High Court Kerala High Court

Ajayakumar vs Mammykutty on 20 June, 2008

Kerala High Court
Ajayakumar vs Mammykutty on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1481 of 2003()


1. AJAYAKUMAR, S/O. SREEDHARAN,
                      ...  Petitioner

                        Vs



1. MAMMYKUTTY, S/O. VYYATTUKAVIL MUHAMMED,
                       ...       Respondent

2. SURYA AYURVEDIC PRODUCTS,

3. K.S. KOCHUMON, S/O. K.K. SANGU,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/06/2008

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.

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

                         C.R.P.No.1481 of 2003

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

                      Dated this the 20th June, 2008.

                                O R D E R

Second defendant in O.S.No.383 of 1993, on the file of

the Sub Court, Irinjalakuda, is the petitioner. First respondent is the

plaintiff. Petitioner and 3rd respondent were admittedly partners of the

second respondent/first defendant, Surya Ayurvedic Products. It is

also the admitted case that first respondent supplied bottles to the

second respondent and towards the value of the bottles, amount

claimed in the plaint were due. It is for realisation of that amount, first

respondent instituted the suit. Appellant admitted the liability, but

contended that subsequent to the transaction with first respondent,

the partnership was dissolved and third respondent has taken the

entire liability, and, therefore, petitioner is not liable. He has also

contended that even if petitioner is also liable, first respondent is

entitled to realise the claim from the petitioner only after exhausting

the remedy against third respondent. Learned Sub Judge, on the

evidence, granted a decree against all the defendants, without

accepting the case of petitioner that because of the dissolution of the

CRP.No.1481/2003

2

partnership, he is not liable or that he can be proceeded only after

exhausting the remedy against third respondent. Petitioner challenged

the judgment before the District Court, Thrissur, in A.S.No.405/1999.

The learned District Judge heard the appeal along with appeal filed by

respondents 2 and 3 (A.S.No.383/1999). By a common judgment, he

dismissed all the appeals, confirming the decree granted by the trial

court. It is challenged in this petition filed under Section 115 of the

Code of Civil Procedure.

2. The learned counsel appearing for petitioner was

heard.

3. The argument of the learned counsel is that courts

below did not properly consider the contentions of the petitioner. It

was argued that third respondent having taken over the entire assets

and liabilities of the second respondent firm, and as the partnership

firm stood dissolved on 1.4.1993, petitioner is not liable, and in any

case, petitioner can be proceeded only after exhausting the remedy

against third respondent.

CRP.No.1481/2003

3

On hearing the learned counsel, I do not find any

illegality of irregularity in the impugned judgments warranting

interference in exercise of the revisional powers of this Court.

Section 25 of the Partnership Act provides that, every partner is liable,

jointly with all other partners and also severally, for the acts of the

firm done while he is a partner. Admittedly, the transaction

whereunder amount is due to first respondent/plaintiff was much prior

to the date of dissolution of the firm as claimed by the petitioner. As

provided under Section 25 of the Partnership Act, petitioner is liable

for the liability just like the third respondent. Though learned counsel

appearing for petitioner relied on Section 45 of the Partnership Act, as

rightly pointed out by the District Judge, Section 45 of the Partnership

Act has no application, with regard to the liability incurred by the firm

prior to the dissolution of the firm. In such circumstances, revision

petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.