High Court Kerala High Court

Chrisostom vs Federal Bank Ltd. on 2 July, 1992

Kerala High Court
Chrisostom vs Federal Bank Ltd. on 2 July, 1992
Equivalent citations: 1992 (65) FLR 695, (1993) ILLJ 422 Ker
Author: Balakrishnan
Bench: Balakrishnan


JUDGMENT

Balakrishnan, J.

1. The appellant is the second defendant in O.S. 85/92 on the file of the Prl.Sub Court, Kochi. The respondent bank filed suit against the appellant and two others for realisation of amount due under a loan transaction. The first defendant in the suit was the principal debtor. The appellant herein was a surety to that transaction. The appellant was working in a private company. He retired from service on March 31, 1992. The appellant was entitled to receive certain pensionary benefits including gratuity. A sum of Rs. 30,000/- was due to the appellant as gratuity from the employer. The respondent-bank filed I.A. 776/92 under Order 39, Rules 1 and 2 of the Code of Civil Procedure to restrain the appellant from receiving the retirement benefits from his employer. The appellant raised objection by contending that the pensionary benefits such as gratuity is not liable to be attached under Section 60(1) (g) of the Civil Procedure Code and therefore an injunction shall not be granted under Order 39, Rule 1 and 2 of C.P.C The Court below held that even if the amount is not liable to be attached under Section 60 (1) (g) of the C.P.C., a prohibitory injunction can be issued against the appellant from receiving the gratuity. The order passed by the Sub Judge is under attack in C.M.A

2. Section 60(1) (g) of the Civil Procedure Code states that stipends and gratuities allowed to pensioners of the Government or of a local authority or of any other employer or payable out of any service family pension and notified in the Official Gazette by the Central Government or the State Government in this behalf, and political pensions are not liable to be attached for the sale and execution of a decree. Prior to 1976 amendment, stipends and gratuities allowed to the pensioners of Government alone were exempted from attachment. But by CPC Amendment Act, 1976 the gratuities payable by the local authority or any other employer are also liable to be exempted under Section 60(1) (g). A plain reading of Section 60 (1) (g) makes it clear that the gratuity payable to the appellant is not liable to be attached.

3. The next question that is to be considered is whether an order could be passed under Order 39, Rules 1 and 2 of C.P.C. The learned Sub Judge was of the view that even if there is a prohibition under Section 60 (1) (g) of C.P.C. that will not stand in the way of the Court for passing an order under Order 39, Rule 1 and 2 of C.P.C. I do not think that the view taken by the Sub Judge is correct. If an order of injunction is passed, the amount will be retained by the employer. The plaintiff or the decree holder would not be in a position to attach this amount. If the amount remains with the garnishee, for realisation of the same, the decree holder has to take steps under attachment under Order 21 Rule 46. If an attachment under Order 21 Rule 46 is prohibited under Section 60 (1) (g) of the C.P.C. merely by obtaining a prohibitory injunction from the Court, the plaintiff would not be in a position to proceed with the amount retained with the garnishee. So it is clear that in this case the Court would not be in a position to pass an effective order with regard to this amount and as the Court cannot effectively pass any order relating to this amount, interim injunction shall not be granted. Moreover the mandate of Section 60(1) (g) is that gratuity payable to the employee is not liable to be attached for being appropriated towards decree amount. A party shall not be allowed to circumvent the provisions of law on technical plea, and Court shall not grant such relief, especially in the nature of injunctory form as it is a discretionary relief.

4. So the order passed by the Court below is not sustainable. I set aside the same. C.M.A. is allowed.