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

Deepak Kumar vs Meenakshi Gupta @ Rinku
2026 Latest Caselaw 421 Patna

Citation : 2026 Latest Caselaw 421 Patna
Judgement Date : 12 February, 2026

[Cites 6, Cited by 0]

Patna High Court

Deepak Kumar vs Meenakshi Gupta @ Rinku on 12 February, 2026

Author: Rajiv Roy
Bench: Rajiv Roy
     IN THE HIGH COURT OF JUDICATURE AT PATNA
              Civil Writ Jurisdiction Case No.3257 of 2010
======================================================
DEEPAK KUMAR S/O Late Ragho Sahu R/O Mohalla- Belan Bazar, P.S.-
Kasim Bazar, Distt.- Munger, at present posted as Scientist-D, Sameer Centre,
Department of Information Technology, Ministry of Communication and
Information Technology, Government of India, 2nd Cross Road, CIT Campus,
Taramani, Chennai-600113



                                                          ... ... Petitioner/s
                                  Versus
MEENAKSHI GUPTA @ RINKU D/O Late Mohan Lal Gupta R/O Mohalla-
Lohapatti Road, Ward No. 6 Old, 7 New, Khagaria, P.S. and Distt.- Khagaria



                                          ... ... Respondent/s
======================================================
Appearance :
For the Petitioner/s     :          Mr. Gyanand Roy, Advocate
                         :          Ms. Akanksha Malviya, Advocate
For the Respondent/s     :          Mr. Brajendra Nath Pandey, Advocate
======================================================
CORAM: HONOURABLE MR. JUSTICE RAJIV ROY
ORAL JUDGMENT
 Date : 12-02-2026

                  Heard Mr. Gyanand Roy, learned counsel for the

 petitioner duly assisted by Ms. Akanksha Malviya and Mr.

 Brajendra Nath Pandey, learned counsel representing the sole

 respondent.

               2. The present petition has been preferred for the

 grant of following relief(s):

                             "(i)   for    quashing       the    order    dated

                       15.12.2009

passed by the Principal Judge,

Family Court, Khagaria in Execution Case No.

01 of 2003 (Meenakshi Gupta @ Rinku vs. Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

Deepak Kumar) by which it has been held that

the execution case filed by the respondent under

Order XXI, Rule 11 read with section 151 of the

Civil Procedure Code to execute the award

dated 31.05.2003 made by the Special Lok

Adalat, Khagaria is maintainable in the eye of

law and as such the parties may further proceed

in the matter in accordance with procedural

law.

(ii) for holding that the award dated

31.05.2003 made by the Special Lok Adalat,

Khagaria is not executable in the facts and

circumstances of the case and as such the

execution case filed by the respondent for

execution of the said award is not maintainable.

(iii) for grant of any such other relief

or reliefs for which the petitioner is legally

found entitled to in the facts and circumstances

of the case."

3. The petitioner, Deepak Kumar and the

respondent, Meenakshi Gupta @ Rinku tied nuptial knots on

10.12.1993. The petitioner at that time was serving as the Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

Scientist in the Department of Information and Technology,

Government of India, Chennai. Though they continued their

marital journey together for more than five years, it is his case

that once the petitioner's mother reached Chennai, the problem

arose and thereafter, the lady left for her parents' home at

Khagaria, (Bihar). This followed Complaint Case No. 568(C)

of 1999 under section 498 (A) of the Indian Penal Code and

¾ of the Dowry Prohibition Act.

4. Two other cases which came into existence

thereafter are/were the Divorce Suit No. 8 of 2002 and the

Maintenance Case No. 12 of 2000. Later, good sense

prevailed upon the parties and their joint petition/agreement

was stamped by the Lok Adalat, Khagaria which followed the

award dated 31.05.2003.

5. As per the award, the parties agreed to

close/withdraw all the three aforesaid cases in the following

terms and conditions:

"(i) they will be taking care of the

sentiments of each other as husband and wife

and shall not do anything which is not moral;

(ii) the petitioner shall be paying one-

third of his salary to the lady in her Bank Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

Account;

(iii) the ornaments of the lady shall be

returned by the petitioner;

(iv) in case, any of the party violates

the terms and conditions, one of them shall be

entitled to move before a competent Civil Court

for getting it executed."

(Annexure-3 to the petition).

6. Close on the signing of the aforesaid agreement,

which followed the award, the lady feeling cheated by the

husband preferred Execution Case No. 1 of 2003 (Meenakshi

Gupta @ Rinku vs. Deepak Kumar) before the Family

Court, Khagaria alleging that the petitioner who is drawing

salary of Rs.20,000/- and was thus liable to pay one-third of the

salary following the agreement has sent only the Bank Draft of

only Rs.716/- for the month of June, 2003. It is to be noted that

the award is dated 31.05.2003 and the first draft that was

received by the lady was of Rs.716/-.

(Annexure-4 to the petition).

7. Notice was issued to the petitioner who filed his

response on 06.02.2004 and in between, he ensured that from

the month of July, 2003, the lady receives an amount ranging Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

between Rs.2,500/- to Rs.4,000/-.

(Annexure-5 to the petition).

8. The record thus shows that at the first instance, the

petitioner chose to violate the terms and conditions of the

agreement signed between the parties on 31.05.2003.

9. As the story unfolds, in the year 2006, the

respondent, Meenakshi Gupta preferred another Matrimonial

(Divorce) Suit No. 4 of 2006 (Meenakshi Gupta @ Rinku vs.

Deepak Kumar). The parties appeared and vide an order dated

15.12.2009 passed by the learned Principal Judge, Family

Court, Khagaria, the said petition was allowed and the

marriage was dissolved. No financial liabilities/payment to the

lady has been discussed in the said order.

(Annexure-7 to the petition).

10. On the same day (15.12.2009), the concerned

learned Principal Judge, Family Court, Khagaria took up

the Execution Case No.1 of 2003 and after observing that the

conditions/agreement signed between the parties have been

violated and in case of failure of the either of the party to fulfill

the terms and conditions of the award, they had liberty to

approach the competent Civil Court for the execution of the

award, the Court held the petition to be maintainable. Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

11. The concluding paragraph of the order dated

15.12.2009 read as under:

"In the result, It find no irregularity if the

decree-holder has filed the instant execution

case against the Judgment-debtor for

realisation of money in regard to the Award or

the Decree. To sum up, this execution case is

maintainable in the eyes of law and the parties

may further proceed in accordance with

procedural law."

12. Aggrieved, the present writ petition. Pursuant to

the notice issued to the sole respondent, she put in her

appearance here.

13. Mr. Gyanand Roy, learned counsel for the

petitioner submits that it was the lady who breached the

condition inasmuch as she never went to Chennai to reside as a

wife. He submits that the subsequent development is that

Divorce Suit filed by her has been allowed, they no longer

continue as the husband and wife and as such, the award is not

executable. In that background, the Family Court, Khagaria

erred in deciding that the petition is maintainable.

14. In support of his contention, learned counsel for Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

the petitioner has taken this Court to the judgment and order of

the Hon'ble the Apex Court in the case of Chen Shen Ling vs.

Nand Kishore Jhajharia reported in 1972 SC 726 with

reference to paragraph no. 7 which read as follows:

"7. In our view the terms of the

decree required that the judgment-debtor

himself shall pay immediately after the signing

of the decree a sum of Rs. 41,254.12 and that

after every six months thereafter he was to go

on making payments of identical amounts until

the entire decretal amount was paid up, and

although the word 'instalment' has been used in

sub-clause (b) of Clause (2), it does not mean

that the initial payment of Rs.41.254.12 n.p was

not to be taken as an instalment for the

purposes of sub-clause (f) of the said clause.

Any other construction would, as pointed out by

the High Court, lead to the absurd conclusion

that if the judgment-debtor made a default in

making the initial payment, the decree could not

be executed for that amount even within three

months subject to the decree-holder's getting the Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

permission of the Reserve Bank as stated in the

compromise terms or that he could not take out

execution for the decretal amount in case there

was a default for making the payment for six

months. There is nothing to distinguish the

initial payment of Rs. 41,254 12 n.p from the

other like amounts to be paid subsequently. It is

clear from what we have stated that the decree

imposes mutual obligations on both the

appellant and respondent in such a way that the

performance by one is conditional on the

performance by the other and accordingly no

execution can be ordered unless the party

seeking execution not only offers to perform his

part but when objection was taken, satisfy the

executing court that he was in a position to do

so. This Court had in Jai Narain Ram Lundia

v. Kedar Nath Khetan 1956 SCR 62 = (AIR

1956 SC 359), observed at pages 68-69:-

"There may of course be decrees

where the obligations imposed on each side are

distinct and severable and in such a case each Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

party might well be left to its own execution. But

when the obligations are reciprocal and are

interlinked so that they cannot be separated,

any attempt to enforce performance unilaterally

would be to defeat the directions in the decree

and to go behind them which of course, an

executing Court cannot do..........The reason is,

as we have explained, that to hold otherwise

would be to permit an executing Court to go

behind the decree and vary its terms by splitting

up what was fashioned as an indivisible whole

into distinct and divisible parts having separate

and severable existence without any

interrelation be-tween them just as if they had

been separate decrees in separate and distinct

suits......... If the decree says that on payment

being made some definite and specific thing is

to be given to the other side, the executing

Court cannot alter that and allow something

else to be substituted for the thing ordered to be

given."

15. He has further drawn the attention of this Court to Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

another case of Jai Narain Ram Lundia vs. Kedar Nath

Khetan & Ors. reported in 1956 SC 359 with reference to

paragraph no. 18 which read as follows:

"18. Much of the argument about this

revolved round the question whether the

equitable rules that obtain before decree in a

suit for specific performance continue at the

stage of execution. It is not necessary for us to

go into that here because the position in the

present case is much simpler.

When a decree imposes obligations on

both sides which are so conditioned that

performance by one is conditional on

performance by the other execution will not be

ordered unless the party seeking execution not

only offers to perform his side but, when

objection is raised, satisfies the executing Court

that he is in a position to do so. Any other rule

would have the effect of varying the conditions

of the decree: a thing that an executing Court

cannot do.

There may of course be decrees where Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

the obligations imposed on each side are

distinct and severable and in such a case each

party might well be left to its own execution. But

when the obligations are reciprocal and are

interlinked so that they cannot be separated,

any attempt to enforce performance unilaterally

would be to defeat the directions in the decree

and to go behind them which, of course, an

executing Court cannot do. The only question

therefore is whether the decree in the present

case is of this nature. We are clear that it is."

16. Learned counsel for the petitioner conclude by

submitting that the order dated 15.12.2009 needs interference

and the petition be allowed.

17. Learned counsel representing the sole respondent

on the other hand submits that the entire facts clearly shows

that the parties came to an agreement on 31.05.2003 and

payment of one-third salary was one of the important term and

conditions. The petitioner breached the same in the following

month itself by sending a meager amount of Rs.716/-. Thus

contrary to the submissions put forward by the learned counsel

for the petitioner that the lady violated the terms and Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

conditions, it was the petitioner himself who chose not to abide

by it in the very next month. He submits that the aforesaid

amount of Rs.716/- sent to the respondent was not only an

insult to the lady but also to the award stamped by the Lok

Adalat.

18. The submission is that even the ornament was not

returned and thus the lady was forced to file the Execution

Case No. 1 of 2003. As the petitioner attitude completely

changed thereafter, she was left with no option but to prefer the

Matrimonial (Divorce) Suit No. 4 of 2006 in which an order

was passed on 15.12.2009 granting them Divorce.

19. Learned counsel submits that the Family Court,

Khagaria having gone through the Award rightly held in its

order dated 15.12.2009 that the petition is maintainable. The

submission is that the petitioner will have the opportunity to

satisfy the Court that in the facts and circumstances/the

developments that took place thereafter, the award has become

non-enforceable. However, he cannot challenge the

maintainability of the petition. He concludes by submitting that

the petition is fit to be dismissed.

20. Having heard the parties and perusing the

records, this Court firstly would take note of the award that was Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

signed between the parties/couple. This Court reproduces the

agreement dated 31.03.2003 which is the part of the award and

read as follows:

,l- Mh- ts- ,e- [kxfM+;k

dEiysu ds"k ua0 569lh@99

feuk{kh xqIrk cuke fnid dqekj oxS0

1- MsV vkWQ yksd vnkyr& 31-05-2003

2- Iysl vkQ yksd vnkyr& O;ogkj U;k;ky; ifjlj] [kxfM+;kA

3- ds"k ua- ifjokn la0& 568lh@99

4- fiVh"kuj %& ehUkk{kh xqIrk ifr nhid dqekj

fjliksUMsUV%& nhid dqekj firk jk/kks lko

5- jsQjsUl esu okbZ %& vuqeaMy U;k;fd; naMkf/kdkjh] [kxfM+;kA

6- ds"k vkWQ nh ikVhZl bu ozhQ %& ngst ,oa izrkM+uk ds fy, okn

feuk{kh xqIrk }kjk yk;k x;kA

7- flaxuspj%& g0 vLi'V fiVh"kujA fjLiksUMsUV&g0&vLi'V

8- VeZ vkWQ vokMZ%& bl le>kSrs dh lHkh "krsZa le>kSrs ds nksuks

i{kdkj ;kuh nhid dqekj ,oa Jherh ehuk{kh xqIrk dks tkudkjh gksaxs

vkSj okn bl "krksZa esa ls fdlh Hkh ,d "krZ ds mYya?ku fdlh Hkh

i{kdkj }kjk fd;k tk;sxk rks bl le>kSrs dks ykxw djkus dk iw.kZ

vf/kdkj O;ogkj U;k;ky; [kxfM+;k ds {ks=kk/khu fLFkr l{ke U;k;ky;

dks gksxk vkSj i{kdkj dks ;g vf/kdkj izkIr gksxk fd og iwoZ ij iqu%

ckn gSfl;r dj ldsaxsA

le>kSrk dk iw.kZ "krZ layXu le>kSrk vkosnu esa oftZr gS le>kSrk i=

iapkax dk va"k gksxkA Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

¼1½ vLi'V

¼2½ vLi'V

¼3½ lquhy dqekj

g0&vLi'V

U;k;ky;] ,l- Mh- ts- ,e- [kxfM+;k

dEiysu ds"k ua0 569lh@99

feuk{kh xqIrk cuke fnid dqekj oxSjg

lh-Mh- ua- 4213

fo"ks'k yksd vnkyr ua-&2z

31-05-2003 eSa nhid dqekj iq= Lo0 jk/kks lko-

osyu cktkj] iks0 $Fkkuk$ftyk& eqaxsj orZeku foKku vf/kdkjh ,l-

bZ- lehj lsaVj Qksu bysDVªkseSxuksfVDl- ¶ySV uEcj&Hkh- Jh vikVZesUV uEcj&27

dkejkt ,esU;w dLV bLVªhV] vkfM;k j ih- vks- psUukbZ& 600020 rFkk Jhefr&

ehUkk{kh xqIrk iRuh& fnid dqekj iq=h Lo0 eksgu yky xqIrk eksgkiV~Vh f"kokyk

jksM] [kxfM+;k Jh egs"k dqekj flag] vf/koDrk] Jh jktsUnz >k] vf/koDrk Jh

dkSlsUnz dqekj flag] Jh pUnznso izlkn ;kno] yksd vfHk;kstu rFkk Jh vt;

dqekj JhokLro] ftyk ,oa l= U;k;k/kh"k [kxfM+;k dh e/;oL;rk esa ftyk

tuin U;k;k/kh"k [kxfM+;k ds U;k;ky; esa yfEcr fookg foPNsn ckn

la0@8@2002 ,oa Hkj.k&iks'k.k ckn la[;k 12@2000 vUrxZr fgUn

Hkj.k&iks'k.k vf/kfu;e rFkk ifjokn okn la[;k 569lh@99 /kkjk 498, fooknksa

dk vkilh le>kSrsa ds vk/kkj ij [kwc lksap le>dkj fcuk fdlh ncko ds

LosPNkiwoZd fuEukafdr "krksZa ds vk/kkj ij lekIr djus dk fu.kZ; fy;k%&

¼1½ bl le>kSrs ds i{kdkj Jh nhid dqekj rFkk Jherh ehuk{kh xqIrk

dk fookg 10 fnlEcj 1993 dks fgUnw jhfr&fjokt ds vuqlkj lEiUu Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

gqvk ;kfu rRi"pkr nksuksa gh i{kdkj ifr&iRuh ds :i esa yxHkx lk<sa

ikWp o'kksZa rd lq[kn oSokfgd thou O;rhr djrs jgsaA

ijUrq] HkkX; dh fu;fr ds dkj.k nksuksa i{kksa esa erHksn ,sls mHkjsa

tks eqdnesa ckth ds :i esa lkeus vk;s ijUrq vc nksuks gh i{k ;kuh

nhid dqekj ,oa Jhefr ehUkk{kh xqIrk bl le>kSrs ds ek/;e ls

cspSuc) gksrs gSa fd ge vkt ls ds ckn ls ,d nwljs ds lkFk lHkh

ekuoh; laosnukvksa ds lkFk O;ogkj djrs gq, ,d nwljsa dks lEekuiwoZd

lg;ksx ifr&iRuh ds :i esa jgrs jgsaxs vkSj ge nksuksa ifr iRuh dHkh

Hkh ,d&nwljs ds izfr vLokHkkfotd] ve;kZfnr ,oa vekuoh; O;ogkj

ugha djsaxsA

¼2½ eSa nhid dqekj rFkk Jhefr ehUkk{kh xqIrk bl ckr ij

lger gSa fd oSokfgd thou esa mRiUu erHksnksa ls vkilh lnHkko ,oa

fo"okl esa tks àkl vk;k gS mls vkilh fo"okl ,oa lnHkko dks iqu%

Lfkkfir djus ds fy, eSa nhid dqekj vius dks cpuc) djrk gwWa ,oa

lger gksrk gwWa fd eSa viuh iRuh Jhefr ehUkk{kh xqIrk dk Hkj.k&iks'k.k

ns[k&Hkky ,oa lqj{kk ,d ftEesnkj ifr ds :i esa fuHkkrk jgwaxk vkSj

vius lHkh dVkSfr;ksa ds ckn dqy izkIr osru dk 1@3 Hkkx Jhefr

ehuk{kh xqIrk ds uke ij [kksys x;s cSad [kkrsa esa rc rd tek djrk

jgwaxk tc rd fd nksuksa i{k e/; vkilh fo"okl ,oa lnHkko iqu%

Lfkkfir u gks tk;s vkSj bldh iqf'V Jhefr ehuk{kh xqIrk Lo;a u dj

nsaA

¼3½ eSa nhid dqekj rFkk Jhefr ehuk{kh xqIrk vkil esa bl

ckr ij lger gksrs gSa rFkk cpuc) gksrs gSa fd Jhefr ehuk{kh xqIrk

ds yxHkx 18 ¼vBkjg½ Hkj ds vkHkw'k.k ftldk ewY; yxHkx vLlh Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

gtkj :i;k gSA dks nhid dqekj Jhefr ehuk{kh xqIrk ds vf/kiR; esa

ns nsaxs vkSj og vkHkw'k.k Jhefr ehuk{kh xqIrk dks ck/;dkjh gksaxs

vkSj ;fn bu "krksZa esa ls fdlh Hkh ,d "krZ ds mYya?ku fdlh Hkh

i{kdkj }kjk fd;k tk;sxk rks bl le>kSrs dks ykxw djkus dk iw.kZ

vf/kdkj O;ogkj U;k;ky;] [kxfM+;k ds {ks=k/khu fLFkr l{ke U;k;ky;

dks gksxk vkSj i{kdkj dks ;g vf/kdkj gksxk fd og iwoZ ds ckn dkj.k

,oa u;s mRiUu okn dkj.kksa ds vk/kkj ij iqu% ckn lafLFkr dj ldsaxsA

i{kdkj

¼1½ g0& vLi'V Jh nhid dqekj

¼2½ g0&vLi'V Jhefr ehUkk{kh dqekjh

e/;LFk

¼1½ Jh vt; dqekj JhokLro] g0&vLi'V

ftyk ,oa l= U;k;k/kh"k] [kxfM+;kA

¼2½ Jh fodk"k dqekj flag] g0&vLi'V

vf/koDrk

¼3½ Jh ekusosUnz dqekj] ¼vf/koDrk½ g0&vLi'V

¼4½ Jh jkts"k dqekj ¼HkkbZ½ g0&vLi'V

¼5½ Jh egs"k dqekj flag] g0&vLi'V

vf/koDrk

¼6½ Jh jktsUnz >k] g0&vLi'V

vf/koDrk

¼7½ Jh thrsUnz dqekj flag] g0&vLi'V

vf/koDrk

¼8½ Jh pUnznso izlkn ;kno] g0&vLi'V Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

yksd vfHk;kstd

g0&vLi'V

g0&vLi'V

g0&vLi'V

(emphasis added)

21. The content of the award clearly show that:

(i) they were to take care of the sentiments of

each other;

(ii) the petitioner was to pay one-third of his

salary amount to the lady;

(iii) the petitioner further agreed to return the

ornament to the lady.

22. The fourth condition further records that failure

to abide by the terms and conditions, either of the party shall be

knocking the doors of the competent Civil Court for the

enforcement of the award. This Court has further taken note of

the fact that the petitioner in the very next month breached the

agreement signed between the parties by sending a Bank Draft

of only Rs.716/- which followed the Execution Case No. 1 of

2003. Thus, the stand of the petitioner that the lady violated the

terms and condition has to be rejected outrightly.

23. In any case, this Court is not here to either ensure Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

execution of the award or to see to it that whether the same is

executable or not. The question before the Court is:

"whether in the aforesaid facts and

circumstances where one of the party chose not

to abide by the terms and condition violating the

same immediately after the award was stamped

by the Lok Adalat on 31.05.2003, the other

party was justified in filing the case before the

competent court and in that background,

whether the order dated 15.12.2009 by which

the competent Civil Court held that the case is

maintainable is justified or not."

24. The Section 21 of the Legal Services Authorities

Act, 1987 (henceforth for short 'the Act') deals with award of

the Lok Adalat and read as follows:

"Award of Lok Adalat: (1) Every award of

the Lok Adalat shall be deemed to be a decree of

a Civil Court or, as the case may be, an order of

any other Court and where a compromise or

settlement has been arrived at, by a Lok Adalat

in a case referred to it under sub-section (1) of

the section 20, the Court-fee paid in such case Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

shall be refunded in the manner provided under

the Court-Fees Act, 1870 (7 of 1870).

(2) Every award made by a Lok Adalat

shall be final and binding on all the parties to

the dispute, and no appeal shall lie to any Court

against the award."

25. The wordings of 'the Act' is very clear, every

award by a Lok Adalat shall be final and binding on all the

parties to the dispute and no appeal shall be filed to any court

against the award.

26. In that background, when the petitioner violated

the terms and conditions on the very next month, the lady

rightly preferred petition before the competent Civil Court for

getting it enforced.

27. It is to be noted that the petitioner has nowhere

recorded as to whether he returned the ornaments of the

respondent to her which was also part of the award.

28. So far as the cases cited by the learned counsel

for the petitioner is concerned in the case of Chen Shen Ling

(supra), the Hon'ble Apex Court held that decree imposes

mutual obligations and no execution can be ordered unless the

party seeking execution not only performs his obligation but Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

when objection taken, satisfy the executing court that he was in

a point to do so.

29. The aforesaid case of the Hon'ble Apex Court is

not applicable in the present case where the Court is dealing on

the point as to whether the petition preferred by the sole

respondent before the Civil Court is maintainable or not. This

Court can only observe that the petitioner will have the

opportunity to satisfy the court concerned the circumstances

which led him not to abide by the terms and conditions of the

Award but cannot challenge its maintainability.

30. Again, so far as the case of Jai Narain Ram

Lundia (supra) is concerned, it also relates to the execution of

the award and thus is distinct from the present case where this

Court is dealing with the maintainability of the Execution Case

preferred by the sole respondent.

31. The aforesaid two orders of the Hon'ble Apex

Court clearly show that the execution orders were challenged

before the court concerned and in that background, Hon'ble

Supreme Court held that unless the parties perform their

respective roles, the agreement is not executable.

32. The present case relates to maintainability of the

petition preferred by the lady before the competent Civil Court Patna High Court CWJC No.3257 of 2010 dt.12-02-2026

in the year 2003 as the respondent alleged that the terms and

conditions of the award was not adhered to by the petitioner.

This Court is of the opinion that the learned Principal Judge,

Family Court, Khagaria was perfectly justified in holding

that the Execution Case No. 1 of 2003 preferred by the lady

against the petitioner is maintainable. The petitioner will have

ample opportunity before the Family Court, Khagaria to satisfy

as to what led to the failure of the award dated 31.05.2003.

33. The petition lacks merit and is accordingly,

dismissed. The interim order dated 30.03.2010 stands vacated.

The Interlocutory Application, if any, also stands consigned.

(Rajiv Roy, J) vinayak/-

AFR/NAFR                AFR
CAV DATE                NA
Uploading Date          16.02.2026
Transmission Date
 

 
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