High Court Kerala High Court

Poochingal Hamza vs Puthukulangara Musthafa on 7 February, 2008

Kerala High Court
Poochingal Hamza vs Puthukulangara Musthafa on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30574 of 2007(M)


1. POOCHINGAL HAMZA, S/O KUNHAVA,
                      ...  Petitioner
2. ARAKKAL MUHAMMED, S/O ABDUL RAHIMAN,

                        Vs



1. PUTHUKULANGARA MUSTHAFA,
                       ...       Respondent

2. KANKADAKKADAVAN MOIDEENKUTTY HAJI,

                For Petitioner  :SRI.K.DIVAKARAN NAIR

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/02/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                    W.P.(C). NO. 30574 OF 2007
                           ---------------------
               Dated this the 7thday of February, 2008

                             JUDGMENT

This writ petition is preferred against the order of the

Subordinate Judge, in IA 1660/07 in OS 117/07.

2. The said suit is filed by the plaintiffs for return of the

advance money. The total amount claimed is Rs.3,09,025/- . Along

with the suit, an application for attachment was filed and there was

an interim conditional attachment. Thereafter, the defendants in the

suit moved an application for raising the attachment by offering

security in the form of an undertaking and a bond executed by

another person, who is the owner of other property. The said person

is none other than the brother of the defendants. It is submitted that

the said property was obtained by him under document No. 307/85.

It is also seen from the court order that original title and

encumbrance certificate are produced. The present writ petitioners

were not happy with the version submitted by the Amin, who had

valued the property at Rs.40 lakhs. The court below accepted the

Amin’s report and held that there is sufficient security and therefore

ordered raising attachment of the property.

WPC NO 30574/07 2

3. Learned counsel for the petitioners Sri. Divakaran Nair

would contend that the approach made by the court is totally

erroneous and there is no basis for valuing property at Rs.40 lakhs.

Further there is a statutory charge under Section 55(6) of the

Transfer of Property Act and therefore the court should not have

lifted the attachment as well. Section 55(6) imposes certain

conditions to confer a charge on the property. That cannot be

decided at a preliminary stage. The plaintiffs have come forward with

the suit for realisation of the advance money and seek protection in

the form of security to ensure realisation in case he succeeds. Since

the writ petitioner is totally dissatisfied with the report of the Amin, I

feel in order to safe guard the interest of the plaintiffs in the suit

direction may be given to produce the valuation certificate issued by

the Tahsildar so that the court can act upon the same and find out

whether the said security furnished will be sufficient. On a

compliance of the said terms certainly the court is entitled to enter

into a finding regarding sufficiency of the security and raise the

attachment. The question of statutory charge under Section 55(6)

etc. is left vide open.

WPC NO 30574/07 3

4. So the order under challenge is set aside and the court

below is directed to give a direction to the defendants in the suit to

produce the valuation certificate within a very reasonable time and

after hearing the plaintiffs in the matter pass appropriate orders in

accordance with law. There is an apprehension for the learned

counsel for the defendants that on account of these orders neither

they are able to deal with their property nor their brother is able to

deal with the property. The urgency of the matter may be taken into

consideration and expeditious orders may be passed in accordance

with law.

The writ petition is disposed of accordingly.





                                             M.N.KRISHNAN, JUDGE
vps

WPC NO 30574/07    4