High Court Kerala High Court

State Bank Of India vs Mr. M.K.Raveendran on 30 October, 2009

Kerala High Court
State Bank Of India vs Mr. M.K.Raveendran on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27298 of 2009(O)


1. STATE BANK OF INDIA,
                      ...  Petitioner

                        Vs



1. MR. M.K.RAVEENDRAN, S/O. M.A.KOCHAKKAN,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE THOMAS (MEVADA)

                For Respondent  : No Appearance

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

 Dated :30/10/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.27298 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 30th October, 2009

                                 JUDGMENT

The Writ Petition is filed seeking mainly the following reliefs:

1. To call for the records leading to Exts.P4 and P5 and set aside the

same.

2. To declare that the respondent is liable to disclose his assets in the

execution petition filed against him in a petition filed under Order 21

Rule 41(2) and face the examination.

2. Petitioner is the decree holder. The decree executed in the

suit is for money, and the respondent is the judgment debtor. In the

execution proceedings initiated by the decree holder for realisation of

the decree debt personal execution against the judgment debtor by

his arrest and detention was applied for. The decree holder also

moved for an order directing the judgment debtor to make an

affidavit stating the particulars of his assets, and also of his oral

examination to collect details of his property or means for satisfying

the decree. The learned Munsiff declined the request of the decree

holder to issue order against the judgment debtor under Order 21

Rule 41 of Code of Civil Procedure holding that such enquiry can be

W.P.C.No.27298/09 – 2 –

proceeded only where the execution petition is filed for attachment

and sale. Propriety and correctness of those orders is challenged in

the writ petition invoking the supervisory jurisdiction vested with this

court under Article 227 of the Constitution of India.

3. Notice was ordered to the respondent. Though served,

respondent/judgment debtor has not entered appearance. The

impugned orders challenged in the writ petition passed by the learned

Munsiff holding that proceedings for oral examination of the judgment

debtor and also for directing the judgment debtor to file an affidavit

regarding his assets can be proceeded only where the execution

petition is filed for attachment and sale are not correct.

4. Rule 41 of Order 21 C.P.C. is captioned as ‘attachment of

property’. That does not postulate it is applicable only when the

execution relate to attachment of property. The object of the section

is to enable the decree holder to get the necessary information with

respect to the properties of the judgment debtor so that he can

realise his debt without difficulty and trouble. It is an effective

provision to obtain discovery in aid of the execution of the decree

which is obtained. The Bombay High Court in United Phosphorous

Ltd. v. A.K.Kanoria (AIR 2003 Bombay 97) has considered the

W.P.C.No.27298/09 – 3 –

scope and ambit of Rule 41 of Order 21 of the C.P.C. It has been held

that examination of a judgment debtor under sub-rule (1) of Rule 41

of Order 21 or direction to the judgment debtor under sub-rule (2) to

file affidavit, is not one of the modes of execution of a decree

provided in clause (j) of Rule 11(2) of Order 21 of the C.P.C. What is

contemplated by Rule 41 of Order 21 C.P.C. is disclosure of the

assets of the judgment debtor as a preliminary step towards the

execution of the decree. In the above decision, the Bombay High

Court has also expressed the view that an application under Rule 41

of Order 21 C.P.C. by the decree holder can be filed even before

presentation of the execution petition. A decree holder who is not

aware of the assets of the judgment debtor is often not able to decide

in which court he should file the execution petition, to which court he

should get the decree transferred. He can resort to Rule 41 of Order

21 to get the details from the judgment debtor the information of his

assets, which is within his special knowledge and that can be sought

for even before proceeding with the execution by filing an execution

petition is the view taken by the above High Court. Opinion expressed

by the Bombay High Court that the court which passed the decree

does not cease to have jurisdiction to entertain application under

W.P.C.No.27298/09 – 4 –

Order 21 Rule 41 C.P.C. at least till the decree is transmitted to

another court for execution appears to be sound considering the

scope and ambit of Rule 41 of Order 21 of the Code of Civil

Procedure. Since the provision covered by the rule is intended only to

aid the execution and not one of the modes of the execution, it is just

and reasonable to hold that even on the trial side in proceedings

under Order 38 of the C.P.C. resort to Rule 41 of Order 21 of the

Code can be sought for to get details of the assets from the

defendant to secure the decree likely to be passed in the suit subject

to the satisfaction of the other conditions for getting an order of

interim attachment before judgment. To restrict the scope of Rule 41

of Order 21 of the Code only in a case of attachment of property, but,

not to cases wherein enquiry on a plea of no means is raised by the

judgment debtor to resist the execution, solely for the reason that the

above rule is dealt with the provisions relating to attachment of

property under the Code will not be conducive to justice. Only

safeguard before passing of an order under sub-rule (1) and (2)

under Order 41 of Rule 21 of the Code over and above the

satisfaction of the court in passing of such orders, whether it be on

the trial side or execution, is that it must be done only after notice to

W.P.C.No.27298/09 – 5 –

the judgment debtor. Disclosure of the assets of the judgment

debtor is a preliminary step towards the execution of the decree and

in very many cases the information of assets is within the special

knowledge of the judgment debtor. An executing court is bound to

facilitate the execution of the decree passed by a court and as Rule

41 of Order 21 of the C.P.C. is only an aid in execution, its scope and

applicability cannot be confined to cases where attachment of

property is sought as mode of execution, but, in cases of personal

execution of the judgment debtor by arrest and detention as well.

Setting aside the impugned orders challenged in the writ petition, the

court below is directed to pass appropriate orders taking note of the

observations made above, and in accordance with law.

Writ petition is disposed as above.

srd                            S.S. SATHEESACHANDRAN, JUDGE