High Court Kerala High Court

Sahadevan vs Sasidharan V.P on 27 March, 2007

Kerala High Court
Sahadevan vs Sasidharan V.P on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex FA No. 25 of 2006()


1. SAHADEVAN, AGED 62 YEARS,
                      ...  Petitioner
2. CHINSHA, AGED 19 YEARS,

                        Vs



1. SASIDHARAN V.P.,
                       ...       Respondent

2. RADHAMMA, R.S.BHAVAN,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.RAM MOHAN.G.

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :27/03/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................


                                       Ex.F.A. No.  25 OF  2006


                  ...................................................................................

                                 Dated this the 27th  March, 2007




                                             J U D G M E N T

Sankaran, J:

Claim petitioners in I.A. 2976 of 2004, whose application under

Order XXXVIII Rule 5 of Code of Civil Procedure (wrongly mentioned as

Order XXI Rule 58 Code of Civil Procedure) was dismissed are appellants.

The first respondent herein filed the suit, O.S. No. 259 of 2003, against

the second respondent for realisation of money. Plaintiff filed I.A. 2571 of

2003 along with the suit for attachment before judgment . Defendant

accepted the notice and appeared in the case. On 21.07.2003, an

undertaking was filed by the defendant stating that she will not alienate

the property. Attachment was not ordered in view of the undertaking made

Ex.F.A. No. 25 OF 2006

2

by the defendant. Later, as per the order dated 09.06.2004, the property

was attached as the defendant failed to furnish security as ordered by the

court.

2. Appellant No.1 is the husband of the defendant and appellant

No.2 is the son of the defendant . They claim title under a settlement deed

dated 02.06.2004 executed by the defendant in the F.A.O. The court

below held that this settlement deed was executed after the undertaking

was made by the defendant on 21.07.2003. Therefore the settlement

deed is not valid and binding on the plaintiff . Claim petition was therefore

rejected.

3. Appellants have produced certain documents as per I.A. 2035

of 2006. The contention of the appellants is that the property originally

belonged to one Kamalasanan who executed an assignment deed in

favour of appellant No.1, the defendant and one Sukumarapilla as per

document No. 4070 of 1981 . Later, as per document No. 1655 of 1985,

Sukumarapilla assigned his rights in favour of appellant No.1 and the

Ex.F.A. No. 25 OF 2006

3

defendant . Thus, the appellants contended that de hors the settlement

deed executed by the defendant, appellant No.1 has right over the property

which was attached. The court below, according to the counsel for the

appellant, did not advert to these contentions nor did the court below

advert to the evidence placed before it. The Appendix of the order of the

court below does not show that evidence was adduced in the case But

paragraph ‘3’ of the order would indicate that witnesses were examined.

There is no discussion of the evidence of the witnesses in the order. The

contentions put forward by the parties are also not properly considered

by the court below . Therefore, we are of the view that the court below

should be directed to consider the matter afresh after affording an

opportunity of being heard to both parties and to adduce evidence and to

produce documents.

In the result, the order dated 21.03.2006 in I.A. 2976 of 2004 is set

aside and the matter is remanded to the court below for fresh disposal

after affording an opportunity of being heard to both the parties and to

adduce evidence and to produce documents . The order of attachment

Ex.F.A. No. 25 OF 2006

4

will continue to be in operation till a decision is taken in I.A. 2976 of 2004.

The question as to whether the order of attachment should be continued or

not will be subject to the order to be passed by the court below . The

parties shall appear before the court below on 30.05.2007.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk