)   
 
:   
 
 
 
   
 
      
 
 Court No. - 17
 
    
 
 HON'BLE SUBHASH VIDYARTHI, J.      

1. Heard Shri Vaibhav Raj, the learned counsel for the petitioner.

2. By means of the instant petition filed under Article 226 of the Constitution of India, the petitioner has sought issuance of a direction to the Civil Judge (J.D.), Bahraich to decide the Execution Case No.03 of 2025 titled Vijay Kumar Srivastava and Ors v. Aarya Kanya Pathshala and Ors. expeditiously.

3. Keeping in view the nature of relief sought and order proposed to be passed, issuance of notice to the respondents is dispensed with.

4. The predecessors of the plaintiff had filed Regular Suit No.92 of 1965, which was decreed on 12.04.1983. The decree was challenged up to the Hon'ble Supreme Court and it has attained finality by means of an order dated 06.08.2024 passed by the Hon'ble Supreme Court. Thereafter, the execution application has been filed.

5. Learned counsel for the petitioner has submitted that the petitioners could not get the usufructs of the litigation instituted by their predecessors in the year 1965.

6. In Rahul S. Shah v. Jinendrakumar Gandhi, (2021) 6 SCC 418, the Hon'ble Supreme Court has issued the following directions :-

"42. All courts dealing with suits and execution proceedings shall mandatorily follow the below mentioned directions:-

42.1. In suits relating to delivery of possession, the court must examine the parties to the suit under Order 10 in relation to third-party interest and further exercise the power under Order 11 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.

42.2. 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.

42.3. After examination of parties under Order 10 or production of documents under Order 11 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.

42.4. Under Order 40 Rule 1 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.

42.5. The court must, before passing the decree, pertaining to 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.

42.6. In a money suit, the court must invariably resort to Order 21 Rule 11, ensuring immediate execution of decree for payment of money on oral application.

42.7. 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.

42.8. The court exercising jurisdiction under Section 47 or under Order 21 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.

42.9. 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.

42.10. 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 21 as well as grant compensatory costs in accordance with Section 35-A.

42.11. Under Section 60 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.

42.12. 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.

42.13. The executing court may on satisfaction of the fact that it is not possible to execute the decree without police assistance, direct the police station concerned 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 with stringently in accordance with law.

42.14. 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."

7. The instant petition is disposed off by issuing a direction to the Civil Judge (J.D.), Bahraich to decide the Execution Case No.03 of 2025 titled Vijay Kumar Srivastava and Ors v. Aarya Kanya Pathshala and Ors. expeditiously, in accordance with law, without granting any unnecessary adjournment to any of the parties and keeping in view the directions issued by the Hon'ble Supreme Court in the case of Rahul S. Shah (supra).

(Subhash Vidyarthi,J.)

January 20, 2026

-Amit K-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter