High Court Kerala High Court

R.Ramanan vs P.L.Prasanna on 23 June, 2009

Kerala High Court
R.Ramanan vs P.L.Prasanna on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2090 of 2009(W)


1. R.RAMANAN, S/O.RAJAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. P.L.PRASANNA, D/O.LAKSHMIKUTTY,
                       ...       Respondent

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :SRI.V.V.RAJA

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :23/06/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                    -------------------------------
               W.P.(C).NO.2090 OF 2009 (W)
                 -----------------------------------
          Dated this the 23rd day of June, 2009

                        J U D G M E N T

The writ petition is filed under Article 227 of the

Constitution of India seeking the following reliefs:

i. to set aside Ext.P6 order dated 9.1.2009 in
I.A.No.4132/2008 in O.S.No.979/2008 on the
file of Princpal Sub Judge, Kollam.

ii. to allow Ext.P4 application, viz.

I.A.No.4132/2008 in O.S.No.979/2008 on the
file of Principal Sub Judge, Kollam as prayed
for.

iii. to issue such other further reliefs as this
Honourable Court deem fit and proper to
grant in the circumstances of the case.

2. Petitioner is the plaintiff in O.S.No.979/2008 on the

file of the Principal Sub Court, Kollam. Respondent is the

defendant in that suit. Suit was one for money based on an

agreement of sale. Along with the suit, the plaintiff moved an

WPC.2090/09 2

application for interim attachment before judgment of the

property covered by the agreement of sale, setting forth a case

that inorder to deprive the plaintiff the benefits of the decree

that is likely to be passed in his favour, the defendant intends

to remove or alienate that property and leave the jurisdiction

of this Court. Before instituting the suit, the plaintiff had

issued an advocate notice and, it is the case of the plaintiff,

that after acknowledging the notice, it was not responded

even with reply. The defendant entering appearance filed

counter to the application moved by the plaintiff under Order

XXXVIII Rule 5 of CPC impeaching the validity of the

agreement of sale contending that it is a forged and fabricated

document. The allegations raised to seek the relief of interim

attachment before judgment were also denied by the

defendant. The learned Sub Judge, after hearing both sides

formed a conclusion that the agreement is not a genuine one

after comparing the signature of the defendant in the

agreement with those appearing in his acknowledgment

accepting the suit notice issued by the plaintiff, vakalath and

also the objections filed to the application. Propriety and

WPC.2090/09 3

correctness of that order is impeached by the plaintiff filing

this writ petition invoking the supervisory jurisdiction of this

Court vested under Article 227 of the Constitution of India.

3. I heard the learned counsel on both sides. Having

regard to the submissions made and also perusing the

impugned order, I find the order cannot be sustained for the

reason that the learned Sub Judge has not applied his mind or

directed an enquiry that was required in examining an

application moved under Order XXXVIII Rule 5 CPC. The

essential conditions to be satisfied for granting the relief in an

application under Order XXXVIII Rule 5 of CPC are based on

the satisfaction that the defendant, with intent to obstruct or

delay the execution of any decree that may be passed against

him,-

(a) is about to dispose of the whole or any
part of his property, or

(b) is about to remove the whole or any part
of his property from the local limits of the
jurisdiction of the Court,

WPC.2090/09 4

In examining that question, the fair chances of getting a

decree based on the suit claim by the plaintiff also has to be

assessed. The merit of the case canvassed by the plaintiff and

the defense put forward by the defendant to resist that claim

are all matters to be considered in the trial after affording

reasonable opportunity to both sides to establish their

respective case. The enquiry in an application under

Order XXXVIII Rule 5 of CPC must confine within the

parameters covered by that rule, and at that stage, it is not

proper for the court to express any definite opinion on the

basic document produced on which the suit claim is based as

whether it is a genuine or a forged document. Ext.P6 order

would show that the learned Sub Judge has not adverted to

the conditions necessary for satisfaction of the application

under Order XXXVIII Rule 5 of CPC nor even directed any

enquiry to examine the merit of the application to find out

whether the petitioner/plaintiff has made out a case for that

relief. Some of the observations made in the order to the

effect that the agreement of sale is not genuine, that too,

based on the comparison of the signature of the defendant

WPC.2090/09 5

with those made subsequent to the alleged execution of that

agreement, to say the least, are exceptionable and should have

been avoided. Setting aside Ext.P6 order, I direct the learned

Sub Judge to examine the application in the light of the

observations made above and in accordance with law and pass

orders afresh within a period of one month from the date of

receipt of a copy of this judgment. Send a copy of this

judgment to the court below forthwith and issue copy to the

counsel on both sides on usual terms.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009