Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vitthalbhai Ganpatbhai Patel vs Shah Bhavnaben Champaklal
2021 Latest Caselaw 5019 Guj

Citation : 2021 Latest Caselaw 5019 Guj
Judgement Date : 5 April, 2021

Gujarat High Court
Vitthalbhai Ganpatbhai Patel vs Shah Bhavnaben Champaklal on 5 April, 2021
Bench: Ashokkumar C. Joshi
       C/SCA/4903/2018                               JUDGMENT




      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

      R/SPECIAL CIVIL APPLICATION NO. 4903 of 2018

FOR APPROVAL AND SIGNATURE:
HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI
=======================================

     Whether Reporters of Local Papers may be allowed
 1                                                               NO
     to see the judgment ?

 2 To be referred to the Reporter or not ?                      YES

     Whether their Lordships wish to see the fair copy
 3                                                               NO
     of the judgment ?
   Whether this case involves a substantial question
 4 of law as to the interpretation of the Constitution           NO
   of India or any order made thereunder ?

=======================================
        VITTHALBHAI GANPATBHAI PATEL & 1 other(s)
                           Versus
         SHAH BHAVNABEN CHAMPAKLAL & 2 other(s)
=======================================
Appearance:
MR VAIBHAV N SHETH(5337) for the Petitioner(s) No. 1,2
MALAYKUMAR S PATEL(8901) for the Respondent(s) No. 1,2
MR NIRAV C SANGHAVI(5950) for the Respondent(s) No. 1,2
NOTICE SERVED BY DS(5) for the Respondent(s) No. 3
=======================================

CORAM: HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI

                         Date : 05/04/2021

                         ORAL JUDGMENT

1. This writ petition is filed by the petitioners - original defendants - appellants challenging the order dated 09.03.2018, passed by the learned 3rd Additional Civil Judge, Himmatnagar in Regular Execution Petition No. 17 of 2016 and consequent notice

C/SCA/4903/2018 JUDGMENT

by the Chief Officer, Himmatnagar Nagar Palika dated 16.03.2018.

2. Notice to respondent No. 3 is duly served, however, nobody has put in appearance qua him.

3. Rule.

4. Heard, learned advocate Mr. Vaibhav Sheth for the petitioners and learned advocate Mr. Nirav Sanghavi for the respondent Nos. 1 and 2.

4.1 It is submitted by the learned advocate for the petitioners that the respondent Nos. 1 and 2 had filed a Regular Civil Suit No. 91 of 2009 before the civil Court, Himmatnagar for declaration and possession of the suit property. The said suit was decreed in favour of the plaintiffs - respondent Nos. 1 and 2 herein by way of a judgment and decree dated 29.10.2015 and the petitioners were directed to remove the unauthorized construction/ encroachment from the suit property within 90 days and handover the peaceful possession to the plaintiffs - respondent Nos. 1 and 2 herein. Against the said judgment and decree, Civil Appeal No. 14 of 2016 came to be filed along with stay application, before the learned District Court, Himmatnagar, which are pending adjudication. It is submitted that, in the meantime, the respondent Nos. 1 and 2 - original plaintiffs filed the execution petition in which, the petitioners filed objections before the executing Court pointing out pendency of appeal before the learned first appellate Court, however, the executing Court, without considering the objection/s raised by the petitioners and in the absence of the learned advocate for the

C/SCA/4903/2018 JUDGMENT

petitioners before the executing Court, allowed the said execution petition and passed the directions as referred to herein above and accordingly, the Chief Officer, Himmatnagar Nagar Palika issued notice in question to the petitioners and hence, this petition.

4.2 The learned advocate for the petitioners submitted that the learned executing Court, without considering the objections of the petitioners, has passed the impugned order that too in the absence of the learned advocate representing the petitioners before it. It is submitted that the learned executing Court ought to have considered the fact that the petitioners have already filed the civil appeal against the judgment and decree along with stay application, which are pending, however, without considering the said aspect of the matter, the learned executing Court proceeded with the execution petition and passed the impugned order. Further, the learned executing Court has also committed an error in directing the respondent No. 3 for the purpose of execution of the judgment and decree dated 29.10.2015 although the alleged construction belongs to a private owner.

4.3 Thus, making above submissions, it is urged that present writ petition may be allowed and the impugned order and consequent notice may be set aside.

5. As against this, the learned advocate for the respondent Nos. 1 and 2, while heavily opposing the present writ petition, submitted that the judgment and decree is in favour of the respondent Nos. 1 and 2 herein. Further, after hearing bipartite and on merits, the said judgment and decree is passed by the learned trial Court, wherein, the respondent Nos. 1 and 2 herein -

C/SCA/4903/2018 JUDGMENT

original plaintiffs filed the execution petition, which came to be allowed and consequent thereto, notice has been issued by the Chief Officer, Himmatnagar Nagar Palika and accordingly, no interference is required at the hands of this Court. Accordingly, it is requested that this writ petition may not be entertained and required to be rejected.

6. Regard being had to the submissions advanced by the learned advocates for the respective parties and perusing the papers available on record, it appears that the suit filed by the respondent Nos. 1 and 2 herein is decreed in their favour against which, the petitioners have filed the appeal along with stay application before the District Court, Himmatnagar which are pending adjudication.

6.1 It appears that the petitioners have taken specific objections narrating such facts before the learned executing Court, however, the same has not been considered by the Court concerned. Further, it is also a fact that on the said date, the learned advocate representing the petitioner before the learned executing Court was not present, however, without according, any opportunity of hearing, the order in question is passed by the learned trial Court. Further, from a bare perusal of the impugned order, it appears that the learned executing Court has not dealt with the objections laid in the reply filed by the petitioners in execution petition and only has mentioned that the appellate Court has not stayed the judgment and decree. It is trite principle of law that every litigant ought to be afforded an opportunity of deciding the issue involved on merits without the same being scuttled on mere technicalities, unless technicalities are so predominant that they overshadow the merits of the

C/SCA/4903/2018 JUDGMENT

matter. Accordingly, in the considered opinion of this Court, interest of justice would serve if the order impugned herein is set aside and the appeal is expedited.

7. In the backdrop as aforesaid, present writ petition succeeds and is allowed accordingly. The impugned order dated 09.03.2018, passed by the learned 3rd Additional Civil Judge, Himmatnagar passed in Regular Execution Petition No. 17 of 2016 and consequent notice dated 16.03.2018, issued by the Chief Officer, Himmatnagar Nagar Palika are hereby set aside.

7.1 The learned first appellate Court is directed to deal with and decide the Civil Appeal No. 14 of 2016 as expeditiously as possible, preferably, within three months from the date of receipt of writ of this order, on its own merits, in accordance with law.

7.2 The execution of the judgment and decree dated 29.10.2015 passed in Regular Civil Suit No. 91 of 2009 is stayed till then.

7.3 The parties are directed to cooperate the learned first appellate Court in hearing of the appeal and shall not ask for unnecessary adjournments.

7.4 Rule is made absolute accordingly with no order as to costs.

[ A. C. Joshi, J. ] hiren

 
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