IN THE HIGH COURT OF KERALA AT ERNAKULAM
EFA No. 32 of 1994()
1. R.P.VETRIVEL
... Petitioner
Vs
1. PAZHANISWAMI
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :13/10/2006
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
=====================
E.F.A. 32 OF 1994
=====================
Dated this the 13th day of October, 2006
JUDGMENT
This appeal is against the dismissal of a claim petition under
Order 21 Rule 58 of the Code of Civil Procedure. The claim
petitioner is the appellant.
2. Based on a promissory note dated 30.6.1979, the suit
O.S. 126 of 1985 was filed, leading to a decree that was
confirmed in first appeal. The claim petitioner, on the basis of a
promissory note dated 3.1.1983, filed O.S. No. 562 of 1992 on
28.11.1992 and obtained a decree on the defendant confessing
judgment on the first date of hearing i.e, 18.1.1993. The claim
petition from which this appeal arises is signed on 18.1.1993 and
filed on 19.1.1993.
3. The court below found that the execution proceedings
in O.S. No. 126 of 1985 from which this appeal arises was listed
EFA 32 OF 1994 2
on 14.10.1982 and since the judgment debtor remained absent,
the sale was posted on 30.11.1992 and that it was in the
meanwhile that the judgment debtor and the claim petitioner
colluded in the institution of O.S. No. 562 of 1992 by the claim
petitioner on 28.11.1992 leading to the decree herein, on
confession, on 18.1.1993. After filing O.S. No. 562 of 1992 on
28.11.1992, the judgment debtor also filed E.A. No. 1071 of 1992
to set aside the ex-parte order against him and that was how the
sale on 30.11.1992 was averted. It was further noticed that O.S.
No. 562 of 1992 was filed on 28.11.1992, after issuing a notice on
26.11.1992 and without awaiting any reply. The Court below,
after adverting to the materials on record, held that the claim
petition is based on a collusive litigation between the judgment
debtor and the claim petitioner. The claim petition was
accordingly dismissed.
4. Having heard the counsel for the appellant, on the
basis of the aforesaid facts and circumstances, I do not find any
illegality, irregularity or impropriety in the proceedings of the
EFA 32 OF 1994 3
Court below or that the impugned judgment is illegal and wrong
on any ground either on facts or in law. The appeal is without
any merits. It fails. The same is accordingly dismissed. Since the
Court below has imposed compensatory cost of Rs. 3,000/-, I
deter from imposing any further order of costs.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
csl