High Court Kerala High Court

Raman Pillai Prakash vs Umminiamma Devakiamma on 15 September, 2009

Kerala High Court
Raman Pillai Prakash vs Umminiamma Devakiamma on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 501 of 2009()


1. RAMAN PILLAI PRAKASH, LEKSHMI
                      ...  Petitioner

                        Vs



1. UMMINIAMMA DEVAKIAMMA, PARAPPADIYIL,
                       ...       Respondent

2. SREEDHARAN PILLAI, PARAMESWARAN PILLAI,

3. SREEDHARAN PILLAI  MADHUMOHAN PILLAI,

4. SREEDHARAN PILLAI PRASANNAN PILLAI,

5. DEVAKIAMMA SATHEEBHAI AMMA,

6. PRASANNAKUMARIAMMA,

7. SREEDHARAN PILLAI PRASADAN PILLAI,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

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

 Dated :15/09/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
                 C.R.P.NO.501 OF 2009 ()
                -----------------------------------
      Dated this the 15th day of September, 2009

                          O R D E R

Revision is directed against the order passed by the

learned Munsiff-Magistrate Court, Sasthamcotta in an

application moved under Order XXI Rule 32 of the Code of

Civil Procedure by the respondents/decree holders. The

respondents moved the above application alleging that the

decree passed in the above suit, which was one for injunction,

was violated by the petitioner/judgment debtor. The court

below, on the evidence tendered in the application holding

that the judgment debtor has not obeyed the decree, ordered

for issuing warrant to arrest and produce him for the purpose

of committing to prison. Propriety and correctness of that

order is challenged in the revision.

2. I heard the learned counsel for the petitioner. Having

regard to the submissions made and taking note of the facts

CRP.501/09 2

and circumstances presented with reference to the order

impugned, I find no notice to the respondents is necessary,

and, hence, it is dispensed with. Perusing the order

challenged in the revision, I find it is patently erroneous and

unsustainable under law. The court below has not adverted to

the evidence let in the case nor entered any specific finding in

what manner the petitioner/judgment debtor violated the

decree of injunction. In an enquiry under Order XXI Rule 32

of the Code of Civil Procedure it is incumbent upon the court

to enter a definite finding that the judgment debtor had

violated the decree. It is not sufficient to show that he had not

obeyed the decree. To proceed under the above rule, it must

be satisfactorily established that the judgment debtor flouted

and violated the decree. More than that, it is also seen, under

the impugned order, the learned Munsiff has directed for

issuing warrant to the petitioner directing his production to

commit him to prison without ordering what is the term of

detention. Such orders cannot be passed by a court of law.

The court has to pass orders, if it is satisfied that there is

violation of the decree, as contemplated under Order XXI

CRP.501/09 3

Rule 32 of the CPC. Setting aside the impugned order, I

direct the court below to consider the matter afresh and pass

appropriate orders in accordance with law taking note of the

observations made above. The revision is disposed.

S.S.SATHEESACHANDRAN
JUDGE

prp