High Court Kerala High Court

K.Easwary vs R.Achuthan on 16 February, 2010

Kerala High Court
K.Easwary vs R.Achuthan on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1130 of 2004()


1. K.EASWARY, KUNNUVILA VEEDU,
                      ...  Petitioner
2. M.KOCHUCHERUKKAN, DO.  DO.
3. A.LEELA, DO.   DO.

                        Vs



1. R.ACHUTHAN, PLAKODU-KONATHU
                       ...       Respondent

2. ANILKUMAR, KALLUMTHAZHATHU,

3. DILEEP KUMAR,  DO.  DO.

4. SUNIL KUMAR, DO.  DO.

5. ANITHA KUMARI, DO.  DO.

6. AJAY KUMAR, DO.  DO.

7. K.S.KRISHNA SASTHRI,

8. R.RAGHAVAN, PLAKODUKONATHU,

9. S.ACHUTHAN, KUNNUVILA VEEDU,

                For Petitioner  :SRI.V.P.REGHURAJ

                For Respondent  :SRI.SIBY MATHEW

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

 Dated :16/02/2010

 O R D E R
             S.S.SATHEESACHANDRAN, J.
         ------------------------------------------------
                  C.R.P.No.1130 of 2004
          -----------------------------------------------
       Dated this the 16th day of February, 2010

                          O R D E R

The revision petitioners are defendants 3,

5 and 7 in O.S.No.32/82 on the file of the

Munsiff’s Court, Attingal. The above suit was

filed to remove the 6th defendant, who is no more,

who was managing the affairs of a cashew factory

of the firm viz., M/s.Ambedkar Memorial Cashew

Factory, Andoor. Previously, another suit had

been instituted as O.S.No.54/79 by the same

plaintiff as O.S.No.32/82 with four others for

preparing a scheme for management of the above

factory, belonging to the firm. That suit, after

trial, was dismissed from which an appeal was

preferred as A.S.No.117/81 before the Sub Court,

Attingal. Pending that appeal, the second suit

O.S.No.32/82, after trial, was decreed declaring

the 1st defendant unfit to hold the post of the

Managing Director. Under the decree, 9th defendant

was appointed in the suit as the receiver to

C.R.P.No.1130 of 2004

:: 2 ::

manage the factory. Against the decree in

O.S.No.32/82 an appeal was preferred as

A.S.No.35/85. That appeal was heard along with

the appeal preferred from O.S.No.54/79.

A.S.No.35/85 was dismissed, and A.S.No.117/81 was

allowed, reversing the dismissal of O.S.No.54/79

directing preparation of a scheme for management

of the factory. The receiver appointed was

directed to continue till the passing of the final

decree approving the scheme. There was a second

appeal against the judgment of the appellate

court. That appeal was dismissed. During the

pendency of the final decree proceedings, the

present petitioner moved an application for

removal of the receiver stating that the previous

firm had been dissolved and a new firm was

constituted in its place. In other words, they

canvassed a case that new scheme in respect of the

firm as directed under the decree was not called

for and the receiver has to be removed handing

C.R.P.No.1130 of 2004

:: 3 ::

over the factory to the newly constituted firm.

Plaintiffs in O.S.No.32/82 too moved another

application for removal of the receiver imputing

mis-management of the factory. Both the

applications were considered together and disposed

by the learned Munsiff by common order dated 13th

August, 2001. The petition moved by the revision

petitioners was dismissed for the reason that they

did not produce any documents, nor let in any

evidence to establish their case that a new firm

after the dissolution of the earlier firm had been

constituted. The application moved by the

plaintiffs in O.S.No.32/82 was dismissed since

they did not produce any material supporting the

mis-management imputed against the receiver. The

petitioners alone challenged the order in their

I.A.No.467/95 preferring an appeal as

C.M.A.No.16/03 before the Sub Court, Attingal.

Learned District Judge, concurring with the

conclusion formed by the court below, dismissed

C.R.P.No.1130 of 2004

:: 4 ::

that application. Feeling aggrieved, the revision

petitioners have preferred this revision.

2. Though notice on the revision had been

served on the respondents, except the 8th

respondent – the receiver, others remain absent.

I heard learned counsel for the petitioners and

also the counsel appearing for the receiver.

3. At the time of hearing, the learned

counsel for the petitioners canvassed only a

limited relief for a fresh opportunity to

substantiate their case that the firm had been

dissolved and in its place a new firm was

constituted.

4. The preliminary decree passed had

directed the appointment of a Senior Advocate as

Commissioner at the instance of the plaintiffs for

framing a scheme for management of the factory and

the firm and for settling the claims of the first

plaintiff and the 7th defendant, as seen from the

common judgment rendered in A.S.No.35/85 and

C.R.P.No.1130 of 2004

:: 5 ::

117/81 dated 13.11.1987, a copy of which was

handed over to me for perusal by the learned

counsel for the revision petitioners. So much so,

prima facie, it is seen, the decree granted by the

court below envisages something more than the

management of the factory and the firm, settling

the claims of some of the parties as well. So

much so, the removal of the receiver appointed by

the court for running the factory belonging to the

firm till a final decree is passed cannot be

decided solely on the basis of the dissolution of

the firm or its reconstitution. That question may

have to be looked into with reference to whether

a scheme in terms of the decree is to be prepared

or not and also what further steps are needed to

settle the rights of other co-owners the 1st and 7th

defendants in the suit as directed under the

decree passed by the appellate court. So,

essentially, these questions can be considered

only in the proceedings taken before the court in

C.R.P.No.1130 of 2004

:: 6 ::

continuation of the preliminary decree,

irrespective of the question whether a final

decree is to be passed in the suit or not in case

the firm has already been dissolved. In the given

facts of the case, I find, the revision

petitioners’ right to claim such relief should not

be foreclosed by the orders passed by the two

courts below, since the question of removal of the

receiver appointed by the court alone, it is seen,

was canvassed by the revision petitioners on the

premise that the firm had been dissolved and in

its place a new firm was constituted. The

impugned orders declining the relief canvassed by

them shall be treated as precluding them from

challenging removal of the receiver alone, but not

of canvassing before the court below the

reconstitution of the firm, after its dissolution,

for appropriate orders on the question whether a

scheme has to be framed in the suit in pursuance

of the preliminary decree passed earlier. I also

C.R.P.No.1130 of 2004

:: 7 ::

make it clear that the dismissal of the

application for removal of the receiver filed by

the petitioner will in no way interdict them from

canvassing for appropriate reliefs taking

appropriate proceedings as envisaged by law for

safeguarding their interests and rights, if any,

over the property involved in the suit.

Civil Revision Petition is disposed of as

above.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
SK/-

//true copy//