Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Naryana Bhau Salve Since Decd. Thr ... vs Shri Khandu Baburao Salve Since Decd Thr ...
2025 Latest Caselaw 557 Bom

Citation : 2025 Latest Caselaw 557 Bom
Judgement Date : 9 June, 2025

Bombay High Court

Shri Naryana Bhau Salve Since Decd. Thr ... vs Shri Khandu Baburao Salve Since Decd Thr ... on 9 June, 2025

Author: N.J.Jamadar
Bench: N.J.Jamadar
2025:BHC-AS:22591

                                                                           wp 11400 of 2022.doc

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CIVIL APPELLATE JURISDICTION
                                 WRIT PETITION NO.11400 OF 2022

            Narayan Bhau Salve (deceased)
            through legal heirs Balkrushna
            Narayan Salve and Ors.                             ...      Petitioners
                  versus
            Khandu Baburao Salve (deceased)
            through legal heirs Devidas
            Khandu Salve and Ors.                              ...      Respondents

            Mr. Anil Anturkar, Sr. Advocate i/by Mr. Prathamesh Bhargude, for Petitioners.
            Mr. Vikram Walawalkar i/by Mr. Sambhaji Kharatmol for Respondent Nos.2a
            and 2c.

                                CORAM:      N.J.JAMADAR, J.

                                RESERVED ON : 17 MARCH 2025
                                PRONOUNCED ON : 9 JUNE 2025

            JUDGMENT :

1. Rule. Rule made returnable forthwith and, with the consent of the

parties, heard finally.

2. Whether the principle of merger applies to the dismissal of the appeal

for want of prosecution so as to reckon the period of limitation for the

execution of the decree impugned therein, from the date of such order by the

appellate Court, is the question that arises for consideration in this Petition

under Article 227 of the Constitution of India ?

3. Shorn of superfluities, the background facts in which the aforesaid

question crops up for consideration, can be summerized as under :

wp 11400 of 2022.doc

3.1 Defendant No.1 was the holder of the land bearing Gat No.50

admeasuring 39 Are with a right to draw water from the well situated in Gat

No.49, at Mauje Sakuri Tarfe Belhe, Tal. Junnar, Pune (the suit property).

Defendant No.1 executed a mortgage by conditional sale on 21 February

1966 in favour of Pandu Khandu Salve (D2) and raised a loan of Rs.500/-

thereon. As Defendant No.1 was in need of more money, Defendant No.1

executed an Agreement for Sale of the suit property for a consideration of

Rs.2,750/-, on 24 February 1967. A sum of Rs.500/- was accepted

thereunder towards part consideration.

3.2 On 2 May 1968, the Plaintiff paid the entire consideration of Rs.2,750/-

to the Defendant No.1. A Deed of Cancellation of Mortgage by Conditional

Sale was executed by Defendant No.2 in favour of Defendant No.1, upon

receipt of the mortgage money of Rs.500/-. Defendant No.1, however,

committed default in performance of his part of the contract and execute the

Sale Deed despite receipt of the balance consideration and delivery of

possession of the suit property to the Plaintiff. Hence, the Plaintiff was

constrained to institute a suit being RCS No.114 of 1984 for specific

performance of the contract and execution of the conveyance by the

Defendant No.1 in favour of the Plaintiff.

3.3 By a judgment and decree dated 9 March 2001, the trial Court was

persuaded to decree the suit and direct Defendant No.1 to execute registered

wp 11400 of 2022.doc

Sale Deed of the suit property in accordance with the terms of the Agreement

of Sale dated 2 May 1968 and confirm the possession of the Plaintiff as the

owner of the suit property. Defendant No.2 was also directed to execute an

instrument as the consenting party to the said Sale Deed. In default, the

Plaintiff was entitled to get the Sale Deed executed and registered through

Court.

3.4 Defendant No.1 assailed the aforesaid decree by preferring an appeal,

being Civil Appeal No.372 of 2001, before the District Court at Pune.

Defendant No.2 also assailed the decree, by filing Civil Appeal No.422 of

2001.

3.5 By an order dated 1 October 2007, the learned District Judge was

persuaded to dismiss both the appeals in default of appearance of the

Appellants.

3.6 On 6 January 2016, the Petitioners filed execution Petition, being

Regular Darkhast No.1 of 2016, to execute the decree passed in RCS No.114

of 1984. Judgment Debtor Nos.2a and 2d - successors in interest of

Defendant No.2 Pandu Salve, filed applications (Exh.44 and 62) seeking

dismissal of the Execution Petition as it was barred by law of limitation.

3.7 The Petitioners resisted the application by filing reply. It was, inter alia,

contended that the doctrine of merger applies and since the Civil Appeals

were dismissed on 1 October 2007, the Execution Application filed on 6

wp 11400 of 2022.doc

January 2016 was within the stipulated period of limitation as the decree

passed by the trial Court merged with the order dated 1 October 2007 passed

by the Appellate Court.

3.6 By the impugned order dated 11 July 2022, learned Civil Judge, Jr.

Division, Junnar, was persuaded to allow the applications observing, inter alia,

that the period of limitation to execute the decree for specific performance

commenced on 9 March 2001 and the Execution Petition filed on 6 January

2016 was clearly beyond the period of limitation.

3.7 Being aggrieved, the Petitioners have invoked the writ jurisdiction.

4. I have heard Mr. Anil Anturkar, learned Senior Advocate for the

Petitioners, and Mr. Walawalkar, learned Counsel for Respondent No.2a and

2c, at some length. Learned Counsel for the parties took the Court through

the material on record, especially the judgment of the trial Court, orders

passed by the Appellate Court and the impugned order.

5. Mr. Anturkar, learned Senior Advocate for the Petitioners, submitted that

the fate of the Petition hinges upon the question as to when the decree or

order becomes 'enforceable', under the provisions of Article 136 of the

Limitation Act, 1963. Mr. Anturkar would urge that the definition of the decree

under Section 2(2) of the Code of Civil Procedure, 1973 ('the Code'), cannot

be imported to ascertain the time at which the decree becomes enforceable

under Article 136 of the Limitation Act, 1963. Definition of decree under

wp 11400 of 2022.doc

Section 2(2) of the Code, can only be used to interpret the provisions of the

Code and not the Limitation Act, 1963. As a second limb of the submission, it

was urged with tenacity that, 'executability' of the decree is different from

'enforceability' of the decree.

6. Mr. Anturkar would further urge, with a degree of vehemence that, the

dismissal of the appeals in default also constitutes an order into which the

decree passed by the trial Court merges and, consequently, the doctrine of

merger applies in a situation of the present nature. Learned Civil Judge,

thus, committed an error in returning a finding that the execution Petition was

barred by law of limitation.

7. A very strong reliance was placed by Mr. Anturkar on a three Judge

Bench judgment of the Supreme Court in the case of Chandi Prasad and Ors.

V/s. Jagdish Prasad and Ors.1 and another judgment of the Supreme Court in

the case of Shanthi V/s. T.D.Vishwanathan and Anr.2.

8. Mr. Walawalkar, learned Counsel for the Respondents, would submit

that the execution Petition was hopelessly barred by limitation. Mr.

Walawalkar laid emphasis on the fact that though Defendant Nos.1 and 2 had

preferred appeals i.e. Civil Appeal Nos.372 of 2011 and 422 of 2001, yet,

there was no stay to the execution of the decree passed by the trial Court at

any point of time, till the dismissal of the said appeals for want of prosecution

1 (2004) 8 SCC 724 2 (2019) 11 SCC 419

wp 11400 of 2022.doc

by the learned District Judge on 1 October 2007. The Petitioners - plaintiff

can only blame themselves as the execution petition was filed after nine years

of the dismissal of the appeals in default. By that time, 12 years period

stipulated under Article 136 of the Limitation Act, 1963 had already expired.

In these circumstances, learned Civil Judge was fully justified in dismissing

the execution petition as barred by law of limitation.

9. Mr. Walawalkar would urge that the submissions on behalf of the

Petitioners that the decree became enforceable only upon the dismissal of the

appeals by the learned District Judge does not merit countenance. The order

of dismissal of the proceeding does not amount to a decree. In the absence

of any order on merits passed by the appellate Court, there was no occasion

for the application of doctrine of merger.

10. Mr. Walawalkar would urge that the reliance by Mr. Anturkar on the

judgments in the cases of Chandi Prasad and Ors. (supra) and Shanthi

(supra), is not well founded as in the case of Chandi Prasad and Ors. (supra),

upon dismissal of the Second Appeal, the High Court had passed a decree.

Whereas, in the case of Shanthi (supra), the Supreme Court expounds the

circumstances in which the doctrine of merger applies i.e. when higher forum

entertains the appeal and passes an order on merits. Mr. Walawalkar would

urge, that is plainly not the case at hand.

11. To buttress the aforesaid submission, Mr. Walawalkar placed reliance

wp 11400 of 2022.doc

on the decisions of the Supreme Court in the case of Antonysami V/s.

Arulanandam Pillai (dead) by LRs and Anr. 3 and Ratansingh V/s. Vijaysingh

and Ors.4

12. I have given anxious consideration to the submissions canvassed

across the bar. In the backdrop of the controversy, an elaborate reference to

the facts is not warranted. Four dates, however, need to be kept in view.

First, the trial Court passed a decree in RCS No.114 of 1984 on 9 March

2001. Second, the Defendant Nos.1 and 2 preferred appeals, being Civil

Appeal Nos.372 of 2011 and 422 of 2011, on 26 April 2001 and 4 June 2001,

respectively. Third, those appeals were dismissed in default of appearance

of the appellants on 1 October 2007. Fourth, the Execution Petition was filed

on 6 January 2016.

13. In the backdrop of the aforesaid timeline, it may be apposite to

immediately notice the provisions contained in Article 136 of the Schedule

appended to the Limitation Act, 1963. It reads as under :

For the execution of any Twelve Years When the decree or decree (other than a order becomes decree granting a enforceable or where the mandatory injunction) or decree or any order of any civil Court subsequent order directs any payment of money or the delivery of any property to be made at a certain date or at 3 (2001) 9 SCC 658 4 (2001) 1 SCC 469

wp 11400 of 2022.doc

recurring periods, when default in making the payment or delivery in respect of which execution is sought, takes place :

                                                       Provided        that     an
                                                       application      for    the
                                                       enforcement or execution
                                                       of a decree granting a
                                                       perpetual injunction shall
                                                       not be subject to any
                                                       period of limitation.


14. Article 136 prescribes 12 years period of limitation for the execution of

any decree other than a decree granting mandatory injunction. A decree for

perpetual injunction, however, is not subject to any period of limitation. Under

the third column of the Schedule, the time begins to run when the decree or

order becomes enforceable or where the decree or any subsequent order

directs any payment of money or delivery of any property to be made at a

certain date or at recurring periods, when default in making the payment or

delivery in respect of which execution is sought, takes places.

15. In the case at hand, it is the first part of the third column of Article 136,

which would govern the commencement of the period of limitation for the

execution of the decree i.e. when the decree become enforceable.

16. This leads me to the moot question : when did the decree in the instant

case become enforceable ? To explore an answer, it is necessary to first

wp 11400 of 2022.doc

extract the terms in which the decree was fashioned. The order passed by

the trial Court reads as under :

"(1) The suit is decreed with costs.

(2) Defendant No.1 is hereby directed to execute registered sale deed of the suit land described in plaint para No.2 as per the agreement of sale deed dated 2-5-1968 and by confirming his possession as owner. Defendant No.2 also comply the transaction as a consenting party to the sale deed of the suit land.

(3) The Plaintiff is entitled to get executed registered sale deed of the suit land in his favour through the Court, if the defendants failed to execute the same.

(4) Decree be drawn accordingly."

17. The aforesaid order would indicate that there was a clear and

categorical direction to Defendant No.1 to execute a registered Sale Deed in

favour of the Plaintiff, and the Defendant No.2 was also directed to join in the

execution of the instrument as a consenting party thereto. The decree was

plain and unqualified. It was not subject to any condition to be performed by

the Plaintiff, like deposit of the balance consideration within the stipulated

period of time. In the event of default, under clause (3) of the aforesaid order,

liberty was given to the Plaintiff to get the instrument executed and registered

through the Court. An inference, thus, becomes inescapable that the decree

passed by the trial Court on 9 March 2001 became executable eo-instanti.

18. Before adverting to appreciate the contrarian submissions assiduously

wp 11400 of 2022.doc

canvassed by Mr. Anturkar, it is imperative to note that though Defendant

Nos.1 and 2 had preferred separate appeals against the aforesaid judgment

and decree passed by the trial Court, yet there was no stay to the execution

and operation of the said decree. In the absence of stay to the execution and

operation of the decree, either by the trial Court (for a limited period) or by the

Appeallate Court during the pendency of the appeal, there was, prima facie,

no impediment in the execution of the decree, though the appeals were

pending before the Appellate Court.

19. At this stage, the provisions contained in Order XLI Rule 5(1) of the

Code, deserve to be noted. Rule 5(1) makes it explicitly clear that an appeal

shall not operate as a stay of proceedings under a decree or order appealed

from except so far as the Appellate Court may order, nor shall execution of a

decree be stayed by reason only of an appeal having been preferred from the

decree; but the Appellate Court may for sufficient cause order stay of

execution of such decree.

20. The aforesaid provision emphasises, rather by way of ex abundanti

cautela that mere filing of an appeal against the decree does not, by itself,

amount to stay to the execution of the decree unless Appellate Court orders

stay of execution of such decree.

21. Mr. Anturkar would urge that there can be no two views on the

aforesaid position in law. However, there is an essential distinction between

wp 11400 of 2022.doc

the executability and enforceability of the decree. And for the purpose of the

Limitation Act, 1963, it is the enforceability of the decree that carries

significance. The decree in the instant case, can be said to have become

enforceable only upon the passing of the order of dismissal of the appeals by

the Appeal Court on 1 October 2007.

22. At this juncture, before consulting the judgment in the case of Chandi

Prasad and Ors. (supra), premised on which the aforesaid submission was

sought to be built by Mr. Anturkar, it may be advantageous to refer to the

decision in the case of Ratansingh (supra), a two judge Bench judgment of

the Supreme Court which necessitated the reference to the larger Bench in

the case of Chandi Prasad and Ors. (supra).

23. In the case of Ratansingh (supra), the appellant-decree holder was

successful in obtaining a decree for possession of the suit property on 14

December 1970. First appeal preferred thereagainst by the Respondents

therein was dismissed by the appellate Court on 1 August 1973. The decree

holder filed Execution Petition on 24 March 1988, much beyond the stipulated

period of limitation. In the meanwhile, the High Court had on 31 March 1976

rejected the application for condonation of delay in filing the Second Appeal

by the Respondents. The decree holder made an endeavour to utilize the

said order of dismissal of the application for condonation of delay in preferring

Second Appeal dated 31 March 1976 as the order into which the decree

wp 11400 of 2022.doc

passed by the trial Court had merged.

24. In the aforesaid context, the Supreme Court considered and answered

the question when the decree in the said case became enforceable, in the

following words :

"8. When is a decree becoming enforceable? Normally a decree or order becomes enforceable from its date. But cases are not unknown when the decree becomes enforceable on some future date or on the happening of certain specified events. The expression enforceable has been used to cover such decrees or orders also which become enforceable subsequently.

9. Filing of an appeal would not affect the enforceability of the decree, unless the appellate court stays its operation. But if the appeal results in a decree that would supersede the decree passed by the lower court and it is the appellate court decree which becomes enforceable. When the appellate order does not amount to a decree there would be no supersession and hence the lower court decree continues to be enforceable.

10. A decree is defined in Section 2(2) of the CPC as under:

"2(2) "decree means the formal expression of an adjudication which, so far as regards the Court expressing it, conclusively determines the rights of the parties with regard to all or any of the matters in controversy in the suit and may be either preliminary or final. It shall be deemed to include the rejection of a plaint and the determination of any question within Sec. 144, but shall not include -

wp 11400 of 2022.doc

(a) any adjudication from which an appeal lies as an appeal from an order, or

(b) any order of dismissal for default.

Explanation.- A decree is preliminary when further proceedings have to be taken before the suit can be completely disposed of. It is final when such adjudication completely disposes of the suit. It may be partly preliminary and partly final."

11. In order that decision of a court should become a decree there must be an adjudication in a suit and such adjudication must have determined the rights of the parties with regard to all or any of the matters in controversy in the suit and such determination must be of a conclusive nature. If those parameters are to be applied then rejection of application for condonation of delay will not amount to a decree. Consequently, dismissal of an appeal as time barred is also not a decree. We are aware that some decisions of the High Courts have taken the view that even rejecting an appeal on the ground that it was presented out of time is a decree within the meaning of the said definition. We are also aware of the contrary decisions rendered by High Courts on the same point. Dealing with some of those decisions a Full Bench of the Calcutta High Court [S.P. Mitra, CJ, Sabyasachi Mukherjee, J (as he then was) and S.K. Datta, J] has held in Mamuda Khateen and ors. vs. Beniyan Bibi and Ors. 5 that if the application under Section 5 of the Limitation Act was rejected the resultant order cannot be decree and the order rejecting the memorandum of appeal is merely an

5 AIR 1976 Cal. 415

wp 11400 of 2022.doc

incidental order. The reasoning of the Full Bench was that when an appeal is barred by limitation the appeal cannot be admitted at all until the application under Section 5 of the Limitation Act is allowed and until then the appeal petition, even if filed, will remain in limbo. If the application is dismissed the appeal petition becomes otiose. The order rejecting the memorandum of appeal in such circumstances is merely an incidental order. We have no doubt that the decisions rendered by the High Courts holding the contrary view do not lay down the correct principle of law."

..........

16. So the end result is this: The decree became enforceable on 1.8.1973 when the appellate court passed the decree which superseded the decree of the trial court. As no decree was passed by the High Court in the second appeal the decree of the first appellate court remained unaffected and the enforceability once commenced remained undisturbed for a period of 12 years therefrom. The execution process initiated by the appellant long after the expiry of 12 years from 1.8.1973 is thus irretrievably barred. Hence no interference is called for. The appeal is accordingly dismissed."

25. The correctness of the aforesaid view was doubted by another two

Judge Bench of the Supreme Court and, thus, the matter came to be referred

to the larger Bench in Chandi Prasad and Ors. (supra). In the said case, the

Supreme Court considered the question as to what would be the date from

wp 11400 of 2022.doc

which a decree becomes enforceable for execution thereof within the

meaning of Article 136 of the Limitation Act, 1963, in the backdrop of the

following facts :

In a suit for partition, a preliminary decree was passed on 25 April 1962.

A final decree was prepared on 7 May 1968. On 6 August 1968, Execution

Petition was filed by the Respondents therein. In the meanwhile, against the

final decree, First Appeal had been filed. The said First Appeal was dismissed

by an order dated 21 March 1969. Second Appeal thereagainst was allowed

and the matter was remanded back to the first Appellate Court. By a

judgment and decree dated 4 January 1974, first Appellate Court again

dismissed the appeal. Second Appeal thereagainst was dismissed by the

High Court on 18 April 1985. Pursuant to the judgment and decree passed

by the High Court, a formal decree was drawn on 30 October 1986. An

application for execution of the decree was filed by the Respondents - decree

holders on 26 March 1997. The appellants therein assailed the tenability of

the Execution Petition on the ground that it was barred by limitation. The

executing Court allowed the application. In a Misc. Appeal, the District Court

set aside the order of the Executing Court. The High Court declined to

interfere with the order passed by the Appellate Court holding that the

Execution Petition was not barred by limitation.

26. The Supreme Court, after adverting to the change in law relating to

wp 11400 of 2022.doc

limitation for execution of the decree, which was to be found in Section 48 of

the Code (since repealed) and Articles 182 and 183 of the Limitation Act,

1908 (Old), and substitution thereof by Article 136 of the Limitation Act, 1963

(extracted above), expounded the law as under :

"16. The substance of Section 48, thus, continues to be the law. It is also trite that the provisions of the Code of Civil Procedure as also the Act have all along been considered to be supplemental to each other. It is also well- settled that execution of the decree would mean the enforcement of the decree by what is known as process of execution. All processes and proceedings in aid to or supplemental to execution would come within the meaning of the word "execution" within the meaning of Section 15(1) of the Limitation Act. [See Anandilal V. Ram Narain]6

17. Keeping in view the fact that the first execution petition was maintainable at different stages of same proceedings but the same used to be filed within a period of 12 years under the Code of Civil Procedure and such application was required to be made in a period of 3 years from various points of time as specified in Article 182 of the old Limitation Act, the Parliament thought it expedient to carry out an amendment.

18. The reasons for bringing on the statute book, the present Article 136 may be noticed. By reason of the said amendment, the filing of the execution petition has been simplified and the difficulties faced for computation which used to arise for grant of stay or not has become immaterial.

6 (1984) 3 SCC 561

wp 11400 of 2022.doc

In terms of Article 136 of the Act, thus, a decree can be executed when it becomes enforceable.

19. Article 136 substantially reproduces the provisions of Section 48(1) of the Code of Civil Procedure which by reason of the Act stands repealed. In that view of the matter, the Parliament thought it fit to provide for one period of limitation for an application for execution in stead and place governing each of the several execution applications which the decree holder can make within a period of 12 years.

20. It is not disputed that all decrees; be it original or the appellate, are enforceable. Once a decree is sought to be enforced for the purpose of execution thereof irrespective of being original or appellate, the date of the decree or any subsequent order directing any payment of money or delivery of any property at a certain date would be considered to be the starting period of limitation.

21. It is axiomatic true that when a judgment is pronounced by a High Court in exercise of its appellate power upon entertaining the appeal and a full hearing in presence of both parties, the same would replace the judgment of the lower court and only the judgment of the High Court would be treated as final. [See U.J.S.Chopra V/s. State of Bombay.7

22. When an appeal is prescribed under a statute and the appellate forum is invoked and entertained, for all intent and purport, the suit continues." (emphasis supplied)

27. The Supreme Court also referred to the doctrine of merger and the

circumstances in which the order passed by the trial Court merges into the 7 AIR 1955 SC 633

wp 11400 of 2022.doc

order passed by the Appellate Court, as under :

"23. The doctrine of merger is based on the principles of propriety in the hierarchy of justice delivery system. The doctrine of merger does not make a distinction between an order of reversal, modification or an order of confirmation passed by the appellate authority. The said doctrine postulates that there cannot be more than one operative decree governing the same subject matter at a given point of time.

24. It is trite that when an Appellate Court passes a decree, the decree of the trial court merges with the decree of the Appellate Court and even if and subject to any modification that may be made in the appellate decree, the decree of the Appellate Court supersedes the decree of the trial court. In other words, merger of a decree takes place irrespective of the fact as to whether the Appellate Court affirms, modifies or reverses the decree passed by the trial court. When a special leave petition is dismissed summarily, doctrine of merger does not apply but when an appeal is dismissed, it does. [See V.M. Salgaocar and Bros. (P) Ltd. V/s. CIT8.

..........

28. However, when an appeal is dismissed on the ground that delay in filing the same is not condoned, the doctrine of merger shall not apply [see Raja Mechanical Co. (P) Ltd. V/s.

CCE9." (emphasis supplied)

28. After enunciating the law, the Supreme Court further held that the

8 (2000) 5 SCC 373 9 ILR (2002) 1 Del. 33

wp 11400 of 2022.doc

decision in the case of Ratansingh (supra), had no application to the facts of

the case in Chandi Prasad (supra), as in the latter case, the High Court upon

dismissal of the Second Appeal had drawn up a formal decree on 30 October

1986. In contrast, in the case of Ratansingh (supra), it was held that when a

dismissal of an appeal takes place on the ground of its being time-barred, no

decree is passed. Thus, it was held that the execution petition was filed

within the stipulated period of limitation from the date of the decree by the

High Court on 30 October 1986.

29. On a careful reading of the judgments in the cases of Chandi Prasad

and Ors. (supra) and Ratansingh (supra), it becomes abundantly clear that

these two judgments were rendered in a completely distinct fact situation. In

the case of Chandi Prasad and Ors. (supra), the Second Appeal was decided

on merits and, upon the judgment of the High Court in the Second Appeal, a

formal decree was drawn by the High Court. Whereas, in the case of

Ratansingh (supra), the High Court had declined to condone the delay in filing

the Second Appeal, and, thus, there was no question of entertaining and

deciding the Second Appeal on merits. The three Judge Bench judgment in

the case of Chandi Prasad and Ors. (supra), therefore, cannot be strictly said

to have overruled the decision in the case of Ratansingh (supra), though the

referral order doubted the correctness of the view in the case of Ratansingh

(supra). In the case of Chandi Prasad and Ors. (supra), the three Judge

wp 11400 of 2022.doc

Bench simply noted that the decision in the case of Ratansingh (supra), had

no application to the facts in the said case.

30. In the case of Shanthi (supra), following the decision in the case of

Chandi Prasad and Ors. (supra), a two Judge Bench reiterated the law as

under :

"7......A decree within the meaning of Section 2(2) of the CPC would be enforceable irrespective of whether it is passed by the Trial Court, the First Appellate Court or the Second Appellate Court. When an appeal is prescribed under a statute and the appellate forum is invoked and entertained, for all intents and purposes, the suit continues. When a higher forum entertains an appeal and passes an order on merit, the doctrine of merger would apply. The doctrine of merger is based on the principles of the propriety in the hierarchy of the justice delivery system. The doctrine of merger does not make a distinction between an order of reversal, modification or an order of confirmation passed by the appellate authority. The said doctrine postulates that there cannot be more than one operative decree governing the same subject matter at a given point of time.

8. Since the judgment of the Trial Court was affirmed by the First Appellate Court and was further affirmed by the Second Appellate Court, the decree passed by the High Court becomes enforceable in view of the doctrine of merger. Hence, in our considered view, the execution petition filed by the respondent-Plaintiffs is within time, consequently the appeal fails and stands dismissed."

wp 11400 of 2022.doc

31. A profitable reference can be made to the decision of the Supreme

Court in the case of Kunhayammed and Ors.V/s. State of Kerala and Anr.10

wherein the Supreme Court considered the import of the doctrine of merger

and expounded the principles. It was observed that the doctrine of merger is

neither a doctrine of constitutional law nor a doctrine statutorily recognized. It

is a common law doctrine founded on principles of propriety in the hierarchy

of justice delivery system. The logic underlying the doctrine of merger is that

there cannot be more than one decree or operative orders governing the

same subject-matter at a given point of time. When a decree or order passed

by an inferior Court, tribunal or authority was subjected to a remedy available

under the law before a superior forum then, though the decree or order under

challenge continues to be effective and binding, nevertheless its finality is put

in jeopardy. Once the superior court has disposed of the lis before it either

way - whether the decree or order under appeal is set aside or modified or

simply confirmed, it is the decree or order of the superior Court, tribunal or

authority which is the final, binding and operative decree or order wherein

merges the decree or order passed by the Court, tribunal or the authority

below. However, the doctrine is not of universal or unlimited application. The

nature of jurisdiction exercised by the superior forum and the content or

subject-matter of challenge laid or which could have been laid shall have to

10 (2000) 6 SCC 359

wp 11400 of 2022.doc

be kept in view.

32. In the light of the aforesaid exposition of law, two questions wrench to

the fore. First, whether the order passed by the Appellate Court dismissing

the appeals in default amounts to a decree ? Second, could it be said that the

decree passed by the trial Court on 9 March 2001 merged with the said order

of dismissal of the appeals in default on 1 October 2007, in view of the

application of the doctrine of merger ?

33. The first question need not detain the Court. The definition of the

decree under Section 2(2) of the Code is explicitly clear. It declares, inter alia,

that the "decree" shall not include (a) any adjudication from which an appeal

lies as an appeal from an order, or (b) any order of dismissal for default.

Since the appeals were dismissed in default of the appearance of Defendant

Nos.1 and 2, the said order dated 1 October 2007 does not amount to a

decree.

34. Mr. Anturkar attempted to salvage the position by canvassing a

submission that the definition under Section 2(2) of the Code, cannot be

imported to determine the aspect of enforceability of the decree within the

meaning of Article 136 of the Limitation Act, 1963.

35. I find it rather difficult to accede to this submission. The definition of

"decree" under Section 2(2) of the Code, cannot be read in a truncated form.

To make Article 136 of the Limitation Act applicable and ascertain the period

wp 11400 of 2022.doc

of limitation, it is necessary to first determine whether the order sought to be

executed amounts to decree. It is more so for the reason that Article 136

provides a period of limitation for both the execution of any decree and order

passed by any Civil Court. The legislature has designedly used the word

'decree' or 'order' in the very same Article. Conversely, the term 'decree' or

'order' has not been defined under the Limitation Act. Since Article 136

provides the period of limitation for execution of any "decree" (other than one

for mandatory injunction) or "order" passed by any Civil Court, of necessity

the definitions of the "decree" and "order" under the Code, deserve to be

considered while determining the aspect of enforceability of the decree.

36. On the second question of merger, the decision in the case of Chandi

Prasad and Ors. (supra), makes the position abundantly clear. The Supreme

Court has, in terms, observed that when the appellate Court passes a decree,

the decree of the trial Court merges with the decree of the appellate Court.

The merger of the decree takes place irrespective of the fact as to whether

the appellate Court affirms, modifies or reverses the decree passed by the

trial Court. The underlying postulate is that there cannot be more than one

operative decree governing the same subject matter, at a given point of time.

The Supreme Court clarified that when an appeal is dismissed on the ground

that the delay in filing the appeal has not been condoned, the doctrine of

merger will not apply.

wp 11400 of 2022.doc

37. Shanthi (supra), reiterates the position by observing that when a higher

forum entertains an appeal and passes an order on merit, the doctrine of

merger would apply. The necessary corollary is that where the appeal Court

does not decide the matter on merits and either refuses to entertain the

appeal on the ground that there was no sufficient cause for condonation of

delay in filing the appeal or dismisses the appeal for want of prosecution, it

cannot be said that the appellate Court has passed such order which has the

effect of reversing, modifying or affirming the order passed by the trial Court.

In effect, there is no "order" passed by the Appellate Court into which the

"decree" passed by the trial Court can legitimately merge.

38. The matter can be looked at from a slightly different perspective. The

underlying postulate of doctrine of merger is that there cannot be more than

one operative decree governing the same subject matter, at a given point of

time. If an appeal against the decree passed by the trial Court is dismissed in

default, could it be said that thee are more than one decrees affecting the

same subject matter. In such a situation, it is only the decree passed by the

trial Court which holds the field and can be put to execution. Thus, the very

foundational premise for the application of the doctrine of merger is non-est in

such a situation.

39. The decision in the case of Antonysami (supra), on which reliance was

placed by Mr. Walawalkar appears to govern the facts of the case at hand. In

wp 11400 of 2022.doc

the said case, the trial Court had passed a decree for specific performance of

the contract of sale in the following terms :

"(1) The defendant do measure and demarcate the boundaries for 13 grounds and 491 sq. ft. in the property described hereunder on or before 23.9.1966. (2) That the plaintiff do deposit into court on or before 23.9.1966 the balance of the sale price for 13 grounds and 491 sq. ft. on measurement and demarcation. (3) That on such measurement and demarcation and fixation of the price and on deposit the defendant do execute the sale deed in respect of the suit house-sites in favour of the plaintiff at her costs as agreed and in default the court do execute the sale deed on application of the plaintiff and the cost of the execution of such sale deed be recovered from the defendant.

(4) That the defendant do pay to the plaintiff the sum of Rs.1,423/- being costs of this suit and do bear his own costs of Rs.507.50."

40. The decree holder did not seek execution of the decree within the

stipulated period of limitation and took a stand that the decree was conditional

as the Defendant was ordered to measure and demarcate the property, which

the Defendant had failed. Repelling the contention, the Supreme Court

observed as under :

"12........On reading the decree in its entirety it is clear to us that in paragraph 1 thereof the Court specifically issued a direction to the judgment-debtor to measure and

wp 11400 of 2022.doc

demarcate the boundaries of 13 grounds and 491 sq. ft. of land on or before 23.9.1966. In para 2 the Court directed the plaintiff to deposit in the Court on or before 23.9.1966 the balance of the sale price for 13 grounds 491 sq. ft. of land measured and demarcated. In paragraph 3 of the decree is incorporated the direction that on such measurement and demarcation and on deposit of the amount fixed in the decree, the judgment-debtor was to execute the sale deed in respect of the suit sites in favour of the decree-holder at her cost as agreed and in default the Court would execute the sale deed on application of the decree-holder and the cost of the execution of such sale deed was to be recovered from the judgment-debtor. The Court took care to fix the same date i.e. 23.9.1966 for both the parties to comply with the respective directions issued to them under the decree; the judgment-debtor to measure and demarcate the boundaries of the property and the decree-holder to deposit in Court the balance of the sale price of the property so measured and demarcated. The execution of the sale deed was to be done after the parties carried out the directions issued to them and that is what has been stated in paragraph 3 of the decree, with the default clause that in case the defendant failed to execute the sale deed, on application of the plaintiff, the executing court was to execute the same and the cost was to be recovered from the defendant. Such a decree cannot be said to be a conditional one, in the sense that the plaintiff could not enforce his rights under the decree till defendant carried out the direction under the decree for measurement and

wp 11400 of 2022.doc

demarcation of the land.

13. The position is well settled that ordinarily a decree becomes enforceable immediately after the judgment is pronounced. However, there may be situations when a decree may not be enforceable on the date it is passed. Usually this situation arises where in the decree itself the right of the decree-holder depends on happening of certain event or on fulfillment of certain other conditions by the parties in the case or by an external agency, under any provision of law...........

.........

17. The fixation of periods of limitation are bound to be to some extent arbitrary and may at times result in hardship. But in construing such provisions equitable considerations are out of place and the strict grammatical, meaning of the words is the only safe guide. (See Nagendra Nath Dey V/s. Suresh Chandra Dey 11). The decree was enforceable immediately after the date specified in the decree i.e. 23.9.1966 for the decree-holder to deposit the consideration money. If the direction given in the decree to the judgment-debtor to measure and demarcate the land by that date (23.9.1966) was not complied with the decree- holder was free to execute the decree. The steps to be taken by the decree-holder in this regard are provided in Order 21 Rule 34(1) CPC.

18. In the case in hand a specified date was mentioned in the decree for the judgment-debtor to carry out the aforementioned direction i.e. 23.9.1966 and if he failed to carry out the direction it was open to the decree-holder to

11 AIR 1932 PC 165

wp 11400 of 2022.doc

seek help of the executing court for measurement and demarcation of the land, and thereafter, to get the sale deed executed by the judgment-debtor if possible or by the Court if necessary. The decree-holder for reasons best known to him did not choose to execute the decree till April 1980. In the facts and circumstances of the case and on a fair reading of the decree in the context of the provisions of Article 136 of the Limitation Act the conclusion is inescapable that the execution petition was filed after expiry of the period of limitation prescribed under the Act. The Appellate Court was right in dismissing the execution petition as time barred and the High Court committed no illegality in confirming the said order."

41. The upshot of aforesaid consideration is that, in the case at hand, firstly,

the order of dismissal of the appeals in default does not amount to a decree,

and, secondly, the said order does not partake the character of an executable

or enforceable order into which the decree passed by the trial court could

merge. Resultantly, the decree passed by the trial Court became enforceable

on the date it was passed and continued to be so till the period of limitation

expired. Thus, the endeavour of the Petitioners - Plaintiff to cling on to the

orders of dismissal in default of the appeals to breath life into the decree

passed by the trial Court, does not merit countenance. Thus, no interference

is warranted in the impugned order. The Writ Petition, therefore, deserves to

be dismissed.

wp 11400 of 2022.doc

42. Hence, the following order :

ORDER

(i) The Writ Petition stands dismissed.

                               (ii)    Rule discharged.

                               (iii)   No costs.




                                                                             ( N.J.JAMADAR, J. )








Signed by: S.S.Phadke
Designation: PS To Honourable Judge
Date: 09/06/2025 17:11:23
 

 
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