High Court Kerala High Court

Jose vs Sajeesh Kumar on 8 January, 2007

Kerala High Court
Jose vs Sajeesh Kumar on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 736 of 2007()


1. JOSE, AGED 44, S/O. PALAKKAL ABRAHAM,
                      ...  Petitioner

                        Vs



1. SAJEESH KUMAR, AGED 43,
                       ...       Respondent

                For Petitioner  :SRI.THIYYANNOOR RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/01/2007

 O R D E R
                          M.SASIDHARAN NAMBIAR,J.

                       --------------------------

                           W.P.(C)NO.736 OF 2007

                        -------------------------

             DATED THIS THE 8th DAY OF JANUARY, 2007


                                      JUDGMENT

Petitioner is the appellant in A.S.78/06 on the file of first

Additional District Court, Thrissur. Respondent is the plaintiff. The

decree challenged in A.S.78/06 provides for realisation of

Rs.1,88,811/- with interest and cost. In that appeal, petitioner filed

I.A.676/06, an application under Order XLI Rule 5 (2) of Code of Civil

Procedure to stay execution of the decree. Learned District Judge

directed petitioner to deposit Rs.20,000/-. Within the period, petitioner

did not deposit the amount and therefore it was dismissed under

Ext.P5 order. Petitioner filed I.A.885/06, an application to review the

order contending that property belonging to petitioner worth

Rs.15,00,000/- was attached in the suit and in such circumstances, he

may not be directed to deposit the money and the order be reviewed.

It was dismissed under Ext.P6 application. This petition is filed under

Article 227 of Constitution of India challenging Exts.P5 and P6 orders.

2. Learned Counsel appearing for petitioner was heard.

3. When a decree for realisation of money was passed, as

provided under Order XLI Rule 5(3), no order for stay of execution

shall be made unless the Court passing the order is satisfied that

W.P.(c)736/07 2

substantial loss may result to the party applying for stay of

execution, unless the order is made and that the application has

been made without reasonable delay and that security has been

given by the applicant for the due performance of the decree or

order as may ultimately be binding upon him. Sub Rule 5 of Rule 5

mandates that where appellant fails to make the deposit or furnish

the security specified in Sub rule (3) of Rule 5, appellate Court shall

not make an order staying execution of the decree.

4. As the decree sought to be stayed is a money decree, to

get an order of stay execution of that decree, petitioner is bound to

deposit the amount covered by the decree or furnish sufficient

security for the decree amount. Though petitioner was asked to

deposit Rs.20,000/-, he did not deposit the amount. In such

circumstances, dismissal of the application cannot be said to be

illegal or irregular. If the case of petitioner is that there was an

order of attachment and the property attached is sufficient to satisfy

the decree, then petitioner is at liberty to file an application before

learned Sub Judge, offering the attached property as security and

seek an order to stay the execution. If that property is a sufficient

security, appellate Court may order stay of execution of the decree.

Writ petition disposed accordingly.






                                                  M.SASIDHARAN NAMBIAR,JUDGE


Acd


W.P.(c)736/07    3