High Court Kerala High Court

Softlution Web Technologis … vs Mangath Devadasan on 1 March, 2010

Kerala High Court
Softlution Web Technologis … vs Mangath Devadasan on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2537 of 2009(B)


1. SOFTLUTION WEB TECHNOLOGIS PVT.LTD.141
                      ...  Petitioner

                        Vs



1. MANGATH DEVADASAN, GEETHANJALI,
                       ...       Respondent

2. ADA SOFTWARE AND SERVICES PVT.LTD,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.L.MOHANAN

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

 Dated :01/03/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                    -------------------------------------
                    W.P.(C) No.2537 OF 2009
                      --------------------------------
               Dated this the 1st day of March 2010

                              JUDGMENT

The writ petition is filed seeking the following reliefs.

i) Issue an order quashing an setting aside
Ext.P4 as arbitrary, illegal and unsustainable.

ii) Hold that the proceedings initiated in E.A
No.57/09 in E.P No.172/08 in O.S No.547/03 of the Principal
Sub Court – I Exn, Thiruvananthapuram against the
petitioner evidenced by Ext.P4 is arbitrary, illegal and
unsustainable.

iii) Hold that the petitioner’s immovable
properties are not liable to be attached in execution of the
decree in O.S No.547/03 of the Principal Sub Court – I Exn,
Thiruvananthapuram.

iv) To issue such other writ, orders and
directions as are deem fit in the facts and circumstances of
the case.

2. Petitioner is a registered company. Ext.P4 order

passed by the Sub Court, Thiruvananthapuram directing

attachment of the movable properties belonging to the petitioner

company is impeached in the writ petition contending that the

petitioner was not a party to the decree executed by the court.

Without giving him an opportunity, movable properties belonging

to the petitioner company were ordered to be attached to satisfy

the decree passed is the grievance canvassed by the petitioner

company.

W.P.(C) No.2537 OF 2009 Page numbers

3. Notice given the 1st respondent has entered

appearance through counsel. I heard the counsel on both sides. It

is submitted by the learned counsel for the petitioner that showing

the name of the petitioner company as the care of address for the

defendant in the suit, a decree had been obtained by the 1st

respondent/plaintiff for realisation of money, and later, in the

execution proceedings, an order of attachment had been obtained

as against the property belonging to the petitioner company though

there was no decree against that company. Petitioner company

should be given an opportunity to impeach the attachment order so

passed by the court and till then the order of attachment has to be

kept in abeyance is the submission of the counsel. On the other

hand, inviting my attention to the exhibits produced with the

counter affidavit, the learned counsel for the 1st respondent

submitted that the case canvassed by the petitioner company that it

has distinct identity from the defendant company is unworthy of any

merit. The defendant company is one among the group of

companies with the present petitioner company, according to the

counsel. Before instituting the suit, a notice was issued to the

defendant and also to the petitioner company and further in the suit

as well the defendant was shown under the care of the present

petitioner company. No challenge was raised in the written

statement disputing the correctness of the address of the defendant

company as shown in the plaint. After the decree was passed, an

W.P.(C) No.2537 OF 2009 Page numbers

attachment order passed by the court to avoid the liability the writ

petition has been filed is the submission of the learned counsel for

the 1st respondent/decree holder.

3. Having regard to the submissions made and taking

note of the exhibits produced by both sides, I find, the dispute

involved has to be examined not by this court but by the execution

court. Petitioner company could have very well approached the

execution court and raised its objections whatever be the grounds in

its favour against the attachment order. This court in exercise of its

writ jurisdiction cannot go into the disputed facts relating to the

attachment ordered by the court. After admitting the writ petition,

Ext.P4 order of attachment has been ordered to be kept in

abeyance, which is stated to be still in force. The order so passed

by the court shall continue to remain in force for a period of one

month more. The petitioner company can approach the court below

and raise whatever objection it has against Ext.P4 order of

attachment. The court below shall pass appropriate orders after

considering the objections, if any, filed by the petitioner company

as expeditiously as possible. Subject to the above observations, the

writ petition is closed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//TRUE COPY//

P. A TO JUDGE
vdv