High Court Kerala High Court

M.K.Chellappan vs Joseph Scariah on 25 January, 2008

Kerala High Court
M.K.Chellappan vs Joseph Scariah on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2394 of 2008(I)


1. M.K.CHELLAPPAN, AGED 74 YEARS,
                      ...  Petitioner

                        Vs



1. JOSEPH SCARIAH, MADAKKATTAYA,
                       ...       Respondent

2. A.K.BAPPUJI SREERENGATH VEEDU,

                For Petitioner  :SRI.P.K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :25/01/2008

 O R D E R
                            M.N.KRISHNAN, J.
                            --------------------------
                      W.P.(C). NO. 2394 OF 2008
                              ---------------------
               Dated this the 25th day of January, 2008

                                JUDGMENT

This writ petition is filed for a direction to the Munsiff, Court,

Changanacherry, not to enforce the warrant issued against the

petitioner and to consider the execution application filed by him u/s

59 of the CPC.

2. Learned counsel submits that the writ petitioner is a

retired pensioner who is aged 74 and is suffering from non healing

wound in the leg and is unable to raise the fund. He further submits

that whatever pension he receives is spend for his treatment and day

to day expenses and the petitioner is trying his level best to pay off

the decree debt.

3. The Apex Court in the decision reported in Jolly George

Varghese v. Bank of Cochin [1980 (2) SCC 360] held that if a

person is suffering from any serious ailment and has to spend money

for the treatment which makes him unable to wipe off the decree

debt, it is a factor that has to be considered for the reason that it is

not intentional or evadement of the payment so as to curtail the civil

WPC NO 2394/08 2

liberty of that person. However an application is also filed by the

petitioner u/s 59 of the CPC on the ground of illness. First of all, if

there is reasonable explanation of the factum that whether Rs.3,000/-

derived as pension is sufficient to make the entire payment in a lump,

are all questions to be considered by the court below.

Therefore, I set aside the order passed by the court below

and remit back the matter to the same court with a direction to

consider the question afresh after affording equal opportunities to the

writ petitioner as well as the respondents to prove their rival

contentions.

The writ petitioner is directed to appear before the lower

court on 25.2.08. On his appearance, the court below shall give

notice to the counsel for the respondents herein and fix a date for

hearing. I make it clear that till the disposal of the matter afresh, the

arrest warrant shall not be executed.



                                              M.N.KRISHNAN, JUDGE

vps

WPC NO 2394/08    3