High Court Kerala High Court

C.M.Paulose vs Yohannan on 4 September, 2007

Kerala High Court
C.M.Paulose vs Yohannan on 4 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 964 of 2004()


1. C.M.PAULOSE, S/O. MATHAI,
                      ...  Petitioner
2. PHILIP, S/O. PAULOSE, -DO-  -DO-.

                        Vs



1. YOHANNAN, S/O. VARKEY,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW SKARIA

                For Respondent  :SRI.PEEYUS A.KOTTAM

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/09/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.
                ..........................................................
                             C.R.P.No.964 OF 2004
                ...........................................................
                DATED THIS THE 4TH SEPTEMBER, 2007

                                      O R D E R

Judgment-debtors 2 and 3 against whom alone petition for

execution was filed by the respondent-decree-holder are aggrieved by

the order of the execution court by which it has been found that they

have violated the decree and appointed a commissioner for supervising

the restoration of the suit property as well as a kayyala thereon to

their original position at the cost of the petitioners. They are also

aggrieved by the direction of the execution court that they are liable to

be detained in civil prison for a period of three months for violation of

the decree.

2. Heard Sri.Mathew Skaria, learned counsel for the petitioners

and Sri.Peeyus A.Kottam, learned counsel for the respondent.

3. Sri.Mathew Skaria would submit that the finding of the

execution court that the petitioners are guilty of violation of the decree

for injunction is without any basis. The property in question belonged

to the 1st judgment-debtor and not to the petitioners. If at all anybody

violated the injunction decree, it is the 1st judgment-debtor who did so

and not the petitioners. The learned counsel submitted that the

petitioners are not seriously opposed to the kayyala and the suit

C.R.P.N0.964/04
-2-

property being restored to their original state. They are aggrieved by

the direction that such restoration shall be at their cost. Counsel

submitted that at any rate the direction that the petitioners be

arrested and detained in civil prison for a period of three months was

not justified.

4. The submission of Mr.Mathew Skaria were resisted by

Mr.Peeyus A.Kottam, counsel for the respondent.

5. Having considered the rival submissions addressed at the

Bar, I do not find much merit in the submission that it is the 1st

judgment-debtor who is presently in America who should be found

responsible for the alleged violation of the decree. The 1st judgment-

debtor is admittedly the son of the 1st petitioner. Obviously, it is the

1st petitioner who is in charge of the decree-schedule property on

behalf of the 1st judgment-debtor in his absence. It is the petitioners

alone who could have violated the decree and not the 1st judgment-

debtor who is away in America. The position is obvious that the

decree has been violated and the status quo ante which obtained in

respect of the suit property has been disturbed. I do not find any

warrant for setting aside the first four directions issued by the learned

Munsiff under the impugned order.

C.R.P.N0.964/04
-3-

6. At the same time, I feel that since the fifth direction pertains

to the personal liberty of the petitioners who are not the owners of the

property, the said direction requires reconsideration. I set aside the

fifth direction in the impugned order and direct the learned Munsiff to

pass fresh orders. The learned Munsiff will be justified in quantifying

and directing payment of any reasonable amount as compensation in

lieu of arrest. Fresh orders as directed above shall be passed by the

learned Munsiff at the earliest and at any rate within three months of

receiving copy of this order.

The C.R.P. is disposed of as above. No costs.

(PIUS C.KURIAKOSE, JUDGE)
tgl

C.R.P.N0.964/04
-4-

C.R.P.N0.964/04
-5-