High Court Kerala High Court

Hindustan Organic Chemicals Ltd vs Baby Joseph on 30 May, 2008

Kerala High Court
Hindustan Organic Chemicals Ltd vs Baby Joseph on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 293 of 2004()


1. HINDUSTAN ORGANIC CHEMICALS LTD.
                      ...  Petitioner

                        Vs



1. BABY JOSEPH, PUNNASSERY HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.U.K.RAMAKRISHNAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :30/05/2008

 O R D E R
                           HARUN-UL-RASHID, J.
                       ------------------------------------------
                           C.R.P No. 293 of 2004
                      -------------------------------------------
                   Dated this the 30th day of May 2008

                                      ORDER

The revision petitioner is the requisitioning authority in the Land

Acquisition Reference case No.117/1982. on the file of the First additional

sub court, Ernakulam. The revision petitioner is the second judgment

debtor in E.P No. 355/1998 in L.A.R. 117/1998 This revision petition is

filed challenging the order dated 14.10.2003 in E.A 658/2002 ordering

attachment, in E.P. No.355/1988.

2. According to the revision petitioner, the respondent had filed

an execution petition earlier as E.P No. 150 of 1988 for execution of decree

The said petition was dismissed on 16.7.1988 on depositing of Rs.

1,22,291/- by the revision petitioner. The respondent subsequently filed

another petition as E.P. No. 515 of 1991 claiming an amount of Rs.

1,87,439.17 The petitioner filed an objection and deposited an amount of

Rs.1,14,515/- on 7.11.1991 The respondent though was entitled to get

only an amount of Rs. 77,161.13, withdrew the full deposited amount The

respondent had thus withdrawn an excess amount of Rs. 37,353.87 The

E.P No.515 of 1991 was dismissed on 20.3.1993. The respondent on

25.7.1998 filed yet another petition as E.P No. 355 of 1998 claiming an

amount of Rs. 49,804.81. The revision petitioner herein filed an objection

C.R.P No. 293 of 2004 -2-

and calculation statement stating that no amount is due to the

respondent/decree holder, on the other hand the respondent/decree holder

is liable to return to the revision petitioner the excess amount of Rs.

37,353.87 withdrawn by him. The respondent on 21.8.2001 filed a balance

statement showing that the balance amount due to him was Rs. 60,770/-

The execution court without considering the objection of the petitioner and

without determining the amount if any, due to the respondent has ordered

for taking further steps in the execution petition and on 24.1.2002 the court

has ordered attachment. The petitioner therefore filed a review petition as

E.A. 658 of 2002 praying for an order to review the attachment order dated

24.1.2002 passed by the execution Court. Respondent filed an objection

The execution court without considering the settled legal principles, by

order dated 14.10.2003 held that the respondent has filed statement

squarely in accordance with decree and the balance amount due to

respondent as on13.11.1991 isRs. 24,678.45 and dismissed E.A. No. 658

of 2002.

3. The revision petitioner submitted that the calculation made by

the decree holder is wrong and it is wrongly accepted by the execution

Court. The principles regarding the rule of appropriation and adjustment

of amount in Land acquisition cases are well settled by the recent

C.R.P No. 293 of 2004 -3-

decisions of this Court in State of Kerala Vs. Mariamma 2005 (2) KLT

587 and Supreme court in Gurpreet Singh Vs. Union of India 2008(1)

KLJ 463 and therefore the correct calculation is necessitated. In case

the revision petitioner file the correct calculation statement in accordance

with the principles laid down in the aforesaid decisions and if it shows the

excess amount has been deposited by him mistakenly, the respondent is

bound to return the said excess amount.

4. After considering the facts and circumstances of this case I

am of the view that the matter requires reconsideration. Before

considering the said questions the execution court shall call for

calculation statements from both sides. It must be prepared in

accordance with the principles laid down as stated above. The execution

court shall consider this matter afresh after giving opportunity to both

sides to substantiate their contentions. E.A. 658/2002 filed for reviewing

the order of attachment is set aside The counsel for the revision

petitioner drew my attention to a decision of a Division Bench of this Court

dated 29.5.2001 in C.R.P 784/1998 wherein it is held that the closing of

earlier execution petition on the basis that the amount claimed by the

decree holders and if the amount is deposited that amounts to recording

satisfaction of the decree The said principle laid down by this Court shall

C.R.P No. 293 of 2004 -4-

be considered before passing orders. The learned counsel for the revision

petitioner submitted that even if any balance amount is due to the decree

holder/respondent he is not entitled to claim the said amount . Whatever

is asked is deposited which amounts to recording satisfaction of the

decree The execution court is directed to consider this contention of the

revision petitioner as well. The order shall be passed within a period of 4

months from the date of receipt of a copy of this order.

The impugned order is set aside.The Civil Revision petition is

disposed of, as stated above.

HARUN-UL-RASHID, JUDGE

es