Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Nanda (Deceased) Thr ... vs Jitender Singh
2019 Latest Caselaw 6422 Del

Citation : 2019 Latest Caselaw 6422 Del
Judgement Date : 10 December, 2019

Delhi High Court
Rakesh Kumar Nanda (Deceased) Thr ... vs Jitender Singh on 10 December, 2019
$~49
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                      Date of Decision: 10th December, 2019
+                         CM(M) 1763/2019
       RAKESH KUMAR NANDA (DECEASED) THR LR..... Petitioner
                          Through:     Mr. Vishwendra Verma, Advocate.
                                       (M:9871704611)
                          versus

     JITENDER SINGH                                        ..... Respondent

Through: None.

CORAM:

JUSTICE PRATHIBA M. SINGH Prathiba M. Singh, J(Oral) CM APPL. 53070/2019(Exemption)

1. Allowed, subject to all just exceptions. Application is disposed of. CM(M) 1763/2019 & CM APPL. 53069/2019

2. The petitioner challenges the impugned order dated 28th September, 2019 passed by the ld. Trial Court in the execution petition. The ld. counsel for the petitioner submits that the legal representative of the deceased late Mr. Rakesh Kumar Nanda i.e, his wife Ms. Lovely Nanda has been impleaded without ascertaining the liability of the widow. It is submitted by Mr. Vishwendra Verma, ld. counsel that before any attachment orders can be issued, or even proceeding further, the executing Court has to ascertain under Section 50 CPC as to the extent to which the legal representative is liable in respect of the property of the deceased. It is submitted that the deceased had already paid back loan under redemption deed which had also been executed.

3. Section 50 CPC reads as under:

" 50. Legal representative.

(1) Where a judgment-debtor dies before the decree has been fully satisfied, the holder of the decree may apply to the Court which passed it to execute the same against the legal representative of the deceased.

(2) Where the decree is executed against such legal representative, he shall be liable only to the extent of the property of the deceased which has come to his hands and has not been duly disposed of; and, for the purpose of ascertaining such liability, the Court executing the decree may, of its own motion or on the application of the decree-holder, compel such legal representative to produce such accounts as it thinks fit."

In Chiranjilal Shrilal Goenka (Deceased) through Lrs.Vs. Jasjit Singh and Ors. (1993)2SCC507 at para 10 the Supreme Court observed as under:

"10. In The Official Liquidator v. Parthasarathi Sinha and Ors.[1983]2SCR211, this Court considered whether the legal representative would be bound by the liability for misfeasance proceeding against the deceased, While considering that question under Section 50 CPC this Court held that the legal representative, of course, would not be liable for any sum beyond the value of the estate of the deceased in his hands.

4. Thus, as per the above decision, the LRs liability would not be absolute and would be governed by Section 50 CPC. The impugned order merely impleads the legal representatives. In execution proceedings, the executing Court, before proceeding to issue any orders of attachment or otherwise shall first ascertain as to whether the legal representative is liable

in respect of the transaction in issue and also satisfy itself as to the liability of the legal representative under Section 50 (2) of the CPC.

5. With these observations the petition and all pending applications are disposed of.

PRATHIBA M. SINGH JUDGE DECEMBER 10, 2019 dj

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter