High Court Kerala High Court

Jomol John vs P.R.Martha And Others on 17 June, 2010

Kerala High Court
Jomol John vs P.R.Martha And Others on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 8 of 2010()


1. JOMOL JOHN, D/O. THONATH JOHNY,
                      ...  Petitioner
2. MAJO.T.J, S/O. THONATH JOHNY,
3. RIJO.T.J, W/O. SIBIN K. THOMAS,

                        Vs


1. P.R.MARTHA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.N.M.MADHU

                For Respondent  :SRI.K.JAYAKUMAR(CAVEATOR)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/06/2010

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN
                                   &
                S.S.SATHEESACHANDRAN, JJ.
                     -------------------------------
                     F.A.O.NO.8 OF 2010 ()
                   -----------------------------------
            Dated this the 17th day of June, 2010

                         J U D G M E N T

THOTTATHIL B. RADHAKRISHNAN, J.

The plaintiff in a suit for partition challenges the order

refusing to appoint a receiver. The 1st defendant is the widow

and the plaintiff and defendants 2 and 3 are the children of late

Thonath Johny, who died on 14.9.2007. He was the licensee of a

petroleum outlet. The plea of the contesting defendants is that

late Johny had executed a Will on 21.6.2007. It is not much in

dispute that he was suffering from cancer and other ailments

and was undergoing treatment. It is also the material on record

that even after the alleged execution of the Will on 21.6.2007, he

had been carrying on transactions including from bank accounts

and had also effected sales of immovable properties.

2. With the aforesaid situation, as of now, the contesting

2nd respondent stands injuncted from committing any act of

F.A.O.8/2010 2

waste, improvements and also from encumbering or alienating

the suit properties. According to the appellant/plaintiff, she

stands excluded from the estate of her late father on account of

the Will propounded by the 2nd respondent. In an earlier round,

this Court confirmed the order of temporary injunction noticed

above and remitted the application for appointment of a receiver

for reconsideration.

3. Adverting to the principles laid down by the Madras

High Court in T.Krishnaswamy Chetty v. C.Thangavelu

Chetty and others (AIR 1955 Madras 430), the court below

came to the conclusion that the case in hand does not provide

ground to appoint a receiver and it was not just and convenient

to do so. The court below also relied on the decision of the Apex

Court in S.Saleema Bi. v. S.Pyari Begum and another (AIR

2000 SC 3513 (1)) and that of this Court in Das v.

Parijathamma & Others (1985 KLT 109).

4. The plaintiff should have a strong prima facie case to

succeed at trial. Above that, it must be just and convenient, as

also the requirement that urgent measures are enforced. In

F.A.O.8/2010 3

such situations, the discretionary relief of appointing a receiver

on the principles laid down by the aforesaid decisions would be

considered. The learned counsel for the appellant very

persuasively submitted that the facts of the case in hand appear

to be more similar to the one dealt with in the decision of the

Madras High Court in Jambagavalli Ammal v. Govindaraja

Kandiar and another (AIR 1980 Madras 103). Perusing that

judgment, we are of the view that the said decision rests on the

peculiar facts of that case and cannot be treated as laying down

any principle of law, since the approach adopted in paragraph 4

of that judgment does not appear to be in tune with the decision

of the Apex Court, as also the earlier decision of the Madras

High Court, noted above.

5. On facts, the court below noticed that the testator had

dealt with and disposed immovable properties owned by him,

even after the alleged execution of the Will. The court noticed

that very valuable immovable properties, stated to be worth in

crores, have been disposed of by the late father of the plaintiff.

The appellant/plaintiff does not challenge those sales by her late

father. It was also noticed that the evidence on record indicate

F.A.O.8/2010 4

that he had made several banking transactions including

withdrawals and deposits even after the date of the Will, even

when he was sick. On such material, the court below held,

prima facie, that the testator was of appropriate physical and

mental status for the execution of the Will. It was also noticed

that even if it were non-testamentary succession, the major

sharers would be the defendants, who are the widow, son and a

daughter of the deceased and therefore also, it would not be just

and convenient to appoint a receiver, dispossessing them.

6. With the aforesaid reasonings, we looked into the

different items of properties which fall as a subject matter of the

litigation. We do not find any managerial issue arising, except in

relation to the running of the petroleum outlet, since the other

properties and the interests therein are properly secured by the

order of temporary injunction already granted.

6. In the aforesaid circumstances, we modify the order of

the court below directing the 2nd respondent to furnish to the

court below, the copies of the account statements of the

petroleum outlet, duly authenticated by the Chartered

F.A.O.8/2010 5

Accountant. Let this be done on a periodical basis, once in three

months. We also direct that the court below, in the final

adjudication of the case, would eschew all findings, views and

observations in the impugned order and also in this judgment

touching the merits of the contentions between the parties. The

appeal is ordered accordingly.

Sd/-

THOTTATHIL B. RADHAKRISHNAN
JUDGE

Sd/-

S.S.SATHEESACHANDRAN
JUDGE

prp

true copy//

P.A. to Judge

F.A.O.8/2010 6