High Court Kerala High Court

Sarojini vs Chenthamara on 6 June, 2007

Kerala High Court
Sarojini vs Chenthamara on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27799 of 2005(H)


1. SAROJINI, D/O. RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



1. CHENTHAMARA, S/O. KOYU,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.SAJAN VARGHEESE K.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/06/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

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

                           W.P.(C) No. 27799 OF 2005

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

                       Dated this the 6th day of June, 2007


                                      JUDGMENT

A decree for specific performance of a contract for sale of

property was passed against the petitioner and in execution of that

decree a document of conveyance was executed by the court in his

favour. But when respondent levied execution of that decree there were

some negotiations between the parties who arrived at Ext.P4

agreement. On the terms of Ext.P4 the respondent agreed that the

property will be re-conveyed to the petitioner on payment of

Rs.1,15,000/-. The petitioner had readily paid Rs.80,000/- on the date

of Ext.P4 itself. For payment of balance amount of Rs.35,000/- time till

20.09.04 was provided in the agreement. The petitioner did not pay the

balance amount within the stipulated time. It is the term of Ext.P4 that if

the balance amount is not paid within the stipulated time, Ext.P4 will

lapse and that the respondent can get delivery of the property taken

through the court and under such an event the respondents will be liable

to refund only Rs.60,000/- out of the amount paid under Ext.P4.

Complaining that the balance amount was not paid in the stipulated time

and seeking delivery of the property, the petitioner filed IA No.1327 of

2004. The court below received counter affidavit from the petitioner in

WPC No. 27799 of 2005

2

that IA and while the IA stood posted for enquiry, once again there was

a move for settlement and the court below adjourned the IA for

settlement on several dates. Finally time for settlement was extended

till 02.09.05 and on that day the court below has passed the impugned

order directing delivery, noticing that settlement has not materialsed.

2. Heard Sri.P.Vijaya Bhanu, learned counsel for the petitioner

and Sri.Sajan Varghese, counsel for the respondent.

3. Fervant submissions were made by counsel on both sides. I do

not find any infirmity about the impugned order warranting correction in

this court’s visitorial jurisdiction under Article 227. But it is seen that

this court on admitting the writ petition became inclined to grant stay on

condition that the petitioner shall pay an amount of Rs.10,000/-. When

that amount was tendered to the decree holder, they were not ready to

accept the amount and hence amount was deposited by the petitioner

before the court.

Having regard to the facts and circumstances which attend on

this case, I feel that considerations of indulgence and compassion

require that the petitioner be given another chance to avert the difficult

situation of being dispossessed from the properties which are said to be

her residential aboard. But the interest of the respondent also cannot

be lost sight of. The balance amount of Rs.35,000/- was payable up to

WPC No. 27799 of 2005

3

02.09.2005. Even at a reasonable rate of roughly 12% the amount

should generate interest of Rs.11,000/- as on 15.07.2007. Even as I

refuse to set aside the impugned order, I direct that the order of stay

presently passed will become absolute if the petitioner pays a sum of

Rs.36,000/- to the respondent on or before 15.07.07. If that amount is

tendered to the respondent before that date, the same will be received

by the respondent in full settlement of his monetary claims under Ext.P4.

The respondents will also be entitled to withdraw the sum of Rs.10,000/-

deposited by the petitioner before the court. If the amount is not paid as

above, the stay will stand vacated and the impugned order will become

operative. If amount is paid as above the respondent will execute a re-

conveyance deed, cost of which will be born by the petitioners

themselves.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No. 27799 of 2005

4