Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Banwari Lal Charitable Trust & Ors vs Atul Jain & Ors
2025 Latest Caselaw 6606 Del

Citation : 2025 Latest Caselaw 6606 Del
Judgement Date : 23 December, 2025

[Cites 1, Cited by 0]

Delhi High Court

M/S Banwari Lal Charitable Trust & Ors vs Atul Jain & Ors on 23 December, 2025

                          $~12
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                              Date of Decision: 23.12.2025
                          +        CM(M) 961/2022 & CM APPL. 40343/2022
                                   M/S BANWARI LAL CHARITABLE TRUST & ORS.
                                                                        .....Petitioners
                                               Through:      Mr. Satya Prakash Sharan, Advocate.
                                               versus
                                   ATUL JAIN & ORS.                                    .....Respondents
                                                        Through:   Mr. Sanjeet Singh, Advocate.


                                   CORAM:          JUSTICE GIRISH KATHPALIA


                          O R D E R (ORAL)

1. Petitioners/judgment debtors have assailed order dated 22.04.2022 of the learned execution court, whereby application under Section 151 CPC filed on behalf of petitioners/judgment debtors for appointment of Local Commissioner for the purposes of demarcation of the subject property was dismissed because there was no need for the exercise, going by the site plan filed by the petitioners/judgment debtors themselves before the execution court.

2. I have heard learned counsel for both sides and examined the record.

3. Broadly speaking, it appears that the present petitioners sold property

CM(M) 961/2022 Page 1 of 5 pages

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4af ec45569af3962c6fb4835d435f97626cacc a, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d 15570996b40f80cbd2eee60402c487965f

Digitally Signed f801e26fa, cn=GIRISH KATHPALIA Date: 2025.12.23 18:07:56 -08'00'

By:NEETU N NAIR Signing Date:23.12.2025 18:11:02 bearing no.1/16 and 1/17, Rani Jhansi Road, New Delhi but subsequently filed a suit for declaration and cancellation of the sale documents pertaining to premises bearing no.1/17, Rani Jhansi Road, New Delhi, apart from other reliefs. In the course of that suit, parties arrived at a settlement dated 17.09.2007, on the basis of which a compromise decree was passed. In the course of execution of that compromise decree, the petitioners/judgment debtors filed an application seeking appointment of Local Commissioner in order to carry out demarcation of the subject property, which application was dismissed by the learned execution court going by the site plan filed by the petitioners/judgment debtors themselves. Hence, the present petition.

4. Learned counsel for petitioners/judgment debtors contends that the impugned order is not sustainable in the eyes of law because identity of the subject property is of crucial issue. Learned counsel for petitioners/judgment debtors has taken me through paragraph no. 8 of the settlement dated 17.09.2007, submitting that a portion of premises bearing no.1/16, Rani Jhansi Road, New Delhi is occupied by the tenant who had been inducted in premises bearing no.1/15 and both premises being adjacent to each other, there is a need for clear demarcation. It is argued that in case the respondents/decree holders are given possession of the entire premises bearing no.1/16, they would get possession of a portion of premises no.1/15 as well and consequently, the premises bearing no.1/15 shall not be converted into freehold. Learned counsel for petitioners/judgment debtors also contends that the sale deed in favour of the respondents/decree holders specifically excludes the portion of premises bearing no.1/15, which was in

CM(M) 961/2022 Page 2 of 5 pages

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec4556 9af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d155709

Digitally Signed 96b40f80cbd2eee60402c487965ff801e26fa, cn=GIRISH KATHPALIA Date: 2025.12.23 18:07:45 -08'00'

By:NEETU N NAIR Signing Date:23.12.2025 18:11:02 occupation of the tenant.

5. On the other hand, learned counsel for respondents/decree holders strongly supports the impugned order, taking me through the same documents. It is contended by learned counsel for respondents/decree holders that since the tenant in the subject portion of premises bearing no.1/16 has admittedly vacated the said portion, now the petitioners/judgment debtors cannot resist the execution.

6. In rebuttal, learned counsel for petitioners/judgment debtors submits that the settlement dated 17.09.2007 was got executed under coercion.

7. To begin with the rebuttal argument, admittedly till date, the petitioners/judgment debtors have nowhere challenged the settlement dated 17.09.2007 in any manner. Rather, as pointed out by learned counsel for respondents/decree holders, the said settlement was even partly acted upon by the petitioners/judgment debtors.

8. As mentioned above, the suit pertained only to the premises bearing no.1/17, Rani Jhansi Road, New Delhi. The adjoining premises bearing no.1/16 became part of the settlement between the parties that took place during pendency of the suit and that settlement was accepted by the learned trial court by way of passing the compromise decree.

9. Coming to the aforesaid settlement (Annexure P-14 to the petition),

CM(M) 961/2022 Page 3 of 5 pages

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4af ec45569af3962c6fb4835d435f97626cacc a, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d

Digitally Signed 15570996b40f80cbd2eee60402c487965ff 801e26fa, cn=GIRISH KATHPALIA Date: 2025.12.23 18:07:32 -08'00'

By:NEETU N NAIR Signing Date:23.12.2025 18:11:02 clause 8 whereof has been relied upon by both sides. The same is extracted below:

"8. Some portion of property bearing no. 1/16 comprising WC, bath, kitchen, store and veranda is in the possess1on of tenant of plaintiff no. l in respect of property bearing no. 1/15. It is stated by the plaintiff no. 2 that the litigation for eviction of said tenant is at present pending before the Supreme Court of India. It is agreed upon between the parties that as and when the said tenants vacates the premises bearing no. 1/15 then the portion of the property bearing no. 1/16 in possession of the said tenant will be handed over to the defendants no. 1 and 2 forthwith by the plaintiff no. 1."

(emphasis supplied)

10. The site plan filed by the petitioners/judgment debtors before the execution court is extracted below:

CM(M) 961/2022 Page 4 of 5 pages

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec 45569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d15

Digitally Signed 570996b40f80cbd2eee60402c487965ff801 e26fa, cn=GIRISH KATHPALIA Date: 2025.12.23 18:07:21 -08'00'

By:NEETU N NAIR Signing Date:23.12.2025 18:11:02

11. The said site plan filed by petitioners/judgment debtors themselves is absolutely clear and there is no ambiguity which would be required to be resolved through the exercise of demarcation. The correctness of the said site plan is obviously not in dispute.

12. It appears that having signed the settlement dated 17.09.2007, to the effect that the portion of property bearing no. 1/16 which is in occupation of the tenant also shall be handed over to the respondents/decree holders, now the petitioners/judgment debtors are trying to wriggle out.

13. I am in absolute agreement with the learned execution court that there is no need to appoint any Local Commissioner and/or carry out any demarcation proceedings which would protract the execution. There is no infirmity in the impugned order, so the same is upheld.

14. The petition is totally devoid of merits, so dismissed with costs of Rs.10,000/- to be paid by the petitioners/judgment debtors to the respondents/decree holders within two weeks.

15. The pending application also stands disposed of.

DN: c=IN, o=HIGH COURT OF DELHI,

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4af ec45569af3962c6fb4835d435f97626cacc a, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d 15570996b40f80cbd2eee60402c487965ff 801e26fa, cn=GIRISH KATHPALIA Date: 2025.12.23 18:07:07 -08'00'

GIRISH KATHPALIA (JUDGE) DECEMBER 23, 2025/ry

CM(M) 961/2022 Page 5 of 5 pages

 
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