Citation : 2021 Latest Caselaw 15661 Guj
Judgement Date : 5 October, 2021
C/SCA/11357/2021 ORDER DATED: 05/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 11357 of 2021
==========================================================
LEGAL HEIR OF DECEASED LADHIBEN @ MANEKBAI PRUTHBIGAR GUSAI
JAYABEN RAMNIKAGAR GUSAI
Versus
SUDHIRBHAI RANCHODLAL TRIPATHI
==========================================================
Appearance:
MS. SHIVANGI M RANA(7053) for the Petitioner(s) No. 1
for the Respondent(s) No. 1,2,3,4,5
==========================================================
CORAM: HONOURABLE MR. JUSTICE B.N. KARIA
Date : 05/10/2021
ORAL ORDER
1. Documents produced by the petitioner are taken on record.
2. By preferring this petition, petitioner has challenged the
order dated 22.03.2021 passed below Exh.116 by Principal Senior
Civil Judge, Bhuj, DistKutchh in Regular Execution Petition No.10
of 2004.
3. Short facts of the present case may be summarized as
under:
Regular Civil Suit No.164 of 1988 was filed by the
respondent, which was allowed. The petitioner had preferred
Regular Civil Appeal No.130 of 2005 before the District Court,
Kutchh which was also dismissed vide order dated 15.10.2018.
Against the said judgment and order, petitioner preferred Second
Appeal No.64 of 2019 before this Court, which was dismissed by
C/SCA/11357/2021 ORDER DATED: 05/10/2021
this Court vide order dated 23.10.2019 and the orders passed by
the Lower Court and First Appellate Court were confirmed.
Execution proceedings before the Trial Court were initiated by the
respondent No.5 as per the averments made by the petitioner,
therefore it was registered as Regular Civil Execution Petition
No.10 of 2004 with a prayer to issue the warrant under the
provisions of Order 21 Rule 35 of the Code of Civil Procedure, 1908
to get the possession of the property. The application preferred by
the respondent No.5 was allowed and warrant under Order 21 Rule
35 of the C.P.C was issued against the petitioner. Present petitioner,
being dissatisfied with the order passed below Exh.116 dated
22.03.2021, has approached this Court by way of this petition.
4. Heard learned advocate for the petitioner.
5. It is submitted by learned advocate for the petitioner that
impugned order is erroneous, perverse and contrary to the record
of the present case as the respondent has no locus or authority to
initiate the execution proceedings. That respondent was never a
party to the suit proceedings and no authority was granted to
respondent No.5 Shailesh Trivedi to initiate execution proceedings.
It is further submitted that summons was not properly made to
Bhagvanagar Revanagar, who was a party to execution proceedings
C/SCA/11357/2021 ORDER DATED: 05/10/2021
and hence, he could not remain present in the proceedings and
order is passed in his absence. It is further submitted that an
application Exh.70 was filed and same was not decided and before
that, impugned order is passed by the Executing Court. It is further
submitted that decree holder had moved an application to join
other trustees in place of trustees on record of the case at Exh.112,
however, such application was not allowed and the same was
withdrawn on 22.03.2021. That there are other trustees of trust
and they are not included and the impugned order was passed
below Exh.116 in absence of the trustees. Hence, it is requested by
learned advocate for the petitioner to quash and set aside the
impugned order dated 22.03.2021 passed below Exh. 116 by the
learned Principal Senior Civil Judge, Bhuj, DistKutchh in Regular
Execution Petition No.10 of 2004.
6. Having heard learned advocate for the petitioner and
contents of the application below Exh. 116 preferred by the decree
holder as well as the the impugned order, it appears that in Regular
Civil Suit No. 164 of 1998, judgment and decree were passed by
the learned Senior Civil Judge, Bhuj, DistKachchh in favour of the
respondent/original plaintiff. The judgment debtor/petitioner
preferred Regular Civil Appeal No.130 of 2005 before the District
C/SCA/11357/2021 ORDER DATED: 05/10/2021
Court at Bhuj, Kachchh, which was also dismissed by the District
Court at Bhuj, Kachchh. Being dissatisfied with the judgment and
order passed in Regular Civil Appeal No.130 of 2005, petitioner
approached this Court by preferring Second Appeal No. 64 of 2019,
which was also dismissed by this Court. Thereafter order passed by
this Court in Second Appeal No.64 of 2019 was not challenged
before the Hon'ble Apex Court. It further appears that in an
application below Exh.116 preferred by the judgment creditor/
decree holder, request was made to hand over vacant possession of
the suit premises by the Court as there was every possibility to
occupy the suit premises by any lady member or misuse the law.
Arguments were heard by the court. It was one of the argument
before the Executing Court from the petitioner that Mr. Shailesh
Vasant Trivedi was not the party of the original suit and has filed
the present application, and therefore, this application is not
tenable as he was not trustee of the trust, and therefore, he has no
right to file present application. It further appears that learned
Executing Court considered the Resolution of the trust produced
vide Mark 100/2 wherein his name was reflected as a Vice
President of the Trust. Referring Section 2(3) of the C.P.C., it was
further observed that the " decree holder" means any person in
C/SCA/11357/2021 ORDER DATED: 05/10/2021
whose favour a decree has been passed or an order capable of
execution has made. Therefore, it was held that it is not necessary
that only the party of the suit is said to be a decree holder and the
applicant who was a Vice President of Trust was entitled for the
decree, which was passed in favour of the Trust. Therefore, warrant
under Order 21 Rule 35 of the C.P.C. (Form11) for removing the
Judgment Debtor from the possession of the suit property was
issued vide order dated 22.03.2021. It further appears that in
Execution Petition No.10 of 2004, objector, the petitioner was
joined as legal heir of the original defendant Smt. Ladhiben @
Manekbai Pruthbigar Gusai as per the order passed below Exh. 9 on
31.03.2005. On 05.07.2004 while passing the final order by the
Trial Court suit was allowed and defendant Nos.1/1 and 1/2 were
directed to hand over the vacant possession of the suit property to
the plaintiff as well as defendant Nos.3.1 to 3.2. Present petitioner
being a defendant Nos. 1/1 along with defendant No.1/2 were
directed to pay mense profit at the rate of Rs.100/ only for use and
occupation of the suit premises to the plaintiff trust. It was further
observed that the defendant Nos. 3/1 and 3/2 had handed over
the suit premises to the plaintiff, and therefore, no proceedings
were required to be carried out against them.
C/SCA/11357/2021 ORDER DATED: 05/10/2021
7. Defendant No. 1/1 (present petitioner) had produced an
affidavit of his evidence stating that he was interested in the suit
premises. To avoid the issue of barring the necessary parties, she
was jointed as a party accordingly. As the decree was passed
against the present petitioner and appeals preferred by the
judgment debtor before the District Court was also dismissed as
well as the Second Appeal preferred before this Court. There is no
error committed by the trial court in passing the impugned order
dated 22.03.2021 in Regular Execution Petition No. 10 of 2004
below Exh.116.
8. The present petitioner, being a legal heir of the original
defendant cannot resist the execution proceedings initiated by the
decree holder being a legal heir of the original defendant separately
against whom decree for eviction of suit premises was passed. The
decree passed by the Civil Court would be binding to the present
petitioner as she being a legal heirs of the deceased.
9. Considering the legal position, this Court has not deemed it
fit to issue any notice. Hence, this petition is dismissed as in limine.
(B.N. KARIA, J) SUYASH
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!