High Court Kerala High Court

Libin vs Jayaprakash on 4 November, 2010

Kerala High Court
Libin vs Jayaprakash on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 571 of 2010(O)


1. LIBIN, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. JAYAPRAKASH, S/O.KUNJALIKKATTIL VEETTIL
                       ...       Respondent

2. PRASEEDA, D/O.KUNJALIKKATTIL VEETTIL

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/11/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                             O.P.(C) No.571 of 2010
                           --------------------------------------
                    Dated this the 4th day of November, 2010.

                                     JUDGMENT

Petitioner is defendant No.1 in O.S.No. 1490 of 2010 of the court of

learned Munsiff, Irinjalakuda. On an alleged breach of contract to marry,

respondents have sued petitioner for recovery of damages and alleging that

petitioner, to delay and avoid the process of court or delay execution of the

decree that may be passed against him is attempting to go abroad, respondents

filed I.A.No.4170 of 2010 to direct petitioner to either deposit Rupees one lakh or

furnish security for the plaint claim and on its failure to arrest and detain him in

civil prison. Petitioner appeared through counsel and filed objection. While

denying the allegation of breach of agreement, he contended that he has no

intention to go abroad. He also denied the allegations against him in Ext.P2,

application. Learned Munsiff has passed Ext.P4, order issuing warrant of arrest

against petitioner to bring him before court and to show cause why he shall not

furnish security for his appearance in court. That order is under challenge.

Learned counsel states that petitioner is prepared to appear before court through

counsel and show cause as directed in Ext.P4, order.

2. The purport of warrant contemplated under Rule 1 of Order 38 of

the Code of Civil Procedure is to bring the defendant before court to answer the

notice as to why he shall not furnish security for his appearance. Now that

OP(C) No.571/2010

2

petitioner has offered to appear before court through counsel and show cause

why he shall not furnish security, I am persuaded to think that petitioner could be

permitted to do so rather than he being arrested and produced before the court.

Resultantly this petition is disposed of in the following lines:

i. Order to issue warrant of arrest against petitioner will stand

in abeyance.

ii. In the meantime, petitioner shall appear in the court below

through counsel and show cause why he shall not furnish security as directed in

Ext.P4, order. He shall do so within a week from this day. In case of failure, order

for issue of warrant of arrest will stand revive.

THOMAS P.JOSEPH,
Judge.

cks