High Court Kerala High Court

P.N.Peethambharan vs C.S.Sreedharan on 9 April, 2008

Kerala High Court
P.N.Peethambharan vs C.S.Sreedharan on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1069 of 2005()


1. P.N.PEETHAMBHARAN,
                      ...  Petitioner

                        Vs



1. C.S.SREEDHARAN,
                       ...       Respondent

                For Petitioner  :SRI.TITUS MANI

                For Respondent  :SRI.LIJI.J.VADAKEDOM

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/04/2008

 O R D E R
                                      K.T. SANKARAN, J.
                 ............................................................................
                                C.R.P. No. 1069 OF 2005
                 ............................................................................
                                 Dated this the 9th April, 2008



                                             O R D E R

The judgment debtor, a retired teacher challenges the order passed by the court

below in E.P.No. 58 of 2004 in O.S.No. 425 of 1998 on the file of the Munsiff’s Court,

Kanjirappally, holding that the judgment debtor has means to pay the decree debt and

that he is liable to be arrested and detained in civil prison in execution of the decree.

As per the judgment, the respondent/plaintiff was allowed to realise a sum of Rs.

60,000/- with interest . Since the judgment debtor failed to pay the decree debt, an

Execution Petition was filed praying that the decree may be executed by putting the

judgment debtor in civil prison. The judgment debtor contended that he has no means

to pay off the decree debt.

2. Before the court below, the decree holder was examined as P.W1 and the

judgment debtor was examined as R.W.1. It has come out in evidence and it is

admitted by the judgment debtor that he owns an extent of 12 cents of land and a

building thereon. According to the decree holder, the property would fetch a value of

Rs.10 lakhs, while according to the judgment debtor, the property would fetch a value

of only Rs. 1,50,000/-. The judgment debtor is a retired teacher and he is receiving

monthly pension. The judgment admitted that he is getting Rs.4825/- as monthly

pension. According to the judgment debtor, he has to pay a sum of Rs.1500/- to the

State Bank of Travancore, Mundakkayam towards repayment of loan taken by him.

No documentary evidence was produced before the court below to prove the same.

C.R.P. No. 1069 OF 2005

2

On the basis of the materials and the evidence on record, the court below came to the

conclusion that the judgment debtor has the means to pay off the decree debt. This

finding of fact was arrived at by the court below, after taking into account the oral

evidence in the case as well. There is no ground to upset the findings of fact arrived at

by the court below. The court below has correctly come to the conclusion that the

decree holder has proved that the judgment debtor has the means to pay off the decree

debt or a substantial portion thereof and has failed to pay.

3. There is no ground for interference in this Revision filed under Section 115 of

the Code of Civil Procedure. The Civil Revision Petition is accordingly dismissed. No

order as to costs. However, taking into account the fact that the judgment debtor is a

retired teacher and the submission made by the counsel for the petitioner that a

reasonable time may be granted to the judgment debtor to discharge the decree debt ,

three months’ time is granted to the petitioner to pay off the decree debt. The execution

proceedings shall be kept in abeyance for a period of three months. It is submitted

by the counsel for the petitioner that in respect of the very same transaction as involved

in the suit, the decree holder had filed a complaint under Section 138 of the Negotiable

Instruments Act and that the judgment debtor was convicted for the offence. The

appeal filed by the judgment debtor against the conviction and sentence was dismissed.

It is submitted that a Revision is pending against the conviction and sentence. Learned

counsel also submitted that as per the interim order granted in the Criminal Revision

Petition, the judgment debtor has deposited a sum of Rs.30,000/-. The counsel also

submits that there are chances of settlement of the criminal case between the parties

and in that event, the deposit made, as per the orders of the High Court in the Criminal

Revision Petition may be taken into account for the purpose of disposal of the

C.R.P. No. 1069 OF 2005

3

Execution Petition. I am not expressing any view in the matter . The question is left

open to be considered.

K.T. SANKARAN,
JUDGE.

lk

C.R.P. No. 1069 OF 2005

4

K.T. SANKARAN, J.

………………………………………………..

C.R.P. No. 1069 OF 2005

…………………………………………………
Dated this the 9th April, 2008

O R D E R