2021 INSC 0606 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4557 OF 2012 DIPALI BISWAS  & ORS.                                       ...APPELLANT(S) VERSUS NIRMALENDU MUKHERJEE & ORS.                   …RESPONDENT(S) J U D G M E N T V. Ramasubramanian, J. 1. Challenging   the   order   of   the   High   Court   confirming   the   order of   the   Executing   Court   dismissing   their   application   under   Section 47   of   the   Code   of   Civil   Procedure,   1908   ( hereinafter   referred   to   as the   ‘Code’ ),   the   legal   representatives   of   the   judgment­debtor   have come   up   with   the   above   appeal.   Incidentally,   this   litigation   is exactly   half   a   century   old   (it   started   with   a   suit   filed   in   1971)   and this appeal arises out of the fifth round of litigation at the stage of execution of a simple money decree and we wish that it is the knock out round.   1 2. We   have   heard   Mr.   Rauf   Rahim,   learned   counsel   for   the appellants, and  Mr. Raja Chatterjee, learned counsel appearing  for the respondent nos.1­7/auction purchasers. 3. One   Ms.   Rama   Rani   Devi,   filed   a   simple   suit   for   recovery   of money   in   Money   Suit   No.16   of   1971   on   the   file   of   the   District Munsif Court, Bongaon, District 24 Parganas, West Bengal, against one Sasadhar Biswas, for recovery of a sum of Rs.3000/­. The suit was decreed  ex parte  on 25.07.1974, directing the defendant to pay the decretal amount in six equal instalments with a default clause. 4. Since the decree was not honoured, the decree holder filed an execution   petition   in   Execution   Case   No.2   of  1975,  praying  for   the attachment   and   sale   of   17   decimal   of   land   (approximately   about 7450   Sq.ft.)   in   Plot   No.26/159   under   Khatian   No.2555   of   Mouza Bongaon.   It   appears   that   a   sale   proclamation   was   issued   by   the executing   court   on   16.07.1975   after   which   Sasadhar   Biswas,   the Judgment­debtor filed an application in Miscellaneous Case No.151 of   1975   assailing   the   sale   proclamation   issued   by   the   executing court,   on   the   ground   of   material   irregularity   and   fraud.   But   the same was dismissed on 03.09.1975. 2 5. An   auction   sale   was   held   on   30.05.1979,   in   which   two brothers   by   name,   Sachindra   Nath   Mukherjee   and   Dulal   Kanti Mukherjee   became   the   highest   bidders,   they   having   offered   a   sum of  Rs.5500/­,  as  the  highest  bid  amount.  The  highest  bidders  also deposited the money into court. First round 6. Mr.   Sasadhar   Biswas,   the   judgment­debtor   then   filed   an application   on   27.06.1979   under   Order   XXI,   Rule   90   read   with Section 152 of the Code praying for setting aside the auction sale on the   ground   of   irregularities   in   the   sale   proclamation.   During   the pendency of this petition in Miscellaneous Case No.47 of 1979, the judgment­debtor   Sasadhar   Biswas   entered   into   a   compromise   on 19.07.1980,   not   with   the   decree   holder   but   with   the   auction purchasers.  The memo of compromise reads as follows:­ “The petitioner and the auction purchaser Opp. party do settle the suit mutually in the following manner. 1)       If the petitioner debtor pays the entire money due to the auction purchaser opposite part in cash within 15 th  December or if he deposits it in their credit in the court and the auction shall   be   revoked   and   the   original   execution   case   shall   be disposed on full satisfaction.  3 2)     Otherwise that is if the petitioner debtor does not pay the entire   money   due   to   the   auction   purchaser   opposite   party   in cash   within   15 th   December   on   deposits   that   amount   in   court within   that   date   then   the   said   auction   shall   remain   effective and this present suit shall be dismissed with costs.      Hence it  is prayed  that according  to  the contents  of this solenama   and   for   compliance   with   the   conditions   of   the solenama   the  final  date  of  this  suit   may   be  kept   on  16.12.80 on the expiry of the 15 th  December.” 7. It is relevant to point out that the amount of money deposited by the auction purchasers into court was Rs.5500/­, but the decree debt was around Rs.3360/­. Though the compromise memo entered into   by   the   judgment­debtor   with   the   auction   purchasers   did   not refer   to   the   decree   debt,   but   repeatedly   mentioned   the   words, “ entire   money   due   to   the   auction   purchasers ”,   the   judgment­debtor admittedly   deposited   on   15.12.1980,   only   a   sum   of   Rs.3700/­, purportedly   on   the   basis   of   the   calculation   provided   by   the   court officer in terms of Order XXI, Rule 89 of the Code. 8. Since the deadline for payment of the entire money due to the auction   purchasers   expired   on   15.12.1980   and   also   since   the judgment­debtor deposited only a sum of Rs.3700/­, as against the amount   of   Rs.5500/­   deposited   by   the   auction   purchasers,   the 4 executing court dismissed the application under Order XXI, Rule 90 in Miscellaneous Case No.47 of 1979. 9. But   within   four   days,   the   executing   court   again   passed   an order   on   20.12.1980   recalling   the   order   dated   16.12.1980   and recording   full   satisfaction   in   the   execution.   Shocked   at   this   order, the   auction   purchasers   filed   an   application   on   22.12.1980   for recalling   the   order   dated   20.12.1980,   passed   purportedly   behind their   back.   This   application   was   dismissed   by   the   executing   court on   12.09.1981.   Challenging   the   said   order   dated   12.09.1981, passed   by   the   executing   court,   the   auction   purchasers   filed   a revision   in  C.R.No.3577  of  1981  on   the   file  of   the  High   Court.   The High Court allowed the revision by an order dated 21.06.1983 and remanded the matter back to the executing court, for re­hearing the application   of   the   auction   purchasers   for   recall   of   the   order   dated 20.12.1980. 10. The   executing   court   passed   a   fresh   order   dated   11.07.1987 rejecting   the   application   of   the   auction   purchasers   on   merits,   but this   order   was   set   aside   by   the   High   Court   in   a   revision   in C.O.No.2487 of 1987, by an order dated 20.12.1990. By this order 5 the  High  Court held that  the judgment­debtor  failed to honour  the commitment   made   in   the   compromise   memo   to   deposit   the   entire amount   due   to   the   auction   purchasers   and   that   therefore   the auction   sale   should   be   confirmed   in   favour   of   the   auction purchasers.   It   may   be   relevant   to   extract   Clause   No.4   of   the operative portion of the order of the High Court in C.O. No.2487 of 1987 dated 20.12.1990.  It reads as follows:­  “xxx            xxx           xxx                       xxx 4.       None   of   the   parties   shall   have   any   claim   whatsoever   as against   the   applicant   in   respect   of   the   purchased   property which   shall   be   deemed   to   be   his   absolute   property   on   and from the expiry of 15 th  December, 1980.”  11. Thereafter,   a   mention   was   made   before   the   learned   judge,   on behalf   of   the   counsel   for   the   judgment­debtor   seeking   recall   of   the order   in   C.O.No.2487  of   1987   on   the   ground   that   the   counsel   was not   present   at   the   time   of   disposal   of   the   revision   petition. Therefore,   the   leaned   Judge   again   heard   the   matter   and   passed   a detailed   order   dated   08.08.1991,   reiterating   his   earlier   order.   A special   leave   petition   filed   against   the   order   dated   08.08.1991,   in SLP(C)No.18092   of   1991   was   dismissed   by   this   Court   on 24.02.1992. The judgment­debtor moved a petition for review before 6 this   Court  but   the   same  was   also   dismissed  on   12.08.1992.  Thus, the 1 st  round of litigation kicked off with an application under Order XXI, Rule 90, in the year 1979, came to an end in 1992. Second Round 12. The judgment­debtor then started the 2 nd  round by filing a suit in  suit  No.249 of  1992 on  the file of  the  District  Munsif, Bongaon, for a declaration that the auction sale is void but the said suit was dismissed as abated, on 02.12.1992. Third Round 13. In the meantime, the auction purchasers filed petitions for the issue   of   sale   certificate   and   the   judgment­debtor   filed   a   petition under Order XXI, Rule 29 for stay of execution proceedings. But the application   of   the   judgment­debtor   was   dismissed   and   the applications   of   the   auction   purchasers   were   allowed   by   the executing   court   by   an   order   dated   31.01.1994.   A   direction   was given for the issue of a sale certificate to the auction purchasers in terms   of   Order   XXI,   Rule   94.   Accordingly,   a   sale   certificate   was issued on 08.02.1994. The sale certificate was also duly registered. 7 14. Challenging   the   order   dated   31.01.1994   passed   by   the executing court directing the issue of sale certificate, the judgment­ debtor filed a revision in C.O.No.1232 of 1994 on the file of the High Court. Though the High Court entertained the revision and initially granted   a   stay   of   further   proceedings   in   the   execution,   the   High Court   eventually   dismissed   the   revision   petition   by   an   order   dated 05.09.2001   holding   that   the   earlier   order   in   C.O.No.2487   of   1987 dated 08.08.1991 had already clinched the issue.   With this order, the third round came to an end. Fourth Round 15. The   4 th   round   began   with   an   application   by   the   auction purchasers   seeking   delivery   of   possession.   This   application   was allowed by the executing court on 15.03.2002, directing delivery to be   effected   by   16.04.2002.   Since   the   judgment­debtor   had,   in   the meantime,   constructed   a   building   on   the   land   sold   in   execution   of the decree, the executing court directed the building so constructed illegally, to be demolished. 16. The order of the executing court for delivery of possession was challenged by the appellants herein ( the legal representatives of the 8 judgment­debtor )   in   a   Civil   Petition   No.106   of   2002   before   the Additional   District   Judge,   Barasat.   The   same   was   dismissed   on 26.02.2003.   This   order   was   challenged   before   the   High   Court   in C.O.No.1276   of   2003,   but   the   same   was   dismissed   by   the   High Court by an order dated 11.02.2005 pointing out that the issue has already   been   clinched   by   the   previous   orders.   The   special   leave petition   SLP(C)   No.12925   of   2005   filed   against   the   said   order,   was dismissed by this Court on 18.07.2005. The petition seeking review of  the   said  order  was  also   dismissed  by  this   Court  on  10.01.2006. Thus, the fourth round of litigation came to a close. Fifth Round (present round) 17. Not   to   be   put   off   by   repeated   failures,   the   appellants   herein, like   the   tireless   Vikramaditya,   ( who   made   repeated   attempts   to capture   ‘Betal’ )   started   the   present   round   (hopefully   the   final round),   by   moving   a   petition   in   Miscellaneous   Case   No.15   of   2006 before   the   executing   court   under   Section   47   of   the   Code,   on   the ground that the mandate of Order XXI Rule 64 was not followed in the   auction   and   that   therefore   a   jurisdictional   error   has   crept   in and   that   the   same   could   be   corrected   at   any   point   of   time   and   at 9 any   stage   of   the   proceeding.   This   petition   filed   on   10.02.2006   was dismissed by the executing court by an order dated 20.01.2007. 18. Challenging   the  said   order   dismissing  their   application   under Section 47, the appellants filed a revision in C.O. No.1115 of 2007 on   the   file   of   the   High   Court.   This   revision   was   dismissed   by   the High   Court   by   an   order   dated   28.03.2008,   on   the   ground   that   the issue,   never   having   been   raised   earlier,   cannot   be   allowed   to   be raised   at   this   distance   of   time.   It   is   against   the   said   order   of   the High Court dated 28.03.2008, in C.O.No.1115 of 2007 that the legal representatives   of   the   judgment­debtor   have   come   up   with   the above appeal. Contentions and our analysis 19. The   only   mantra ,   by   the   recitation   of   which,   the   appellants hope   to   succeed   in   this   half­a­century   old   litigation,   is   Order   XXI, Rule   64   of   the   Code.   This   provision   enables   an   executing   court   to order   “that   any   property   attached   by   it   and   liable   to   sale   or   such portion thereof as may seem necessary to satisfy the decree, shall be sold and that the proceeds of such sale or a sufficient portion thereof 10 shall   be   paid   to   the   party   entitled   under   the   decree   to   receive   the same ”. 20. It   is   the   contention   of   the   learned   counsel   for   the   appellants that Order XXI, Rule 64 casts not a discretion, but an obligation, to sell only such portion of the property as may be sufficient to satisfy the   decree.   In   support   of   this   proposition,   the   learned   counsel   for the appellants cited a few decisions, which we shall now deal with. In  Takkaseela Pedda Subba Reddi   vs.   Pujari Padmavathamma &   Ors 1 ,   this   Court   held   that   the,   “ executing   court   derives jurisdiction to sell properties attached, only to the point at which the decree   is   fully   satisfied ”,   and   that   the   words,   “ necessary   to   satisfy the decree ”, clearly indicate that no sale can be allowed beyond the decretal   amount   mentioned   in   the   sale   proclamation.   This   Court went   further   to   hold   that   the   issue   flowing   out   of   Order   XXI,   Rule 64   goes   to   the   very   root   of   the   jurisdiction   of   the   executing   court and that therefore the fact that an objection in this regard was not raised before the executing court is not sufficient to put him out of court. 1 (1977) 3 SCC 337 11 21. But   the   aforesaid   decision   arose   out   of   a   case   where   the decretal   amount   for   which   the   properties   were   to   be   sold   was mentioned   in   the   warrant   of   sale   and   sale   proclamation   as Rs.16,715/­.   The   lands   in   two   villages   namely   Devanoor   and Gudipadu   were   brought   to   sale.   The   sale   of   lands   in   one   village alone fetched Rs.16,880/­. Yet the executing court proceeded to sell the lands in  Gudipadu  also. It is in that context that this Court held as aforesaid.   22. The   decision   in   Ambati   Narasayya   vs   M.   Subha   Rao   & Anr 2 , while following   T.P. Subba Reddi   (supra), went a step further and held that if the property is large and the decree to be satisfied is small, the court must bring only such portion of the property, the proceeds of which would be sufficient to satisfy the decree debt and that  it is immaterial whether the property is one or several . 23. But the decision in   Ambati Narasayya   (supra) also arose out of   a   particular   context.   The   land   that   was   sold   in   Ambati Narasayya  (supra) was of the extent of 10 acres and it was sold for Rs.17,000/­ for the satisfaction of a claim of Rs.2400/­. The land of 2 (1989) Supp. 2 SCC 693 12 the   extent   of   10   acres   is   certainly   large   enough   and   is   capable   of division.   But   in   the   case   on   hand,   the   extent   of   land   is   only   17 decimals, working out to ( 7450 Sq.ft.). 24. It   must   be   pointed   out   at   this   stage   that   under   Order   XXI, Rule   66   (1)   the   executing   court   should   cause   proclamation   of   the intended   sale   to   be   drawn   up   in   the   language   of   the   court.   Under sub rule (2) of Rule 66 of Order XXI, such proclamation should be drawn up after notice to the decree holder and the judgment­debtor. Order XXI, Rule 66 reads as follows:­ 66. Proclamation of sales by public auction.­   (1) Where any property is ordered to be sold by public auction in execution of a decree, the Court shall cause a proclamation of the intended sale   to   be   made   in   the   language   of   such   Court. (2)   Such   proclamation   shall   be   drawn   up   after   notice   to   the decree­holder   and   the   judgment­debtor   and   shall   state   the time and place of sale, and specify as fairly and accurately as possible— (a) the property to be sold,  or, where a part of the property would be sufficient to satisfy the decree, such part ; (b) the revenue assessed upon the estate or part of the estate, where the property to be sold is an interest in an estate or in part of an estate paying revenue to the Government; (c) any incumbrance to which the property is liable; (d)   the   amount   for   the   recovery   of   which   the   sale   is   ordered; and 13 (e) every  other  thing which the Court considers material for  a purchaser to know in order to judge of the nature and value of the property:     Provided   that   where   notice   of   the   date   for   settling   the terms   of   the   proclamation   has   been   given   to   the   judgment­ debtor   by   means   of   an   order   under   rule   54,   it   shall   not   be necessary   to   give   notice   under   this   rule   to   the   judgment­ debtor unless the Court otherwise directs:     Provided   further   that   nothing   in   this   rule   shall   be construed as requiring the Court to enter in the proclamation of   sale   its   own   estimate   of   the   value   of   the   property,   but   the proclamation   shall   include   the   estimate,   if   any,   given,   by either or both of the parties. (3)  Every application for an order for sale under this rule shall be   accompanied   by   a   statement   signed   and   verified   in   the manner   hereinbefore   prescribed   for   the   signing   and verification   of   pleadings   and   containing,   so   far   as   they   are known   to   or   can   be   ascertained   by   the   person   making   the verification,   the   matters   required   by   sub­rule   (2)   to   be specified in the proclamation. (4) For the purpose of ascertaining the matters to be specified in   the   proclamation,   the   Court   may   summon   any   person whom   it   thinks   necessary   to   summon   and   may   examine   him in   respect   to   any   such   matters   and   require   him   to   produce any document in his possession or power relating thereto. 25. It is important to note here that two significant changes were made to Order XXI, Rule 66 by  Act 104 of 1976 w.e.f. 01.02.1977. Both these changes were made to sub rule (2) of Rule 66. One of the changes   was   the   insertion   of   the   words   “ or   where   a   part   of   the property   would   be   sufficient   to   satisfy   the   decree,   such   part ” in clause (a) of sub rule (2). The second change was the insertion of two  provisos  under sub rule (2). 14 26. As   an   aside,   it   may   be   noted   that   the   second   proviso   to   sub rule   (2)   inserted   by   Central   Act   104   of   1976,   was   redundant   in   so far   as   Calcutta   is   concerned,   since   Calcutta   already   had   a   similar proviso  inserted through a local amendment. 27. The   first   proviso   under   sub   rule   (2)   of   Rule   66   of   Order   XXI gives   a   discretion   to   the   court   not   to   give   notice   under   Order   XXI, Rule 66 to the judgment­debtor, if a notice for settling the terms of the proclamation had been given to the judgment­debtor by means of an order under Rule 54. 28. Rule  54 of   Order  XXI  prescribes  the  method  of   attachment  of immovable property. Sub rule (1A) of Rule 54, also inserted by Act 104 of 1976, mandates that the prohibitory order under sub rule(1) shall   require   the   judgment­debtor   to   attend   court   on   a   specified date   to   take   notice   of   the   date   to   be   fixed   for   settling   the   terms   of the proclamation of sale.  This is why the first  proviso  to sub rule (2) of Rule 66 gives a discretion to the court to dispense with a second notice under Order XXI, Rule 66(2). 29. Keeping in mind the above statutory prescriptions, if we come to  the facts of the case, it is seen  that  the appellants have filed as 15 additional   document   in   Annexure   A­3,   the   copy   of   the   extract   of relevant   orders   passed   in   Money   Execution   Case   No.2   of   1975   by the District Munsif Court, Bongaon. This document reveals that on 10.01.1975,   the   executing   court   ordered   the   issue   of   notice   of attachment   under   Order   XXI,   Rule   54   of   the   Code.   It   was   only thereafter   that   the   court   directed   on   16.07.1975,   the   issue   of   sale proclamation under Order XXI, Rule 66. 30. Thereafter, the judgment­debtor  filed a petition under  Section 47   of   the   Code   on   02.09.1975   ( this   was   the   first   petition   under Section 47, while the appeal on hand arises out of the second petition under Section 47 ). 31. The   executing   court,   at   the   instance   of   the   judgment­debtor also granted stay of further proceedings on 26.09.1975. But it is not clear   from   Annexure   A­3   of   the   additional   documents   filed   by   the appellants,   as   to   when   the   said   petition   under   Section   47   was disposed   of.   However   it   is   clear   from   the   order   passed   on 22.04.1978   that   the   decree   holder   was   directed   to   take   further steps.  16 32. Even after directing the publication of the sale proclamation in the   newspaper,   the   executing   court   was   more   than   fair   to   the judgment­debtor,   as   could   be   seen   from   the   order   passed   on 16.03.1979. On the said date the executing court found that in the newspaper   publication,   the   case   number   was   wrongly   mentioned. Therefore,   the   court   directed   the   issue   of   fresh   sale   proclamation and fresh publication. It is only thereafter that the judgment­debtor moved a petition on 30.05.1979 for postponement of the auction. It was rejected and the court proceeded with the auction. The decree holder   himself   participated   in   the   auction   after   getting   permission from the court. However, it is only the third parties who succeeded in getting the sale confirmed. 33. The above sequence of events would show that the judgment­ debtor   had   sufficient   opportunity   to   object   to   the   inclusion   of   the entire   property   when   an   order   was   passed   under   Order   XXI,   Rule 54.   Subsequently   he   had   an   opportunity   to  object  to   the   inclusion of   the   whole   of   the   property,   by   taking   advantage   of   the   amended clause   (a)   of   sub   rule   (2)   of   Rule   66   of   Order   XXI,   which   speaks about  a   part   of   the  property  that   would   be   sufficient   to   satisfy   the 17 decree.   But   the   judgment­debtor   despite   filing   a   petition   under Section 47 on 02.09.1975, did not point out how the property being a vacant land of an extent of 17 decimals could have been divided. It   must   be   pointed   out   at   the   cost   of   repetition   that   the   notice   of attachment   under   Order   XXI,   Rule   54   was   ordered   on   10.01.1975 and the sale proclamation under Order XXI, Rule 66 was directed to be issued on 16.07.1975. It is only thereafter that the first petition under Section 47 was filed on 02.09.1975. Therefore, the appellants cannot compare themselves to the judgment­debtors in  T.P. Subba Reddi  or  Ambati Narasayya  (supra). 34. As   we   have   pointed   out   elsewhere,   the   objection   relating   to Order   XXI,   Rule   64   has   been   raised   by   the   appellants   for   the   first time in the 5 th  round of litigation in execution. In the 1 st   round, the appellants   exhausted   the   gun­powder   available   under   Order   XXI, Rule   90,   by   taking   recourse   to   a   compromise   with   the   auction purchasers, after alleging material irregularity in the conduct of the auction. The 1 st  round which commenced in 1979 came to an end in 1992 with the dismissal of SLP(C) No.18092 of 1991. In the order of the   High   Court   dated   20.12.1990   that   was   under   challenge   in   the 18 said SLP, the High Court made it clear that none of the parties shall have   any   claim   whatsoever   as   against   the   auction   purchaser   in respect   of   the   purchased   property   (we   have   extracted   this   in   Para 10 above). 35. The   2 nd   round   was   kick­started   with   a   suit   in   Suit   No.249   of 1992   for   a   declaration   that   the   auction   sale   was   void.   This   is despite   the   express   bar   of   a   separate   suit,   under   Section   47(1)   of the   Code.   But   the   2 nd   round   got   aborted   with   the   dismissal   of   the suit due to abatement. 36. The   3 rd   round   started   with   objections   to   the   issue   of   sale certificate   and   it   came   to   an   end   in   the   year   2001.   The   4 th   round commenced   when   the   auction   purchasers   moved   the   executing court   for   delivery   of   possession.   Delivery   was   ordered   by   the executing court on 15.03.2002. This round came to a close with the dismissal of a SLP in the year 2005 and a review petition in the year 2006, arising out of the dismissal of a revision petition challenging the order of the executing court for delivery of possession. It is only thereafter   that   the   5 th   round   of   litigation   was   started   by   the appellants   by   filing   a   petition   under   Section   47   and   raising   the 19 bogey of “ jurisdictional error ” on account of non­compliance with the mandate of Order XXI, Rule 64. In other words, the appellants have now exhausted almost all provisions available to a judgment­debtor to stall execution and the case on hand is fit to be included in the syllabus   of   a   law   school   as   a   study   material   for   students   to   get equipped   with   the   various   provisions   of   the   Code   relating   to execution. Conclusion 37. The appellants cannot be allowed to raise the issue relating to the breach of Order XXI, Rule 64 for the following reasons:­ (i) A judgment­debtor cannot be allowed to raise objections as to the method of execution in instalments. After having failed to raise the   issue  in  four  earlier  rounds  of  litigation,  the  appellants  cannot be permitted to raise it now; (ii) As   we   have   pointed   out   elsewhere,   the   original   judgment­ debtor   himself   filed   a   petition   under   Section   47,   way   back   on 02.09.1975.  What is on hand is a second petition under Section 47 and,   hence,   it   is   barred   by   res   judicata .   It   must   be   pointed   out   at this   stage   that   before   Act   104   of   1976   came   into   force,   there   was one   view   that   the   provisions   of   Section   11   of   the   Code   had   no application   to   execution   proceedings.   But   under   Act   104   of   1976 20 Explanation VII was inserted under Section 11 and it says that the provisions   of   this   Section   shall   apply   to   a   proceeding   for   the execution of a decree and reference in this Section to any suit, issue or  former   suit  shall  be  construed as  references  to  a  proceeding  for the execution of the decree, question arising in such proceeding and a former proceeding for the execution of that decree; (iii) Even in the 5 th  round, the appellants have not pointed out the lay of the property, its dimensions on all sides and the possibility of dividing the same into two or more pieces, with a view to sell one or more of those pieces for the realisation of the decree debt; (iv) The observations in paragraph 4 of the order of the High Court dated 20.12.1990 in C.O.No.2487 of 1987 that, “ none of the parties shall have any claim whatsoever as against the applicant in respect of the purchased property which shall be deemed to be his absolute property   on   and   from   the   expiry   of   15 th   December,   1980 ”,   has attained finality; (v) Section 65 of the Code says that, “ where immovable property is sold in execution of a decree and such sale has become absolute, the property   shall   be   deemed   to   have   vested   in   the   purchaser   from   the time when the property is sold and not from the time when the sale becomes   absolute ”.   The   sale   of   a   property   becomes   absolute   under Order   XXI,   Rule   92(1)   after   an   application   made   under   Rule   89, Rule   90   or   Rule   91   is   disallowed   and   the   court   passes   an   order confirming   the   same.   After   the   sale   of   an   immovable   property 21 becomes absolute in terms of Order XXI, Rule 92(1), the Court has to grant a certificate under Rule 94. The certificate has to bear the date   and   the   day   on   which   the   sale   became   absolute.   Thus   a conjoint  reading  of Section 65, Order  XXI, Rule 92 and  Order  XXI, Rule 94 would show that it passes through three important stages ( other than certain intervening stages ). They are,   (i)   conduct of sale; (ii)  sale becoming absolute; and  (iii)  issue of sale certificate. After all these three stages are crossed, the 4 th  stage of delivery of possession comes   under   Rule   95   of   Order   XXI.   It   is   at   this   4 th   stage   that   the appellants have raised the objection relating to Order XXI, Rule 64. It   is   not   as   if   the   appellants   were   not   aware   of   the   fact   that   the property   in   entirety   was   included   in   the   proclamation   of   sale. Therefore, the claim on the basis of Order XXI, Rule 64 was rightly rejected by the High Court. 38. In view of the above, the appeal is devoid of merits and, hence, it is dismissed.  There will be no order as to costs. ......................................J. (Hemant Gupta) .......................................J. (V. Ramasubramanian) New Delhi October  05, 2021 22