High Court Kerala High Court

M.Rajeev vs K.C.Ajith on 3 August, 2010

Kerala High Court
M.Rajeev vs K.C.Ajith on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29580 of 2009(O)


1. M.RAJEEV, NALINI NIVAS,
                      ...  Petitioner

                        Vs



1. K.C.AJITH, GOVINDA SADAN,
                       ...       Respondent

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  :SRI.K.RAJESH SUKUMARAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/08/2010

 O R D E R
                        THOMAS P.JOSEPH, J.
                     ------------------------------
                     W.P.(C) No.29580 of 2009
                     ------------------------------
              Dated this the 3rd day of August, 2010


                             JUDGMENT

In the year 2006 respondent obtained a decree against

petitioner for realisation of Rs.16,00,000/- with interest which at

the time respondent launched E.P.358 of 2008 swelled into more

than Rs.18,00,000/- with liability to pay further future interest.

At that time there was an agreement between petitioner and the

respondent evidenced by Ext.P3 as per which respondent was to

withdraw certain amount deposited by petitioner in five cases

filed by the respondent under Section 138 of the Negotiable

Instruments Act. It was also agreed that petitioner shall pay the

amount in 90 equal monthly installments of Rs.20,000/- each

aggregating to Rs.18,00,000/-. Petitioner was to make payments

to the respondent on the due dates mentioned in Ext.P3,

agreement. Alleging that terms of the agreement are not

complied respondent filed E.P.No.358 of 2008 and sought

personal execution against petitioner. Executing Court after

considering materials on record came to the conclusion that

petitioner, having means has neglected or refused to pay the

W.P.(C) No.29580 of 2009 2

amount due under the decree and issued warrant of arrest.

Ext.P4 order to that effect is under challenge. Learned counsel for

petitioner contends that there was no willful laches on the part of

petitioner in paying the amount due under the decree. According

to the learned counsel, petitioner did not pay the amount since

respondent did not comply with his part of Ext.P3, agreement. It

is also contended by learned counsel that after Ext.P4, order

petitioner had filed Ext.P5, application to recall the warrant where

it was contended that petitioner has no means to pay the

amount. In the circumstances, order is bad in law. Learned

counsel for the respondent contends that apart from Ext.P3,

agreement three other agreements (produced along with the

counter and marked Exts.R1, R2 and R4) were also executed

between the parties all of which have been violated by petitioner

and hence respondent is entitled to proceed with execution of the

decree. It is also contended by learned counsel that there was no

contention raised by petitioner before Ext.P4, order was passed

that he has no means to pay the amount.

2. On the contention whether petitioner is entitled to

continue to pay the amount in terms of Ext.P3, agreement it is

W.P.(C) No.29580 of 2009 3

seen from Ext.P4, order that Executing Court has entered a

finding that petitioner has not complied with the conditions

regarding payment of the amount stated in Ext.P3. That, the said

amounts were not paid before due dates as stated in Ext.P3 is

not disputed by the learned counsel for petitioner as well.

Learned counsel for the respondent argues from Exts.R1, R2 and

R4 that it is in the light of the said agreements to be entered into

that petitioner and respondent executed Ext.P3 agreement.

Petitioner has violated Exts.R1, R2 and R4 agreements. As

pointed out by the executing court, and, as revealed from

Exts.R1, R2 and R4, petitioner has not complied with the terms

and conditions of the said agreements and hence there is nothing

illegal in respondent proceeding with execution of the decree.

3. So far as the finding of the executing court as to means

of petitioner is concerned, it is true that no evidence was

recorded. But I must bear in mind that petitioner had not dispute

the case of respondent that he has means. Claim regarding no

means came only after Ext.P4, order was passed and when

petitioner filed Ext.P5, application to recall the warrant. Certainly

that was not the the appropriate time when a plea of no means

W.P.(C) No.29580 of 2009 4

should and could have been raised by petitioner. Moreover, in the

light of Exts.P3, R1, R2 and R4 petitioner cannot contend that he

has no means. It is revealed from Exts.R1 and R2 that petitioner

is engaged in business. In the circumstance, finding of the

Executing Court that petitioner has means does not require

interference.

4. Petitioner has an argument that there was no willful

laches on his part in paying the amount. Once means is proved

and, there is non payment of the amount it is possible to infer

that there is neglect or refusal to pay the amount. If that be so,

it is idle for petitioner to contend that there was no willful laches

to pay the amount. Having heard counsel on both sides and gone

through the order under challenge as well as the materials placed

before me, I do not find reason to interfere with the order under

challenge.

5. Learned counsel for petitioner stating that even after the

impugned order, certain amounts have been paid by petitioner

requested that petitioner may be permitted to pay the balance

amount due in installments. I make it clear that it is open to the

petitioner to make such a request in the Executing Court and in

W.P.(C) No.29580 of 2009 5

case any such request is made Executing Court shall decide on

that request after hearing counsel for the respondent as well.

Resultantly, with the observation made above, this writ

petition is disposed of .

THOMAS P.JOSEPH, JUDGE
cms