High Court Kerala High Court

Rosily George vs Augustin on 3 June, 2010

Kerala High Court
Rosily George vs Augustin on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 559 of 1999(D)



1. ROSILY GEORGE
                      ...  Petitioner

                        Vs

1. AUGUSTIN
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.JOMMY THARIAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :03/06/2010

 O R D E R
                       HARUN-UL-RASHID, J.
                        ------------------------
                        A.S.No.559 Of 1999
                         ----------------------
                Dated this the 3rd day of June, 2010.

                           J U D G M E N T

8th Defendant in O.S.No.781 of 1993 on the file of the

Additional Sub Court, Irinjalakkuda is the appellant. The suit was

filed for contribution of the proportionate decree amount paid by

the plaintiff with interest. There are nine defendants in the suit.

The trial court decreed the suit allowing the plaintiff to realise a

sum of Rs.5,300/- each from the defendants with future interest

at the rate of 6% per annum from the date of suit till realisation.

Parties are hereinafter referred to as the plaintiff and defendants

as arrayed in the suit.

2. Plaintiff, defendants 1 to 8 and husband of the 9th

defendant were partners of a business firm. One Prakash Finance

had instituted O.S.No.290 of 1985 and obtained a money decree

as against the firm and its partners. The properties of the

plaintiff herein, who was the third defendant in the suit, was

attached in that suit and brought up for court sale to enforce the

decree. To avert sale, plaintiff was constrained to pay a sum of

A.S.No.559 Of 1999

::2::

Rs.53,000/-. Plaintiff demanded the contribution of the share

from the partners who are the defendants herein as all partners

are equally liable for the debts and liabilities of the firm. The suit

was instituted for contribution of the proportionate decree

amount.

3. The appellant herein contended that she was never a

partner of the firm and hence not liable to contribute. According

to her, another woman of her identical name who is the wife of

one Joju was the partner of the firm, whereas her husband’s

name is George, a totally different woman and she maintained

the stand that she is not liable to pay any contribution. The trial

court noted that the appellant/8th defendant received summons in

O.S.No.290 of 1985 and the present suit is filed against the 8th

defendant is not as a partner of the firm who personally liable as

under Ext.A2 decree. The trial court rightly observed that the

question to be decided is as to whether 8th defendant is a partner

so long as Ext.A2 decree stands. It follows that the 8th defendant

is also liable to contribute the said amount.

A.S.No.559 Of 1999

::3::

4. The contentions raised by both sides are re-agitated

before this Court. This Court is of the view that the contentions

of the appellant are not sustainable in law. The grounds urged in

the appeal memorandum and the contentions raised at the time

of final hearing are considered in detail by this Court. This Court

is of the view that the appellant failed to substantiate her case,

nor made out sufficient grounds to interfere with the decree and

judgment passed by the trial court. I fully agree with the reasons

and conclusions arrived at by the trial court in passing a decree

as against the appellant as well.

In the result, appeal fails and accordingly dismissed with

costs.

HARUN-UL-RASHID,
Judge.

bkn/-