High Court Kerala High Court

Subin Baby vs Abraham on 3 March, 2010

Kerala High Court
Subin Baby vs Abraham on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37735 of 2009(O)


1. SUBIN BABY, S/O VARGHESE,
                      ...  Petitioner

                        Vs



1. ABRAHAM, S/O PAVU,
                       ...       Respondent

2. ANNAM, W/O ABRAHAM,

3. PAUL ABRAHAM, S/O ABRAHAM,

4. JAMES, S/O ABRAHAM,

5. KUNJAMMA, D/O ABRAHAM,

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :SRI.R.D.SHENOY (SR.)

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :03/03/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
WP(C) No.37735 of 2009

————————————-

Dated 3rd March 2010

Judgment

This is a Petition filed under Article 227 of the

Constitution, calling in question, Exts.P6 and P7 orders.

2. The petitioner is the plaintiff in OS No.42/09,

which is a suit for return of advance money paid to the

defendant. It is alleged that there was an agreement of

sale dated 12.06.2008, agreeing to sell the plaint schedule

property for a sum of Rs.31,000/- per cent. It is claimed

that a sum of Rs.25 lakhs was paid as advance. The

defendant committed default in the performance of the

agreement. For return of the advance money, the suit was

laid. The suit was decreed. Along with the suit, the

petitioner had filed IA No.362/09 for interim attachment of

the plaint schedule property and an interim attachment was

ordered. The defendants entered appearance and filed IA

No.1320/09 under Order XXXVIII Rule 9 to release the

WPC 37735/09 2

attachment of the plaint schedule property and to accept

another property as security in the place of the property

now attached.

3. The Court below, by Ext.P7, allowed the said

IA. In view of the order in that IA, the order of attachment

was raised and the property offered by the defendants as

security was attached. Aggrieved petitioner has filed this

Writ Petition, challenging Exts.P6 and P7.

4. No prejudice is caused to the petitioner by the

substitution of the property in attachment. Apart from that,

there is a statutory charge on the property by virtue of S.55

(6)(b) of the Transfer of Property Act. The grievance raised

by the petitioner is more of imaginary than real. The Court

below cannot be found fault with in allowing the defendants

to substitute the security when there is no allegation

of insufficiency. No grounds are made out warranting

WPC 37735/09 3

interference with the order of the Court below and the Writ

Petition is dismissed.





                                P.BHAVADASAN, JUDGE



sta

WPC 37735/09    4