1999 INSC 0512 SUPREME COURT OF INDIA Anwarbi Vs. Pramod D.A. Joshi (Sujata V.Manohar and R.P.Sethi JJ.) 23.07.1999 ORDER The Text below is only a summarized version of the order pronounced It is the duty of the decree holder to take appropriate steps under Order 21 Rule 97 of CPC for removal of obstruction in execution of a decree and to get the rights of the parties obstructing adjudicated under the provisions of Order 21 Rule 101 of CPC.