Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sp.Alagappan vs Krishnaveni
2023 Latest Caselaw 1814 Mad

Citation : 2023 Latest Caselaw 1814 Mad
Judgement Date : 3 March, 2023

Madras High Court
Sp.Alagappan vs Krishnaveni on 3 March, 2023
    2023/MHC/1373


                                                                            C.R.P.(MD)No.1820 of 2014

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 03.03.2023

                                                        CORAM

                                  THE HON'BLE MRS.JUSTICE L.VICTORIA GOWRI

                                                C.R.P.(MD)No.1820 of 2014


                     SP.Alagappan                                           ... Petitioner

                                                           Vs.


                     1.Krishnaveni

                     2.L.Vijayalakshmi                              ... Respondents



                     PRAYER : Civil Revision Petition filed under Section 115 of the Code

                     of Civil Procedure, to set aside fair and decreetal order dated 10.04.2014

                     in E.P.No.79 of 2013 in O.S.No.29 of 2009 on the file of the learned

                     Principal District Munsif cum Judicial Magistrate, Karaikudi.


                                      For Petitioner      : Mr.VR.Shanmuganathan

                                      For R-1             : Mr.S.Manikandan
                                      For R-2             : Dismissed




                     1/14

https://www.mhc.tn.gov.in/judis
                                                                                C.R.P.(MD)No.1820 of 2014



                                                             ORDER

This civil revision petition has been preferred by the decree holder

in O.S.No.29 of 2009 on the file of the Principal District Munsif cum

Judicial Magistrate, Karaikudi as against the dismissal order of the

execution petition in E.P.No.79 of 2013 in O.S.No.29 of 2009 dated

10.04.2014. For the sake of convenience the parties herein are arrayed as

in E.P.No.79 of 2013.

2. The revision petitioner is the decree holder in O.S.No.29 of

2009, which was filed for recovery of money to the tune of Rs.43,500/-

with 9% interest and the same was decreed in favour of the revision

petitioner. At the first instance, the revision petitioner filed an execution

petition in E.P.No.37 of 2011 seeking attachment of the house in which

the judgment debtor was residing. However, the judgment debtor filed a

counter stating that she has no title over the house and she is residing in

the said house as a tenant, which belongs to the Ariyakudi Arulmigu

Thiruvengamudaiyan Devasthanam and she is given with a part of land

for lease and hence the decree holder cannot attach the same. In view of

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

the counter filed by the judgment debtor, the execution petition was not

pressed by the decree holder. Thereafter, second execution petition, was

filed before the Principal District Munsif cum Judicial Magistrate,

Karaikudi in E.P.No.79 of 2013 wherein the revision petitioner prayed

that since the judgment debtor is not the owner of the land, the

superstructure built by the judgment debtor shall be attached. The

judgment debtor filed counter stating that the description of the property

ie. door number, survey number, street name etc., are not properly stated.

Hence, the execution petition is liable to be dismissed. On consideration

of the submissions, made by either parties, the trial Court dismissed the

execution petition vide order dated 10.04.2014, in which, it was observed

that the petitioner sought only to attach the roof of the building and the

petitioner failed to prove the ownership of the judgment debtor with

respect to the petition scheduled property. Hence, the present civil

revision petition came to be filed.

3. The learned counsel appearing for the petitioner submitted that

the petitioner filed execution petition to get the superstructure built by

the judgment debtor attached. He further took me into the various

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

grounds of the Revision Petition and sought to set aside the order passed

by the execution Court in E.P.No.79 of 2013.

4. Per contra, the learned counsel for the respondent/judgment

debtor submitted that the attachment sought for by the petitioner cannot

be effected in the execution proceedings and more over, the second

respondent, who is the daughter of the first respondent too passed away

and the first respondent is living in a house built in the land belonging to

Devasthanam and hence, there is no illegality or infirmity in the order

passed by the Court below and therefore, this civil revision petition is

liable to dismissed. The learned counsel for the respondent/judgment

debtor relied on a judgment passed by this Court in W.P.(MD)No.14428

of 2017 and the same is not applicable to the facts and circumstances of

this case.

5. Heard the learned counsel for the petitioner and the learned

counsel for the respondent and carefully perused the materials available

on record.

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

6. It is seen that the petitioner is the decree holder and at the first

instance, he filed an execution petition in E.P.No.37 of 2011 and the

same was not pressed by the petitioner, after the filing of counter by the

respondent stating that the property belonged to Ariyakudi Arulmigu

Thiruvengamudaiyan Devasthanam and she is only a tenant. Thereafter,

the decree holder filed another execution petition in E.P.No.79 of 2013

for attaching the superstructure of the house built by the judgment

debtor. The judgment debtor has filed a counter stating that the details of

the property, which was sought to be attached, were not given properly

by the decree holder.

7. This Court is of the considered view that the judgment debtor is

wantonly avoiding the satisfaction of her debt to the decree holder,

without giving any workable solution, thereby letting the decree holder

in lurch allowing him to file execution petitions one after another. Even

though the respondent/judgment debtor is in penury, who is nearly 58

years old, she cannot absolve herself from her liability towards the

decree holder. The suit was decreed as early as 27.01.2010 observing

that the respondent/judgment debtor has to pay the decree holder a sum

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

of Rs.45,457.50/- with 9% interest per annum from the date of plaint till

the date of decree and thereafter, at 6% interest till date of realization.

8. Section 151 of the Code of Civil Procedure, 1908 equips the

execution Court with unfettered powers to make such orders as may be

necessary for the ends of justice or to prevent the abuse of process of the

Court. In exercise of the extraordinary powers under Section 151 of the

Code of Civil Procedure, the executing Court should contribute towards

the decree-holder realising the fruits of a decree in his favour from a

deceiving judgment-debtor. Here in this case, without denying her

liability towards the decree holder, the judgment-debtor kept defending

the Execution Petitions hyper technically by stating that the property

sought to be attached does not belong to her. The execution Court

without realising it's powers, with an elephant's dilemma had proceeded

to dismiss the said E.P.No.79 of 2013.

9. In execution proceeding, the Executing Court has to ascertain

the assets and income of the judgment-debtor to determine, whether the

judgment debtor has the means to satisfy the money decree. According to

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

the petitioner's Counsel in terms of Section 60(2) of the Code of Civil

Procedure, 1908 houses and other buildings with the materials and the

sites thereof and the lands immediately appurtenant thereto are liable to

attached and sold in execution of a decree. In support of his contention

that the right of occupation of a house is property both attachable and

saleable. He relied upon the decision of the Hon'ble Supreme Court

reported in 1975 (2) SCC 105 in the case of Ramesh Thimmatlal Shah

Vs. Harsakh Jadhavji Joshi wherein a similar issue was dealt with and

the relevant paragraph is extracted hereunder:

“24. The judgment-debtor has a valid decree against him. Ordinarily he has to discharge his liability under the decree. He can pay the decretal amount straightaway or suffer his property to be attached and sold in execution of the decree. As an honest debtor the liability under the decree has to be discharged. Here the Society is not objecting to the attachment and sale of the property, but the judgment-debtor is. We have seen there is no absolute prohibition against transfer of a right to occupation of the flat or even to transfer a share. The auction-purchaser is presumed to know the limitations under which he has purchased the right to occupy the flat in Court auction. If ultimately the Society turns down

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

his application for membership (which of course cannot be done except for valid reasons) it is up to him to take such course of action as available under the law. Such a remote contingency, per se, will not make the particular right of the judgment-debtor in the flat non-attachable or non saleable.

25. It is contended by Mr.Chatterjee that Section 60, Civil Procedure Code, does not specify that this species of property is liable to attachment. The argument, however, fails to take note of Section 60 being not exhaustive as such.

It refers also to any other saleable property, movable or immovable, whether the same be held in the name of the judgment-debtor or by another person on his behalf. We have held that the right to occupation of a flat is property both attachable and saleable. Specific non-inclusion of a particular species of property under Section 60 is, therefore, not of any consequence if it is saleable otherwise..................”

10. However, in that case the flat of the judgment-debtor was

owned by the Paresh Co-operative Housing Society, governed by the

Maharashtra Co-operative Societies Act, 1960. But in this case, the

judgment-debtor claims that the superstructure of her dwelling house is

situate in the land belonging to Ariyakudi Arulmigu

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

Thiruvenkamudaiyan Devasthanam. But she consciously refrained from

disclosing the details of the tenancy with respect to the property in which

she is in possession. Though she admits in her counter in E.P.No.37 of

2011, that she is a tenant, she did not disclose the details of tenancy with

the said Devasthanam. In such circumstances, the said Devasthanam is

also a necessary party to the Execution Proceedings. Precisely this Court

has come to a conclusion that the superstructure of the dwelling house of

judgment-debtor is property which is attachable and saleable in

execution proceedings. However this Court is of the considered view that

without impleading the Devasthanam concerned in Execution Petition

the judgment-debtor's superstructure may not be attached or brought to

sale.

11. Order XXI, Rule 41(2) of the Code of Civil Procedure gives

ample power to the trial Court to examine the judgment debtor as to his

property and the same is extracted hereunder:

“Where a decree for the payment of money has remained unsatisfied for a period of thirty days, the Court may, on the application of the decree-holder and without

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

prejudice to its power under sub-rule(1), by order require the judgment-debtor or where the judgment-debtor is a corporation, any officer thereof, to make an affidavit stating the particulars of the assets of the judgment-debtor.”

12. The Hon'ble High Court of Delhi in M/s.Bandari Engineers

Builders Vs. M/s.Maharia Raj Joint Ventures and Others on

05.08.2020 has held that,

“8. If the judgment-debtor does not voluntarily satisfy the decree/award, the decree-holder is compelled to initiate the execution proceedings. If the decree-holder is aware of the assets of the judgment-debtor, the Executing Court attaches the assets at the very threshold of the execution proceedings. The Executing Court thereafter initiates proceedings for sale of the attached assets of the judgment- debtor.

9. If the decree-holder is not aware of the complete assets and income of the judgment-debtor, the Executing Court directs the judgment-debtor to disclose his assets in Form 16A of Appendix E under Order XXI Rule 41(2) of the Code of Civil Procedure.

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

10. Form 16A of Appendix E under Order XXI Rule 41(2) of the Code of Civil Procedure is not exhaustive to ascertain all the assets and income of the judgment-debtor. As a result, the execution proceedings keep on lingering at the mercy of the judgment-debtor.”

which is why in Satyawati Vs. Rajinder Singh (2013) 9 SCC 491,

the Hon'ble Supreme Court quoted the Privy Council's judgment of 1872

that the difficulties of a litigant in India begin when he has obtained a

decree and observed that the position has not improved and the decree-

holders still face the same problems.

13. That apart, Article 227 confers on this Court the power of

Superintendence over the subordinate Courts. The primordial reason to

vest this Court with such wide power of superintendence is to do

substantial justice by undoing the difficulties faced by the litigants. In

view of the above, this Court is of the considered view that this matter

has to be remitted back to the execution Court, Karaikudi. Accordingly,

the matter is remitted back to the Principal District Munsif Court,

Kariakudi by issuing the following directions:

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

“(i)The Court below shall direct the judgment debtor to file an

affidavit by disclosing the complete details of her assets and income

along with the details of her bank account and detailed information as to

her tenancy with respect to the petition scheduled property as required

in Form 16 in the Order XXI, Rule 41(2) CPC.,

(ii) In case the tenancy rights of the judgment-debtor is found to

be absolute, the Revision Petitioner shall be directed to implead

Ariyakudi Arulmigu Thiruvenkamudaiyan Devasthanam as the third

respondent, and thereafter adjudicate the Execution Proceedings.

(iii) In case of any clog over the judgment debtor's tenancy rights

with respect to the petition scheduled property, then the revision

petitioner is at liberty to prefer a fresh execution petition before the

execution Court to arrest the judgment debtor.”

14. With the above directions, this civil revision petition stands

allowed and the order passed by the Principal District Munsif cum

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

Judicial Magistrate, Karaikudi in E.P.No.79 of 2013 dated 10.04.2014 is

set aside. No costs.



                                                                                03.03.2023

                     NCC          :     Yes
                     Index        :     Yes
                     Internet     :     Yes
                     gns/BTR


                     To

1.The Principal District Munsif cum Judicial Magistrate, Karaikudi.

2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.1820 of 2014

L.VICTORIA GOWRI, J.

gns/BTR

C.R.P.(MD)No.1820 of 2014

03.03.2023

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter