High Court Kerala High Court

K.Sivadasan vs Indian Bank on 10 December, 2010

Kerala High Court
K.Sivadasan vs Indian Bank on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1020 of 2010(O)


1. K.SIVADASAN,
                      ...  Petitioner

                        Vs



1. INDIAN BANK,REPRESENTED BY BRANCH
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/12/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                     O.P(C).No.1020 of 2010

                  ---------------------------------------

             Dated this 10th day of December, 2010

                            JUDGMENT

Plaintiff in O.S.No.134 of 2010 of the court of learned

Additional Munsiff, Palakkd is the petitioner before me

challenging Ext.P7, order as confirmed by the learned District

Judge in Ext.P8, judgment. Petitioner sued for a declaration of

non liability for the suit property, prohibitory injunction to

restrain respondent from initiating coercive steps to recover

amount from the suit property and for a mandatory injunction to

direct the respondent to return all signed, blank papers to the

petitioner. Case is that petitioner had been one of the guarantors

to the respondent for a loan availed by the principal debtor

according to the petitioner, to the tune of `.4,00,000/- on the

security of equitable mortgage of the suit property created by

delivery of certified copy of title deeds of petitioner. It is the

case of petitioner that on principal debtor paying off the entire

amount due, respondent returned the documents to the petitioner

thereby discharging equitable mortgage over the property. While

so, petitioner received Ext.P1, notice threatening legal action in

case the amount allegedly due to the respondent is not paid.

O.P(C).No.1020 of 2010
: 2 :

That notice was replied by Ext.P2. Apprehending action

petitioner filed the suit as above stated and I.A.No.390 of 2010

for an order of temporary injunction to restrain respondent from

taking any action against the suit property “in the guise of

enforcing the mortgage” till the disposal of the suit. That

application was opposed by respondent contending that liability

of principal debtor is continuing and hence that of the guarantors

including the petitioner still existed, principal debtor availed a

loan of `.11,25,000/- for which petitioner was one of the

guarantors and as security for repayment of the said amount

petitioner created equitable mortgage over the suit property. It

is also the contention of respondent that the manager of the

branch concerned in collusion with petitioner and the principal

debtor returned the documents. According to the respondent, it

is entitled to initiate action for realisation of the amount due by

proceeding against the property as well. Respondent also

challenged jurisdiction of the civil court to entertain the suit.

Learned Munsiff found that remedy of petitioner is to prove

redemption of mortgage as claimed by him before the Debt

Recovery Tribunal, Ernakulam (for short, “the DRT”) before

which respondent has initiated action by filing O.A.No.277 of

O.P(C).No.1020 of 2010
: 3 :

2010. Learned Munsiff also observed that jurisdiction of the civil

court is ousted. The application for injunction was dismissed.

Petitioner challenged that order in appeal. Learned District

Judge prima facie found that liability of petitioner still subsisted

and confirmed dismissal of I.A.No.390 of 2010. Hence this

original petition. Learned counsel for petitioner contends that

the very fact that petitioner is admittedly in custody of the

documents which were handed over to the respondent for

creation of equitable mortgage itself indicated that the mortgage

was discharged. In that view of the matter court below was not

correct in refusing injunction. Appellate court has decided the

caseon merit at the interlocutory stage and almost non suited the

petition. Respondent contended that remedy of petitioner is only

to defend O.A.No.277 of 2010 pending in the DRT where it is

open to the petitioner to raise all his contention.

2. It is seen from Ext.P8, judgment that learned District

Judge has gone into the merit of the case and decided question of

liability of petitioner. I am persuaded to think, learned District

Judge need not have gone to that extent at this stage. Hence that

finding of learned District Judge has to be set aside and I do so.

O.P(C).No.1020 of 2010
: 4 :

3. Then the next question is whether petitioner is

entitled to get injunction as prayed for. Respondent is entitled to

initiate legal action for the amount it claims to be due to it from

the principal debtor and consequently, petitioner as a guarantor.

There can be no injunction against institution or perusing any

proceeding in a court subordinate to that from which injunction is

sought. The DRT is not a forum which is subordinate to the

court of Munsiff. Even otherwise respondent is entitled to initiate

legal action and the proper course open to the petitioner is to

answer such action. Learned Munsiff has taken that view which I

do not find reason to disagree with. Question whether petitioner

is still liable to the respondent is a matter which is now pending

consideration before the DRT in O.A.No.277 of 2010 where is it

open to the petitioner to raise all his contention as are available

to him. But, I do not find reason to interfere with the order of

learned Munsiff refusing to grant injunction.

Resultantly with the above observations this petition s

dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-