High Court Kerala High Court

Joseph vs The District Co-Operative Bank … on 15 November, 2006

Kerala High Court
Joseph vs The District Co-Operative Bank … on 15 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25396 of 2006(W)


1. JOSEPH S/O.DEVASSIA,
                      ...  Petitioner

                        Vs



1. THE DISTRICT CO-OPERATIVE BANK KOTTAYAM,
                       ...       Respondent

2. THE ASSISTANT REGISTRAR OF

3. LILLYKUTTY JOSE, D/O.JOSEPH,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR, SC, DCB, KTM

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/11/2006

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

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

                               W.P.C.NO.25396 OF 2006 (W)

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

                      Dated this the  15 th  day of November, 2006.


                                           JUDGMENT

Petitioner is the plaintiff in O.S.13/06 on the file of Munsiff Court,

Erattupetta. Respondents are the defendants. As per order dated 11.08.06,

court below directed petitioner to value the plaint on one half of the money

sought to be recovered by the first respondent and pay court fee accordingly.

It is challenged in this petition filed under Article 227 of Constitution of India.

2. Learned counsel appearing for the petitioner and first

respondent were heard.

3. Ext.P1 plaint shows that the relief sought for by the petitioner is

a decree for permanent prohibitory injunction restraining respondent from

proceeding against plaint schedule property or the movable property in the

house in the plaint schedule property. Case of the petitioner is that third

defendant, his wife had availed loan from first respondent and first

respondent is proceeding to recover the loan amount due from the petitioner

against the plaint schedule property, house and movables there in. A decree

for permanent prohibitory injunction restraining respondents 1 and 2 from

proceedings against immovable property as well as movable property was

W.P.C.NO.25396 OF 2006 (W)

2

sought. As per Ext.P3 order, Munsiff held that by a decree of injunction,

petitioner is seeking a decree restraining respondents 1 and 2 from realising

the amount and therefore as held by this court in Manmathankutty v. State

of Kerala (1997 (1) KLT 317) and Kunharamu v. Kunhalankutty (2003 (1)

KLT 216) , suit is to be valued on one half of the money sought to be

recovered and court fee has to be paid accordingly. It is challenged in this

petition filed under Article 227 of Constitution of India.

3. Learned counsel appearing for petitioner vehemently argued that

third defendant wife, is residing with her parents as her relationship with

petitioner got strained and plaint schedule property exclusively belong to

petitioner and therefore respondent 1 and 2 are not entitled to proceed

against the exclusive property of petitioner as he is not a debtor and he is

not liable to repay the loan or the amount due by third respondent and

therefore Ext.P2 order is unsustainable. Learned counsel appearing for

respondent 1 and 2 pointed out that in view of the decision of this court

relied on by the court below, invoking the extra ordinary jurisdiction under

Article 227 of Constitution of India, the order cannot be interfered.

4. Relief sought for is a decree restraining respondent 1 and 2 from

proceeding against the plaint schedule property and house in the plaint

schedule property as well as movables there in. The house is the

W.P.C.NO.25396 OF 2006 (W)

3

matrimonial house of third defendant, judgment debtor, a decree for

injunction is sought is, restraining respondents 1 and 2 from realising

the amount due from the third respondent by proceeding even against the

movables in the house. In such circumstances the finding of the court below

that by the decree, petitioner is seeking to restrain respondents 1 and 2

from realising the amount due from third respondent and therefore suit is to

be valued at one half of the market value and court fee has to be paid

accordingly cannot be said to be an unlawful or illegal order. Exercising the

supervisory jurisdiction under Article 227 of Constitution of India,

interference is warranted. Argument of petitioner is that as provided under

proviso to section 27(C) of the Act, petitioner is not a debtor, he need not

pay court fee on the total amount due from the third respondent. That

exactly, is the question considered by a Single Judge of this court in

Kunharamu v. Kunhalankutty (2003 (1) KLT 216). There also the amount

was not due from the petitioner but from a third party. This court held that

petitioner is liable to value the suit at one half of the amount, sought to be

recovered, even though he is not a debtor. In such circumstances I find no

reason to interfere with Ext.P3 order. Petition is dismissed accordingly.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn