Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govindan vs Savithiri
2022 Latest Caselaw 10451 Mad

Citation : 2022 Latest Caselaw 10451 Mad
Judgement Date : 17 June, 2022

Madras High Court
Govindan vs Savithiri on 17 June, 2022
                                                                        1         C.R.P(NPD).No. 1318 of 2016

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 17.06.2022

                                                              CORAM:

                             THE HONOURABLE MR. JUSTICE K.KUMARESH BABU
                                                C.R.P.(NPD).No. 1318 of 2016
                                                 and C.M.P.No.7395 of 2016


                     Govindan                                                            ... Petitioner

                                                         Vs

                     1.Savithiri
                     2.Nagan                                                        … Respondents

                     Prayer: Civil Revision Petition filed under Section 115 of the Civil
                     Procedure Code to set aside the order of the learned District Munsif of
                     Krishnagiri, dated 06.11.2015 in R.E.P.No.44 of 2015 in O.S.No.242 of
                     2005.
                                             For Petitioner     : Mr.V.Nicholas

                                             For Respondents : No appearance


                                                              ORDER

The instance revision has been filed challenging the order dated

06.11.2015, passed in R.E.P.No.44 of 2015 in O.S.No.242 of 2005, on the

file of the learned District Munsif of Krishnagiri, wherein the petition has

been allowed to execute the sale deed.

https://www.mhc.tn.gov.in/judis

2. Heard Mr.V.Nicholas, learned counsel appearing on behalf of the

petitioner.

3. The 1st respondent, who is the decree holder, has been served with

a notice. Inspite of notice being served to the respondent, the respondent

has not entered appearance and her name has been printed in the cause list.

Today, when the case was taken up for hearing she has been called absent.

4. The case of the petitioner is that the 1st respondent herein has filed

a suit seeking for specific performance of an agreement of sale which was

decreed ex-parte vide order dated 06.01.2006. The trial Court by its

judgment stated supra had directed the 1st respondent/ plaintiff to deposit

the balance amount within a period of one month. It is the further case of

the petitioner/ 1st respondent that the 1st respondent filed an application for

execution on 29.04.2015, after a period of nine years from the date of the

judgment. The petitioner had also filed an extract of the ledger indicating

that the 1st respondent had deposited the balance sale consideration only on

01.04.2015 which is well beyond the stipulated time made in the judgment

dated 06.01.2006. The deposit made by the 1st respondent could not have

been accepted without any specific order made extending the time limit by

the Court below. As a reading of the judgment would reveal that the suit https://www.mhc.tn.gov.in/judis

has been decreed as prayed for and a direction has been made to the 1st

respondent/ plaintiff to deposit the amount within a period of one month

and hence, the suit decreed is a conditional decree and the failure of the 1st

respondent/ plaintiff to comply with the condition within the specific time

would not entitle the 1st respondent to execute the decree. It is the further

case that the executing Court without considering the facts of the case has

grossly committed an error by recording that it is a contested decree and

that the respondent has deliberately failed to execute the Sale Deed and

allowed the petition, without considering the submissions made by the

petitioner.

5. I have considered the arguments made by the learned counsel

appearing on behalf of the petitioner and perused the materials available on

record.

6. In my considered opinion, the learned trial Judge has not applied

his mind at all. As rightly, pointed out by the learned counsel for the

petitioner, the judgment and decree in O.S.No.242 of 2005 dated

06.01.2006 is a ex-parte decree. However, the learned Judge has recorded

in the present impugned order that the contested decree has been passed

which was sought to be enforced in the execution proceedings. It is for the https://www.mhc.tn.gov.in/judis

learned Judge to explain as from where he has come to an conclusion that

it is a contested decree.

7. Further it is also seen that the application was filed on dated

29.04.2015 for execution and it has been returned with an endorsement

indicating that the decreed amount has to be deposited and the payment

receipt has to be enclosed. The said defect was complied with and

represented on 09.06.2015. After the notice, the petitioner herein had also

filed his counter resisting the execution on various grounds indicating the

non-compliance of the direction issued by the trial Court in respect of the

balance consideration. The Court below has miserably failed to consider

any of the objections raised by the petitioner and had blamed the petitioner

in deliberately failing to execute the sale deed, which is also without any

basis.

8. Hence, this Court, the fair and decreetal order made in

R.E.P.No.44 of 2015 in O.S.No.242 of 2005 dated 06.11.2015, is set aside

remitting the matter back to the Court below, which shall consider the

objections raised by the petitioner in his counter affidavit dated 22.09.2015

and pass orders afresh within a period of eight weeks from the date of

receipt of a copy of this order.

https://www.mhc.tn.gov.in/judis

9. Accordingly, this Civil Revision petition is allowed. No costs.

Consequently, connected miscellaneous petition is also closed.

17.06.2022

gba

To The District Munsif Court, Krishnagiri.

https://www.mhc.tn.gov.in/judis

K.KUMARESH BABU, J.

gba

C.R.P.(NPD).No. 1318 of 2016 and C.M.P.No.7395 of 2016

17.06.2022 https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter