Citation : 2022 Latest Caselaw 559 Mad
Judgement Date : 10 January, 2022
C.R.P.(NPD).No.2917 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 10.01.2022
CORAM:
THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
C.R.P.(NPD).No.2917 of 2021
and
C.M.P.No.20955 of 2021
Manoranjitham .. Petitioner
Vs.
1.M/s.Universal Fertilizer Corporation,
A Registered Partnership Firm Rep by its
Managing Partner
P.Vijay Nataraj S/o.Periyasamy Gounder,
418 A, Suramangalam Main Road,
Pallipatty, Salem – 9.
2.Vimaladevi
3.Kavitha
4.Rajkumar .. Respondents
PRAYER: Civil Revision Petition filed under Article 227 of the
Constitution of India, praying to set aside the fair and final order dated
23.07.2021 in REA.No.1 of 2019 in REA.No.53 of 2012 in REP.No.581 of
2011 in RCOP.No.41 of 2001 on the file of IV Additional District Munsif
Court, Salem and allow the above Civil Revision Petition.
For Petitioner : Mr.R.Nalliyappan
------------
Page No.1/4
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD).No.2917 of 2021
ORDER
This Revision has been filed, by the judgment debtor, who is one of
the legal representatives of the deceased tenant, who had suffered an order
of eviction under the Tamilnadu Buildings (Lease and Rent Control) Act,
against the dismissal of the application seeking appointment of
Commissioner to note down the existence of the machinery and to identify
the rented premises.
2. The executing Court dismissed the same on the ground that such
exercise cannot be carried out in the execution proceedings. It was also
pointed out that there was no dispute regarding the identity of the property
and if there is excess execution, it is always open to the petitioner to move
the executing Court under the provisions of Order XXI of the Code of Civil
Procedure.
3. It is clear that the attempt to have an Advocate Commissioner
appointed is only to delay execution. The learned IV Additional District
Munsif has rightly concluded that the purpose for which the Commissioner
------------
Page No.2/4
https://www.mhc.tn.gov.in/judis C.R.P.(NPD).No.2917 of 2021
is sought for cannot be granted in execution proceedings. Hence, I do not
see any reason to interfere with the order of the executing Court.
4. Accordingly, this Revision fails and it is dismissed. No costs.
Consequently, the connected miscellaneous petition is closed.
10.01.2022
dsa Index : No Speaking order
To The IV Additional District Munsif Court, Salem.
------------
Page No.3/4
https://www.mhc.tn.gov.in/judis C.R.P.(NPD).No.2917 of 2021
R.SUBRAMANIAN, J.
dsa
C.R.P.(NPD).No.2917 of 2021
10.01.2022
------------
Page No.4/4
https://www.mhc.tn.gov.in/judis
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!