High Court Kerala High Court

K.A.Viswambharan vs Catholic Syrian Bank on 16 January, 2007

Kerala High Court
K.A.Viswambharan vs Catholic Syrian Bank on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 269 of 2006()


1. K.A.VISWAMBHARAN, S/O.AYYAPPAN,
                      ...  Petitioner

                        Vs



1. CATHOLIC SYRIAN BANK,
                       ...       Respondent

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :SRI.K.CHANDRACHOODAN (ERNAKULAM)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/01/2007

 O R D E R
                           M.SASIDHARAN NAMBIAR,J.

                         --------------------------

                             C.R.P.No.269 OF 2006

                         -------------------------

              DATED THIS THE 16th DAY OF JANUARY, 2007


                                          ORDER

Petitioner is third judgment debtor in O.S.339/96 on the file of

Sub Court, Irinjalakuda. As per order dated, 13.2.06, executing Court

found that petitioner has sufficient means to pay the decree debt and

petitioner willfully refused to pay same. Executing Court directed

petitioner to pay the balance decree debt within two months. It is

challenged in this revision petition filed under Section 115 of Code of

Civil Procedure.

2. Learned Counsel appearing for petitioner was heard.

3. Arguments of learned Counsel appearing for petitioner was

that evidence of petitioner as RW1 establish that he has taken voluntary

retirement and is not having sufficient means to pay the decree debt

and therefore the order is to be quashed.

4. Learned Munsiff on the evidence considered the question

whether petitioner has sufficient means. It was found that petitioner

received Rs.1,17,481/- from his employer at the time of retirement.

Though it was contended by petitioner that he had paid that amount to

different creditors, no satisfactory evidence was adduced to establish

that fact. On the evidence it was found that petitioner has sufficient

C.R.P.269/06 2

means. Though learned Counsel appearing for petitioner sought

remand of the case contending that petitioner has to be permitted

to examine the creditors to whom petitioner paid the amount, even

in the revision petition he has no case that sufficient opportunity to

examine witness was not granted. In such circumstances, prayer

for remand cannot be allowed. On appreciating the evidence, I do

not find any illegality or irregularity warranting interference in

exercise of the revisional jurisdiction of this Court. Evidence

establish that petitioner has sufficient means. Even though it was

contended that petitioner is only a surety and the mortgaged

property is not proceeded against as petitioner has joint and several

liability. On those grounds petitioner cannot avoid the liability or

avoid payment.

5. Learned Counsel appearing for petitioner then submitted

that petitioner may be granted nine months time to pay the entire

decree debt. Though notice was served on the decree holder, he

did not appear either personally or through Counsel.

In the light of the submission made by learned Counsel

appearing for petitioner, executing Court is directed to grand eight

months time from today to pay the balance decree debt and only on

its failure to order the arrest and detention.






                                              M.SASIDHARAN NAMBIAR,JUDGE

Acd


C.R.P.269/06    3