High Court Kerala High Court

Achamma Jose vs The Keerthi Finance on 18 February, 2010

Kerala High Court
Achamma Jose vs The Keerthi Finance on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15896 of 2008(P)


1. ACHAMMA JOSE, W/O. JOSE,
                      ...  Petitioner

                        Vs



1. THE KEERTHI FINANCE,
                       ...       Respondent

2. SUNNY UKKEN, S/O. UKKEN VARGHESE,

3. ANTONY KATTUKARAN,

4. SHERLY JOSE, D/O. MANIYAKU JOSE,

5. THOMAS CHERUVATHUR,

6. KUNJUVAREED,

7. SUBHADRA BALAN, W/O. BALAN,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :18/02/2010

 O R D E R
                      S.S.SATHEESACHANDRAN, J
                      -------------------------------------
                       W.P.C No.15896 OF 2008
                        --------------------------------
               Dated this the 18th day of February 2010

                                JUDGMENT

Petitioner is the plaintiff in O.S No.2855 of 2004 on the

file of the 3rd Additional Munsiff Court, Thrissur. The above suit is

one for dissolution of a partnership firm, the 1st defendant in the

suit. Petitioner and Respondents 2 to 7 are the partners of the firm,

the 1st respondent. Alleging mismanagement and misappropriation

of the assets of the firm by the respondents 2 to 7, the suit was laid

by the petitioner/plaintiff seeking its dissolution and settlement of

accounts. The respondents resisted the suit claim by filing a written

statement. An application for appointment of a receiver over the 1st

respondent was applied for by the plaintiff to which also

respondents 2 to 7/defendants filed objections. An advocate

commissioner appointed by the court after conducting local

inspection filed a report. The learned Munsiff after hearing both

sides, declined the request of the petitioner for appointing a

receiver to take over the assets and to manage the firm. Appeal

preferred by the plaintiff challenging the order of the learned

Munsiff was also turned down by the District Judge. Propriety and

correctness of the judgment passed by the District Judge confirming

the order dismissing the application for appointment of a receiver is

challenged in the writ petition invoking the supervisory jurisdiction

W.P.C No.15896 OF 2008 Page numbers

vested with this court under Article 227 of the Constitution of India. .

2. I heard the counsel on both sides. Learned counsel

for the petitioner inviting my attention to Ext.C1 report filed by the

advocate commissioner contended that when the commissioner

visited the business concern of the 1st respondent firm, not only the

records were not made available to the commissioner, but, one of

the defendants with the account books had made himself scarce

fleeing away from the scene. The circumstance is sufficient,

according to the counsel, to indicate that the case canvassed by the

petitioner that the assets and funds of the 1st respondent are

misappropriated and mismanaged by the defendants, the other

partners, and this is a fit case where it is just and convenient to

appoint a receiver. On the other hand, the learned counsel for the

respondents submitted that both the courts after meticulously

considering the facts and circumstances presented with reference to

the pleadings of the parties, and materials produced, have rightly

and correctly concluded that no appointment of receiver over the

assets of the firm is warranted in the case. So much so, the learned

counsel for the respondents submitted that interference with the

orders of the inferior courts declining the request of the plaintiff for

appointing a receiver may not be made in exercise of the writ

jurisdiction of this court.

W.P.C No.15896 OF 2008 Page numbers

3. Perusing Ext.P2 order passed by the learned Munsiff

and Ext.P3 judgment passed by the learned District Judge in appeal,

I find that both courts have concurrently came to the conclusion

that this is not a fit case where it is just and convenient to appoint a

receiver as canvassed by the plaintiff. It is also seen that the suit

instituted in 2004 is almost ripe for trial. When that be the case,

only on the statement made in the commission report even

assuming that there was some misconduct on the part of one of the

partners at the time the commissioner conducted the local

inspection, I find it is not proper and appropriate to interfere with

the management of the firm by appointing a receiver. It is open to

the petitioner to move for appointment of a receiver in case a

preliminary decree is granted declaring the dissolution of the firm

and directing settlement of accounts between the partners and

provided cause thereof is established at that stage. The impugned

order will not stand in the way of the plaintiff in applying for

appointment of a receiver subject to what is stated above. Subject

to the above observation, the writ petition is closed directing the

court below to dispose the suit as expeditiously as possible

untrammelled by any of the observations made in its Ext.P2 order or

Ext.P3 judgment rendered by the learned District Judge in the

appeal. Sd/-

S.S.SATHEESACHANDRAN
vdv //TRUE COPY// JUDGE