High Court Kerala High Court

Krishnan Nadar vs L.Vijyakumar on 8 February, 2010

Kerala High Court
Krishnan Nadar vs L.Vijyakumar on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16084 of 2008(M)


1. KRISHNAN NADAR, S/O PONNU NADAR,
                      ...  Petitioner

                        Vs



1. L.VIJYAKUMAR, KUTHIRAVATTOM,
                       ...       Respondent

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.K.B.PRADEEP

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

 Dated :08/02/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
           ------------------------------------------------
                  W.P.(C) No.16084 of 2008
            -----------------------------------------------
        Dated this the 8th day of February, 2010

                           JUDGMENT
        Judgment         debtor        in      E.P.No.316/06    in

O.S.No.124/05       on     the     file   of    the     Sub  Court,

Thiruvananthapuram has filed this writ petition. Ext.P5

order passed by the learned Sub Judge directing issue of

warrant against him for realisation of the decree debt,

negativing his plea of no means, is challenged in this writ

petition.

2. The learned Munsiff, after examining the

materials produced by both sides, the decree holder and

the judgment debtor, came to the conclusion that the

petitioner/judgment debtor has means to pay the decree

debt and thereupon ordered for issuing warrant against

him. Propriety and correctness of that order, Ext.P5, is

impeached invoking the visitorial jurisdiction vested in

this court under Article 227 of the Constitution of India.

3. I heard the counsel on both sides. No material

whatsoever has been produced by the decree holder to

W.P.(C) No.16084 of 2008

:: 2 ::

show that the petitioner/judgment debtor since the date

of the decree has the means to pay the amount of the

decree or a substantial portion thereof and has refused or

neglected to pay the same, is the submission of the

learned counsel for the judgment debtor. Relying on

Ramatheerthan v. R.T.O. Trivandrum {1980 K.L.T.

374}, the learned counsel for the judgment debtor

contended that only in a case where it is established that

the judgment debtor proceeded against in execution of a

decree has means or has money to pay the decree debt, a

warrant for his arrest can be issued by the Civil Court.

The execution court, without adverting to that essential

factor, which has to be satisfied in the issue of a warrant

against the judgment debtor ,has passed Ext.P5 order,

which, according to the learned counsel, is liable to be

interfered with, exercising the extraordinary jurisdiction

vested with this court. On the other hand, decree holder

submitted that the petitioner/judgment debtor was a

W.P.(C) No.16084 of 2008

:: 3 ::

permanent employee in the Agricultural College,

Vallayani, Thiruvananthapuram and after his retirement

he is profitably engaged as a document writer. He has a

document writer’s licence and he is attending the office of

a licensed document writer as borne out by his own

admission on examination before the court below,

according to the learned counsel. After his retirement, he

has also collected his gratuity and pensionary benefits, a

substantial sum, is the case of the decree holder, which,

however, is disputed by the learned counsel for the

petitioner.

4. Perusing Ext.P5 order, it is seen that both the

decree holder and also judgment debtor got themselves

examined to substantiate the rival case canvassed by

them before the execution court. The learned Munsiff,

who had opportunity to watch the demeanour of the

witnesses found, the testimony of the decree holder

reliable and convincing. Admittedly the judgment debtor

W.P.(C) No.16084 of 2008

:: 4 ::

is a retired farm labourer in Agricultural College. He is

attending to a document writer’s office and engaging

himself as a document writer. He possesses a licence for

writing document for presentation before the Registrar’s

Office. It is a circumstance indicating that he is getting

income which is more than sufficient to meet his

livelihood. Apart from his engagement as a document

writer, being a retired farm labourer from a Government

institution, he could be expected to collect his pension as

well. In that factual backdrop, the plea of ‘no means’

canvassed by the said judgment debtor can never be

accepted. Further more, the burden cast upon the decree

holder, when a plea of ‘no means’ is raised to resist the

execution of a decree is very little. He need only assert

that the judgment debtor is possessed of sufficient means;

and, when he has mounted the box and given evidence

challenging the plea of ‘no means’ by the judgment

debtor, the burden shifts on the judgment debtor to

W.P.(C) No.16084 of 2008

:: 5 ::

establish that he lacks ‘means’ to pay the decree debt.

On the materials placed and the circumstances presented,

the conclusion formed by the learned Munsiff that the

judgment debtor is possessed of the means and, still,

defaulted payment is unassailable.

5. Learned counsel for the judgment debtor

requested for an opportunity to discharge the decree debt

in instalments. No doubt, in execution proceedings over

a money decree, plea for discharge of the decree debt in

instalments can be granted only with the approval of the

decree holder. Counsel for the decree holder has no

objection in giving instalment facility, provided substantial

amount is initially remitted by the judgment debtor.

6. Considering that the decree debt due as and

when Ext.P4 order was passed was more than

Rs.1,36,000/-, I find that the request to discharge the

decree debt in instalment can be extended to the

judgment debtor only on condition of depositing a portion

W.P.(C) No.16084 of 2008

:: 6 ::

of the decree debt at the first instance. The judgment

debtor shall deposit Rs.25,000/- towards the decree debt

within one month from the date of this judgment as a

condition precedent for having an instalment facility to

discharge the balance amount due under the decree at

the rate of Rs.10,000/- per month, so that the entire

decree debt is discharged in 12 equal monthly

instalments. In case on the 12th instalment, the balance

amount due under the decree is found to be more than

Rs.10,000/- he shall remit the entire sum, irrespective of

the amount of instalment fixed. Subject to the deposit of

Rs.25,000/- within the period fixed above, the instalment

payment shall start from the month of April, 2010

onwards. The instalment as above shall be paid on or

before the 5th of every month, and in case the 5th of the

month happens to be a holiday, he shall positively tender

the amount on the next working day. In the event of

default of any instalment as ordered, it is open to the

W.P.(C) No.16084 of 2008

:: 7 ::

decree holder to proceed with the execution to realise the

amount outstanding as a whole. In the event of default in

tendering initial deposit of Rs.25,000/- or of any

instalment, the court below shall straight away issue

warrant on such a request being made by decree holder

intimating the default in payment.

Subject to the above directions, the writ petition is

closed.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
SK/-

//true copy//