Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohinder Kumar Gupta vs Shri Kuleep Singh And Others
2010 Latest Caselaw 973 Del

Citation : 2010 Latest Caselaw 973 Del
Judgement Date : 19 February, 2010

Delhi High Court
Mohinder Kumar Gupta vs Shri Kuleep Singh And Others on 19 February, 2010
Author: Madan B. Lokur
*         HIGH COURT OF DELHI : NEW DELHI


+         FAO (OS) No. 66/2002


                     Judgment reserved on: January 06, 2010

%                    Judgment delivered on: February 19, 2010


     Mohinder Kumar Gupta
     S/o Shri Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.                                    ...Appellant

                     Through Mr. Rohit Kumar, Advocate.

                     Versus

1.   Sh. Kuldeep Singh
     S/o Sh. Hara Singh
     R/o 20, Rajindra Park
     New Delhi.
     Through his General Attorney
     Sh. Harkirat Singh.

2.   Sh. Banarsi Dass
     S/o Sh. Nand Lal
     R/o M-49, Greater Kailash-I
     New Delhi.

3A. Sh. S.K. Gupta
    S/o Late Sh. Dhanpat Rai
    R/o 9, Sunder Nagar, New Delhi.




FAO(OS) No.66/2002 & EFA(OS) No.4/2002                     Page 1 of 30
 3B(i) Smt. Sudha Gupta
     Widow of Late Shri R.K. Gupta
     S/o Late Sh. Dhanpat Rai
     R/o R-23, N.D.S.E., Part-II
     New Delhi.

(ii) Ms. Bhawna Gupta
     D/o Late Shri R.K. Gupta
     S/o Late Sh. Dhanpat Rai
     R/o R-23, N.D.S.E., Part-II
     New Delhi.

(iii) Miss Sunita Gupta
      D/o Late Shri R.K. Gupta
      S/o Late Sh. Dhanpat Rai
      Through her mother Smt. Sudha Gupta
      R/o R-23, N.D.S.E., Part-II
      New Delhi.

(iv) Miss Ruchika Gupta (Minor)
     D/o Late Shri R.K. Gupta
     S/o Late Sh. Dhanpat Rai
     Through her mother Smt. Sudha Gupta
     R/o R-23, N.D.S.E., Part-II
     New Delhi.

(v) Master Bharat Gupta (Minor)
    S/o Late Shri R.K. Gupta
    S/o Late Sh. Dhanpat Rai
    Through her mother Smt. Sudha Gupta
    R/o R-23, N.D.S.E., Part-II
    New Delhi.

3C Sh. N.K. Gupta
   S/o Late Sh. Dhanpat Rai
   R/o R-23, N.D.S.E., Part-II
   New Delhi.




FAO(OS) No.66/2002 & EFA(OS) No.4/2002      Page 2 of 30
 3D Sh.Rajesh Gupta
   S/o Late Sh. Dhanpat Rai
   R/o R-23, N.D.S.E., Part-II
   New Delhi.

3E Smt. Kanta Gupta
   W/o Sh. Anand Gupta
   D/o Late Sh. Dhanpat Rai
   R/o R-77, Sukhdev Vihar
   New Delhi.

4.   Smt. Gaindo Devi
     W/o Late Sh. Paras Ram
     S/o Sh. Nand Lal
     R/o N-21, N.D.S.E. Part-I
     New Delhi.

5.   Smt. Sushila Devi
     W/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.

6.   Sh. Surinder Dayal
     S/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.

7.   Sh. Narinder Dayal
     S/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.




FAO(OS) No.66/2002 & EFA(OS) No.4/2002   Page 3 of 30
 8.   Miss Vijay Lakshmi
     D/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.

9.   Sh. Rajinder Kumar
     S/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi-49.
     Through his legal guardian and maternal
     Grand father Sh. Nand Kishore Mittal
     S/o Sh. Sagar Mal Mittal
     746, Gali Bhagwan
     Kotla Mubarakpur, New Delhi.                  ...Respondents.

                     Through Mr. P.S. Patwalia, Sr. Advocate with
                             Mr. R.K. Agarwal, Mr. Aman Preet
                             Rahi and Mr. Sashwat Acharya,
                             Advocates.

                                 AND

2.        EFA (OS) No. 4/2002

Shri Rajinder Kumar
S/o Late Shri Din Dayal
R/o C-3, Housing Cooperative Society
New Delhi Sout Extension Part-I
New Delhi-110049                                   ...Appellant

                     Through Ms. Shobhna Takiar, Advocate

                     Versus




FAO(OS) No.66/2002 & EFA(OS) No.4/2002                    Page 4 of 30
 1.   Shri Kuldeep Singh
     S/o S. Hara Singh
     R/o 20, Rajindra Park
     New Delhi.
     Through his General Attorney
     Shri Harkirat Singh.

2.   Sh. Banarsi Dass
     S/o Sh. Nand Lal
     R/o M-49, Greater Kailash-I
     New Delhi.

3.   Sh. S.K. Gupta
     S/o Late Sh. Dhanpat Rai
     R/o 9, Sunder Nagar, New Delhi.

3B(i) Smt. Sudha Gupta
      Widow of Late Shri R.K. Gupta
      S/o Late Sh. Dhanpat Rai
      R/o R-23, N.D.S.E., Part-II
      New Delhi.
 (ii) Ms. Bhawna Gupta
      D/o Late Shri R.K. Gupta
      S/o Late Sh. Dhanpat Rai
      R/o R-23, N.D.S.E., Part-II
      New Delhi.

(iii) Miss Sunita Gupta
      D/o Late Shri R.K. Gupta
      S/o Late Sh. Dhanpat Rai
      Through her mother Smt. Sudha Gupta
      R/o R-23, N.D.S.E., Part-II
      New Delhi.

(iv) Miss Ruchika Gupta (Minor)
     D/o Late Shri R.K. Gupta
     S/o Late Sh. Dhanpat Rai
     Through her mother Smt. Sudha Gupta
     R/o R-23, N.D.S.E., Part-II
     New Delhi.

FAO(OS) No.66/2002 & EFA(OS) No.4/2002      Page 5 of 30
 (v) Master Bharat Gupta (Minor)
    S/o Late Shri R.K. Gupta
    S/o Late Sh. Dhanpat Rai
    Through her mother Smt. Sudha Gupta
    R/o R-23, N.D.S.E., Part-II
    New Delhi.

3C Sh. N.K. Gupta
   S/o Late Sh. Dhanpat Rai
   R/o R-23, N.D.S.E., Part-II
   New Delhi.

3D Sh.Rajesh Gupta
   S/o Late Sh. Dhanpat Rai
   R/o R-23, N.D.S.E., Part-II
   New Delhi.

3E Smt. Kanta Gupta
   W/o Sh. Anand Gupta
   D/o Late Sh. Dhanpat Rai
   R/o R-77, Sukhdev Vihar
   New Delhi.

4.   Smt. Gaindo Devi
     W/o Late Sh. Paras Ram
     S/o Sh. Nand Lal
     R/o N-21, N.D.S.E. Part-I
     New Delhi.

5.   Smt. Sushila Devi
     W/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I, New Delhi.

6.   Sh. Mohinder Kumar Gupta
     S/o Shri Din Dayal
     R/o C-3 House Cooperative Society
     South Extension, Part-I
     New Delhi.

FAO(OS) No.66/2002 & EFA(OS) No.4/2002     Page 6 of 30
 7.   Sh. Surinder Dayala
     S/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.

8.   Sh. Narinder Dayal
     S/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.

9.   Miss Vijay Lakshmi
     D/o Late Sh. Din Dayal
     Resident of C-3
     House Cooperative Society
     South Extension, Part-I
     New Delhi.                                     ...Respondents

                      Through Mr. P.S. Patwalia, Sr. Advocate with
                              Mr. R.K. Agarwal, Mr. Aman Preet
                              Rahi and Mr. Sashwat Acharya,
                              Advocates.
Coram:

HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MS. JUSTICE MUKTA GUPTA

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                            Yes

2. To be referred to Reporter or not?                         Yes

3. Whether the judgment should be reported
   in the Digest?                                             Yes




FAO(OS) No.66/2002 & EFA(OS) No.4/2002                     Page 7 of 30
 MADAN B. LOKUR, ACJ

            By this judgment and order we propose to dispose of two

appeals arising out of a common judgment and order passed in EA

Nos.110-111/1991 in Ex. No.164/1990 decided on 1st February, 2002.



The Facts

2. Nand Lal was the perpetual lessee of the Land and

Development Officer (L&DO) in property bearing No.9, Sunder Nagar,

New Delhi (the suit property). When he passed away, he left behind as

his heirs Banarsi Dass, Dhanpat Rai, Din Dayal and Gaindo Devi

(widow of a pre-deceased son Paras Ram). Each had a 1/4th share in the

suit property. Din Dayal passed away later leaving behind his widow

Sushila Devi, son Mohinder Kumar Gupta, son Surinder Dayal, son

Narinder dayal and daughter Vijay Lakshmi. The legal heirs of Din

Dayal had 1/20th share each in the suit property.

3. The eight heirs of Nand Lal (compendiously called the

Judgment Debtors) entered into an agreement to sell the suit property

with Kuldeep Singh on 29/30th July, 1980. In terms of the agreement,

Kuldeep Singh was to pay to the Judgment Debtors a total sum of Rs.14

lakhs as the sale consideration. He paid to them an amount of

Rs.1,40,000/- against a receipt dated 30th July, 1980. Admittedly,

possession of one garage in the suit property was handed over to

Kuldeep Singh when the agreement to sell was executed. The balance

amount of Rs.12,60,000/- was to be paid by Kuldeep Singh on the

execution and registration of the sale deed and delivery of possession of

the suit property. The agreement to sell was not signed by Rajinder

Kumar the Appellant in EFA (OS) No.4/2002 and said to be the minor

son of Din Dayal. There is no dispute about this fact, but it is disputed

by Kuldeep Singh that Rajinder Kumar is the son of Din Dayal.

4. On their part the Judgment Debtors were obliged to make an

application to the L&DO (principal lessor) seeking permission to sell

the suit property to Kuldeep Singh. Such an application was made by

them and the requisite permission was granted on 12th November, 1981

subject to the Judgment Debtors paying an unearned increase of

Rs.7,17,330/- to the principal lessor besides some ground rent and

interest thereon.

5. According to Kuldeep Singh, he offered to pay the unearned

increase from the balance sale consideration but the Judgment Debtors

did not respond to this offer. He also says that the Judgment Debtors

did not deposit the unearned increase nor did they apply for obtaining

clearance for sale of the suit property from the Income Tax authorities.

According to Kuldeep Singh, he was always ready and willing to

execute the sale deed and to abide by the terms of the agreement to sell

but there was no positive response from the Judgment Debtors.

6. Faced with this situation, Kuldeep Singh alleged breach of

contract and filed Suit No.280/1982 in which several prayers were

made, more particularly for a decree for specific performance of the

agreement to sell dated 29/30th July, 1980 in respect of the entire suit

property bearing No.9, Sunder Nagar, New Delhi in favour of Kuldeep

Singh and against the Judgment Debtors for the total agreed

consideration of Rs.14 lakhs.

7. In the suit, Kuldeep Singh impleaded the Judgment Debtors

as defendants. Rajinder Kumar, who claimed to be the minor son of Din

Dayal when his father executed the agreement to sell, was impleaded as

defendant No.9.

8. At this stage, it needs mention that Kuldeep Singh stated in

paragraph 15 of the plaint that Rajinder Kumar had filed Suit No.

1428/1981 on the original side of this Court stating that he has

succeeded to 1/24 share in the suit property on the death of his father

Din Dayal and as such, he was not bound by the agreement to sell dated

29/30th July, 1980. It was also stated in paragraph 15 of the plaint that

he (Kuldeep Singh) does not admit Rajinder Kumar to be a son of Din

Dayal or a shareholder in the suit property but if it is so proved, then

Kuldeep Singh would be entitled to enforce specific performance of the

agreement to sell only in respect of 23/24 share in the suit property.

9. The two prayers in the plaint that we are concerned with read

as follows:

I(A) A decree for specific performance of the Agreement of sale dated 29/30.7.80 in respect of entire property being No.9, Sunder Nagar, New Delhi be granted in favour of the plaintiff against Defendants 1 to 8 against the total agreed consideration of Rupees Fourteen Lakhs.

III. (A) That in the event that this Hon‟ble Court holds that defendant no. 9 is the owner of an undivided 1/24 th right, title and interest in the said property, then a decree for specific performance of the agreement of sale dated 29/30.7.80 in respect of an undivided 23/24 th right, title and interest in the said property No. 9, Sunder Nagar, New Delhi belonging to defendants no. 1 to 8 be granted in favour of the plaintiff against the defendants against the payment of the

agreed total consideration of Rs.14,00,000/-."

10. None of the defendants contested the suit filed by Kuldeep

Singh, although they had entered appearance. Numerous adjournments

were sought on their behalf and on 1 st February, 1984 the learned Single

Judge trying the suit granted one last opportunity to the defendants in

the suit to file a written statement. Since no written statement was filed,

the learned Single Judge proceeded to pronounce judgment under the

provisions of Order VIII Rule 10 of the Code of Civil Procedure (CPC)

and decreed the suit "as prayed for with costs against defendants 1 to 8

only [Judgment Debtors] as there is no relief prayed for against

defendant No.9 [Rajinder Kumar]". No determination was made by the

learned Single Judge about the status of Rajinder Kumar and no decree

was passed him. A decree sheet was accordingly drawn up in terms of

the judgment delivered by the learned Single Judge on 30 th April, 1984.

11. Feeling aggrieved by the judgment and decree dated 30th

April, 1984 the Judgment Debtors preferred an appeal before the

Division Bench being RFA(OS) No.14/1985. This appeal was

dismissed by an order dated 22nd March, 1985.

12. In the meanwhile, the Judgment Debtors filed an application

before the learned Single Judge under the provisions of Order IX Rule

13 of the CPC to set aside the decree but this application was dismissed

by an order dated 15th July, 1985.

13. As already mentioned above, Rajinder Kumar had filed a

separate suit being Suit No.1428/1981 claiming 1/24 share in the suit

property and also praying for a declaration that he was not bound by the

agreement to sell dated 29/30th July, 1980 executed by the Judgment

Debtors. This suit was not prosecuted by Rajinder Kumar and was

dismissed in default on 5th December, 1983. It was subsequently

restored on 30th January, 1984 and again dismissed on 22nd May, 1984.

It was not restored till November, 1990 when Kuldeep Singh filed for

execution of the judgment and decree dated 30th April, 1984.

14. On or about 7th November, 1990 Kuldeep Singh filed for

execution of the decree dated 30th April, 1984. This execution petition

was registered as Ex. No. 164/1990. In opposition thereto, Judgment

Debtor No. 5 (Mohinder Kumar Gupta) and Rajinder Kumar filed

objections which were registered as EA No.110-111/1991 in Ex.

No.164/90.

15. Insofar as the objections filed by Mohinder Kumar Gupta are

concerned, they were filed under Section 47 of the CPC. The objections

were registered as EA No.110/1991. The principal argument urged on

his behalf before the Executing Court was that the decree is not a decree

and if it is held to be a decree, then it is not an executable decree. Both

these contentions were negatived by the Executing Court. Feeling

aggrieved, Mohinder Kumar Gupta is before us in appeal [FAO (OS)

No.66/2002] wherein learned counsel appearing on his behalf reiterated

the submissions made before the Executing Court.

16. Insofar as Rajinder Kumar is concerned, he filed his

objections under Order XXI Rule 58 of the CPC read with Sections 94

and 151 of the CPC. The objections filed by Rajinder Kumar were

registered as EA No.111/1991. His principal argument was that there

was no decree against him and, therefore, the execution petition was not

maintainable. The Executing Court was of the view that the claim of

Rajinder Kumar should be investigated under Section 47 of the CPC and

the following three issues were framed:-

1. Whether objector Rajinder Kumar has any right title interest in the suit property? If so, to what extent?

2. What is the effect of filing/dismissal of the earlier suit No.1428/81?

3. Relief?

17. Feeling aggrieved, Rajinder Kumar is before us in EFA(OS)

No.4/2002.

First Submission and Discussion

18. As already mentioned, the principal submissions of learned

counsel for Mohinder Kumar Gupta are that in fact there is no valid

decree passed by the learned Single Judge and even if there is such a

decree, then it is not executable.

19. A decree is defined in Section 2(2) of the CPC and the

definition reads as follows:-

"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 section 144, but 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.

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

20. Learned counsel for Mohinder Kumar Gupta cited a Full

Bench decision of the Lahore High Court in Niranjan Nath v. Afzal

Hussain, AIR 1916 Lahore 245 wherein it was held that to constitute a

decree the decision must fulfill the following conditions:-

           (i)     it must have been arrived at in a suit;

           (ii)    it must have been expressed on the rights of the parties

with regard to all or any of the matters in controversy;

(iii) it must be a conclusive determination of those rights so far as the Court expressing the adjudication is concerned.

21. In Diwan Brothers v. Central Bank of India, AIR 1976 SC

1503, the Supreme Court held that the definition of a decree contains

three essential ingredients. They are as follows:-

(i) that the adjudication must be given in a suit;

(ii) that the suit must start with a plaint and culminate in a

decree; and

(iii) that the adjudication must be formal and final and must be given by a civil or revenue court.

22. As far as the facts of the present case are concerned, all the

ingredients of a decree have been met. The adjudication made by the

learned Single Judge was in a suit which started with a plaint and

culminated in a decree. The decision of the learned Single Judge ended

with a conclusive determination of the rights of the parties on the issues

in controversy. There is nothing to suggest that the adjudication was not

formal or final or that the learned Single Judge was not performing the

functions of civil court. Since all the ingredients of a decree have been

met insofar as the Judgment Debtors are concerned, the first submission

made by learned counsel for Mohinder Kumar Gupta in this regard must

be rejected.

23. It was then submitted by learned counsel that the decree did

not completely adjudicate the rights of Rajinder Kumar, which rights

were in controversy in the suit. It was argued that, therefore, no decree

as defined in Section 2(2) of the CPC was passed. It is not possible to

accept this contention, which needs to be split up into two separate

parts. As far as the Judgment Debtors are concerned, their rights have

been conclusively determined by the decree, namely, their right, title or

interest over the suit property. This is regardless of whether their share

in the suit property is 23/24 or their share is 100%. So far as Rajinder

Kumar is concerned, it is true that his rights have not been determined,

but that does not affect the Judgment Debtors in any manner

whatsoever, nor is it their concern. It is not (and it cannot be) the case of

the Judgment Debtors that a decree should have been passed against

Rajinder Kumar. If Rajinder Kumar‟s rights have not been determined,

it is for him to take up this issue (if at all) and he has rightly chosen not

to take it up because he is satisfied with the fact that no decree has been

passed against him. Additionally, if the learned Single Judge had

decided the rights of Rajinder Kumar without his having contested the

suit, it would have prejudiced him in the independent and earlier suit

filed by him. Under these circumstances, in our opinion, nobody can

complain that the decree passed by the learned Single Judge is not a

valid or proper decree within the meaning of Section 2(2) of the CPC.

24. It was also submitted by learned counsel that the judgment

dated 30th April, 1984 passed under Order VIII Rule 10 of the CPC is

not a judgment within the meaning of that expression as used in Section

2(9) of the CPC. This Section reads as follows:

"2(9) "Judgment" means the statement given by the Judge on the grounds of a decree or order;"

25. Firstly, in our opinion, this contention is not open to learned

counsel for the reason that the appeal filed against the judgment and

decree was dismissed by the Division Bench in RFA(OS) No.14/1985

decided on 22nd March, 1985. Secondly, we have gone through the

judgment and order dated 30th April, 1984 passed by the learned Single

Judge and find that the facts of the case have been considered in detail

and reasons have been given why judgment was pronounced in favour

of Kuldeep Singh and against the Judgment Debtors. There is no doubt

that what was pronounced on 30 th April, 1984 by the learned Single

Judge was a judgment as defined in Section 2(9) of the CPC.

26. Learned counsel relied upon Balraj Taneja v. Sunil Madan,

(1999) 8 SCC 396 to contend that a judgment

"... should be a self-contained document from which it should appear as to what were the facts of the case and what was the controversy which was tried to be settled by the court and in what manner. The process of reasoning by which the court came to the ultimate conclusion and decreed the suit

should be reflected clearly in the judgment." (paragraph 42 of the Report).

Reliance was also placed on the following passage in paragraph 45 of

the Report:

"Whether it is a case which is contested by the defendants by filing a written statement, or a case which proceeds ex parte and is ultimately decided as an ex parte case, or is a case in which the written statement is not filed and the case is decided under Order 8 Rule 10, the court has to write a judgment which must be in conformity with the provisions of the Code or at least set out the reasoning by which the controversy is resolved."

27. The above passages cannot be read in isolation and must be

read in conjunction with what the Supreme Court said earlier in

paragraph 29 of the Report. This is what is said:

"As pointed out earlier, the court has not to act blindly upon the admission of a fact made by the defendant in his written statement nor should the court proceed to pass judgment blindly merely because a written statement has not been filed by the defendant traversing the facts set out by the plaintiff in the plaint filed in the court. In a case, specially where a written statement has not been filed by the defendant, the court should be a little cautious in proceeding under Order 8 Rule 10 CPC. Before passing the judgment against the defendant it must see to it that even if the facts set out in the plaint are treated to have been admitted, a judgment could possibly be passed in favour of the plaintiff without requiring him to prove any fact mentioned in the plaint. It is a matter of the court‟s satisfaction and, therefore, only on being

satisfied that there is no fact which need be proved on account of deemed admission, the court can conveniently pass a judgment against the defendant who has not filed the written statement. But if the plaint itself indicates that there are disputed questions of fact involved in the case regarding which two different versions are set out in the plaint itself, it would not be safe for the court to pass a judgment without requiring the plaintiff to prove the facts so as to settle the factual controversy. Such a case would be covered by the expression "the court may, in its discretion, require any such fact to be proved" used in sub- rule (2) of Rule 5 of Order 8, or the expression "may make such order in relation to the suit as it thinks fit" used in Rule 10 of Order 8." (emphasis supplied).

A reading of the plaint before the learned Single Judge shows that there

is no fact that needed proof despite a deemed admission. The only fact

that could be in dispute was whether Rajinder Kumar is the minor son of

Din Dayal or not. But this issue was not decided by the learned Single

Judge, as indeed it was not necessary to decide, given the facts of the

case and the prejudice that may be caused to Rajinder Kumar where this

controversy decided notwithstanding the earlier suit filed by Rajinder

Kumar. On the deemed admission of the Judgment Debtors, facts that

did not need to be proved were accepted and a judgment passed against

them - without getting into the controversy relating to the question

whether Rajinder Kumar is the minor son of Din Dayal or not. Looked

at in this light, the parameters laid down by the Supreme Court in Balraj

Taneja were met by the learned Single Judge and his judgment cannot

be faulted on this count.

28. Learned counsel for Mohinder Kumar Gupta also contended

that no „new‟ decree could have been „created‟ as has been done by the

Executing Court in the order in appeal. The contention is that the

Executing Court impermissibly expanded the scope of the original

decree as passed on 30th April, 1984. For this purpose reliance was

placed on V. Ramaswami Aiyengar & Others v. T.N.V.Kailasa Thevar,

AIR 1951 SC 189. In paragraph 8 of the Report, the Supreme Court

observed as follows:-

"The learned Judges appear to have overlooked the fact that they were sitting only as an executing Ct. & their duty was to give effect to the terms of the decree that was already passed & beyond which they could not go. It is true that they were to interpret the decree, but under the guise of interpretation they could not make a new decree for the parties."

29. We do not see how this decision can support the case of

Mohinder Kumar Gupta. The Executing Court has not „created‟ any

new decree nor has it made any change, substantial or otherwise in the

decree as originally framed on 30th April, 1984. All that the Executing

Court has done is to enforce the decree already passed in terms of the

prayer made by Kuldeep Singh.

30. In Radhey Shyam Gupta v. Punjab National Bank &

Another, 2008 (15) SCALE 24 the Supreme Court held, relying upon

Rajasthan Financial Corporation v. Man Industrial Corporation Ltd.,

(2003) 7 SCC 522, that though the Executing Court cannot go beyond

the decree yet it must take the decree according to its tenor. In doing so,

the Executing Court may look at the pleadings and the judgment in the

suit. In Topanmal Chhotamal v. Kundomal Gangaram & Ors., AIR

1960 SC 388 (paragraph 4 of the Report) it was observed by the

Supreme Court that even if the decree is ambiguous (which is not the

situation in the present case) then it is the duty of the Executing Court to

construe the decree and for this, the Court would certainly be entitled to

look at the pleadings and the judgment. Reliance for this was placed on

Seth Manakchand v. Chaube Manoharlal, AIR 1944 PC 46.

31. For the above reasons, we reject the first submission of

Mohinder Kumar Gupta that the decree dated 30th April, 1984 was not a

valid decree.

Second Submission and Discussion

32. The second principal submission made by learned counsel

for Mohinder Kumar Gupta was that the decree was incapable of being

executed. For this, reliance was placed on the allegation that insofar as

1/24 share of Rajinder Kumar is concerned, that is not determined and

is, in any event, not severable from the rest of the suit property and,

therefore, the decree cannot be executed. We are unable to accept this

contention. The determination of Rajinder Kumar‟s share is now the

subject of Suit No. 1428/1981 filed by him. The decision in that suit

cannot be pre-empted by anybody today. As far as the Judgment

Debtors are concerned (particularly Mohinder Kumar Gupta, the only

objector) there is nothing to suggest that the decree cannot be executed

against them in respect of the suit property subject to the rights of

Rajinder Kumar in the suit filed by him. No decree has been passed

against Rajinder Kumar and his claim for 1/24 share in the suit property

can be kept out of the purview of the execution of the decree. The issue

of the impossibility of executing the decree can be raised, if at all, only

by Rajinder Kumar and only qua his rights and not by the Judgment

Debtors against whom the decree can certainly be executed.

33. Moreover, the submission really amounts to Mohinder

Kumar Gupta firing his gun by placing it on the shoulder of Rajinder

Kumar. This is impermissible, more particularly since Rajinder Kumar

did not stake any such claim for 1/24 share in the suit property by filing

a written statement in the suit before the learned Single Judge. Even

thereafter, Rajinder Kumar did not bother to pursue his suit being Suit

No.1428/1981, which was dismissed in default and not restored till the

impugned decision of the Executing Court. [That the suit was restored

subsequently is a different issue altogether and we propose to deal with

it at an appropriate stage].

34. Mohinder Kumar Gupta cannot have any independent

grievance against the decree on the basis of the suit filed by Rajinder

Kumar. It is well settled that the decree has to be executed as it is and it

is really between Kuldeep Singh and Rajinder Kumar to take a call on

the 1/24 share of Rajinder Kumar. Mohinder Kumar Gupta does not

come to the picture at all and cannot be allowed to speak on behalf of

Rajinder Kumar particularly since Rajinder Kumar has filed independent

objections to the decree.

35. We reject the second contention advanced by Mohinder

Kumar Gupta.

Conclusions and Directions

36. We, therefore, find no substance in the objections raised by

Mohinder Kumar Gupta and dismiss his appeal.

37. During the course of hearing, it was stated by learned counsel

for Kuldeep Singh that his client was prepared to deposit not only the

balance consideration towards purchase of the suit property in this Court

but also any unearned increase claimed by the L&DO. Since the

quantum of unearned increase may have escalated (due to interest and

arrears of ground rent etc.) an offer to deposit Rs.10 lakh on account

was made. Kuldeep Singh has since deposited a sum of Rs.12,60,000/-

in this Court being the balance consideration due to the Judgment

Debtors for the sale of the suit property and also an amount of Rs.10

lakh towards unearned increase on account. This amount of Rs.10 lakh

may be withdrawn or appropriated and adjusted by the L&DO towards

its demand of the unearned increase and other dues.

38. Kuldeep Singh and the Judgment Debtors should now

complete all formalities and execute the sale deed in terms of the

agreement to sell dated 29/30th July, 1980. In case the Judgment

Debtors do not do so, Kuldeep Singh will at liberty to move an

appropriate application before the appropriate Court for the appointment

of a Local Commissioner to act for and on behalf of the Judgment

Debtors. It is made clear that the execution of the sale deed will be

subject to the orders of the Court in Suit No.1428/1981 in respect of the

rights (if any) only of Rajinder Kumar.

EFA (OS) No. 4/2002

39. Insofar as EA No.111/1991 filed by Rajinder Kumar is

concerned, the main contention urged is that there is no decree against

him and so its execution does not even arise. There is no doubt about

this. The decree dated 30th April, 1984 says that it has been passed only

against Judgment Debtors and no decree is passed against Rajinder

Kumar. Even in the execution petition, it is stated that execution of the

decree is sought only against Defendants Nos. 1 to 8, that is, the

Judgment Debtors and not against Rajinder Kumar. As such, there is no

question of any decree being executed against Rajinder Kumar nor is the

execution petition filed against him maintainable.

40. How did the Executing Court deal with this issue? In the

execution petition, it is clearly stated that the suit filed by Rajinder

Kumar was dismissed in default on 5 th December, 1983; it was then

restored on 30th January, 1984; it was again dismissed in default on 22 nd

May, 1984 and not restored till the date of filing the execution petition.

It may be mentioned, en passant, that even on the date when the

Executing Court passed its impugned order on 1st February, 2002 the

suit stood dismissed. Under these circumstances, it was averred by

Kuldeep Singh that since the suit filed by Rajinder Kumar stands

dismissed, he has no right or claim in the suit property and the decree in

respect thereof is liable to be executed against the Judgment Debtors.

41. It appears to us that the Executing Court was more than

considerate to Rajinder Kumar in as much as by framing the issues

mentioned above in paragraph 16, an opportunity was given to him to

establish his claim notwithstanding the dismissal of his suit. Instead of

taking advantage of the opportunity given by the Executing Court,

Rajinder Kumar has chosen to challenge the order passed by the

Executing Court. In any event, as of today, the right and claim of

Rajinder Kumar in the suit property is only of academic interest to us

because we are told that the suit filed by him has since been restored to

its original number.

42. The consequence of restoration of Suit No.1428/1981 filed

by Rajinder Kumar is that he will now have to establish his right and

claim over 1/24 share in the suit property in that suit. In so far as the

present appeal being EFA (OS) No.4/2002 is concerned, it has been

overtaken by subsequent developments, as a result of which we have no

option but to allow it and hold that the execution petition filed against

Rajinder Kumar was not maintainable. However, we make it clear that

the allowing of this appeal and dismissal of the execution petition filed

against Rajinder Kumar will not come in the way of Kuldeep Singh

contesting Suit No. 1428/1981 filed by Rajinder Kumar, nor will it

prejudice his rights in any manner in that suit or come in the way of the

execution of the sale deed by the Judgment Debtors in terms of the order

made by us above. In other words, due to subsequent developments, the

right claimed by Rajinder Kumar in the suit property is preserved for the

time being but he will have to establish it in the suit filed by him.

44. FAO (OS) No. 66/2002 is dismissed and EFA (OS) No.

4/2002 is allowed. No costs.




                                     (MADAN B. LOKUR)
                                     ACTING CHIEF JUSTICE




February 19, 2010                    (MUKTA GUPTA)
vk                                   JUDGE


Certified that the corrected
copy of the judgment has been
transmitted in the main Server.





 

 
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