High Court Kerala High Court

R.Vijayan vs M.K.Lalana Kumari on 16 December, 2009

Kerala High Court
R.Vijayan vs M.K.Lalana Kumari on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36247 of 2009(R)



1. R.VIJAYAN
                      ...  Petitioner

                        Vs

1. M.K.LALANA KUMARI
                       ...       Respondent

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/12/2009

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
                       ------------------------------------
                     W.P(C) No.36247 of 2009
                      -------------------------------------
            Dated this the 16th day of December, 2009

                               JUDGMENT

BASANT, J.

The petitioner has disputes with his wife proper as also

with the 1st respondent, who claims to be his wife. There are

several proceedings between the petitioner on the one hand and

his wife on the other. There are also proceedings between the

petitioner and respondent Nos.1 and 2 herein, the alleged wife

and the alleged daughter of the petitioner. It is unnecessary to

advert to all the details of the litigation in this judgment.

2. O.P.No.598 of 2007 has been filed by the 2nd

respondent herein for amounts due from the petitioner. The 2nd

respondent in that O.P claims that the petitioner herein is her

father and is consequently liable to make payment of amounts to

her. That O.P.No.598 of 2007 was received on file. Long later

I.A.No.2448 of 2008 was filed by the 1st respondent herein for an

order of attachment of an item of property belonging to the

petitioner and his mother. Attachment was ordered.

W.P(C) No.36247 of 2009 2

3. In the meantime in M.C.No.26 of 2005 the Family

Court had held that the petitioner is the father of the 2nd

respondent. That order is challenged and the challenge is

pending before this Court as R.P.F.C No.24 of 2007.

4. A request was made that O.P.No.598 of 2007 may be

stayed pending disposal of the R.P.F.C. That prayer has been

allowed. The matter stands stayed.

5. According to the petitioner, he wants to dispose of the

property under attachment and has already transferred his title

over the property under Ext.P8 document. In Ext.P8 there are

recitals to show that provision has been made to satisfy the claim

for which attachment has been ordered.

6. What then is the grievance of the petitioner now? The

learned counsel for the petitioner submits that he is willing to

provide security for the entire claim in O.P.No.598 of 2007 to the

satisfaction of the court below. But he is unable to move the

Court to accept such security and vacate the order of attachment

because O.P.No.598 of 2007 stands stayed.

7. After discussions at the Bar, the learned counsel for

the petitioner submits that the petitioner shall be satisfied if the

W.P(C) No.36247 of 2009 3

court below is directed to consider the petitioner’s application

for lifting the order of attachment notwithstanding the order of

stay in O.P.No.598 of 2007.

8. To us, the said request appears to be absolutely

reasonable. O.P.No.598 of 2007 is stayed because of the

pendency of R.P.F.C No.24 of 2007. But that pendency should

not deter the court from considering the application for lifting of

the attachment ordered as per order in I.A.No.2448 of 2008. If

the petitioner is willing to offer adequate security, the Family

Court will definitely have to consider the prayer for lifting the

attachment ordered as per order in I.A.No.2448 of 2008

notwithstanding the order of stay in O.P.NO.598 of 2007.

9. We are satisfied that it is not necessary to order

notice to the respondents in this Writ Petition. We need only

direct the Family Court to consider the petitioner’s application

for lifting the order of attachment in I.A.No.2448 of 2009 on

merits and in accordance with law if an application to that effect

is filed by the petitioner, notwithstanding the order of stay in

O.P.598/07..

10. This Writ Petition is allowed in part to the above

extent.

W.P(C) No.36247 of 2009 4

11. Hand over a copy of this judgment to the learned

counsel for the petitioner who shall produce the same before the

Family Court along with his application to lift the judgment

ordered in I.A.No.2448 of 2008 in O.P.No.598 of 2007.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-