Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kumar Gupta vs Mamidi Prakash , Manchala Prakash
2025 Latest Caselaw 3468 Tel

Citation : 2025 Latest Caselaw 3468 Tel
Judgement Date : 27 March, 2025

Telangana High Court

Ashok Kumar Gupta vs Mamidi Prakash , Manchala Prakash on 27 March, 2025

Author: T. Vinod Kumar
Bench: T. Vinod Kumar
          THE HON'BLE SRI JUSTICE T. VINOD KUMAR

CIVIL REVISION PETITION Nos.441, 456 AND 457 OF 2021


COMMON ORDER:

Since the lis involved in all these three Civil Revision

Petitions is intertwined and as the parties to the proceedings are

one and the same, all the Civil Revision Petitions are being

disposed of by this common order.

C.R.P. No.441 of 2021:

2. This Civil Revision Petition is directed against the order in

E.A. No.6 of 2021 in E.P. No.163 of 2015 in O.S. No.378 of 2010

on the file of Principal Junior Civil Judge, Nizamabad.

C.R.P. No.456 of 2021:

3. Civil Revision Petition No.456 of 2021 is filed against the

docket order dated 17.02.2021 in E.A. No.7 of 2021 in E.P.

No.163 of 2015 in O.S. No.378 of 2010 whereby the Court below

had dismissed the petition filed by the defendant/JDr under

Order XXI Rule 26 read with Section 151 of CPC to stay all

further execution proceedings pending consideration of

objections filed under Order XXI Rule 97 CPC which was the

subject mater of E.A. No.6 of 2021.

C.R.P. No.457 of 2021:

4. Civil Revision Petition No.457 of 2021 is filed against the

docket order dated 17.02.2021 in E.A. No.8 of 2021 in E.P.

No.163 of 2015 in O.S. No.378 of 2010 whereby the Court below

dismissed the petition filed by the defendant/JDr under Section

151 CPC to recall the warrant issued under Order XXI Rule 35

CPC by considering the objections filed under Order XXI Rule

97 CPC the subject matter of E.A. No.6 of 2021.

5. The plaintiff filed the subject suit for eviction of the

defendant from the suit schedule property bearing No.7-10-996

and recovery of arrears of rent.

6. Heard Sri V. Satyam Reddy, learned Counsel for the

revision petitioner and Sri Y.S. Yella Nand Gupta, learned

Counsel appearing for the respondent and perused the record.

7. The petitioner in all these Civil Revision Petitions is the

Judgment Debtor (JDr)/defendant in E.P. and the respondent

herein is the Decree Holder (Dhr)/plaintiff in E.P. No.163 of

2015.

8. The parties are referred to as per the position in the suit.

9. Civil Revision Petition No.441 of 2021 is filed aggrieved by

the order dated 17.02.2021 in E.A. No.6 of 2021 whereby the

underlying application filed by the defendant in the suit under

Order XXI Rule 97 CPC is dismissed.

10. The defendant in the suit filed the underlying application

raising objections to the show cause notice issued under Order

XXI Rule 35 CPC dated 05.01.2021 whereby the defendant who

is JDr in the aforesaid suit is directed to put the plaintiff/DHr

in possession of the suit schedule property to an extent of 440

square feet consisting of hall, one room and open place in front

of hall and room forming part of first floor of RCC roofed house

bearing No.7-10-996, RP road, Nizamabad city, admeasuring

440 square feet, pursuant to order dated 14.02.2020 in E.P.

No.163 of 2015 in O.S. No.378 of 2010.

11. The defendant in the aforesaid suit who is the J.Dr had

filed the underlying interlocutory application before the Court

below claiming that the schedule of property mentioned in the

notice issued under Order XXI Rule 35 CPC is subject matter of

a suit filed in O.S. No.61 of 2016 and, as such, the schedule of

property cannot be directed to be put in possession of the DHr

by delivering vacant possession.

12. It is also the further case of the defendant that the JDr is

tenant of the plaintiff/DHr in the suit bearing No.7-10-996,

while the defendant is also tenant of another property belonging

to one Krishna Rani bearing house No.7-10-993/1 and as such

both the properties are different and distinct and thus, the

petitioner/J.Dr cannot be directed to deliver the possession of

the schedule property to the respondent/DHr.

13. The petitioner/JDr further contended that the plaintiff

had filed the suit against the defendant/J.Dr in respect of

House bearing No.7-10-996, while the property of the plaintiff/

DHr is bearing No.7-10-910 which omission was not noticed by

him althrough this period and as such the schedule of property

for which the plaintiff/DHr obtained decree cannot be enforced.

14. Learned Counsel appearing on behalf of the defendant/

JDr would submit that the Court below without appreciating the

aforesaid fact had erroneously dismissed the underlying

interlocutory application whereby the objections under Order

XXI Rule 97 CPC have been raised and thus seeks for setting

aside the order passed in the underlying interlocutory

application.

15. Per contra learned Counsel appearing on behalf of

respondent/plaintiff/DHr would submit that the revision

petitioner/defendant/JDr has been protracting the litigation by

filing one application after the other, thereby depriving the

plaintiff/DHr from enjoying the fruits of the decree obtained by

him and the underlying interlocutory application is one of such

nature. It is also contended that the defendant/JDr having

failed in all his efforts in challenging the judgment and decree in

the suit vide O.S. No.378 of 2010 in the first appeal vide A.S.

No.22 of 2014, further the Second Appeal filed before the

Hon'ble High Court vide S.A. No.147 of 2019 being dismissed

vide order dated 07.06.2019 and further challenge before the

Hon'ble Supreme Court vide SLP(C) No.029298 of 2019 which

also ended in dismissal vide order dated 16.12.2019 has filed

the underlying I.As.

16. Learned Counsel for respondent would further contend

that on the judgment and decree passed in the suit O.S. No.378

of 2010 having attained finality, the plaintiff/DHr took steps to

enjoy the fruits of decree by filing execution petition vide E.P.

No.163 of 2015. It is contended by the respondent on the

aforesaid E.P. filed by plaintiff/DHr being ordered on

14.02.2020, the defendant/JDr had assailed the said order

before this Court by filing C.R.P. No.627 of 2020 which also

ended in dismissal on 27.11.2020.

17. Learned Counsel for the plaintiff/DHr would further

submit that the defendant/JDr in order to frustrate the decree

obtained by the plaintiff/DHr has filed the underlying

interlocutory application raising objections to the show cause

notice issued under Order XXI Rule 35 CPC, without any valid

basis.

18. It is also contended by the learned Counsel for respondent

that the claim of the defendant/J.Dr of the plaintiff/DHr having

obtained decree by mentioning a wrong house number, and the

fact having escaped the notice of the defendant/J.Dr althrough

this period from the year 2010 onwards even though he had

carried the matter upto the Supreme Court cannot be accepted

as a justifiable ground at this point of time.

19. It is further contended that the suit schedule property of

the suit vide O.S. No.378 of 2010 is only to an extent of 440

square feet out of 600 square feet, while the suit O.S. No.61 of

2016 which the defendant/J.Dr claims to have taken on rent

from one Krishna Rani which is also purchased by the plaintiff

subsequently and the subject matter of suit of the other suit is

only in respect of 160 square feet and thus, both the suit

schedule properties are entirely different and distinct and for

the said reason the objection of the defendant/ JDr that a suit

is pending cannot be accepted as valid objection.

20. Learned Counsel would further contend that the Court

below had considered all the aforesaid aspects while

adjudicating the underlying interlocutory application and had

rightly dismissed and seeks for sustaining the order dismissing

the objections filed by the defendant/JDr under Order XXI Rule

97 CPC.

21. I have taken note of the respective contentions urged.

22. At the outset it is to be noted that the present case is one

wherein no effort is left unturned by the defendant in the suit to

prevent the DHr from enjoying the fruits of the decree obtained

by him at all stages by making use of various provisions

contained in the CPC. (See: Ajit Singh (D) Thr. Lrs. and

others. V. Padma Bhandari (D) 1).

23. The respondent/plaintiff/DHr had filed the suit in the

year 2010 seeking for the relief of eviction of the defendant/JDr

1 MANU/SCOR/10891/2022

from the suit schedule property and to recover the arrears of

rent.

24. The suit schedule property is mentioned in the suit reads

as under:

"Suit Schedule Property:

The R.C.C. Roofed portion consisting of hall, one room and open place in

front of hall and room, forming part of house of 1st floor, front portion of building

H.No. 7-10-996, R.P. Road, Nizamabad City- 503001, extent of 440 square feet,

bounded as follows:

        North:          Tin shed of the plaintiff


        South:          Rashtrpathi Road


        East:           R.Shetty Wall, Building


        West:           Bhagya Laxmi portion and 10' wide Road to Kumargally."


25. In the aforesaid suit, the judgment was passed in favour

of the plaintiff/DHr on 23.06.2014 and a decree was also drawn

up. Upon the trial Court passing the judgment in favour of the

plaintiff/DHr, the defendant filed appeal vide A.S. No.22 of 2014

which also was dismissed by the first Appellate Court on

20.04.2019. On the Appellate Court dismissing the appeal filed

against the judgment and decree in O.S. No.378 of 2010, the

defendant/JDr filed Second Appeal before the High Court of

Telangana vide S.A. No.147 of 2019 and the same ended in

dismissal on 07.06.2019.

26. The defendant/JDr not being satisfied with the orders of

the trial Court, the First Appellate Court and the High Court in

Second Appeal choose to prefer SLP before the Apex Court

assailing the order of the High Court in Second Appeal and the

same also was dismissed by the Apex Court on 16.12.2019.

Thus, on the Apex Court dismissing the SLP preferred by the

defendant/JDr in the suit, in strict sense there should be no

impediment for enforcing the decree.

27. However, on the plaintiff/DHr filing Execution Petition for

enforcement of the judgment and decree of the trial Court which

has received stamp of approval upto the stage of Apex Court

vide SLP(C) No.029298 of 2019, the defendant/JDr filed

application under Section 47 of CPC to verify the jurisdiction of

the trial Court to pass decree in O.S. No.378 of 2010 which on

being dismissed was carried in revision to this Court which also

ended in dismissal.

28. Thereafter, the Executing Court had passed order dated

14.02.2020 in the E.P. No.163 of 2015 ordering Execution

Petition. Even at that stage after a decade from the date of

institution of the original proceedings for eviction, the

defendant/JDr did not relent and continued to persist with his

efforts to deprive the plaintiff/DHr from enjoying the fruits of

the decree obtained by him, as in response to the show cause

notice issued under Order XXI Rule 35 CPC for putting the

plaintiff/DHr in possession of the suit schedule property, the

defendant/JDr had filed objections by way an interlocutory

application under Order XXI Rule 97 CPC claiming that the suit

schedule property, is the subject matter of O.S. No.61 of 2016

filed by the plaintiff/DHr himself, without stating that the suit

schedule property of the aforesaid suit is only in respect of 160

square feet forming part of 600 square feet of House bearing

No.7-10-996, RP Road, Nizamabad city and thus, the second

suit O.S. No.61 of 2016 is no way connected to the execution of

the decree obtained by the plaintiff/DHr in respect of 440

square feet out of 600 square feet forming part of the same

house number i.e., 7-10-996.

29. The Court below while considering the underlying

interlocutory application filed by the defendant/JDr under

Order XXI Rule 97 CPC had considered the aforesaid aspect and

clearly noted the finding that the E.P. schedule property is to an

extent of 440 square feet out of 600 square feet, while the

schedule shown in O.S. No.61 of 2016 is the front portion of

building bearing House No.7-10-996 to an extent of 160 square

feet out of 600 square feet are not one and the same. Apart

from the above the Court also observed that the claim of the

defendant/JDr shows his ill-intention to obstruct the execution

proceedings.

30. The said finding recorded by the Court below in the light

of the aforesaid discussion, in the considered view of this Court

does not suffer from material illegality or perversity or to hold

that the Court below exercising jurisdiction that was not vested

in it, warranting interference by this Court in exercise of

revisionary powers under Section 115 of CPC. Thus, this Court

is of the view that the order of the Court below does not call for

any interference and thus, the revision has to fail.

31. Accordingly, the Civil Revision Petition No.441 of 2021 is

dismissed. The docket order dated 17.02.2021 in E.A. No.6 of

2021 in E.P. No.163 of 2015 in O.S. No.378 of 2010 is

sustained. No order as to costs.

32. In view of the order passed by this Court in Civil Revision

Petition No.441 of 2021 against the order in E.A. No.6 of 2021,

these Civil Revision Petitions i.e., C.R.P. Nos.456 and 457 of

2021 also fail and are accordingly dismissed.

Consequently, miscellaneous petitions, if any, pending

shall stand closed.

_____________________ T. VINOD KUMAR, J Date: 27.03.2025

MRKR

 
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