Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Bachan Rai & Ors Vs. Ram Udar Rai & Ors [2006] Insc 27 (18 january 2006)
2006 Latest Caselaw 27 SC

Citation : 2006 Latest Caselaw 27 SC
Judgement Date : Jan/2006

    

Ram Bachan Rai & Ors Vs. Ram Udar Rai & Ors [2006] Insc 27 (18 January 2006)

Arijit Pasayat & Tarun Chatterjee Arijit Pasayat, J.

The High Court of Patna dismissed the Civil Revision filed by the appellant summarily. Challenge in the Civil Revision was to the order passed by the learned Subordinate Judge, VII, Patna, in execution proceedings. By the said order Subordinate Judge held that the plea raised by the appellant about the execution petition being barred by time in terms of Article 136 of the Limitation Act, 1963 (in short the 'Limitation Act') was untenable.

Learned Subordinate Judge held that the period of limitation starts running not from the date of decree, but when the decree becomes enforceable i.e. when it is signed.

In support of the appeal strong reliance was placed on several decisions of this Court i.e. W.B. Essential Commodities Supply Corpn. v. Swadesh Agro Farming & Storage Pvt. Ltd. and Anr. (1999 (8) SCC 315), Hameed Joharan (Dead) and Ors. v. Abdul Salam (Dead) by Lrs. And Ors. (2001 (7) SCC 573).

In Hameed Joharan's case (supra) it was held after referring to the meaning to the word 'enforce' from various dictionaries words 'when the decree or order becomes enforceable' should be read in literal sense and as per intention of the legislators 12 years period is to be reckoned from the date the decree became enforceable i.e. the date of the decree or order.

Per contra, learned counsel for the respondents submitted that the correct position of law is expressed in Shankar Balant Lokhande (Dead) by LRs. v. Chandrakant S. Lokhande & Anr. (1995 (3) SCC 413) and in other two cases the correct principles in law were not kept in view. We find that there is some area of conflict amongst several two-judge Bench decisions. It is also to be noticed that noticing the conflict between these judgments, reference has been made to a three-Judge Bench in Chiranji Lal (dead) by Lrs. Hari Das (dead) by Lrs. (2005 (2) SCC 261).

This case may also be placed before Hon'ble the Chief Justice of India for appropriate orders to be placed alongwith Chiranji Lal's case (supra).

 

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 Newsletter