Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Ranjith vs Parvathi
2024 Latest Caselaw 20618 Mad

Citation : 2024 Latest Caselaw 20618 Mad
Judgement Date : 30 October, 2024

Madras High Court

A.Ranjith vs Parvathi on 30 October, 2024

Author: A.D.Jagadish Chandira

Bench: A.D.Jagadish Chandira

                                                                                          C.R.P.No.4419 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 30.10.2024

                                                          CORAM :

                        THE HONOURABLE MR. JUSTICE A.D.JAGADISH CHANDIRA

                                                   C.R.P.No.4419 of 2024
                A.Ranjith                                                               ... Petitioner
                                                               Vs
                1. Parvathi
                2. R.Sivakumar
                3. Neelavathi                                                           ... Respondents

                PRAYER : Civil Revision Petition filed under Article 227 of Constitution of
                India, pleased to direct the I Additional District Court, Erode, to dispose off the
                execution proceedings in E.P.No.2 of 2024 in O.S.No.51 of 2011 at an early date

                                       For Petitioner      :   Mr.P.Valliappan, Senior Advocate
                                                               for PV Law Associates

                                                         ORDER

This Civil Revision Petition has been filed by the petitioner seeking for a

direction to the I Additional District Court, Erode, for the speedy disposal of the

E.P.No.2 of 2024 in O.S.No.51 of 2011.

2. It is the case of the petitioner that the suit filed by the plaintiff/petitioner

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

against the respondents/defendants in O.S.No.51 of 2011 before the I Additional

District Court, Erode, for specific performance or refund of advance amount,

permanent injunction and other reliefs, was decreed on 21.01.2014 after full

fledged trial. Thereafter, respondents 1 and 3 had filed the appeal suit before this

Court in A.S.No.288 of 2014 and the same was partly allowed by this Court vide

common judgment dated 22.02.2023. Thereafter, the petitioner had filed an

execution petition before the I Additional District Court, Erode on 31.10.2023 and

it came to be numbered as E.P.No.2 of 2024. While so, aggrieved over the

judgment passed in A.S.No.288 of 2014, the respondents 1 and 3 have filed a

Special Leave Petition before the Hon'ble Supreme Court and the same also came

to be dismissed on 29.07.2024. However, even thereafter, there is no progress in

the execution petition, hence, the present Civil Revision Petition has been filed.

3. Learned counsel for the petitioner submitted that the suit filed by the

petitioner/plaintiff was decreed in favour of the petitioner in the year 2014 and the

appeal filed against the same was partly allowed by this Court on 22.02.2023, and

further, the special leave petition preferred before the Hon'ble Apex Court has also

dismissed on 29.07.2024. However, the execution petition is adjourned without

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

any reasons and further, even after getting the decree in favour, the petitioner is

unable to enjoy the fruits of the decree. Hence, he seeks for a direction to the

executing Court to dispose of the Execution Petition filed by the petitioner within a

specified time frame.

4. Heard the learned counsel for the petitioner and perused the materials

available on record.

5. On perusal of records, it is seen that the suit filed by the petitioner was

decreed in the year 2014 and despite the dismissal of the Special Leave Petition

filed by the respondents, the execution petition filed by the petitioner on

31.10.2023 and numbered as E.P.No.2 of 2024 is still pending. The Hon'ble Apex

Court, in Rahul S. Shah Vs. Jinendra Kumar Gandhi and Others, reported in

(2021) 6 SCC 418, while dealing with the delay in the execution proceedings have

issued certain directions and also held that the Executing Court must dispose of the

Execution Proceedings within six months from the date of filing, which may be

extended only by recording reasons in writing for such delay.

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

6. In view of the above, this Civil Revision Petition stands allowed with a

direction to the I Additional District Court, Erode, to dispose of the Execution

Petition in E.P.No.2 of 2024 in O.S.No.51 of 2011, as expeditiously as possible,

preferably, within a period of four months from the date of receipt of a copy of

this order. No costs.

30.10.2024 Index : Yes / No Neutral Citation : Yes / No ham

To

The I Additional District Court, Erode.

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

A.D.JAGADISH CHANDIRA, J.

ham

30.10.2024

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter