High Court Kerala High Court

Krishna Pillai vs Haja Rahman on 8 September, 2010

Kerala High Court
Krishna Pillai vs Haja Rahman on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27912 of 2010(O)


1. KRISHNA PILLAI, AGED ABOUT 68 YEARS,
                      ...  Petitioner

                        Vs



1. HAJA RAHMAN , AGED 46 YEARS,
                       ...       Respondent

                For Petitioner  :SMT.M.A.ZOHRA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/09/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                    W.P(C) No. 27912 of 2010
            ====================================
          Dated this the 08th  day of September,    2010


                        J U D G M E N T

Defendant No.1 in O.S. No.987 of 2010 of the court of

learned Additional Sub Judge, Thiruvananthapuram is the

petitioner before me challenging Ext.P6, communication directing

the Amin of that court to place the immovable properties

mentioned therein under conditional attachment. In the

meantime petitioner and other contesting defendants have been

called upon to show cause why they shall not furnish security for

the sum of Rs.1,84,50,000/-. It is contended by learned counsel

for petitioner that the order leading to Ext.P6, communication is

illegal since the suit is merely for specific performance of an

agreement for sale. There is no alternative prayer for refund of

advance money (which is only Rs.5 lakhs) and under no stretch of

imagination court below could ask petitioner and other

contesting defendants to furnish security for Rs.1,84,50,000/-

which according to respondent No.1-plaintiff is the total

consideration payable as per the agreement for sale.

W.P(C) No.27912 of 2010
-: 2 :-

2. As it is, there is only a conditional attachment with

direction to the petitioner and other contesting defendants to

show cause against furnishing security. It is open to the

petitioner and other contesting defendants to show cause why

they shall not furnish security and if at all there is a final order

against them under Rule 6 of Order XXXVIII of the Code of Civil

Procedure (for short, “the Code”) that order is appealable under

order XLIII Rule 1(q) of that Code. Since statutory remedies are

available to the petitioner there is no reason why this Court

should interfere with the impugned order at this stage.

Without prejudice to the statutory remedies available to the

petitioner and other contesting defendants as stated above, Writ

Petition is closed.

THOMAS P. JOSEPH, JUDGE.

vsv