High Court Kerala High Court

P.Valsala vs Muthoot Leasing And Finance … on 7 August, 2008

Kerala High Court
P.Valsala vs Muthoot Leasing And Finance … on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18684 of 2008(Y)


1. P.VALSALA,D/O.RAMADAS,
                      ...  Petitioner

                        Vs



1. MUTHOOT LEASING AND FINANCE LIMITED,
                       ...       Respondent

2. T.S.SAVIN,15/444(2) BY PASS ROAD,

3. SANKARANARAYANAN,S/O.BHASKARAN,

4. SUB INSPECTOR OF POLICE,

5. BIJEESH,THETTEPURATH,BEACH ROAD,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :SRI.C.S.MANILAL

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.18684 OF 2008
              ----------------------------------------
                Dated this the 7th day of August, 2008

                            JUDGMENT

The petitioner is a guarantor for a loan sanctioned by the 1st

respondent to the original 2nd respondent (deleted later on in

view of the difficulty in serving notice on him) for purchase of a

‘Toyota Innova’ Vehicle. Since the 2nd respondent did not pay the

instalments of repayment of the loan, the 1st respondent invoked

the Arbitration Clause in the loan agreement by filing O.P.(Arb)

No.354/2008 before the 3rd Additional District Court, Ernakulam,

in which the property of the petitioner and the 3rd respondent

were attached. In the meanwhile, as agreed by the 1st

respondent, the 3rd respondent filed a petition before the Deputy

Superintendent of Police, Irinjalakuda, who directed the 4th

respondent to seize the vehicle in question. That vehicle was

transferred by the original 2nd respondent to the 5th respondent.

Accordingly, the vehicle was seized by the 4th respondent on

19.6.2008 from the 5th respondent. But the 4th respondent is not

in a position to produce the vehicle before any criminal court as

W.P.(c)No.18684/08 2

no crime has been registered in this regard. The petitioner has

already preferred a petition before the 3rd Additional District

Court seeking direction to the 4th respondent not to release the

vehicle to the 5th respondent during the pendency of the

arbitration case. The petitioner has filed this writ petition

apprehending handing over the vehicle to the 5th respondent

before the District Court can consider the petition. The

petitioner seeks the following relief in this writ petition:

“a. Issue a Writ of mandamus or other appropriate
writs, orders or directions directing the 4th respondent
not to release the Toyota Innova Vehicle bearing
Reg.No.KL9 -U 4574 to the 5th respondent or any other
person till orders are passed by the 3rd Additional
District Court, Ernakulam in O.P.Arbitration
No.354/2008”.

2. I have heard the learned counsel for the petitioner,

the learned counsel appearing for the 1st respondent, the

learned counsel appearing for the 5th respondent and the

learned Government Pleader. I am satisfied that before the

District Court can pass orders on the petition stated to have

been filed by the petitioner, the vehicle shall not be handed

over to the 5th respondent by the 4th respondent.

W.P.(c)No.18684/08 3

Accordingly, the writ petition is disposed of with a

direction to the 3rd Additional District Court, Ernakulam to

consider the application stated to have been filed by the

petitioner seeking direction to the 4th respondent not to release

the vehicle to the 5th respondent, as expeditiously as possible.

Till orders are so passed, the 4th respondent shall not release

the vehicle to the 5th respondent.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.18684/08 4