High Court Kerala High Court

State vs Mathai Joseph on 5 January, 2011

Kerala High Court
State vs Mathai Joseph on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2980 of 2000(D)



1. STATE
                      ...  Petitioner

                        Vs

1. MATHAI JOSEPH
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/01/2011

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                    C.R.P.NO.2980 OF 2000
                 .............................................
           Dated this the 5th day of January, 2011.

                               O R D E R

This revision is preferred against the order of the

Subordinate Judge’s Court, Thodupuzha in E.A.No.92/1997

in E.P.No.195/1989 in LAR.No.77/1982. By an order the

executing court has stated that “the counsel has already

calculated for a balance of Rs.88,159.13 with interest on

25.11.1999. Hence the petition is dismissed”. It was an

application which was filed for determination of the amount

by the Government. The questions that arise for

determination in the revision are (1) whether the claimant is

entitled to get interest on solatium and (2) whether the

amount claimed is correct or not.

2. At the outset I may like to say that both these

questions are interlinked. The entitlement for interest on

solatium has been laid down in Sunder v. Union of India

reported in (2001 (3) KLT 489). In para 28 the Hon’ble

Supreme Court held that “hence the person entitled to the

compensation awarded is also entitled to get interest on the

: 2 :
C.R.P.NO.2980 OF 2000

aggregate amount including solatium”. Subsequently the

matter again came up for consideration before the Hon’ble

Supreme Court of India in the decision reported in

Gurpreet Singh v. Union of India (2006 (8) SCC 457) and

the Supreme Court has held as follows:

“15. Order 21 Rule 1 provides the
modes of paying money under a decree. It
stipulates that all monies payable under a
decree shall be paid: (a) by deposit into the
Court whose duty it is to execute the decree ,
or (b) out of Court, to the decree-holder in
the manner provided, or (c) otherwise, as the
Court which made the decree directs. Sub-
rule (2) provides that where a payment is
made by deposit into the Court or as directed
in the decree, the judgment-debtor shall give
notice thereof to the decree-holder either
through the Court or directly to him by
registered post acknowledgment due. On any
amount paid by way of deposit into the Court
or as directed under the decree, interest, if
any, shall cease to run from the date of the
service of the notice referred to in sub-rule
(2). Thus, Order 21 Rule 1 after its
amendment in the year 1976 also
contemplates the deposit of the decree
amount into Court and the giving of notice
thereof to the decree-holder and provides
further for cessation of interest from the date
of notice to the decree-holder of such deposit”.

3. A reading of the above said paragraph would revel

: 3 :
C.R.P.NO.2980 OF 2000

that in a case where solatium has been refused by the court

and it has become final, the claimant will not be entitled to

get any interest on solatium. Secondly when orders of the

court are silent about the granting of solatium, it is

permissible for the executing court to grant solatium, but it

was held that in such cases it can be granted only from the

date of the judgment in Sunder Singh case i.e., on

19.9.2001. So in a case where the court has granted

interest on solatium by its award, the entitlement is as

ordered and it is not restricted from the date of 19.9.2001.

So this is a matter the court has to look into for the reason

that this Court is not having a copy of the award regarding

grant of interest on solatium on the original side. When it is

worked out and if it is found that there is entitlement,

necessarily the calculation done by the applicant has to be

considered and found whether the calculation is correct.

So depends upon calculation regarding the interest on

solatium one can arrive at a correct amount that is due. It

is only on that basis the Government has challenged the

correctness of the amount. So in the light of the principles

: 4 :
C.R.P.NO.2980 OF 2000

laid down in Sunder and Gurpreet cases the executing

court is directed to consider interest on solatium and then

permit the parties to file statement and find out correctness

of the amount and direct the Government if any amount is

further due, deposit it within a stipulated time. Parties are

directed to appear before the executing court on 16.2.2001.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 5 :
C.R.P.NO.2980 OF 2000

M.N. KRISHNAN, J.

…………………………………….
C.R.P.NO.2980 OF 2000
………………………………………
5th January, 2011.

O R D E R