Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs.Maya Devi vs Ritika & Anr
2019 Latest Caselaw 5329 Del

Citation : 2019 Latest Caselaw 5329 Del
Judgement Date : 1 November, 2019

Delhi High Court
Mrs.Maya Devi vs Ritika & Anr on 1 November, 2019
$~32
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                        Date of Decision: 1st November, 2019
+                  CM (M) 1572/2019
       MRS.MAYA DEVI                               ..... Petitioner
                     Through: Mr. Deepak K. Vijay & Ms. Neeru
                              Sharma, Advocates (M-9311279321)
                     versus

       RITIKA & ANR                                          ..... Respondents
                            Through: None.

       CORAM:
       JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)

CM APPL. 47541/2019 (for exemption)

1. Allowed, subject to all just exceptions. Application is disposed of. CM(M) 1572/2019 & CM APPL. 47540/2019

2. The present petition has been filed challenging the order dated 25 th October, 2019 in Ex. No.202/2017 titled as Ritika v.Maya Devi & Anr. The case of the Petitioner/Judgment Debtor - Mrs. Maya Devi is that she purchased the flat bearing no.E-1/82, Second Floor, Lajpat Nagar, New Delhi by a registered sale deed. It is alleged that her son and daughter-in- law had fraudulently got a gift deed executed of which cancellation is sought in the suit. Settlement Agreement dated 27th January, 2014 was entered into between the parties whereby it was agreed that the Defendants together own 50% undivided right in the suit property. The Respondent No.1/Decree Holder - Mrs. Ritika filed the execution petition seeking enforcement of her 25% share.

3. An application was moved by the Petitioner that she would be willing to give her 25% share in the property to her daughter-in-law. On 3rd December, 2018, the ld. ADJ noted that the Decree Holder is not willing to accept less than Rs.15 lacs. The reserve price was fixed for auction of the property. Thereafter, on 19th July, 2019, an application filed under Section 5 read with Section 23 of the Maintenance and Welfare of Parents and Senior Citizens Act, 2007 (hereinafter the „Act‟), was dismissed by the ld. ADJ. Vide order dated 18th October, 2019, since the Petitioner had filed an application seeking setting aside of the judgment dated 29 th January, 2019, the auction proceedings were stayed. However, on 25th October, 2018, since the revision petition, filed by the Petitioner, had been dismissed by the High Court, the auction was directed to be proceeded further.

4. Ld. counsel for the Petitioner submits that the auction ought not to be permitted to proceed as irreparable injury would be caused to the Petitioner. Ld. Counsel further submits that he merely requested the ld. ADJ to hear the application on behalf of his client. A perusal of the impugned order, however, shows that the ld. ADJ had been forced to list the matter before the District Judge owing to allegations made by the ld. Counsel on behalf of the Petitioner against the Presiding Officer.

5. The Court has perused the order sheets of the execution proceedings. In the order dated 3rd December, 2018, it is evident that the Court had made efforts to get the parties amicably resolved the disputes. The said order reads as under:

"I have taken the pains to explain to get the parties to an amicable settlement of the dispute. DH is not ready to accept less than Rs.15 lakhs while JD has stated that she can give only Rs. 11.26 lakhs in terms of valuation

report. The application seeking, postponement of process of sale is pending disposal. The reserve price of the property is fixed at Rs.45,04,904/- in terms of report of SDM, Defence Colony. Ld. Counsel for JD has submitted that in terms of para 7 of his application, the JD who is a senior citizen cannot be ousted from the suit property. JD is directed to file affidavit with regard to immovably properties owned by her and also appropriate application in case she is seeking a stay on the proceedings under the Senior Citizen Act 2007 with advance copy to the opposite side through any of the prescribed modes, failing which matter shall be proceeded in accordance with law.

Put up for further proceedings on 16.01.2019."

6. Thereafter, on 19th July, 2019 while dismissing the application filed by the Judgment Debtor under the Senior Citizens' Act, the Court observed that the Executing Court cannot go beyond the decree recording the settlement dated 27th January, 2014. However, the Court concluded that the objective of the Act has been duly met and hence the application is not maintainable. The observations of the Court are as under:

"7. Even otherwise, same has been passed by a Superior Court of law, and hence this Court, cannot sit in appeal against the decree, exercising its jurisdiction as an executing court. Assuming for the sake of arguments that this Court could go into the merits of the decree, I find that the objective of Senior Citizens Act has been served in the present settlement agreement / consent decree and the welfare/interest of JD no.1 had been amply taken care of, as it was categorically stated in para (iii) of the terms of settlement that the 50% proceeds of the property shall go to her. In such circumstances, decisions passed in Shabeen Martin Vs. Muriel passed by Kerala High Court on 11.07.2016 in WP(C) No. 8193/2014 and

Darshana Vs. Govt. of NCT of Delhi decided on 03.10.2018 in LPA 537/18, which were on the basis of distinct set of facts, where it was observed that the interest of Senior Citizen had been ignored and the transaction was set aside has no applicability to the instant case. Accordingly, the prayer of the JD No.1 that decree dated 27.01.2014 may be declared as null and void in terms of Section 23 of the Senior Citizen Act has no merits.

8. So far as the issue of maintenance under section Senior Citizens Act is concerned, the JD No.1 has no right to claim the same from her daughter- in- law as she does not come within the definition of relative u/S. 2(g) of the Senior Citizen's Act as she is neither legal heir nor would inherit her property after her death. It is undisputed that JD no.1 has living sons and daughters. Therefore, DH has no liability to maintain her and at best her liability is co-extensive with that of her husband, i.e. JD no.2 who is son of JD no.1 and presently absconding. A daughter-in-law having strained relations with son can not be expected to maintain mother-in-law during the lifetime of son of the applicant who is cleverly evading the court proceedings. As such, the present claim of maintenance against her daughter-in-law appears to be merely a ploy to delay the execution proceedings and hence, declined.

9. So far as the issue that this is the sole dwelling house of JD no.1, she having entered into a settlement for the sale of the said property, and getting 50% proceeds therefrom, she is deemed to have waived her right to reside in the same. Hence, the argument is dismissed as meritless.

10. In view of the aforesaid discussion, the application under section 5 read with section 23 Maintenance and Welfare of Parents and Senior

Citizens Act, 2007 seeking declaration of Transfer of property as void and under section 5 read with section 23 Maintenance and Welfare of Parents and Senior Citizens Act, 2007 seeking grant of interim maintenance is dismissed."

7. When the Court was informed that the revision petition has been preferred before the High Court, on 18th October, 2019, the auction was stayed. However after dismissing of the revision petition, the impugned order has been passed. The impugned order reads as under:

"It is jointly submitted by the parties that the Hon'ble High Court has dismissed the revision filed on 23.10.2019.

In view of the same, stay on auction proceedings as granted vide order dated 18.10.2019 stands vacated. I have again tried to explore possibilities of amicable settlement, to no avail as DH is stating that the property is worth Rs. 70 lacs and not ready to settle for below 18 lacs while JD submits that she is not in a position to give more than Rs.10 lacs to the DH. Hence, the court auctioneer has been directed that the proceedings may be continued in accordance with order dated 29.08.2019. The date of public auction is fixed for 04.11.2019 between 11a.m. to 12 noon. The date of return of proclamation is fixed as 08.11.2019 and filing of report on the same date.

At this stage, the JD has started creating a commotion in the court by abusing the DH as well as her lawyer and is shouting at the top of her voice that she will not let the auction proceedings carry out smoothly. In view of the same, I deem it appropriate to direct the concerned Area SHO that he would grant appropriate police aid to the Court Auctioneer at the time of auction proceedings. Further, police aid shall also be given in case sought by Court Auctioneer at the time of inspection of property by proposed bidders as it is stated that JD no.1 disturbs in the same. Area

SHO to ensure compliance of directions especially timings of auction and presence of lady constable at time of auction. Court auctioneer is instructed to report default, if any, by the concerned SHO. Court Auctioneer will make a written record of the auction proceedings to be duly signed by all the persons present and further to ensure to recording of no objection of the decree holder at the time of the auction proceedings.

At this stage, counsel for JD Sh. Deepak Kumar has appeared and submitted that he may be granted a passover for half an hour to discuss the possibilities of settlement to which DH as well as her counsel has outrightedly refused that execution is pending since 2015 and they are not inclined for any settlement. Accordingly, matter now be listed for report of auction on 08.11.2019.

At this stage, as the counsel for JD has repeatedly submitted that this Court is prejudiced in favour of the DH, I am inclined to recuse from hearing the case. Let the file be sent to the Ld. District Judge, South East two days prior to next date.

Put up before Ld. District Judge on 08.11.2019 with a request to pass appropriate directions. Ahlmad to send the file complete in all respects. Copy of order be given dasti to the parties as well as court auctioneer as prayed for. One copy of order be sent to concerned SHO for compliance."

8. A perusal of the impugned order shows that this matter raises various serious issues. First, unnecessary commotion appears to have been caused by the Judgement Debtor during the proceedings in the Court. The Judgement Debtor has sought to abuse the Decree Holder and lawyer for the Decree Holder in the Court itself. The matter did not end there. Ld. counsel for the Judgment Debtor also appears to have made allegations against the

Judge that the Court is prejudiced in favour of the Decree Holder. Ld. counsel appearing for the Judgement Debtor submits that no allegations were made by him but only a request, for taking up the application filed for postponing the auction, was made.

9. A perusal of the order makes it extremely clear that the Presiding Officer had recorded the conduct of both the Judgement Debtor and her counsel. The Judgement Debtor was present in the Court when the events took place. Clearly, the Judgement Debtor had crossed her limits. It is the well settled position in law that allegations cannot be permitted to be made against Judicial Officers. Making scurrilous allegations, scandalising the Court and unnecessarily raising voices, using derogatory language, being disrespectful to the Court and making untenable accusations is not permissible and would constitute contempt. The order of the ld. ADJ has clearly recorded what has transpired in the Court on the said date. Such conduct either on behalf of the litigants or by counsel cannot be permitted. The Supreme Court has repeatedly observed that such conduct would clearly lead to impedement in the administration of justice. Indulging in an act calculated to bring a Court or a Judge or to lower his authority is Contempt of Court, as held in Pritam Pal v. High Court of Madhya Pradesh, Jabalpur through Registrar, AIR 1992 SC 904, K.A. Mohammed Ali v. C.N. Prasannan AIR 1995 SC 454 and In re: Vinay Chandra Mishra AIR1995SC2348.

10. Under these circumstances, this Court is of the opinion that the conduct of the Judgement Debtor would prima facie warrant issuance of show cause notice as to why contempt proceedings should not be initiated against the Petitioner/Judgment Debtor - Smt. Maya Devi. Ordered

accordingly.

11. Issue notice to the Respondents, returnable on 28th November, 2019.

12. In the meantime, the auction slated for 4th November, 2019 shall continue. The ld. District Judge (South-East), shall place the matter before the same ld. ADJ on 8th November, 2019 for further proceedings as this Court is of the opinion that making of baseless allegations against judicial officers cannot be permitted.

13. A copy of this order be sent to the ld. District Judge (South-East), Saket Court, New Delhi on an urgent basis, by the Registry. Dasti.

PRATHIBA M. SINGH JUDGE NOVEMBER 01, 2019 Rahul/dk Corrected & released on 6th November, 2019

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter