High Court Kerala High Court

M.K.Mohammed Rasheed vs M/S.Kachin Creations on 24 July, 2007

Kerala High Court
M.K.Mohammed Rasheed vs M/S.Kachin Creations on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31076 of 2006(Y)


1. M.K.MOHAMMED RASHEED,
                      ...  Petitioner

                        Vs



1. M/S.KACHIN CREATIONS,
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/07/2007

 O R D E R
                      PIUS C. KURIAKOSE, J.
                 ----------------------------------
                  W.P.(C) NO. 31076 of 2006
                 ----------------------------------
            Dated this the 24th day of July , 2007

                            JUDGMENT

The grievance of the petitioner, who is the judgment

debtor against whom order of arrest was passed by the Execution

Court on the ground that he did not appear in response to notice

under Rule 37, is that two applications filed by him for recalling

the warrant and for recalling the Amin who was deputed for

arresting him were dismissed. Ext.P3 is the order by which the

application to recall the warrant was dismissed. Ext.P3 it must

be observed is a non speaking order. On the basis of Ext.P3

only, the application filed by the petitioner for recalling the Amin

was dismissed under Ext.P4. Even though the respondent was

served with notice in this writ petition, they have not entered

appearance before this court to resist the prayers in the writ

petition.

2. Obviously, the order of arrest passed against the

petitioner was not preceded by any enquiry by the court under

WPC No31076/2006 2

Rule 40 of Order 21 CPC as to whether the petitioner is

possessed of sufficient means to pay the decree debt or any

substantial portion there of, and yet neglected to make

payment. Annexure I is a copy of the statement of objection filed

by the petitioner along with the application to recall the warrant.

Annexure I will show that contention though belatedly has been

raised by the petitioner to the effect that he is not liable to be

arrested and detained in civil prison. This court became inclined

to grant stay only on condition that the petitioner deposits

Rs.20,000/- towards the decree debt before the Execution Court

within one month from 29.11.2006. The learned counsel for the

petitioner submits that the above condition has been complied

with. If that be so, I am of the view that there is justification for

directing reconsideration on the basis of an enquiry to be held

into the Annexure- I objections.

2. Under the above circumstances, this writ petition will

stand disposed of issuing the following directions:

The Execution Court will verify whether the petitioner has

deposited on or before 29.11.2006 a sum of Rs. 20,000/- as

ordered by this court on 29.11.2006 towards the decree debt. If

WPC No31076/2006 3

it is seen on verification that the deposit has been made, the

Execution Court will post the Execution Petition for enquiry into

Annexure I objections subject to the further condition that till

such time as enquiry is completed, the petitioner shall continue

to pay every month towards the decree debt at the rate of

Rs.5,000/-(Rs. Five Thousand only) commencing from 1st

September 2007. In the enquiry both sides should be permitted

to adduce evidence. The enquiry shall be completed by the

learned Subordinate Judge at his earliest and at any rate within

six months of the petitioner producing a copy of this judgment.

PIUS C. KURIAKOSE,
JUDGE.

dpk