High Court Madras High Court

K.Vijayan vs K.G.Kuppusamy on 10 July, 2006

Madras High Court
K.Vijayan vs K.G.Kuppusamy on 10 July, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 10/07/2006 

Coram 

The Hon'ble Mr.JUSTICE S.RAJESWARAN       

C.R.P. NPD No.644 of 2003  

K.Vijayan                      .. Petitioner

-Vs-

1.K.G.Kuppusamy   
2.R.V.Mohanasundaram   
3.G.Thanigachalam  
4.Sambasivam  
                                .. Respondents


        Revision Petition filed against the order dated 10.3.2003,  passed  in
E.P.No.29/2001  in  O.S.No.342/1999, on the file of the Sub Judge, Gudiyatham,
Vellore District.

!For Petitioner         :  Mr.T.Karunakaran
^For Respondents        :  Mr.N.Venkatesh Vivekanandan,
                        For Mr.G.R.Swaminathan.

:ORDER  

This revision petition has been filed against the order dated 10.3.2
003 passed by the Sub-Judge, Gudiyatham, Vellore District in E.P.No.2 9/2001
in O.S.No.342/1999.

2. The 3rd respondent in E.P.No.29/2001 is the revision petitioner
before this court. The 1st respondent herein is the plaintiff in O.
S.No.342/1999 on the file of the Sub Judge, Gudiyatham for recovery of money.
The suit was decreed on 4.2.2000 and the decree holder filed E.P.No.29/2001
praying to issue notice to the defendants in the suit under Order 21 Rule 37
of C.P.C. to realise the decree amount and in case of default to issue arrest
warrant under Order 21 Rule 38 of C.P.C. and to commit them to civil prison
to realise the decree amount. An affidavit was filed by the decree holder in
E.P.No.29/2001 in support of the Execution Petition. It is stated by him that
in I.A.No.533/1997 an order of Attachment Before Judgment was obtained by him
and in spite of that the property was sold by the revision petitioner who is
working as Manager in Petrol Bunk at Gudiyatham, earning a sum of Rs.6,000/-
per month.

3.A counter affidavit was filed by the revision petitioner in E.P.
No.29/2001 stating that he is only a cooly and has no means to pay the debt.
The execution court by order dated 10.3.2003 allowed E.P.No.29 /2001 ordering
arrest of the revision petitioner and to produce him before the court on or
before 11.4.2003. Aggrieved by the order of arrest dated 10.3.2003, the above
revision petition has been filed.

4.Heard the learned counsel for the revision petitioner and the
learned counsel for the respondents.

5.After going through the records and hearing the arguments of the
learned counsel for the petitioner, I am of the opinion that the execution
court has not followed the correct procedure contemplated under Order 21 Rule
40(1) of C.P.C. before ordering arrest of the revision petitioner.

6. For better appreciation, Order 21, Rule 40(1) of C.P.C. is
extracted below:-

“40. Proceedings on appearance of judgment-debtor in obedience to notice or
after arrest:- (1) When a judgment-debtor appears before the Court in
obedience to a notice issued under Rule 37, or is brought before the court
after being arrested in execution of a decree for the payment of money the
Court shall proceed to hear the decree-holder and take all such evidence as
may be produced by him in support of his application for execution and shall
then give the judgment-debtor an opportunity of showing cause why he should
not be committed to the civil prison.”

This provision shows that the decree holder should produce evidence as to the
means of judgment debtor and thereafter it would be essential for the court to
give the judgment- debtor an opportunity of showing cause as to why he should
not be committed to civil prison.

7. Sec.51 (c) of C.P.C. also deals with the powers of the execution
court to enforce the execution by arrest/detention in prison. The proviso
contained in Sec.51 of C.P.C. states that where the decree is for payment of
money, execution by detention in prison shall not be ordered unless, after
giving the judgment debtor an opportunity of showing cause why he should not
be committed to prison. The courts also should satisfy itself that the
judgment debtor with the object or effect of obstructing or delaying the
execution of the decree is likely to abscond or dishonestly transferred any of
his properties pending suit or committed any other act of bad faith in
relation to his properties. The court should also satisfy itself that the
judgment debtor has a means to pay the amount of the decree and he refuses or
neglects to pay the same. Only subject to all the conditions contained in
Sec.51 and Order 21, Rule 40(1) of C.P.C., the judgment debtor can be
committed to civil prison.

9.But in this case no enquiry has been conducted by the trial court
about the sale of the property of the judgment debtor even though the same was
Attached Before Judgment and decreed in I.A.No.533/97, as specifically stated
by the decree holder in his affidavit. Even with regard to the capacity or
means of the judgment debtor is concerned, the executing court has only drawn
adverse inference as the judgment debtor did not enter the witness box to deny
the averment of the decree holder. It is also not shown whether any
opportunity was given to the judgment debtor to show cause as to why he should
not be committed to civil prison as contemplated under Order 21 Rule 40(1) of
C.P.C.

9. Therefore, the mandatory provisions contained in C.P.C. are not
complied with by the execution court. It is just and necessary to set aside
the order of execution court dated 10.3.2003 and the same has to be remanded
to the execution court for deciding the Execution Petition No.29/2001 afresh
by following the mandatory provisions enumerated under Order 21 Rule 40(1) of
C.P.C. and Sec.51 of C.P.C. The execution court is specifically directed to
conduct a detailed enquiry of the sale of the properties of the revision
petitioner herein, whether there was any order of Attachment Before Judgment
in I.A.No.533/97 and to give a second opportunity of showing cause as to why
the revision petitioner should not be committed to civil prison if the
execution court comes to a conclusion on the basis of evidence that the
revision petitioner has means to satisfy the decree and he has also
transferred the property when O.S.No.342/99 was pending on the file of the
Sub-Judge, Gudiyatham.

11.Thus the Civil Revision Petition is allowed and the matter is
remanded to execution court for fresh disposal in the light of the above
direction. No costs. C.M.P.No.6802/2003 is closed.

sks

To

The Sub-Judge,
Sub court,
Gudiyatham.