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

Mukesh Kumar vs Archana Surjan
2025 Latest Caselaw 374 Del

Citation : 2025 Latest Caselaw 374 Del
Judgement Date : 14 May, 2025

Delhi High Court

Mukesh Kumar vs Archana Surjan on 14 May, 2025

                          $~68
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                         Date of Decision: 14th May, 2025
                          +       EX.F.A. 13/2025 & CM APPL. 29163-29164/2025

                                  MUKESH KUMAR                                 .....Appellant
                                                     Through:     Ms. Simran, Ms. Sakshi, Advs.

                                                     versus

                                  ARCHANA SURJAN                               .....Respondent
                                              Through:            None.

                                  CORAM:
                                  HON'BLE MR. JUSTICE MANOJ JAIN
                                                     J U D G M E N T (oral)

1. Petitioner herein has suffered an ex-parte decree.

2. Decree Holder (respondent herein) filed an execution petition which was registered as Execution No. 47/2023.

3. The defendant/Judgment Debtor, however, filed an objection petition. When such objection petition was taken up by the learned Executing Court on 26.04.2024, issues were framed and the matter was fixed for recording of evidence by the judgment debtor.

4. The impugned order dated 25.04.2025 would indicate that no evidence-affidavit was filed by the Judgment Debtor and on previous occasion also, the Judgment Debtor had been granted last and final opportunity to lead evidence, failing which he would forfeit his right to lead evidence.

5. Since on 25.04.2025 also, the Judgment Debtor sought adjournment,

the learned Trial Court, finding that there was no reason to adjourn the matter, closed the opportunity of the objector to lead his evidence.

6. Simultaneously, since the Judgment Debtor had failed to lead its evidence, the objection petition was also dismissed and there was a direction for appointment of Bailiff for the purposes of executing warrant of attachment of movable goods of the Judgment Debtor. It is informed that the Bailiff has already been appointed and, in all probability, such warrant would be executed today itself.

7. Fact, however, remains is that there is no illegality or perversity in the impugned order.

8. Reference be also made to Rahul S. Shah v. Jinendra Kumar Gandhi, (2021) 6 SCC 418 and Periyammal v. V. Rajamani, 2025 SCC OnLine SC 507 whereby Hon'ble Supreme Court has directed all the Courts to decide execution petitions as expeditiously as possible ideally within six months

9. Keeping in mind the abovesaid specific directions coming from the Hon'ble Supreme Court, obviously, the endeavour of the Executing Court is to ensure that there is no unwarranted delay in execution. The Judgment Debtor himself is responsible for his miseries as despite being granted repeated indulgence, for the reasons best known to him, he did not choose to lead any evidence in defence.

10. This Court is also conscious of the limited scope of judicial interference while entertaining any petition under Article 227 of the Constitution of India, the same can be invoked only when there is some illegality or perversity in the order impugned. In the present case, there is no such illegality or perversity in the order impugned. On the contrary, since the Judgment Debtor did not submit any evidence, the learned Executing Court

was left with no option but to close his right to lead evidence and, consequently, to dismiss the objection petition.

11. In view of the above, this Court does not find any reason to interfere with the impugned order.

12. Petition is accordingly dismissed.

13. Pending applications also stands disposed of.

14. Learned counsel for the petitioner submits that, at least, the judgment debtor may be given an opportunity to move appropriate application before the learned Executing Court, seeking recall of the abovesaid order and to grant one last and final opportunity to lead evidence.

15. Needless to say, if permissible under law, the petitioner would be at liberty to move any such application before the learned Executing Court, the learned Executing Court shall consider the same and dispose of the same, without being prejudiced by any of the observations made hereinabove.

(MANOJ JAIN) JUDGE MAY 14, 2025/n

 
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