High Court Kerala High Court

T.V.R.Fund vs Manikantan on 18 June, 2007

Kerala High Court
T.V.R.Fund vs Manikantan on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12224 of 2004(E)


1. T.V.R.FUND, KARAMANA,
                      ...  Petitioner

                        Vs



1. MANIKANTAN S/O. KANAKA SUBHAPATHI,
                       ...       Respondent

2. PRABHAKARAN NAIR, THE ASSIGNEE

3. BABU K.MATHEW, T.C.12/187, PALATHINGAL,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, CALICUT UTY

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :18/06/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                       W.P.(C) No. 12224 OF 2004
                       -----------------------------------
                   Dated this the 18th day of June, 2007

                                JUDGMENT

The Official Receiver of the Thiruvananthapuram District Court

who was appointed by the Insolvency Court, Thiruvananthapuram for

administering the assets of a partnership firm by name TVR Funds is

the petitioner in this Writ Petition under article 227 of the Constitution.

The order impugned is Ext.P2 passed by the Principal Sub Court,

Thiruvananthapuram, a common order in EA No.137 of 2002 and EA

No.138 of 2002 filed by the 1st respondent. The prayer in EA No.137 of

2002 was to stay all further proceedings pursuant to a notice dt.02.09.02

affixed by the Official Receiver on the decree schedule property and

prayer in EA No.138 of 2002 is that the Official Receiver be directed to

obey the order in EA N.263/02 and if he fails to obey the orders, pass

orders attaching the receiver’s property. There was an earlier order by

the Sub Court in EA No.263 of 2002 which was to the following effect.

“The Official Receiver is permitted to let out the shop room to the

petitioner(1st respondent) provided the petitioner agrees with the rent

fixed by the Official Receiver. The Official Receiver will take necessary

records for handing over the schedule premises to the petitioner and

she will maintain proper accounts. The possession of the petitioner will

WPC No.12224 of 2004
2

be subject to the result of the EP.” Pursuant to that order the Receiver

published notice inviting tenders from persons who are desirous of

taking the shop room on rent quoting the monthly rent which is offered.

14 individuals including the 1st respondent submitted sealed tenders.

The tenders were opened and it was seen that the 1st respondent

quoted only Rs.500/- while the highest offer was made by one

M.S.Ajithkumar, which was for Rs.3,200/-. As against the offer of

Rs.500, there was offers of Rs.2,501 from one Ayyappa Pillai,

Rs.2,000/- from R.Subrahmanian, Rs.2,000/- from one S.P.Ajithkumar

and Rs.2,000/- from Devarajan. The tenders received by the Receiver

were opened by her in the presence of most of the tenderers including

the 1st respondent and noticing that the highest tender was Rs.3,200/- ,

what the Receiver did was to fix the rent of the shop room as Rs.3,205/-.

The 1st respondent was not ready either to accept the rent fixed by the

Receiver. He was not prepared to offer anything more than what was

already offered by him i.e. Rs.500/- per mensum. The Receiver under

the above circumstances decided to let out the shop room to

Sri.Ajithkumar M.S., who offered Rs.3,200/- and filed Ext.P1 report

seeking ratification of the Court. Under the impugned order Ext.P2, the

learned Subordinate Judge has taken the view that the Receiver has to

hand over the possession of the schedule premises to the 1st

WPC No.12224 of 2004
3

respondent and also held that the Receiver was not justified in handing

over the schedule property to Sri.Ajithkumar and accordingly declined to

ratify the Receiver’s act in handing over the building to Sri.Ajithkumar.

Rejecting Ext.P1 report submitted by the Receiver, the court below

accepted the offer made on behalf of the 1st respondent at the Bar that

he is ready to pay Rs.1,000/- by way of monthly rent and directed the

Receiver under the impugned order to hand over the building to the 1st

respondent on monthly payment of Rs.1,000/-.

2. Smt.Bindu Sreekumar, learned counsel for the petitioner and

the learned counsel for the 1st respondent addressed me extensively.

Smt.Bindu Sreekumar would submit that the impugned order has been

made in dereliction of the earlier order in EA 263/02 which has attained

finality. Under EA No.263 of 2002 the Receiver was permitted to let out

the shop room to the 1st respondent on condition that the 1st respondent

shall pay the rent which is fixed by the Receiver. In the instant case the

Receiver fixed rent not in any arbitrary manner. Publication of notice

inviting offers showing the agreeable rent by the Receiver was an

earnest endeavour to realise the best rent in the market. The building is

situated in the heart of the Chalai market in Thiruvanathapuram city and

going by the prevailing rent rates the building should fetch at least

Rs.3,500/-. As Receiver is appointed by the Insolvency Court for

WPC No.12224 of 2004
4

administering the estate for the benefit of all the creditors of the firm in

question, it is petitioner’s duty to ensure that the estate generates

maximum profit so that the creditors at whose instance the Insolvency

Court appointed her as Receiver will be benefited. Though the highest

offer was made by Sri.Ajithkumar, the petitioner was willing to let out the

building to the 1st respondent who offered only Rs.500/- provided the 1st

respondent pays at least Rs.5 more than the higher offer. Smt.Bindu

Sreekumar, learned counsel for the respondent would place before me

copy of the common order in CRP Nos.273 and 178 of 2000 pursuant

to which only the Receiver was able to take possession of the building.

She also placed before me the full text of the order in EA No.263 of

2002.

3. Even though all the submissions of Smt.Bindu Sreekumar were

resisted by the learned counsel for the 1st respondent, who submitted

that the 1st respondent was a statutory tenant already in possession of

the building, at the time when he was dispossessed by the Receiver is

entitled to be put back in possession of the building on paying the

agreed rent which is only Rs.500/-. The Receiver has to be directed to

hand over possession of the building to the 1st respondent from whom

the Receiver had taken possession on the original rent of Rs.500/- and

thereafter the Receiver can move the appropriate court for fixation of fair

WPC No.12224 of 2004
5

rent. Once fair rent is fixed, the 1st respondent will be prepared to pay

fair rent.

4. Having regard to the rival submissions made at the Bar and the

materials which have been placed before me by the learned counsel for

the petitioner and also those produced along with the Writ Petition, I am

of the view that the learned Subordinate Judge was bound by her own

order in EA No.263 of 2002 which was issued taking note of the order in

CRPs. It is true that the 1st respondent is entitled to get back

possession of the building. For such entitlement, the 1st respondent has

liability to pay the rent fixed by the Receiver. Here the Receiver has

fixed Rs.3,205/- as the rent. The 1st respondent is not ready to pay that

rent. If the 1st respondent is prepared to pay the rent fixed by the

Receiver, he will become entitled to be put in possession of the building.

The fixation of Rs.1,000/-as the rent payable by the 1st respondent, by

the court below, was not proper. Pursuant to an order passed by me on

14.06.07, it was reported by the counsel for the petitioner that on

16.09.02 when the tenders were opened by the Receiver and

Sri.Ajithkumar M.S, the highest offerer was also physically present. This

means that his offer was a genuine offer. Even otherwise I do not find

any reason to disbelieve what has been reported by the Receiver in

Ext.P1. The building, it should be remembered is in Chalai Bazar and

WPC No.12224 of 2004
6

many of the offers received were around Rs.2,000/- per mensum as

against the sum of Rs.500/- offered by the 1st respondent.

5. The result of the above discussion is that the Writ Petition will

stand allowed. Ext.P2 is set aside. It is held that the 1st respondent will

become entitled for the building only if he is willing to pay a sum of

Rs.3,201/- as rent. (i.e., Rs.1/- higher than the highest offer received by

the Receiver). The court below is directed to facilitate handing over of

the building to the 1st respondent subject to his right to have a fair rent

in accordance with law provided he expresses his willingness to pay

Rs.3,201/- as monthly rent in writing before the court below within 30

days from today. If the court below finds any technical difficulty in the

matter of issuing directions to the Receiver, it is open to the 1st

respondent to seek appropriate remedies from the Insolvency Court in

the light of the findings contained herein.

The Writ Petition is allowed as above. No costs.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No.12224 of 2004
7