High Court Kerala High Court

C.Sajeev vs R.Priya on 15 September, 2010

Kerala High Court
C.Sajeev vs R.Priya on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 429 of 2010(S)


1. C.SAJEEV, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. R.PRIYA, (AGE AND FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :DR.K.P.SATHEESAN

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :15/09/2010

 O R D E R
                    P.R. RAMACHANDRA MENON J.
                       ~~~~~~~~~~~~~~~~~~~~~~~
                       COC Nos. 429 & 603 of 2010
                       ~~~~~~~~~~~~~~~~~~~~~~~
               Dated, this the 15th day of September, 2010

                               JUDGMENT

Both these contempt matters are connected with very same

cause of action, in two separate writ petitions, one filed by the

respondent/contemnor (W.P (C) 13744 of 2007) and the other, filed by the

State (W.P (C). 24482 of 2004)

2. The sale of the property, in the course or realization of the

amounts due to the Bank concerned, was sought to be set aside in the Writ

Petition filed by the respondent/contemnor on some or other grounds, while

some what similar prayer was raised from the part of the Government in

the other Writ Petition seeking to set aside the sale contending that, the

State was having ‘priority right’, than the rights and interest of the

concerned Bank, at whose instance the sale was effected. After detailed

hearing, the sale was set aside by this Court, passing a common verdict in

both the Writ Petitions on 13.07.2009, making specific observations with

regard to the course and events to be pursued, as agreed. The

undertaking and consensus arrived in between the respondent/contemnor

and the successful bidder of the property to satisfy a sum of Rs.1 Crore to

the latter was recorded. Similarly, the undertaking of the

COC Nos. 429 & 603 of 2010
2

contemnor/respondent that the entire liability to the Bank would be cleared,

besides the liability to be satisfied to the State, was also recorded. It was

further made clear that, till the liability to the successful bidder is cleared as

aforesaid, it will remain as the first charge, over the property in question.

3. The Contempt of Court Case number 603 of 2010 has been filed

by the bidder, stating that, all the three cheques issued by the

respondent/contemnor, in furtherance of the undertaking, were

dishonoured, for want of sufficient funds and that the act of the concerned

party clearly amounts to contempt of court, which is liable to be proceeded

under the relevant provisions of the Contempt of Courts Act.

4. Similarly, the contention in the other case, i.e. COC 429 of 2010

filed from the part of the State, is that, the undertaking given by

respondent/contemnor who had filed W.P. (C) 13744 of 2007, that the

liability to the State would be cleared, has not been honoured and hence is

liable to be proceeded against the contemnor under the relevant provisions

of the Contempt of Courts Act.

5. The contemnor has filed separate counter affidavits in both the

contempt matters.

6. It is brought to the notice of this Court that, in spite of the earnest

efforts of the respondent/contemnor, the proceedings to comply with the

directions in the verdict passed by this Court could not be completed as

COC Nos. 429 & 603 of 2010
3

intended, because of the subsequent developments. It is stated in the

counter affidavit filed in COC 429 of 2010 that, the respondent/contemnor,

as a measure of bonafides had cleared a portion of the liability, particularly

in respect of the period during which the estate was in her custody. The

contemnor has produced copies of the relevant records. In the

meanwhile, the State published a notification bearing No. EFL 10-750/2009

dated 25th January, 2010 in the Government of Kerala Gazette dated 16th

February, 2010, taking over the entire estate under the relevant provisions

of the Kerala Forest (Vesting and Management of Ecology Fragile Lands)

Act, 2003 and it is without any regard to the same that the above contempt

matter was filed at the instance of the State. The respondent/contemnor

has also contended in the counter affidavit filed in the connected COC 603

of 2010 that, the successful bidder has already proceeded against the

respondent/contemnor in respect of the dishonour of concerned cheques,

by filing appropriate proceedings in the concerned Magistrate’s Court,

alleging the offence under Section 138 of the Negotiable Instruments Act,

as borne by Annexures R1(a) to R(c). It is also stated that, by virtue of the

specific observations made by this Court in the judgment that, till the

liability to the successful bidder is cleared, it will remain as the ‘first charge’

over the property and in view of the subsequent developments, the

concerned party is at liberty to proceed against the property as well in

COC Nos. 429 & 603 of 2010
4

accordance with law.

7. Taking note of the subsequent turn of events after passing the

verdict as aforesaid, the entire property in respect of which the sale was

effected earlier, has been taken over by the Government by virtue the

above mentioned notification, this Court finds that, there is no wilful

disobedience on the part of the respondent/contemnor, so as to constitute

a contumacious act and to proceed against the respondent, invoking the

relevant provisions under the Contempt of Courts Act. In the said

circumstances, no further proceedings are required to be pursued. Both the

contempt matters are closed accordingly. It is made clear that, the

concerned parties are at liberty to pursue and proceed with appropriate

steps, so as to workout their remedies in accordance with law.

P. R. RAMACHANDRA MENON, JUDGE

kmd