High Court Kerala High Court

Jose Philip vs D.Asok Kumar on 3 July, 2009

Kerala High Court
Jose Philip vs D.Asok Kumar on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18569 of 2009(O)


1. JOSE PHILIP,
                      ...  Petitioner

                        Vs



1. D.ASOK KUMAR, S/O.DAMODARAN PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

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

 Dated :03/07/2009

 O R D E R
                 S.S. SATHEESACHANDRAN, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 18569 OF 2009 O
             ````````````````````````````````````````````````````
                Dated this the 3rd day of July, 2009

                           J U D G M E N T

The writ petition is filed seeking the following relief:

” set aside Exts.P3 and P7 orders of the

Sub Court, Neyyattinkara.”

2. Petitioner is the first defendant in O.S.No.83/08 on the

file of the Sub Court, Neyyattinkara. Respondent is the plaintiff.

Suit is one for a declaration that the action taken by the petitioner,

who is a Sub Inspector of Police, under the provisions of the Mines

and Minerals (Development and Regulation) Act, 1957, is illegal

and void, and also for awarding of damages to the tune of

Rs.1,36,000/- and other consequential reliefs. With the suit the

respondent/plaintiff moved an application for interim attachment of

the undivided share of the petitioner in his family property moving

an application under Order 38 Rule 5 CPC. The learned Sub

Judge passed an interim order of attachment directing him to

furnish security or show cause why he should not furnish security.

In response to the notice, the petitioner appeared and filed

objections and sought for lifting the attachment. In his objections

WPC.18569/09
: 2 :

among other contentions he also challenged the maintainability of

the suit for want of proper notice under the Kerala Police Act and

also under the provisions of the Mines and Minerals (Development

and Regulation) Act impeaching the suit claim as barred under the

provisions of that Act. The learned Sub Judge, after hearing both

sides, declined to lift the attachment and overruled the objections.

Ext.P7 is the copy of that order. Impeaching the propriety and

correctness of Ext.P7 order, the petitioner has filed this writ

petition invoking the supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

3. Having regard to the facts and circumstances

presented with reference to Ext.P7 order impugned, I find that no

notice to the respondent is necessary and hence it is dispensed

with. The learned counsel for the petitioner submitted that along

with the objections, he has filed a written statement impeaching

the maintainability of the suit and also the protection given to him

as a public servant as insulated under the provisions of the Kerala

Police Act and also the Mines and Minerals (Development and

Regulation) Act. Without adverting to the objections so raised by

him, Ext.P7 order was passed declining to lift the attachment for

WPC.18569/09
: 3 :

an act which is stated to have been done by him in discharge of

his official duties, is the grievance espoused by the learned

counsel for the petitioner. Perusing Ext.P7 order, I find that the

learned Sub Judge refused to lift the attachment for the sole

reason that the petitioner has not furnished security as ordered.

There is no advertence nor even any reference as to whether any

of the ingredients to be satisfied for passing an order under Order

38 Rule 5 CPC has been made out in the case to make the

attachment absolute. Needless to point out an interim order of

attachment before judgment can be passed by a court only if it is

satisfied from the materials placed that the defendant in order to

defeat the decree that is likely to be passed in favour of the

plaintiff in the suit is about to dispose the whole or any part of his

property from the local limits of the jurisdiction of the court. There

is not even a whisper in Ext.P6 order that the petitioner who is a

public officer still continuing service as a Sub Inspector of Police is

culpable of having done any act contemplated under Order 38

Rule 5 CPC with intend to obstruct and delay the execution of a

decree in case the suit claim is upheld after adjudication. Ext.P7

order on the face of itself is unsustainable and liable to be set

WPC.18569/09
: 4 :

aside. I do so. I direct the learned Sub Judge to consider the

objections raised by the petitioner in the application for attachment

afresh and also to examine the challenge raised by him in his

written statement as to the maintainability of the suit.

Maintainability of the suit has to be considered as a preliminary

issue and appropriate orders thereof has to be passed without

delay. Similarly, the application for attachment in respect of which

objections have already been raised by the petitioner should be

heard and disposed before settling of the issues as it is submitted

by the learned counsel for the petitioner that, the other defendants

have not filed their written statements so far.

The court below is directed to pass appropriate orders on the

application for attachment, after hearing both sides, within a span

of three weeks from the date of receipt of a copy of this judgment.

Writ petition is disposed as above.

Handover a copy of this judgment to the counsel for the

petitioner on usual terms.

Sd/-

(S.S. SATHEESACHANDRAN, JUDGE)

aks