High Court Kerala High Court

P.V.Ramu vs M/S.Maharashtra Apex … on 31 January, 2011

Kerala High Court
P.V.Ramu vs M/S.Maharashtra Apex … on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1299 of 2010(O)


1. P.V.RAMU, S/O.ELUMBAN, PUTHOORVAYAL
                      ...  Petitioner
2. P.LAKSHMANAN, PUTHOORVAYAL VEEDU,
3. M.C.SEBASTIAN, MADATHIL PARAMBIL HOUSE,
4. P.M.RAGHAVAN, PANAYI HOUSE,

                        Vs



1. M/S.MAHARASHTRA APEX CORPORATION LTD.,
                       ...       Respondent

                For Petitioner  :SRI.P.C.CHACKO(PARATHANAM)

                For Respondent  :SRI.S.R.DAYANANDA PRABHU

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :31/01/2011

 O R D E R
                      P.S.GOPINATHAN, J.
                  --------------------------------------
                  O.P.(Civil) No.1299 OF 2010
                  --------------------------------------
          Dated this the 31st day of January, 2011

                          J U D G M E N T

~~~~~~~~~~~

The petitioners are the judgment debtors in

A.P.No.150/2001, an arbitration award. In execution of the said

award, the respondent filed E.P.No.8/2009. Ext.P2 is the copy of

the Execution Petition. The prayer sought in the Execution

Petition is for arrest and detention of the judgment debtors.

According to the 1st respondent, the judgment debtors are

having sufficient means to discharge the decree debt. To prove

the same, affidavits were also filed before the Execution Court.

Notice under Order XXI Rule 37 was served upon the judgment

debtors. In response to the notice, judgment debtors filed

separate counter statements. The 1st judgment debtor

(Petitioner No.1) mainly assailed the award though execution

court is not the forum to assail the award. He had admitted that

he had one acre of property and that was also attached by the

decree holder. There is no mention that he lacks means to

discharge the decree debt. It is revealed by the statment filed

him under Order XXI Rule 41(2) CPC that he is employed in

O.P.(C) No.1299/2010 2

police department. However, he suppressed the gross salary.

Other judgment debtors had raised a contention that they have

no means to discharge the decree debt. The Execution Court on

10.12.2010 passed the impugned order, which is quoted in

paragraph 5 of the petition as follows: (Certified copy of the

order is not produced)

“JD not filed affidavit as represented on
15.11.2010. Decree holder filed affidavit
stating that Jds are having sufficient means
but not paying deliberately. It prima facie
proved that deliberate omission on the part of
JDs to remit decree amount, long pending as
EP, hence ordered to arrest the JDs.

Issueorder of arrest. Arrest on 4.1.2011.”

Assailing the said order, this petition was filed.

2. I have heard Sri.P.C.Chacko, the learned counsel

appearing for the petitioner and Sri.S.R.Dayananda Prabhu, the

learned counsel appearing for the respondent.

O.P.(C) No.1299/2010 3

3. The learned counsel for the petitioner would submit

that the 1st petitioner though employed in Police department,

was having no sufficient means to pay off the decree debt in

lump as the total claim exceeds Rs.10,25,000/-. In such

submission, there is total lack of bonafides because the

1st petitioner has no case that he had paid anything though the

award was passed ten years back. Had he cared to pay within

the means, sometimes, the decree debt could have been wiped

off. It is evident that he was purposefully avoiding payment. As

regards the other petitioners, the argument advanced is that

since they are having no means to discharge the decree debt, the

prayer for execution of the decree by arrest and detention is not

at all sustainable. It was also submitted by the learned counsel

for the petitioner that though the petitoners had filed objection,

the Execution Court didn’t consider the same. According to the

learned counsel, that is the main grievance of the petitioners.

4. According to the learned counsel for the respondent,

the court below ordered arrest after having satisfied by the

affidavit of the respondent that the petitioners have sufficient

O.P.(C) No.1299/2010 4

means to discharge the decree debt and they are wilfully

avoiding discharge and hence the order of arrest is perfectly

justified. It was also submitted that if it is a defence of no

means, they could very well raise the same before the court

below during the course of enquiry under Order XXI Rule 40 and

this petition is premature and misconceived and the order

impugned is not liable to be interfered.

5. Going by Order XXI Rule 40, I find that even if the

petitioners were arrested and brought before the Execution

Court in pursuance to the warrant of arrest, since the plea is of

no means, they are at liberty to raise their objections before they

being sent to civil prision as the legislature had provided post

arrest enquiry. For a correct appraisal, I find that it would be

appropriate to read Order XX1 Rule 40.

“40. Proceedings on appearance of
judgment debtor in obedience to notice or
after arrest:-

(1) When a judgment debtor appears
before the Court in obedience to a notice
issued under Rule 37, or is brought before
the Court after being arrested in execution

O.P.(C) No.1299/2010 5

of a decree for the payment of money, the
Court shall proced to hear the decree holder
and take all such evidence as may be produced
by him in support of his application for
execution, and shall then give the judgment
debtor an opportunity to showing cause why
he should not be committed to civil prison.”

In the light of the above provision, when the judgment debtors

are brought before the Execution Court after being arrested, the

Execution Court is bound to hear the decree holder and take all

such evidence and the judgment debtors shall be given an

opportunity to show cause for not committing to civil prison in

execution of the decree. At that stage, the petitioners can raise

their plea of no means. So, appropriate remedy is provided

under the Civil Procedure Code itself even if the petitioners

were arrested and produced before the court. The petitioners

ought have availed the same instead of rushing to this Court.

Since it is revealed that the Execution Court had ordered to

issue arrest warrant on satisfaction of the means of the judgment

debtors for discharge of the decree debt, on the basis of the

affidavit filed by the decree holder in support of the Execution

Petition and since the Civil Procedure Code provides provision

O.P.(C) No.1299/2010 6

for hearing the judgment debtors before committing to the civil

prison, I find that the order impugned has no way caused any

prejudice to the petitioners. Neither it is illegal so as to be

rectified in exercise of the powers vested on this Court under

Article 227 of the Constitution of India.

6. I find that, in the above circumstance, this Writ

Petition can be disposed with a direction to the petitioners to

move the Execution Court for ventilating their grievance and to

direct the Execution Court to proceed further only after

conducting an enquiry as contemplated under Order XXI

Rule 40.

In the above circumstance, this Writ petition is disposed

with a direction to the Execution Court to proceed further only

after conducting an enquiry under Order XXI Rule 40. It is

submitted from the Bar that the Execution Petition is posted on

17.2.2011. The petitioners are directed to appear before the

Execution Court on 17.2.2011. On their appearance, they shall

be treated as brought under arrest and to proceed further under

O.P.(C) No.1299/2010 7

Order XXI Rule 40. If the petitioners fail to appear, the

execution court shall issue fresh warrant. In the case of the 1st

petitioner, issuance of arrest warrant shall be intimated to the

Superintendent of Police of the District with request for

initiating action under Rule 51 of the Government Servants’

Conduct Rule. No costs.

(P.S.GOPINATHAN, JUDGE)

ps