High Court Kerala High Court

C.Sasikumar vs Kumar Chitty Fund on 15 July, 2009

Kerala High Court
C.Sasikumar vs Kumar Chitty Fund on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 362 of 2004()


1. C.SASIKUMAR, PALAMUTTATHU VEEDU,
                      ...  Petitioner
2. P.KUNJAKRISHNA PILLAI, THENGAYYATHU
3. C.R.RAJASEKHARAN PILLAI, THENGAYATHU
4. N.ARAVINDAKASHAN PILLAI, GIRIJALAYAM,

                        Vs



1. KUMAR CHITTY FUND, REP. BY ITS
                       ...       Respondent

2. R.CHANDRASEKHARA PILLAI, PALAMUTTATHU

3. G.CHELLAMMA AMMA, PALAMUTTATHU VEEDU,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.T.MADHU

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :15/07/2009

 O R D E R
               M.L. JOSEPH FRANCIS, J.
               - - - - - - - - - - - - - - - - - - - - - -
                 C.R.P.No. 362 of 2004
               - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 15th day of July, 2009

                            O R D E R

This revision petition is filed by the judgment

debtors 1, 4, 5 and 6 in E.P.No. 122 of 1994 in O.S.No. 11

of 1991 on the file of the Sub Court, Kottarakkara, against

the order in that E.P. dated 19.3.2004. Respondents 1 to 3

herein are the decree holder and judgment debtors 2 and 3.

2. The facts of the case are briefly as follows. The

first respondent decree holder obtained an ex parte decree

against the judgment debtors for realisation of an amount

of Rs.1,35,180/- with interest. The judgment debtors

contended in the execution proceedings that the decree

passed in the kuri transaction is null and void and is

unexecutable. When the court below refused to consider

that contention, the revision petitioner herein filed

C.R.P.No. 613 of 2002 before this Court, which is now

C.R.P.No. 362 of 2004

2

pending. As the Execution Court rejected the application

filed by the first respondent/decree holder for arresting the

judgment debtors, the decree holder filed C.R.P.No. 105

of 2002 before this Court, which was allowed and the

matter was remanded to the Execution Court.

3. The Execution Court, as per order in E.P. 122 of

1994 dated 19.3.2004 found that the judgment debtors 1,

4, 5 and 6 have means to pay the decree debt and issued

warrant against them. Against that order the judgment

debtors 1, 4, 5 and 6 filed this revision petition.

4. Heard the learned counsel for the petitioners and

the learned counsel for the first respondent.

5. As per the order in E.P. 122 of 1994 in O.S.No. 11

of 1991 on the file of the Sub Court, Kottarakkara dated

16.10.2001, the execution court found that the judgment

debtors 1, 4, 5 and 6 are not liable to be arrested, as the

decree holder failed to prove their means and the prayer for

C.R.P.No. 362 of 2004

3

arrest and detention of the judgment debtors is rejected.

Against that order, the decree holder filed C.R.P.No. 105 of

2002 before this Court. This Court, as per order dated

3.6.2003, set aside that order and the case was remanded back

to the lower court for fresh consideration after giving the

parties opportunity to adduce evidence. After the remand, no

further evidence was adduced from both sides.

6. The lower court, as per order in E.P. 122 of 1994

dated 19.3.2004, found that the judgment debtors 1,4, 5

and 6 have means and they are wilfully defaulting in

discharging the decree debt and warrant was ordered

against them.

7. Section 51 of the C.P.C. lays down the modes of

execution of a decree. Proviso to Section 51 lays down

that where the decree is for payment of money, execution

by detention in the prison shall not be ordered unless the

court is satisfied that the judgment debtor has or has had

C.R.P.No. 362 of 2004

4

since the date of the decree the means to pay the amount

of decree or some substantial part thereof and refused or

neglected or has refused or neglected to pay the same.

The learned counsel for the revision petitioners submits

that the revision petitioners have retired from government

service and that they have no means to pay the decree debt

and there is no wilful laches or negligence on their part to

pay the decree debt. An ex parte decree was passed in

1994 and after the passing of the decree no amount was

paid by the judgment debtors. It is true that the judgment

debtors have retired from government service. But they

were in government service at the time of passing of the

decree and therefore it can be inferred that they

purposefully avoided the payment.

8. As already mentioned, under proviso (b) to

Section 51 C.P.C., if the judgment debtor has or has had

since the date of the decree means to pay the amount of

C.R.P.No. 362 of 2004

5

decree or some substantial part thereof, and refused or

neglected or has refused or neglected to pay the same,

arrest and detention is permissible. The decree holder has

given evidence as PW1 that the judgment debtors are

government servants and are drawing good salaries and

they are possessing landed properties and getting

substantial income from that property. No contra

evidence had been adduced on the side of them to show

that they have no means.

8. Therefore, the learned Sub Judge is fully justified

in finding that the judgment debtors have sufficient means

and they wilfully defaulted in discharging the decree debt

and the personal execution sought for by detention in

civil prison is allowed. Therefore, this revision petition is

liable to be dismissed, as it is without any merit.

C.R.P.No. 362 of 2004

6

10. This revision petition is accordingly dismissed.

The Execution Court can proceed with the execution in

accordance with law.

(M.L. JOSEPH FRANCIS)
Judge
tm