/2023 INSC 0083/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  619 OF 2023 (@ SLP(C) NO. 15635 OF 2016) Gas Point Petroleum India Limited                ...Appellant(S) Versus Rajendra Marothi & Ors.                    ...Respondent(S) J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 29.04.2016 passed by the High Court   of   Madhya   Pradesh   Principal   Seat   at   Jabalpur   in W.P.   No.   3342/2015,   by   which,   the   High   Court   has allowed  the  said writ  petition  preferred by   respondent   No. 1   herein   and   has   set   aside   the   order   passed   by   the   lower Appellate Court  and has restored  the order  passed  by  the Executing   Court   with   respect   to   the   property   in   question, 1 the   original   respondent   No.   1   –   objector   before   the Executing Court has preferred the present appeal.  2. The facts leading to the present appeal in a nutshell are as under: ­  2.1 There   was   a   dispute   between   National   Ginni   Enterprises and   Smt.   Gayatri   Agrawal   with   respect   to   the   L.P.G.   gas agreement.   A   civil   suit   No.   07­A/98   was   filed   by   the   said Smt.   Gayatri   Agrawal   against   the   National   Ginni Enterprises.   The   learned   Trial   Court   passed   a   decree   by directing the judgment debtor (National Ginni Enterprises) to   provide   L.P.G.   gas   as   per   the   conditions   of   the agreement. The decree provided that if the defendants are unable to implement the said order, in alternatively it was directed that the plaintiff was entitled to get the amount of Rs.   2,38,450/­   +   Rs.   23,500/­   (sic)   relating   to   cost   of   the gas   cylinders   and   regulators   respectively.   The   judgment debtor   did  not   fulfill   the   first  portion  of   the   order  and   did not supply the gas cylinders and regulators. Therefore, the decree   holder   filed   the   execution   petition   before   the Executing Court. It was decided to sell the property of the 2 judgment   debtor.     Accordingly,   a   declaration   was   made and   property   was   auctioned   and   sold   on   03.11.2011   in favour   of   respondent   No.   1   herein.   The   appellant  herein  – original   respondent   No.   1   filed   objection   before   the Executing   Court,   contending,   inter­alia ,   that   the   property was   purchased   by   him   from   judgment   debtor   on 31.08.1999   and   that   they   are   in   possession   of   the   said land.   An   application   under   Order   21   Rule   90   r/w   151   of the  CPC  was  filed. The learned Executing  Court overruled the objections and rejected the application under Order 21 Rule   90   by   order   dated   23.01.2013.   The   appellant   flied miscellaneous   civil   appeal   before   the   Court   of   Additional District   Judge,   Damoh   being   Misc.   Civil   Appeal   No. 12/2013.   The   lower   Appellate   Court   allowed   the   said appeal   and   set   aside   the   order   of   Executing   Court   dated 23.01.2013 and remitted the matter back to the Executing Court   to   rehear   the   parties   and   after   taking   into   account all   the   facts   and   circumstances,   pass   a   fresh   order   in accordance   with   law.   The   order   passed   by   the   lower Appellate   Court   was   the   subject   matter   before   the   High Court   by   way   of   present   writ   petition.   By   the   impugned 3 judgment   and   order   the   High   Court   has   allowed   the   said writ   petition   and   has   set   aside   the   order   passed   by   the lower   Appellate   Court   by   observing   that   the   appellant herein – original respondent No. 1 has failed to plead and establish   the   nature   of   irregularity   or   fraud   committed   in sale   and   therefore,   no   fault   can   be   found   in   the   order   of the Executing Court.  2.2 Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order   passed   by   the   High   Court,   the   original   respondent No. 1 has preferred the present appeal.   3. Shri   Ravindra   Shrivastava,   learned   Senior   Advocate   has appeared   on   behalf   of   the   appellant   and   Shri   Sanjay   K. Agrawal,   learned   counsel   has   appeared   on   behalf   of respondent No. 1. 4. Shri   Ravindra   Shrivastava,   learned   Senior   Advocate appearing   on   behalf   of   the   appellant   has   vehemently submitted that in the facts and circumstances of the case the   High   Court   has   committed   a   serious   error   in   allowing 4 the   writ  petition  and  quashing   and   setting  aside  the   well­ reasoned order passed by the lower Appellate Court.    4.1 It is submitted that in the present case there was breach of Order   21   Rule   64   and   Order   21   Rule   84/85   of   CPC   and therefore,   due   to   non­compliance   of   the   aforesaid provisions the sale has been vitiated. 4.2 It   is   submitted   that   in   the   present   case   the   property   in question was put to auction on 18.10.2011 and therefore, the auction purchaser was required to deposit 25% of sale amount   immediately.   It   is   submitted   that   in   the   present case   the   auction   purchaser   deposited   25%   of   the   amount on   03.11.2011.   It   is   submitted   that   therefore   there   is   a non­compliance   of   Order   21   Rule   84   of   CPC.   It   is   further submitted   that   the   balance   sale   consideration   (75%)   was required to be deposited by the auction purchaser within a period   of   fifteen   (15)   days   from   the   date   of   auction.   It   is submitted that in the present case balance 75% of the sale consideration   was   deposited   by   the   auction   purchaser   on 04.11.2011.   It   is   submitted   that   therefore   there   is   also   a 5 violation  of  Order   21  Rule 85 of  CPC.  Relying  upon Order 21 Rules 64, 84, 85 and 86 and relying upon the decisions of  this   Court  in   the  cases  of   Manilal   Mohanlal   Shah   and Ors. Vs. Sardar Sayed Ahmed Sayed Mahmad and Anr.; (1955)   1   SCR   108   and   Rosali   V.   Vs.   Taico   Bank   and Ors.; (2009) 17 SCC 690,  it is prayed to allow the present appeal.  4.3 It   is   further   submitted   by   learned   Senior   Advocate appearing   on   behalf   of   the   appellant   that   even   otherwise the   High  Court   has  not   properly   appreciated  the   fact  that the   property   in   question   was   purchased   by   the   appellant on 31.08.1999 from the judgment debtor and at that time the property in question was not the subject matter of civil suit.   It   is   submitted   that   civil   suit   was   filed   for   specific performance   of   the   L.P.G.   gas   agreement.   It   is   submitted that even injunction dated 18.05.1999 was not the subject matter   of   property   in   question.   It   is   submitted   that   when the   property   in   question   was   put   to   auction   by   the Executing   Court   on   18.10.2011/03.11.2011   much   prior thereto   the   appellant   purchased   the   property   on 6 31.08.1999. It is submitted that therefore at the time when the   property   was   auctioned   the   judgment   debtor   was   not the owner  of the property in question, which as such was purchased by the appellant by the registered sale deed on 31.08.1999.   It   is   submitted   that   therefore   the   High   Court has   committed   a   very   serious   error   in   observing   that   the appellant   purchased   the   property   despite   the   injunction granted   by   the   Trial   Court   on   18.05.1999   and   that   the appellant cannot be permitted to raise the objection as the appellant   has   purchased   the   property   despite   the injunction.    4.4 Making the above submissions and relying upon the above decisions, it is prayed to allow the present appeal.  5. Present   appeal   is   vehemently   opposed   by   Shri   Sanjay Agrawal,   learned   counsel   appearing   on   behalf   of respondent No. 1 herein – auction purchaser.  5.1 It   is   submitted   by   learned   counsel   appearing   on   behalf   of respondent   No.   1   that   in   the   facts   and   circumstances   of the case no error has been committed by the High Court in 7 restoring the order passed by the learned Executing Court and   overruling   the   objections   raised   by   the   appellant herein – objector.  5.2 It is submitted that on true interpretation of Order 21 Rule 90 the High Court has rightly refused to set aside the sale on the alleged violation of Order 21 Rule 64 and Order 21 Rule   84/85.   It   is   submitted   that   the   appellant   purchased the   property   in   question   during   the   pendency   of   the   suit and the injunction dated 18.05.1999 was in operation. It is submitted that therefore the appellant shall not be entitled to  raise any  objection  thereafter  and pray   to  set  aside  the sale   on   the   ground   that   the   property   in   question   was purchased   by   it.   It   is   submitted   that   therefore,   the   High Court   has   rightly   observed   that   since,   in   the   civil   suit   a temporary   injunction   was   granted   by   the   Trial   Court   on 18.05.1999   and   by   that   time   the   property   was   not purchased   by   the   appellant   herein   there   was   no   question of putting the appellant to notice.  8 5.3 It   is   further   submitted   that   even   the   alleged   non­ compliance of Order 21 Rule 64, Order 21 Rule 84 and 85 were  not  raised before  the  Executing  Court  and  therefore, the High Court has rightly observed that the same cannot be permitted to be raised subsequently.  5.4 Making  the  above  submissions  it  is prayed  to  dismiss  the present appeal.  6. We have heard learned counsel appearing on behalf of the respective parties at length.  7. While   appreciating   the   submissions   on   behalf   of   the respective   parties   the   chronological   dates   and   events   are required to be considered which are as under: ­  7.1 In the year 1998, the decree holder filed a suit for specific performance of the L.P.G. gas agreement;  7.2 The   civil   suit   was   not   with   respect   to   the   property   in question.   An   interim   injunction   application   was   filed   by the   original   plaintiff.   It   was   apprehended   that   the defendants   were   trying   to   leave   Damoh   after   selling   and 9 transferring   their   firm,   namely,   National   Gini   Enterprises, to any other person. The application was filed under Order 38   CPC   as   well   as   for   permanent   injunction.   By   order dated   18.05.1999   the   learned   Trial   Court   directed   to maintain status quo.  The learned Trial Court also directed that if the defendants transfer their firm Ginni Enterprises to any other person then they would not transfer the same against   the   interest   of   the   plaintiff.   That   thereafter   the decree   came   to   be   passed   on   30.09.1999   directing   the defendants   –   judgment   debtor   –   Ginni   Enterprises   to supply LPG gas and in the alternative to pay 2,38,450/­ + Rs.   23,500/­   (sic).   As   the   decree   was   not   executed   the decree   holder   filed   the   execution   proceeding.   In   the execution   proceeding   the   property   in   question   was   put   to auction for recovery of Rs. 2,38,450/­ + Rs. 23,500/­ (sic). The   property   was   put   to   auction   on   18.10.2011.   The auction   purchaser   –   respondent   No.   1   herein   deposited 25%   of   the   amount   on   03.11.2011   and   deposited   balance 75% of the amount on 04.11.2011. In light of above factual scenario,   submissions   on   behalf   of   the   respective   parties, more   particularly,   submission   on   behalf   of   the   appellant 10 on   non­compliance   of   Order   21   Rules   64,   84   and   85   are required to be considered.  7.3 While considering the issue involved in the present appeal with   respect   to   non­compliance   of   the   relevant   provisions of CPC, the relevant provisions of the CPC are required to be referred to, namely, Order 21 Rules 64, 84, 85 and 86, which read as under: ­  “Order 21 – Execution of Decrees and Orders  Rule   64.   Power   to   order   property   attached   to   be   sold and proceeds to be paid to person entitled .— Any Court executing a decree may 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,   shall   be   paid   to   the   party   entitled   under   the decree to receive the same. Rule   84.   Deposit  by   purchaser  and   re­sale  on   default . — (1)   On   every   sale   of   immovable   property   the   person declared   to   be   the   purchaser   shall  pay   immediately   after such   declaration  a   deposit   of   twenty­five   per   cent   on  the amount   of   his   purchase­money   to   the   officer   or   other person   conducting   the   sale,   and   in   default   of   such deposit, the property shall forthwith be re­sold. (2)   Where   the   decree­holder   is   the   purchaser   and   is entitled to set­off the purchase­money under Rule 72, the Court may dispense with the requirements of this rule. Rule   85. Time for payment in full of purchase­money . — The   full   amount   of   purchase­money   payable   shall   be paid by the purchaser  into Court before the Court closes on the fifteenth day from the sale of the property: 11 Provided,   that,   in   calculating   the   amount   to   be   so   paid into Court, the purchaser shall have the advantage of any set­off to which he may be entitled under Rule 72. Rule   86.   Procedure   in   default   of   payment .— In   default of   payment   within   the   period   mentioned   in   the   last preceding   rule,   the   deposit   may,   if   the   Court   thinks   fit, after defraying the expenses of the sale, be forfeited to the Government,   and   the   property   shall   be   re­sold,   and   the defaulting purchaser shall forfeit all claim to the property or   to  any   part   of  the  sum   for   which   it   may   subsequently be sold.”     7.4 As   per   Order   21   Rule   84,   on   every   sale   of   immovable property the person declared to be the purchaser shall pay immediately   after   such   declaration   deposit   of   twenty­five per   cent   on   the   amount   of   his   purchase­money   and   in default of such deposit, the property shall forthwith be re­ sold.  7.5 As   per   Order   21   Rule   85,   the   full   amount   of   purchase­ money   payable   shall   be   paid   by   the   purchaser   into   Court before the Court closes on the fifteenth day from the sale of the   property.   Thus,   as   per   the   aforesaid   provisions,   the purchaser   has   to   deposit   25%   of   the   sale   amount immediately on declaring to be the purchaser and the full amount   of   the   purchase­money   shall   have   to   be   paid   by 12 the   purchaser   into   the   Court   before   the   Court   closes   on fifteenth day from the sale of the property.  7.6 In the present case admittedly the purchaser – respondent No. 1 deposited 25% of the amount on 03.11.2011 and did not deposit 25% of the amount as required under Order 21 Rule 84 immediately. The auction purchaser was required to   deposit   25%   of   the   amount   the   day   on   which   he   was declared purchaser i.e., 18.10.2011. Even the balance 75% of   the   amount   has   not   been   deposited   as   required   under Order 21 Rule 85. The full amount of the purchase­money in the present case has been deposited on 04.11.2011 i.e., after   the   period   prescribed/provided   under   Order   21   Rule 85. Therefore, there is non­compliance of Order 21 Rule 84 and Rule 85 of CPC.     8. In   light   of   the   aforesaid   facts,   few   decisions   of   this   Court on Order 21 Rules 84 and 85 are required to be referred to and considered.     8.1 In   the   case   of   Manilal   Mohanlal   Shah   (supra),   it   is observed and held that the provision regarding the deposit of   25%   of   the   amount   by   the   purchaser   other   than   the 13 decree­holder   is   mandatory   and   the   full   amount   of   the purchase money must be paid within fifteen days from the date of the sale. It is further observed and held that if the payment is not made within the period of fifteen days, the Court   has   the   discretion   to   forfeit   the   deposit,   and   there the discretion ends but the obligation of the Court to resell the property is imperative. In paragraph 8 of the decision, it is observed and held as under: ­  “8.   The   provision   regarding   the   deposit   of   25   per   cent   by the purchaser other than the decree­holder is mandatory as the language of  the  Rule suggests. The  full  amount  of the   purchase   money   must   be   paid   within   fifteen   days from the date of the sale but the decree­holder is entitled to the advantage of a set­off. The provision for payment is, however,   mandatory….   (Rule   85).   If   the   payment   is   not made  within  the period  of  fifteen  days,  the  court   has  the discretion   to   forfeit   the   deposit,   and   there   the   discretion ends but the obligation of the court to resell the property is   imperative.   A   further   consequence   of   non­payment   is that   the   defaulting   purchaser   forfeits   all   claim   to   the property.… (Rule 86).” 8.2 The decision of this Court in the case of  Manilal Mohanlal Shah (supra)   fell for consideration before this Court in the subsequent   decision   in   the   case   of   Rosali   V.   (supra).   In the   said   decision   this   Court   interpreted   the   word “immediately”   in   Order   21   Rule   84.   In   the   said   decision, this  Court considered paragraph  11  of the  decision  in the 14 case of  Manilal Mohanlal Shah (supra)  in paragraph 20 as under: ­  “20.   What   would   be   the   meaning   of   the   term “immediately”   came   up   for   consideration   before   this Court,   as   noticed   hereinbefore,   in   Manilal   Mohanlal Shah   [AIR   1954   SC   349]   wherein   it   was   held   :   (AIR   pp. 351­52, para 11) “11.   Having   examined   the   language   of   the relevant   rules   and   the   judicial   decisions bearing upon the subject we are of opinion that the provisions of the rules requiring the deposit of   25   per   cent   of   the   purchase   money immediately, on the person being declared as a purchaser   and   the   payment   of   the   balance within   15   days   of   the   sale   are   mandatory   and upon   non­compliance   with   these   provisions there   is   no   sale   at   all.   The   rules   do   not contemplate   that   there   can   be   any   sale   in favour   of   a   purchaser   without   depositing   25 per   cent   of   the   purchase   money   in   the   first instance   and   the   balance   within   15   days. When there is no sale within the contemplation of   these   rules,   there   can   be   no   question   of material irregularity in the conduct of the sale. Non­payment   of   the   price   on   the   part   of   the defaulting   purchaser   renders   the   sale proceedings as a complete nullity. The very fact that   the   Court   is   bound   to   resell   the   property in   the   event   of   a   default   shows   that   the previous   proceedings   for   sale   are   completely wiped   out   as   if   they   do   not   exist   in   the   eye   of the   law.   We   hold,   therefore,   that   in   the circumstances of the present case there was no sale   and   the   purchasers   acquired   no   rights   at all.” 8.3 Applying   the   law   laid   down  by   this   Court   in   the   aforesaid decisions to the facts of the case on hand, it is evident that there  is  non­compliance  of  mandatory  provisions  of   Order 15 21   Rule   84   and   Order   21   Rule   85   and   therefore,   the   sale was vitiated.  9. Even   otherwise,   it   is   required   to   be   noted   that   the appellant herein purchased the property in question much before  the   auction   of   the   property   i.e.,   31.08.1999.   At   the relevant time the property in question was not the subject matter of suit. As observed hereinabove, the subject matter of   suit   was   specific   performance   of   the   L.P.G.   gas agreement   and   even   the   ad­interim   injunction   dated 18.05.1999   was   also   against   the   transfer   of   firm   Ginni Enterprises   to   any   other   person   and   the   defendants   were directed   to   maintain   status   quo   with   respect   to   their   firm Ginni   Enterprises.   Therefore,   at   the   time   when   the property in question was put to auction on 18.10.2011 the appellant   had   already   purchased   the   said   property   as   far as   back   on   31.08.1999   as   there   was   no   injunction   with respect   to   the   said   property   while   ad­interim   injunction dated   18.05.1999   and   as   observed   hereinabove,   the property in question was not the subject matter of suit and the   decree   came   to   be   passed   on   30.09.1999   and   the 16 property  was  put to auction  in  the year  2011  for   recovery of   sum   of   Rs.   2,38,450/­   +   Rs.   23,500/­   (sic) .   The   ad­ interim   injunction   dated   18.05.1999   cannot   be   pressed into   service   against   the   appellant.   Therefore,   the   High Court   has   committed   an   error   in   considering   injunction dated   18.05.1999   against   the   appellant.   Therefore,   at   the time when the property was put to auction on 18.10.2011, the judgment debtor was not the owner and therefore, the same   could   not   have   been   put   to   auction.   Under   the circumstances,   learned   Executing   Court   erred   in overruling   the   objections   raised   by   the   appellant   against the   auction/sale   of   the   property   which   the   appellant purchased   much   prior   to   the   date   of   the   auction   i.e.,   on 31.08.1999.  10. In view of the above and for the reasons stated above, the impugned   judgment   and   order   passed   by   the   High   Court deserves   to   be   quashed   and   set   aside   and   is   accordingly quashed and set aside and consequently the order passed by the Executing Court overruling the objections raised by the   appellant   also   deserves   to   be   quashed   and   set   aside 17 and   is   quashed   and   set   aside.   The   order   passed   by   the lower Appellate Court is hereby restored. It will be open for respondent   No.   1   to   get   back   the   amount   deposited   by him,   lying   with   the   Executing   Court.   Present   appeal   is accordingly   allowed.   In   the   facts   and   circumstance   of   the case there shall be no order as to costs.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (C.T. RAVIKUMAR) NEW DELHI,  FEBRUARY 10, 2023. 18