High Court Kerala High Court

Reghunathan Nair vs Velu on 5 October, 2010

Kerala High Court
Reghunathan Nair vs Velu on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 194 of 2010(O)


1. REGHUNATHAN NAIR, S/O.KUTTAN PILLAI,
                      ...  Petitioner

                        Vs



1. VELU, S/O.MADHAVAN PILLAI,
                       ...       Respondent

2. PRINCIPAL SECRETARY,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :05/10/2010

 O R D E R
                  THOMAS P JOSEPH, J.

                 ----------------------------------------

                     O.P(C).No.194 of 2010

                  ---------------------------------------

              Dated this 05th day of October, 2010

                            JUDGMENT

This petition is in challenge of Ext.P3, order refusing

prohibitory order of injunction to restrain respondent No.2 from

disbursing retiral benefits of respondent No.1, judgment debtor.

Petitioner has obtained a compromise decree for money for

reocvery of Rs.3,18,000/- with 6% interest from respondent No.1

as per Ext.P1, award of the Lok Adalath and to execute that

award, Ext.P2, E.P.No.9 of 2010 was filed. Respondent No.1 who

was working as Superintendent of Public Administration

Department under respondent No.2 retired from service on

31-03-2010. Thereon, apprehending that respondent No.1 might

withdraw the retiral benefits, petitioner filed E.A.No.32 of 2010

for an order of injunction to restrain respondent No.1 from

collecting that amount. That application was dismissed by the

executing court by Ext.P3, order stating as follows:

“A prohibitory order restraining a person from disbursing

pensionery benefits will amounts to an injunction, stipends and

gratuity allowed to pensioners benefits are exempt from attachment

by the provisions of Sec.60 of the Code of Civil Procedure. The

burden is upon them, the petitioner to show that the amount which is

O.P(C).No.194 of 2010
: 2 :

to be ordered to be retained without disbursement will not come

under the exemption contemplated under sec.60 of the Code.”

2. As I see from the order, refusal to grant injunction is

since petitioner has not shown which portion of the amount out of

the retiral benefits came outside the purview of Sec.60 of the

Code and hence could be proceeded against. The order does not

in any way curtail right if any, of petitioner to seek attachment or

other relief against the attachable portion if any, in the retiral

benefits. Hence, I do not find reason to interfere with Ext.P3,

order. I make it clear that it will be open to the petitioner to move

appropriate application as against that portion of the amount if

any from the retiral benefits which could be attached as provided

under law.

Writ petition is closed with the above direction.

(THOMAS P JOSEPH, JUDGE)

Sbna/-