High Court Kerala High Court

Judy ‘D’Silva vs The Wayanad District … on 21 January, 2011

Kerala High Court
Judy ‘D’Silva vs The Wayanad District … on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 295 of 2011(O)


1. JUDY 'D'SILVA, S/O. LATE JOSEPH 'D'SILVA
                      ...  Petitioner

                        Vs



1. THE WAYANAD DISTRICT CO-OPERATIVE BANK
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

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

 Dated :21/01/2011

 O R D E R
                K.T.SANKARAN, J.
          ------------------------------
               O.P(C).No.295 OF 2011
          ------------------------------
                      st
     Dated this the 21   day of January, 2011




                     JUDGMENT

The petitioner, the judgment debtor in ARC

No.139 of 2002 on the file of the Court of the

District Judge of Wayanad, challenges the order

passed by the learned District Judge holding that

it has jurisdiction to entertain the Execution

Petition. The Award in ARC No.139 of 2002 was

passed by the arbitrator, namely, the Joint

Registrar(General) of Co-operative Societies under

Section 70 of the Kerala Co-operative Societies

Act. By the award, the petitioner is liable to pay

a sum of Rs.8,01,608/- to the respondent. E.P.No.30

of 2009 was filed by the respondent before the

District Court to execute the award.

2. The petitioner/judgment debtor filed an

objection stating that the District Court has no

jurisdiction. However, when the Execution Petition

O.P(C).No.295 OF 2011 2

came up for hearing, the judgment debtor submitted

that he is ready to pay the decree debt in

instalments. The Executing Court granted instalment

facility to the petitioner permitting him to pay

the decree debt in instalments of Rs.50,000/- per

month. The judgment debtor did not pay any of the

instalments. After three months of default, on

6.11.2010, the judgment debtor submitted that he

would pay the amount on 10.11.2010. The E.P. was

posted to that date. However, the judgment debtor

did not pay any amount. The Executing Court ordered

to issue notice under Rule 37 of Order 21 of the

Code of Civil Procedure. At that juncture, the

judgment debtor filed OP No.833 of 2010 before this

court pointing out the grievance that the learned

District Judge did not consider the question of

lack of jurisdiction raised by him. OP No.833 of

2010 was disposed of directing the learned District

Judge to consider the objection regarding

jurisdiction.

O.P(C).No.295 OF 2011 3

3.The learned District Judge repelled the

contention raised by the petitioner, relying on the

decision in Bishop Dr.Mathews Mar Savarios v.

Thankachan[(2001(1) KLT 932)]. In 2001(1) KLT 932,

the learned Single Judge of this court held as

follows:

“From the above rulings it is clear
that in spite of the fact that the
Munsiff’s Court and the Subordinate
Judge’s Court will have the jurisdiction
to entertain and try a suit or dispute of
civil nature subject to pecuniary and
territorial jurisdiction,the District
Court being the principal Court of
original jurisdiction has got jurisdiction
to entertain and try itself or make it
over to a subordinate court having
competent pecuniary jurisdiction even if
it is lacking in territorial jurisdiction.

          xxx    xxx    xxx   xxx
          xxx    xxxx    xxxx    xxxx   xxxx xx

Merely because of the fact that the
ordinary procedure of filing suits before
the lowest court of competent jurisdiction
is not followed, it cannot be contended
that the institution of the suit before
the District Court in this case is
illegal. Therefore, the contention raised
by the petitioner that the above suit
filed before the District Court, Ernakulam
is not maintainable for want of
jurisdiction and therefore, the I
Addl.District Court, Ernakulam to which
the suit is made over by the District
Judge also has no jurisdiction to
entertain and try the suit and therefore,

O.P(C).No.295 OF 2011 4

the order passed by the lower court
appointing a receiver pending disposal of
the suit is illegal and unsustainable, is
of no force.”

4. The learned counsel for the petitioner

submitted that in all similar cases, Execution

Petitions are filed either before the Munsiff’s

Court or before the Subordinate Judge’s Court

depending upon the valuation of the proceedings.

It is submitted that in this case, probably under

the erroneous impression that it is an award passed

under the Arbitration and Conciliation Act, the

Execution Petition was filed before the District

Court.

5. Whatever may be the reason for filing the

Execution Petition before the District Court, it

cannot be held that the District Court lacks

jurisdiction to entertain the Execution Petition,

in the light of the principles laid down in 2001(1)

KLT 932. The Execution Petition was filed in 2009.

O.P(C).No.295 OF 2011 5

On receipt of notice under Rule 22 of Order 21 of

the Code of Civil Procedure, the petitioner

appeared and prayed for instalment facility. The

court granted that request. However, the

petitioner did not pay any amount. Thereafter, he

filed the Original Petition before this court

challenging the proceedings before the Executing

Court. The petitioner got all the benefits from

the Executing Court and when it came to the fag end

of the proceedings, he raised the contention which

was apparently abandoned by him. The order passed

by the learned District Court does not suffer from

any illegality or error of jurisdiction. No

grounds are made out for invoking the jurisdiction

under Article 227 of the Constitution of India.

The Original Petition is, accordingly,

dismissed.

K.T.SANKARAN,
JUDGE.

cms