IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 110 of 2008()
1. G.MAGHESH BABU, AGED 30 YEARS,
... Petitioner
Vs
1. N.SUBAIDA BEEVI, AGED 49 YEARS,
... Respondent
For Petitioner :SRI.K.P.SUJESH KUMAR
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/05/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
F.A.O. NO. 110 OF 2008
= = = = = = = = = = = = = = =
DATED THIS, THE 23RD DAY OF MAY, 2008.
J U D G M E N T
Raman, J.
This is an appeal against the order passed by the II Additional Sub
Court, lifting the attachment earlier granted. The appellant herein is the
plaintiff in a suit for specific performance. According to him, an amount of
Rs. 3,00,000/- (three lakhs) was paid by way of advance to the defendant.
Though the plaintiff was ready and willing, the defendant was not ready and
willing to perform his part of the obligation by executing the sale deed and
hence the suit was filed. The contention raised in the plaint is denied in the
written statement. As a matter of fact, according to the defendant, she is
still ready and willing to perform her part of the contract and requested the
court to fix a date. But the plaintiff was not willing. Anyway, these are all
matters which the court below has to adjudicate in the suit after taking
evidence. However, it cannot be said that the balance of convenience is in
favour of the plaintiff to grant an attachment as prayed for. As a matter of
fact, the court below, had granted an attachment earlier and only
subsequently, it was vacated after appreciating the contentions and after
F.A.O. 110/2008 :2:
considering the balance of convenience. Further, the plaintiff, being an
unpaid vendor, has got a statutory charge for the amount to be repaid. In
such circumstances, we do not think this is a fit case for interference by this
Court. However, we make it clear that whatever observations made by the
court below can only be for the purpose of considering the interim prayer
for attachment and it will not affect the final verdict in the suit.
Untrammelled by any such observation, the court below shall dispose of
the matter based on the evidence let in by the parties.
The appeal is disposed of as above.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-