High Court Kerala High Court

Dr. Ashok Madhavan Nair vs Pandan Krishnan (Died) on 29 March, 2010

Kerala High Court
Dr. Ashok Madhavan Nair vs Pandan Krishnan (Died) on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2116 of 2003()


1. DR. ASHOK MADHAVAN NAIR, SON OF
                      ...  Petitioner

                        Vs



1. PANDAN KRISHNAN (DIED)
                       ...       Respondent

2. PANDAN AJITH KUMAR S/O. MALINI,

3. PANDAN JYOTHISH KUMAR, DO. DO.

4. PANDAN SREEJESH KUMAR,  DO.  DO.

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  :SRI.K.V.SOHAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :29/03/2010

 O R D E R
              S.S.SATHEESACHANDRAN, J.
            ---------------------------------------
               C.R.P.Nos.2116 & 2117 of 2003
            ---------------------------------------
          Dated this the 29th day of March, 2010

                         O R D E R

These two revisions arise from two separate

orders passed by the transferee execution court, Sub

Court, Thalassery holding that the decrees transferred to

that court for execution are inexecutable. The decree

holders, who have moved for execution of the decree

and, later, got it transferred to the above court since the

judgment debtors are stated to be having properties

within the jurisdiction of that court, aggrieved by the

orders passed by the Sub Court, Thalassery, as indicated

above, have filed these revisions.

2. Though the decree holders are different,

since common questions of law and facts are involved

and as the judgment debtors in both the proceedings are

common, these revisions are disposed of under this

common order.

C.R.P.No.2116 & 2117 of 2003

:: 2 ::

3. I heard the counsel on both sides.

4. From the submissions made and also

perusing the impugned orders passed by the learned Sub

Judge, Thalassery, it is seen that the decrees had been

passed against one Pandan Krishnan, who is no more.

The decrees are now being sought to be executed

against his legal representatives, his wife and children.

5. The learned counsel for respondents, the

legal representatives of the above said Pandan Krishnan

contend that the decrees had been passed not against

Pandan Krishnan in his individual capacity, but as the

Managing Director of a company. So much so,

execution against the judgment debtors and their

properties was objected to before the transferee court,

and on the materials placed and construing the decree

that had been passed, the objection was upheld by the

learned Sub Judge, according to the learned counsel. No

C.R.P.No.2116 & 2117 of 2003

:: 3 ::

interference with the orders so passed by the transferee

court to which the decree had been transferred, in the

given facts of the case, is called for, is the submission of

the learned counsel for the respondents.

6. To what extent the transferee court can go

into the objections canvassed against the executability of

the decree raised by the judgment debtors is the

question that emerge for consideration in the present

case. This Court in Ramankutty v. Kali Nani {1986 KLT

54} analysing Sections 42 and 39 of the Code of Civil

Procedure, which are applicable for resolving the

question has held thus:

“The transferee court is not vested with any

jurisdiction under S.42 C.P.C. to review the order of

the transferor court or reconsider it on any grounds.

If the judgment debtor wants to review it he should

approach the court which passed the decree. S.42 of

the CPC itself makes it clear that the transferee court

C.R.P.No.2116 & 2117 of 2003

:: 4 ::

is empowered to execute the decree sent to it by the

transferor court and as Order 21 Rule 26 gives

power to the transferee court to stay the execution

of such decree for a reasonable time to enable the

judgment debtor to apply to the court which passed

the decree for an order of stay the position admits of

no doubt that the transferee court is not vested with

full powers as if the transferor court has lost its

seisin over the matter.”

7. Perusing the impugned orders, it is seen

that the transferred court in the present case on the

basis of the promissory note and also such other

materials which gave rise to the decree sent over for

execution had formed some conclusions with respect to

the executability of the decree which in fact was outside

its domain. In fact if the legal representatives of the

judgment debtor have any tenable objection to the

executability of the decree against them, whether it be

passed against Pandan Krishnan in his personal capacity

C.R.P.No.2116 & 2117 of 2003

:: 5 ::

or in his capacity as the Managing Director of the

Company, such objections could be canvassed against

the executability of the decree only before the transferor

court. It is open to the legal representatives to seek for

stay of the proceedings by the transferee court for a

reasonable period as provided under Rule 26 of Order 21

of the Code of Civil Procedure to raise their objections

whatever that be, against the executability before the

transferor court which transferred the decrees. The

orders impugned in these revisions passed by the

transferee court are set aside and the transferee court is

directed to dispose of the matter in accordance with law,

subject to providing reasonable opportunity to the

judgment debtors, if any application is moved under

Order 21 Rule 26 Code of Civil Procedure for stay of the

proceedings, to raise their objections before the

transferee court, as provided by law.

C.R.P.No.2116 & 2117 of 2003

:: 6 ::

Civil Revision Petitions are disposed of as

above.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
sk/-

//true copy//