Citation : 2023 Latest Caselaw 4796 Cal
Judgement Date : 7 August, 2023
07.08.2023 Sl. No.211&212(ML) srm
C.O. No. 1973 of 2023 With C.O. No. 1975 of 2023
Smt. Belarani Mahapatra
Versus
Arati Das & Ors.
Mr. Gaurav Purakasta, Mr. Biplab Majumder ...for the Petitioner.
These two matters are taken up together as the issues
involved are similar, arising out the same suit, between the
same parties.
C.O. No.1973 of 2023 has been filed challenging an order
dated June 10, 2022 and C.O. No.1975 of 2023 has been filed
challenging an order dated March 21, 2023. Both the orders
were passed by the learned District Judge at Howrah in Misc.
Appeal No.180 of 2019.
By the order dated June 10, 2022, the learned lower
appellate court passed a direction upon the learned executing
court, not to physically evict the appellants.
Misc. Appeal No.180 of 2019 was filed along with an
application for condonation of delay of 2736 days in preferring
the said appeal. The application under Section 5 of the
Limitation Act was allowed by the order dated March 21, 2023
and the stay which was granted by the learned appellate court
was extended.
The background of the case is that an eviction suit was
filed by the petitioner being Title Suit No.224 of 2000. The suit
was decreed ex parte by the learned Civil Judge (Junior
Division), 4th Court at Howrah sometime in 2005. The
petitioner filed Title Execution Case No.04 of 2005. The
opposite parties filed a misc. case under Order IX Rule 13 of
the Code of Civil Procedure for setting aside the ex parte
decree. The misc. case was rejected. Against the order of
rejection, Misc. Appeal No.50 of 2006 was filed which was
allowed on contest. The order passed in misc. appeal was
challenged before the High Court by civil revisional
application being C.O. No.3374 of 2008. The High Court set
aside the order passed in misc. appeal. The ex parte decree was
not set aside. The Hon'ble Apex Court also, did not interfere
with the decision of the High Court passed in the civil
revision. Thus, the application under IX Rule 13 stood rejected
at every stage and the ex parte decree became final.
The opposite parties thereafter filed Misc. Case No.20 of
2009, being an application under Order XXI Rules 100 and 101
of the Code of Civil Procedure. The same misc. case was
dismissed for non-prosecution. Being aggrieved by such order
dated May 10, 2012, the opposite parties preferred civil
revision No.06 of 2012 before the learned District Judge at
Howrah. The said civil revision 06 of 2012 was transferred to
the court of the learned Additional District Judge, 2nd Court at
Howrah. The civil revision was dismissed on contest on July
20, 2019.
Aggrieved party approached the High Court by filing
C.O. No.2945 of 2019. The High Court while disposing of the
revisional application made the following observations and
passed necessary orders, which are quoted below:
"It appears at the outset that the revisional application was not maintainable in view of availability of an equally efficacious alternative remedy in the form of an appeal, by virtue of operation of Rule 103 of Order XXI of the code, which deems such an order of the executing court as a decree, thereby making it appealable. Accordingly, the revisional court acted without jurisdiction in entering into the merit of the matter, although otherwise the revisional court did not have jurisdiction to entertain the matter.
Accordingly, C.O. No.2945 of 2019 is disposed of on contest, thereby setting aside the order of the revisional court on the ground that the said court had no jurisdiction to enter into the merits of the matter, leaving it open to the petitioners to challenge the original order passed by the executing court dated May 10, 2012 in a properly constituted appeal before the appropriate forum, subject to condonation of delay, which may have intervened in preferring such an appeal."
On the strength of the order of the High Court, the Misc.
Appeal No.180 of 2019 along with a prayer for condonation of
delay and admission of the misc. appeal, was filed. During
pendency of the same, limited stay from evicting the judgment
debtor from the property in the execution proceeding was
passed. Upon considering the oral evidence of the witnesses
and explanation for the delay as also the factual matrix of the
case, the learned lower appellate court allowed the application
under Section 5 of the Limitation Act and extended the stay
which was granted by order dated June 10, 2022. The court
found that the delay of 2736 days occurred due to
consumption of a considerable time during the pendency of
the civil revision before the learned District Judge, which was
not maintainable under the proviso to Section 115 of the Code
of Civil Procedure and also on account of pendency of the
revisional application before the High Court.
The condonation was sought for the period between
which the application was pending before the learned
Additional District Judge, 2nd Court at Howrah and the
Hon'ble High Court. Accordingly, the delay was condoned.
Thus, this Court is not inclined to interfere with the
order impugned simply for the reason that the delay occurred
as the opposite parties were pursuing the civil revision before
a wrong forum and thereafter before the High Court.
With regard to the extension of stay, this Court is of the
view that the learned Additional District Judge, Fast Track (1st
Court), Howrah has extended the interim order, which was
already passed on June 10, 2022, directing the executing court
not to physically evict the judgment debtors. If such protection
was not given, the misc. appeal would become infructuous.
This Court does not find any reason to interfere with
either of the orders as the learned court below only restricted
eviction. The High Court had granted liberty to the judgment
debtors to challenge the order passed in the application under
Order XXI Rules 100 and 101 of the Code of Civil Procedure,
by preferring an appeal. Hence, the misc. appeal was filed. The
claim for occupational charges with all arrears, ought to have
been made before the learned lower appellate court which
granted the stay. This prayer is not entertained solely for the
reason that this prayer was not made before the learned lower
appellate court. The petitioner is at liberty to make such prayer
before the learned lower appellate court and the learned lower
appellate court shall decide such issue in accordance with law,
upon giving the parties adequate opportunity to contest.
Moreover, it is made clear that the misc. appeal should
be disposed of within a period of three months from the next
date fixed.
Both the revisional applications are, thus, disposed of.
There will be, however, no order as to costs.
Parties are to act on the basis of the server copy of this
order.
(Shampa Sarkar, J.)
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!