High Court Kerala High Court

John Victor vs Gopinathan on 15 February, 2010

Kerala High Court
John Victor vs Gopinathan on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4742 of 2010(O)



1. JOHN VICTOR
                      ...  Petitioner

                        Vs

1. GOPINATHAN
                       ...       Respondent

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/02/2010

 O R D E R
                        P. BHAVADASAN, J.
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                     W.P.(C) No. 4742 of 2010
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
            Dated this the 15th day of February, 2010

                            JUDGMENT

This is a petition filed under Article 227 of the

Constitution of India seeking to have Exts.P6, P8 and P9 set

aside. Further, the petitioner also seeks to have all further

proceedings in E.P. No.349 of 2002 in O.S. No.836 of 2001 on

the file of Court of the First Addl. Munsiff, Neyyattinkara till final

disposal of O.S.No.758 of 2008 pending before that court stayed.

Decree was passed in favour of the respondent, entitling to

realize Rs.57,000/- from the petitioner with future interest at

12% per annum on Rs.50,000/- . Copy of the E.P. No.349 of 2002

on the file of the Court of the First Addl. Munsiff, Neyyattinkara

is produced as Ext.P1. The petitioner stated that he had already

discharged the debt due to the decree holder. It is also stated

that the decree holder, on receipt of the amount, issued a receipt

on 25-3-2002. It is for the said amount the Execution Petition

was instituted.

W.P.(C) No. 4742/10 2

2. On receipt of the notice in the Execution Petition, the

petitioner entered appearance before the court below and filed

objection to the effect that the decree debt has already been

satisfied. Later, the petitioner filed E.A. No.87 of 2007 under

Order XXI Rule 2 of the Code of Civil Procedure and E.A. No.111

of 2007 to send Ext.P2 receipt for Expert opinion. Both the

applications were dismissed by the court below by a common

order, that was challenged before this Court by filing W.P.(C)

No.25991 of 2008. This Court by Ext.P3 judgment dismissed the

petition, observing that the order will not dis-entitle the

petitioner to claim the amount from the decree holder by

separate proceedings.

3.Soon thereafter, the petitioner filed O.S. No.758 of 2008

before the Munsiff’s Court praying for a declaration that the

payment of Rs.50,000/- to the respondent on 23-5-2002 was

towards the decree debt in O.S. No.836 of 2001 or in the

alternative for realization of the said amount with interest. Copy

of the plaint is produced as Ext.P4. The said suit is pending. In

the meanwhile, the decree holder initiated execution

proceedings and that causes prejudice to the petitioner,

according to the petitioner. The petitioner moved the court

W.P.(C) No. 4742/10 3

below under Order XXI rule 19 of the Code of Civil Procedure to

stay lower court proceedings till the suit is disposed of. That was

dismissed. The petitioner contendeds that the court below ought

to have allowed Ext.P5 petition and stayed all proceedings in

E.P. No.349 of 2002.

4. I find no merit in the above contention. The claim is

under Order XXI rule 19 of the Code of Civil Procedure. If the

petitioner has a case that he paid the amount towards the

decree, it is only proper for him to recover the money by way of

separate proceedings, since there is no certification of the

payment alleged to have been made by him. He has resorted to

that remedy. Therefore, the prayer for stay of E.P.No.349 of2002

does not arise for consideration. However, it is pointed out by

the learned counsel for the petitioner that the court below

without adverting to any of the objections raised by the

petitioner ordered settling of proclamation and hence till final

disposal of E.P. No.349 of 2009 all proceedings may be kept in

abeyance.

5. Considering the facts and circumstances of the case,

the court below is directed to consider objection to E.P. No.349

of 2009 filed by the petitioner and proceed in accordance with

W.P.(C) No. 4742/10 4

law. Till then, all further proceedings pursuant to Ext.P9 shall be

kept in abeyance.

The writ petition is disposed of as above.

P.BHAVADASAN, JUDGE.

mn.