IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1761 of 2003()
1. NAGAYYA ALIAS AMMUKUTTY NANGIAR,
... Petitioner
2. RUGMINI NANGIAR, POOKKATTIL HOUSE,
3. SUBHADRA MANGIAR,
4. BALAMANI NANGIAR,
5. RAMAN NAMBIAR,
6. SARADA NANGIAR,
7. KAMALAM NANGIAR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.N.P.SAMUEL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/01/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R.P. No. 1761 OF 2003
...................................................................................
Dated this the 3rd January, 2008
O R D E R
The petitioners herein filed E.P.No. 644 of 2001 in L.A.R.No. 56 of 1988 on the
file of the II Addl. Sub Court, Thrissur. The executing court disposed of the Execution
Petition by order dated 31st January, 2003. One of the disputes involved in the
Execution Petition was whether the petitioners are entitled to get interest on solatium.
The petitioners relied on the decision of the Supreme Court in Sunder vs. Union of
India [ 2001 (3) KLT 489 (SC)] . The court below, by the order impugned, rejected
the claim made by the petitioner for interest on solatium on the ground that the decree
does not provide for interest on solatium and execution court cannot go behind the
decree.
2. Learned counsel for the petitioners relies on the judgment of the Supreme
Court in Gurpreet Singh vs. Union of India [ (2006) 8 S.C.C. 457 ]. In paragraph 54
of the judgment , the Supreme Court held as follows:
“One other question also was sought to be raised and answered by
this Bench though not referred to it. Considering that the question
arises in various cases pending in courts all over the country, we
permitted the counsel to address us on that question. That question is
whether in the light of the decision in Sunder, the awardee/decree-
holder would be entitled to claim interest on solatium in execution
though it is not specifically granted by the decree. It is well settled that
an execution court cannot go behind the decree. If, therefore, the
claim for interest on solatium had been made and the same has been
negatived either expressly or by necessary implication by the judgment
or decree of the Reference Court or of the appellate court, the
execution court will have necessarily to reject the claim for interest on
solatium based on Sunder on the ground that the execution court
cannot go behind the decree. But if the award of the Reference Court
C.R.P. No. 1761 OF 2003
2
or that of the appellate court does not specifically refer to the question
of interest on solatium or in cases where claim had not been made
and rejected either expressly or impliedly by the Reference Court or the
appellate court, and merely interest on compensation is awarded, then
it would be open to the execution court to apply the ratio of Sunder and
say that the compensation awarded includes solatium and in such an
event interest on the amount could be directed to be deposited in
execution. Otherwise, not. We also clarify that such interest on
solatium can be claimed only in pending executions and not in closed
executions and the execution court will be entitled to permit its recovery
from the date of the judgment in Sunder (19.09.2001) and not for any
prior period. We also clarify that this will not entail any reappropriation
or fresh appropriation by the decree holder. This we have indicated by
way of clarification also in exercise of our power under Articles 141 and
142 of the Constitution of India with a view to avoid multiplicity of
litigation on this question.”
3. In the present case, the decree does not refer to the question of interest on
solatium . Going by the decision of the Supreme Court in Gurpreet Singh vs. Union of
India [ (2006) 8 S.C.C. 457 ], in such circumstances, the petitioners would be entitled
to claim interest on solatium.
4. The order passed by the executing court in so far as it relates to the claim for
interest on solatium is set aside. The executing court is directed to proceed with the
execution for realisation of the interest on solatium as well.
The Civil Revision Petition is allowed as above.
K.T. SANKARAN,
JUDGE.
lk