High Court Kerala High Court

State Of Kerala vs Basil Yeldhose on 8 November, 2010

Kerala High Court
State Of Kerala vs Basil Yeldhose on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21304 of 2010(O)


1. STATE OF KERALA,.REP.BY THE SECRETARY
                      ...  Petitioner
2. THE SUPERINTENDING ENGINEER,
3. THE EXECUTIVE ENGINEER, MINOR IRRIGATION

                        Vs



1. BASIL YELDHOSE, S/O.LATE YELDO PAULOSE,
                       ...       Respondent

2. BINSON YELDHOSE, S/O.LATE YELDO PAULOSE

3. RAHEL PAULOSE, W/O.LATE K.P.PAULOSE,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.BABU THOMAS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/11/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                            W.P.(C) No.21304 of 2010
                           --------------------------------------
                    Dated this the 8th day of November, 2010.

                                     JUDGMENT

Ext.P5, order passed by the learned Principal Sub Judge, Ernakulam is

under challenge in this petition at the instance of judgment debtors. Predecessor

in interest of respondents had a work contract with petitioners and for the amount

due, he filed the suit (O.S.No.10 of 1993). There was a preliminary decree

followed by a final judgment and decree awarding certain amount to the

contractor. He filed E.P.No.314 of 2000. It is not disputed that in the meantime,

petitioners had deposited a sum of Rs.8,51,430/-. While so, the original decree

holder died and E.P.No.314 of 2000 was closed on 16.10.2006. Thereafter the

legal heirs of deceased original decree holder filed E.P.No.452 of 2009 and

since petitioners did not deposit the amount executing court passed Ext.P5,

order dated 08.04.2010 attaching the sales tax amount in the custody of

Chairman and Managing Director, Cochin Refineries Ltd., Administrative Office,

Kundannur, Maradu P.O., Thripunithura, Ernakulam. That order is under

challenge at the instance of judgment debtors. Learned Government Pleader

submits that attachment under Rule 46A of Order XXI of the Code of Civil

Procedure (for short, “the Code”) is illegal since there was no debt due to

judgment debtors in the custody of Chairman and Managing Director (referred

supra) which was sought to be attached under Rule 46A of Order XXI of the

Code. It is submitted that the amount deposited by petitioners was not taken into

WP(C) No.21304/2010

2

account by the executing court. A further objection raised is that in view of

Section 49A of the Kerala General Sales Tax Act, 1963 and Section 79 of the

Kerala Value Added Tax Act, 2003 as amended by the Kerala Finance Act, 2005

no attachment could have been ordered against petitioners.

2. Now as per Ext.P5, order the amount attached is in the custody of

Chairman and Managing Director of Cochin Refineries Ltd. It is seen from

Ext.P5, order that attachment was made under Rule 46A of Order XXI of the

Code. Under that Rule, when the amount is attached, garnishee can either

deposit the amount or, appear and show cause why he shall not deposit the

amount. When that remedy is available to the garnishee I do not find reason to

entertain this petition filed by petitioners/judgment debtors. It is for the garnishee

concerned if he is aggrieved by Ext.P5, order to challenge that order in

appropriate proceedings. Hence I am not inclined to entertain this petition.

3. It is seen from Ext.P5, order that substantial amounts are due to

the respondents. Learned counsel for respondents says that after death of the

original decree holder respondents who are legal heirs are in difficult situation

and are facing financial crisis. That certainly is a matter which

petitioners/judgment debtors have to take into account rather than raising

technical contentions and delaying payment of the amount due. But I am

WP(C) No.21304/2010

3

inclined to grant petitioners three months time from this day to deposit the

entire balance amount due as per final judgment and decree in the executing

court. Until then the garnishee need not deposit the amount as ordered in

Ext.P5, order in the court below.

Resultantly this petition is dismissed without prejudice to the right of

garnishee to challenge Ext.P5, order or to show cause why he shall not deposit

the amount in executing court. However it is directed that the garnishee need

deposit the amount in the court below (in case he is not showing cause in the

executing court or otherwise not challenging Ext.P5, order) only in case

petitioners/judgment debtors do not deposit the entire amount due under the

final judgment and decree within the said period of three months from this day.

THOMAS P.JOSEPH,
Judge.

cks