Citation : 2025 Latest Caselaw 5133 Raj
Judgement Date : 22 January, 2025
[2025:RJ-JD:4178]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Revision Petition No. 110/2016
Vijay Kumar son of Late Shri Jawan Mal, by caste Brahmin
(Vyas), aged about 58 years, resident of Sukhanand ki Bagechi,
Bhim ji ka Mohalla, Jodhpur (Raj.)
----Petitioner
Versus
1. Pushkarna Brahmin, Bhimji ka Mohalla Vikas Samiti through
its President, Bhim Ji Ka Mohalla, Inside Jalori Gate Jodhpur
(previously Decreedar Jabbar Mal Purohit Potedar, Thikana Bhim
Ji Ka Mohalla, Jodhpur).
2. Moolraj Son of Shri Damodar Das
3. Asha Ram son of Shri Damodar Das
Both by caste Vyas, resident of Sukhanand Ki Bagechi,
Swanchi Gate, Jodhpur, at present resident of Right Side of Pole,
Sukhanand Ki Bagechi, Swanchi Gate, Jodhpur.
----Respondent
Connected With
S.B. Civil Revision Petition No. 108/2016
Kamal Kishore son of Late Shri Jawan Mal, by caste Brahmin
(Vyas), aged about 78 years, resident of Sukhanand Ki Bagechi,
Bhim Ji Ka Mohalla, Jodhpur (raj.)
----Petitioner
Versus
1. Pushkarna Brahmin, Bhimji ka Mohalla Vikas Samiti through
its President, Bhim Ji Ka Mohalla, Inside Jalori Gate Jodhpur
(previously Decreedar Jabbar Mal Purohit Potedar, Thikana Bhim
Ji Ka Mohalla, Jodhpur).
2. Moolraj Son of Shri Damodar Das
3. Asha Ram son of Shri Damodar Das
Both by caste Vyas, resident of Sukhanand Ki Bagechi,
Swanchi Gate, Jodhpur, at present resident of Right Side of Pole,
Sukhanand Ki Bagechi, Swanchi Gate, Jodhpur.
----Respondent
S.B. Civil Revision Petition No. 109/2016
Shyam Lal son of late Shri Jawan Mal, by caste Brahmin (vyas),
aged about 52 years, resident of Sukhanand Ki Bagechi, Bhim Ji
ka Mohalla, Jodhpur (Raj.)
(Downloaded on 31/01/2025 at 11:15:03 PM)
[2025:RJ-JD:4178] (2 of 6) [CR-110/2016]
----Petitioner
Versus
1. Pushkarna Brahmin, Bhimji ka Mohalla Vikas Samiti through
its President, Bhim Ji Ka Mohalla, Inside Jalori Gate Jodhpur
(previously Decreedar Jabbar Mal Purohit Potedar, Thikana Bhim
Ji Ka Mohalla, Jodhpur).
2. Moolraj Son of Shri Damodar Das
3. Asha Ram son of Shri Damodar Das
Both by caste Vyas, resident of Sukhanand Ki Bagechi,
Swanchi Gate, Jodhpur, at present resident of Right Side of Pole,
Sukhanand Ki Bagechi, Swanchi Gate, Jodhpur.
----Respondent
S.B. Civil Revision Petition No. 111/2016
Hemant Purohit son of Late Shri Amar Chand, by caste Purohit,
aged about 58 years, resident of Sukhanand ki Bagechi, Bhim ji
ka Mohalla, Jodhpur (Raj.)
----Petitioner
Versus
1. Pushkarna Brahmin, Bhimji ka Mohalla Vikas Samiti through
its President, Bhim Ji Ka Mohalla, Inside Jalori Gate Jodhpur
(previously Decreedar Jabbar Mal Purohit Potedar, Thikana Bhim
Ji Ka Mohalla, Jodhpur).
2. Moolraj Son of Shri Damodar Das
3. Asha Ram son of Shri Damodar Das
Both by caste Vyas, resident of Sukhanand Ki Bagechi,
Swanchi Gate, Jodhpur, at present resident of Right Side of Pole,
Sukhanand Ki Bagechi, Swanchi Gate, Jodhpur.
----Respondent
S.B. Civil Revision Petition No. 112/2016
Nand Kishore son of late Shri Jawan Mal, by caste Brahmin
(vyas), aged about 62 years, resident of Sukhanand Ki Bagechi,
Bhim Ji ka Mohalla, Jodhpur (Raj.)
----Petitioner
Versus
1. Pushkarna Brahmin, Bhimji ka Mohalla Vikas Samiti through
its President, Bhim Ji Ka Mohalla, Inside Jalori Gate Jodhpur
(previously Decreedar Jabbar Mal Purohit Potedar, Thikana Bhim
Ji Ka Mohalla, Jodhpur).
(Downloaded on 31/01/2025 at 11:15:03 PM)
[2025:RJ-JD:4178] (3 of 6) [CR-110/2016]
2. Moolraj Son of Shri Damodar Das
3. Asha Ram son of Shri Damodar Das
Both by caste Vyas, resident of Sukhanand Ki Bagechi,
Swanchi Gate, Jodhpur, at present resident of Right Side of Pole,
Sukhanand Ki Bagechi, Swanchi Gate, Jodhpur.
----Respondent
S.B. Civil Revision Petition No. 113/2016
Rajendra Prasad son of Late Shri Sewa Ram, by caste Brahmin,
aged about 66 years, resident of Sukhanand ki Bagechi, Bhim Ji
Ka Mohalla, Jodhpur (raj.)
----Petitioner
Versus
1. Pushkarna Brahmin, Bhimji ka Mohalla Vikas Samiti through
its President, Bhim Ji Ka Mohalla, Inside Jalori Gate Jodhpur
(previously Decreedar Jabbar Mal Purohit Potedar, Thikana Bhim
Ji Ka Mohalla, Jodhpur).
2. Moolraj Son of Shri Damodar Das
3. Asha Ram son of Shri Damodar Das
Both by caste Vyas, resident of Sukhanand Ki Bagechi,
Swanchi Gate, Jodhpur, at present resident of Right Side of Pole,
Sukhanand Ki Bagechi, Swanchi Gate, Jodhpur.
----Respondent
For Petitioner(s) : Mr. Prashant Tatia for
Mr. Sajjan Singh Rajpurohit
For Respondent(s) : Mr. Hemant Ballani
HON'BLE MS. JUSTICE REKHA BORANA
Order
22/01/2025
1. The present revision petitions have been filed by the
petitioners aggrieved of the order dated 20.07.2016 passed by the
Civil Judge, Jodhpur Metro in Civil Misc. Case Nos.39/2016,
38/2016, 35/2016, 37/2016, 35/2016 & 40/2016 respectively
[2025:RJ-JD:4178] (4 of 6) [CR-110/2016]
whereby applications under Section 151, CPC as filed on behalf of
the petitioners stood rejected.
Vide the application, it was submitted on behalf of the
petitioners that the decree dated 29.07.1976 of which the
execution was sought, has itself been quashed and set aside and
hence, the present execution proceedings could not be continued.
2. Counsel for the petitioners submitted that the issue whether
after the decree in question having been set aside, the execution
proceedings could have been maintained on behalf of the decree-
holder was under consideration in S.B. Misc. Application
No.82/2016; Asha Ram vs. Pushkarna Brahmin Bhimji Ka Mohala
and Anr. which application stood decided vide order dated
11.03.2024 whereby it was held that the decree dated 29.07.1976
having been quashed and set aside on 29.08.1981, the decree did
not even exist/survive for execution.
3. Heard the counsels and perused the record.
4. The learned Executing Court while rejecting the application in
question vide impugned order dated 20.07.2016, observed that
vide order dated 01.12.2015 passed by this Court in S.B. Civil
Execution Second Appeal No.27/1994, a direction to the
judgment-debtors to hand over the possession to the decree-
holder in six months has already been passed. In pursuance to the
order dated 01.12.2015, even the undertaking had been filed by
the judgment-debtors before the Court and subsequently, even
the keys of the premise had been deposited with the Court.
However, it was revealed that the complete possession of the
premise was not handed over.
[2025:RJ-JD:4178] (5 of 6) [CR-110/2016]
5. A bare perusal of the impugned order reveals that the same
has been passed on the premise that the order dated 01.12.2015
has already been passed by this Court and hence, the Executing
Court is now only required to get the compliance of the said order
been made.
6. In Asha Ram (supra), the order dated 01.12.2015 has
already been recalled by this Court with the specific finding that
decree dated 29.07.1976 had already been set aside and hence,
no order to get the said decree executed could have been passed.
7. It is also relevant to note that the Special Leave to Appeal
(C) No.13694/2024: Pushkarna Brahmin Bhimji Ka Mohalla Vikas
Samiti Vs. Asha Ram and Ors. against the order dated 11.03.2024
passed in S.B. Misc. Application No.82/2016, as preferred on behalf
of the decree-holder has also been dismissed vide order dated
11.07.2024.
8. In view of the above subsequent facts to the effect that the
order dated 01.12.2015 has already been recalled and the same
has even been affirmed by Hon'ble the Apex Court, any
proceedings to execute the decree dated 29.07.1976 cannot
therefore be maintained.
9. In view of the above fact and in view of the admitted position
that the decree dated 29.07.1976 has already been set aside vide
order dated 29.08.1981, the execution proceedings to execute the
said decree which does not even survive, cannot definitely be
maintained. The order dated 20.07.2016 therefore being totally
contrary to the factual aspect as well as the position of law, thus
deserves inference and is hence, quashed and set aside.
[2025:RJ-JD:4178] (6 of 6) [CR-110/2016]
10. The revision petitions are hence, allowed. As a
consequence, the execution application as filed by the decree-
holder also stands dismissed.
11. It is needless to observe that the present execution
proceedings have been dismissed only on the count of the decree
dated 29.07.1976 having been quashed and set aside. The same
would not come in the way of the decree-holder qua any of his
rights which have arisen because of the subsequent decree having
been passed in the year 1982.
(REKHA BORANA),J 423-428/praveen/-
Powered by TCPDF (www.tcpdf.org)
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!