High Court Kerala High Court

Shibu vs Akbar on 30 November, 2009

Kerala High Court
Shibu vs Akbar on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34347 of 2009(O)


1. SHIBU S/O.CHATHANGATTIL CHANDRAN
                      ...  Petitioner

                        Vs



1. AKBAR S/O KUNNTH ABDUL KAREEM,
                       ...       Respondent

2. MUHAMMADALI, S/O.ELLUPARAMBIL SAIDUKUNJI

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :30/11/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.34347 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 30th November, 2009

                                 JUDGMENT

The Writ Petition is filed seeking mainly the following reliefs:

1. To issue appropriate writ order or direction to number and dispose

of on merits Exhibit P7 petition filed by seeking production of the

Notarised copy of the agreement for sale in Crime No.998/2009 of

Magistrate Court at Irinjalakuda, by way of letter of request.

2. To issue appropriate writ order or direction to hear

I.A.No.3629/2009 only on receipt of the document called for as per

Exhibit P7 petition.

2. Petitioner is the plaintiff in O.S.No.334 of 2009 on the file of

the Sub Court, Tirur. Suit is for partition and separate possession,

and the respondents are the defendants in the suit. The case of the

plaintiff is that the plaint schedule property belonged to the 2nd

defendant and there was an agreement of sale for a consideration of

Rs.1.70 crores to sell the property to the plaintiff and the first

respondent. It is the further case of the petitioner that the entire sale

consideration was given to the second defendant on the date of

execution of the agreement of sale. However, later, the 2nd defendant

W.P.C.No.34347/09 – 2 –

executed a sham sale deed in respect of the property covered by the

agreement in favour of the first defendant with intend to defraud and

cheating. Pursuant to mediation, two cheques, one for Rs.25 lakhs

and another for Rs.1 lakh had been handed over to the petitioner by

the first defendant as part of the settlement arrived, but, later, the

settlement was not honoured, and the cheque, upon presentation,

was dishonoured. In respect of the cheating and fraud committed by

the defendants, petitioner had filed a complaint before the police and

a crime case registered thereof is under investigation. A notarised

copy of the agreement for sale seized by the police from the

petitioner during the investigation of the crime case has been

produced before the Magistrate Court, Irinjalakuda. In the above suit,

petitioner has applied for an interim injunction to restrain the

defendants from alienating the property. An ex parte order of

injunction had been granted by the court. Defendants, on

appearance, have filed objection to that application. Petitioner has

moved an application for sending a letter of request to the Magistrate

Court for collecting the notarised copy of the agreement for sale

which after seizure in the crime case referred to above had been

produced before that court by the police. P7 is copy of that

application. Obtaining of that notarised copy of agreement of sale

W.P.C.No.34347/09 – 3 –

from the Magistrate Court, sending a letter of request, is vital for a

disposal of the interlocutory application for injunction in the present

suit is the case canvassed, for which petitioner seeks issue of a

direction/order to the learned Sub Judge, Irinjalakuda to dispose P7

application expeditiously, and, then, to hear the interlocutory

application for injunction.

3. Having regard to the submissions made and taking note of

the facts and circumstances presented, I find no notice to the

respondents is necessary and it is dispensed with. On the basis of an

agreement of sale purported to have been executed by the first

respondent in respect of his immovable property, allegedly, in favour

of the petitioner and the first respondent, it is seen, the petitioner has

moved a suit for partition and separate possession. No suit for

specific performance of the contract of sale has been instituted to

enforce the agreement so far as seen from the allegations raised in

P1 copy of the plaint and the submissions made by the learned

counsel for the petitioner. Whatever that be, though the request

canvassed appear to be innocuous, it has to be pointed out that even

in a suit for specific performance of agreement of sale, an injunction

restraining the party who has agreed to sell the property to another is

normally permissible only on deposit of the balance sale consideration

W.P.C.No.34347/09 – 4 –

before court or satisfaction that the entire sale price has already

been paid. From the facts and circumstances presented and the

submissions made, it is seen, pursuant to the settlement, the

petitioner has received two cheques, one for Rs.25 lakhs and another

for Rs.1 lakh from the first respondent in relation to the transaction

covered by the agreement of sale. Whether such cheques had been

honoured or dishonoured and what is the consequence of receiving

such cheques with reference to the settlement purported to have

been arrived at, are all matters to be looked into in the trial of the

suit. The circumstances presented and the nature of the suit, seeking

the relief of partition and separate possession on the basis of an

agreement of sale, indicate that relief canvassed for issuing a

direction to the court below for disposal of P7 application directing

that court to consider the interlocutory application for injunction in

which an ex parte order had already been obtained by the petitioner

only after disposing P7, does not deserve any merit. Petitioner can

invite the attention of the court below to dispose P7 application and

seek appropriate relief. Writ Petition is closed.

srd                           S.S. SATHEESACHANDRAN, JUDGE

W.P.C.No.34347/09    - 5 -