High Court Madras High Court

R.Prumal Reddiyar vs R.Sakthivel on 13 November, 2007

Madras High Court
R.Prumal Reddiyar vs R.Sakthivel on 13 November, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED  : 13.11.2007
                              
                            CORAM
                              
    THE HONOURABLE MR.JUSTICE A.C.ARUMUGAPERUMAL ADITYAN
                              
                 C.R.P. (NPD) No.2738 of 2007
                             and
                      M.P. No.1 of 2007
                              



R.Prumal Reddiyar    	..Petitioner

      Versus
                              
R.Sakthivel       	..Respondent



Prayer:

	   This  revision petition has been preferred  under
Section  115  of CPC against the order dated  26.07.2007  in
E.P.No.35  of 2006 in O.S.No.72 of 2003 on the file  of  the
Sub-Court, Bhavani.



      For Petitioner      : Mr.Lakshmanaswamy, Advocate

      For Respondent      : Mr.T.Murugamanickam, Advocate



                            ORDER

This revision has been preferred against the order

passed in E.P.No.35 of 2006 in O.S.No.72 of 2003 by the

Judgment Debtor. E.P.No.35 of 2006 was filed under Order 21

Rule 37 of CPC. According to the Decree Holder/petitioner

in EP, the respondent had borrowed a sum of Rs.1,50,000/-

from the plaintiff, but failed to repay the same. Hence, he

filed the suit O.S.No.72 of 2003 before the Subordinate

Judge, Bhavani, who had decreed the suit. To execute the

decree, the Decree Holder has filed EP.35 of 2006 under

Order 21 Rule 37 of CPC r/w Section 51 & 55 of CPC. The

respondent/Judgment Debtor in his counter has stated that he

has taken steps to set aside the exparte decree and that he

has no means to pay the decree amount. Before the executing

Court, the Decree Holder had filed Ex.P.1-patta and Ex.P.2-

copy of the statement register dated 19.6.2007 to show that

the Judgment Debtor is having immovable property in his name

in S.No.61/2A and that the patta stands in the name of the

Judgment Debtor and six others. To controvert this

evidence, there was no evidence produced by the Judgment

Debtor. Only under such circumstances, the learned trial

Judge has allowed the EP and order for arrest of the

Judgment Debtor.

2.The learned counsel for the revision petitioner

relying on 100 LW 431 (V.Ganesa Nadar Vs. K.Chellathai

Ammal), contended that arrest cannot be sought as a lever to

force payment without taking recourse to proceedings for

attachment and sale of immovable property. The fact in the

above said dictum is that the Judgment Debtor in that case

had claimed benefits under Tamil Nadu Act 13/1980 and was

paying the decree amount in installments and on the failure

to pay one installment executing Court ordered arrest and

apart from the ipsi-dixit of the Decree Holder, there is no

other evidence let in to show that the Judgment Debtor had

an income of Rs.70,000/- pm. Only if there is refusal or

negligent on the part of the Judgment Debtor in paying the

decree amount, will envisage the Decree Holder to file an

application under Order 21 Rule 38 r/w 51(c) of CPC. In the

case on hand, the defence taken by the Judgment Debtor is

that he has no means, which was disproved by the Decree

Holder by adducing oral and documentary evidence before the

executing Court. The conditional order imposed by this Court

in M.P.No.1 of 2007 in CRP.(NPD).No.2738 of 2007 on 7.9.2007

has not been complied with by the revision petitioner. Under

such circumstance, I am of the considered view that it

cannot be said that the order of the executing Court in

EP.No.35 of 2006 in O.S.nO.72 of 2003 on the file of the

Court of Subordinate Judge, Bhavani, is illegal or infirm to

warrant any interference from this Court.

3.In the result, the revision is dismissed confirming

the order in E.P.No.35 of 2006 in O.S.No.72 of 2003 on the

file of the Sub-Court, Bhavani. Judgment Debtor is given a

months time to repay the decree amount. Connected

miscellaneous petition is also dismissed.

ssv

To
The Sub Judge
Bhavani.