High Court Kerala High Court

Omana vs Chacko Joseph on 2 November, 2010

Kerala High Court
Omana vs Chacko Joseph on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34835 of 2009(O)


1. OMANA, D/O.PONNAMMA, AGED 50,
                      ...  Petitioner

                        Vs



1. CHACKO JOSEPH, S/O.CHACKO, AGED 58,
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/11/2010

 O R D E R
                        HARUN-UL-RASHID,J.
              -------------------------------
                      W.P.(C).NO.34835 OF 2009
              -------------------------------
              DATED THIS THE 2ND DAY OF NOVEMBER, 2010

                               JUDGMENT

Petitioner is the plaintiff in O.S.No.965/01 on the file

of the Pricipal Munsiff’s Court, Alappuzha. Respondent herein is

the defendant in the suit. The suit was filed against the respondent

for realisation of money. The trial court decreed the suit as prayed

for and allowed the plaintiff to realise an amount of Rs.80,750/-

with 12% interest on the principal amount of Rs.50,000/- from the

date of suit till the date of decree and 6% interest from the date of

decree debt till realisation with costs. In the appeal preferred by

the defendant the Appellate Court modified the decree. The

Appellate Court directed the defendant to pay a lump sum amount

of Rs.25,000/- to the plaintiff within three months from today,

failing which the plaintiff will have every right to realise the total

sum of Rs.92,238/- together with interest at the rate of 12% per

annum on the principal amount of Rs.50,000/- from the date of suit

-2-
WP(C).No.34835/09

with costs from the defendant and his assets. That seems to be very

strange. At the same time, the decree passed by the Appellate Court

has become final, since the plaintiff did not care to prefer any

further appeal. Ext.P1 judgment would show that the defendant is

permitted to pay Rs.25,000/- within three months. Instead of paying

the entire decree amount, only if Rs.25,000/- is not paid within

three months, the plaintiff was allowed to realise the entire amount.

The defendant did not pay the amount within three months as

directed in Ext.P1. The plaintiff filed E.P.No.264/07 for realising

the amount as per Ext.P1. Ext.P2 is the copy of the execution

petition. While the E.P. was pending, the defendant filed

E.A.No.353/09 seeking to allow him to pay Rs.25,000/- towards the

the satisfaction of the decree. His explanation for not paying the

amount of Rs.25,000/- within three months was accepted by the

execution court. The execution court passed an order in the E.A.

directing the judgment debtor to pay or deposit an amount of

Rs.25,000/- with interest at the rate of 12% per annum on the

-3-
WP(C).No.34835/09

principal amount of Rs.50,000/- from 13/2/2007 till the date of

deposit or payment on or before the next posting date for payment

to 5/10/09. Ext.P5 is the order passed by the execution court which

is under challenge. The execution court in Ext.P5 found that there

is no compliance of the deposit as directed in Ext.P1 decree and

hence there is non-compliance of Order XXI Rule I of the C.P.C.

The execution court has got the authority to give life and

enforceability to the spirit of the decree and not defeat it on

technical grounds. The decree passed by the Lower Appellate

Court is very clear. The decree gave concession to the defendant to

pay Rs.25,000/- within three months, if not paid, to pay the entire

decree amount as per the decree. For whatever reasons best known

to the defendant, he did not deposit or pay the amount to the decree

holder within three months. Since the amount was not paid within

three months, the latter part of the decree is to be followed and

enforced by the execution court. In such circumstances, the

execution court has no authority to permit the judgment debtor to

-4-
WP(C).No.34835/09

pay Rs.25,000/- and interest towards the satisfaction of the decree.

The decree holder is entitled to realise the entire amount as per

Ext.P1 decree.

The learned counsel for the decree holder submitted that

the defendant/judgment debtor did not even care to comply with the

direction contained in Ext.P1 decree. It is submitted that even now

the amount ordered by the court in lieu of the decree amount was

not paid till date. Ext.P5 order was passed against the letter and

spirit of the decree. Therefore, Ext.P5 order is set aside. The

execution court shall proceed with the E.P. to realise the amount as

per Ext.P1 decree.

Writ Petition is allowed.

HARUN-UL-RASHID,
Judge.

kcv.