High Court Kerala High Court

Sunitha K.K. vs A.S.Ramesh on 23 July, 2010

Kerala High Court
Sunitha K.K. vs A.S.Ramesh on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 985 of 2009()


1. SUNITHA K.K., AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. A.S.RAMESH, S/O.SUKUMARAN,
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.C.A.CHACKO

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :23/07/2010

 O R D E R
                                                       C.R.




              R.BASANT & M.C. HARI RANI,JJ

        ==============================

              MAT APPEAL NO. 985 OF 2009

         ============================

        DATED THIS THE 23rd DAY OF JULY 2010

                           JUDGMENT

Basant,J.

Is the plea of no means available to a husband against

proposed arrest and detention under Section 51 of the Code of

Civil Procedure in execution of a decree for money passed by

the Family Court in favour of his wife for return of parental

share and gold ornaments entrusted to him? Can proviso (c)

to Section 51 C.P.C. be said to be attracted ? These, in short,

are the questions raised in this appeal.

2. To the vitally relevant facts first. The appellant and the

respondent were married on 19/5/1996. They lived together for

some period of time. Separate residence commenced from

MAT APPEAL NO.985/2009 -2-

14/9/2002. The husband allegedly did not return to his wife cash,

ornaments, articles etc. of value Rs.3,25,500/-. The wife claimed

return of the said amount of Rs.3,25,500/- along with the interest

and costs.

3. The husband was set ex parte once. The said ex parte

order was set aside. Though the husband was permitted to

participate in the proceedings, he again did not co-operate and

take part in the proceedings. Accordingly, the Family Court

proceeded to pass the decree directing him to pay the said

amount of Rs.3,25,500/- along with interest and costs.

4. The respondent/wife took out execution before the

Family Court. The husband was once directed to be arrested.

He was arrested. While he was in custody, he approached this

Court and on condition that he deposits an amount of Rs.25,000/-

and executes a bond with two solvent sureties for the balance

amount, he was released from custody. Thereafter, before the

execution court, the respondent-husband pressed the plea that

he is without any means and that, in these circumstances, the

money decree cannot be executed against him by arrest and

detention. That plea was considered by the court below and by

MAT APPEAL NO.985/2009 -3-

the impugned order, the court below came to the conclusion

that the respondent/judgment debtor has no means and

consequently, he is not liable to be arrested and detained in

execution of the money decree. It is that order, that is

impugned in this appeal by the decree holder/wife.

5. We may straight away refer to the contention that the

sureties who had executed the bond as per the earlier order

passed by this Court are also liable to be proceeded against. In

the execution petition or in this appeal they are not parties. Our

attempt to trace the bond, if any, executed by them has not

succeeded. We are, in these circumstances, satisfied that it is

not necessary for us to come to any authentic finding in this Mat

Appeal about the liability of the sureties to be proceeded against.

If execution is taken out against them on the strength of the

bond allegedly executed by them, the Family Court will have to

consider the claim for execution against them in the light of all

contentions which may be raised before the Family Court. We

are not, in these circumstances, embarking on a consideration of

that aspect of the matter in this appeal.

MAT APPEAL NO.985/2009 -4-

6. The learned counsel for the appellant/decree-holder in

this appeal before us raises only one contention. Sri Varghese

C.Kuriakose,counsel for the appellant, raises the short

contention that in view of Proviso (c) to Section 51 of the Code of

Civil Procedure, the decree holder/husband is not entitled to

raise a plea that the decree is not liable to be executed against

him by arrest and detention for the reason that he is without

means.

7. That is the short question arising for consideration.

8. It will be apposite straight away to refer to Section 51 of

the Code of Civil procedure. We extract the same below:

“Section 51. Powers of court to enforce

execution,- Subject to such conditions and

limitations as may be prescribed, the Court

may, on the application of the decree-

holder, order execution of the decree-

           (a)xx      xx               xx         xx

           (b)xx      xx               xx         xx

(c)by arrest and detention in prison [for

such period not exceeding the period

specified in Section 58, where arrest and

detention is permissible under that section]

MAT APPEAL NO.985/2009 -5-

(d)xx xx xx xx

(e)xx xx xx xx

Provided that, where the decree is for the

payment of money, execution by detention

in prison shall not be ordered unless, after

giving the judgment-debtor an opportunity

of showing cause why he should not be

committed to prison, the Court, for

reasons recorded in writing, is satisfied-

(a)that the judgment-debtor, with the

object or effect of obstructing or delaying

the execution of the decree,-

(i) is likely to abscond or leave the

local limits of the jurisdiction of the Court,

or

(ii) has, after the institution of the suit

in which the decree was passed,

dishonestly transferred, concealed, or

removed any part of his property, or

committed any other act of bad faith in

relation to his property, or

(b)that the judgment-debtor has, or has had

since the date of the decree, the means to

pay the amount of the decree or some

substantial part thereof and refuses or

neglects or has refused or neglected to pay

MAT APPEAL NO.985/2009 -6-

the same, or

(c)that the decree is for a sum for which the

judgment-debtor was bound in a fiduciary

capacity to account.

(emphasis supplied and portions not

directly relevant are omitted)

9. The learned counsel for the appellant submits that arrest

and detention in civil prison is a mode of execution recognised

under Section 51(c) of the C.P.C. The counsel contends and we

accept that to avoid the consequence of arrest and detention in

civil prison by operation of the Proviso to Section 51 C.P.C, the

court must be satisfied that the judgment debtor does not come

within the sweep of clauses (a),(b), and (c) of the provisos to

Section 51 C.P.C.

10. We need not be detained in this discussion with

provisos (a) and (b). It is accepted that if proviso (c) applies,

notwithstanding provisos (a) and (b), the money decree can be

executed by arrest and detention.

11. We straight away refer to the decision in Jolly George

Varghese v. Bank of Cochin, (1980)2 S.C.C.360. Relying on

Article 11 of the International Covenant on Civil and Political

MAT APPEAL NO.985/2009 -7-

Rights which declared that “no one shall be imprisoned merely

on the ground of inability to fulfil a contractual obligation”, it

was held that mere poverty cannot expose a person to the

consequence of arrest and detention in execution of a civil

decree. We find it unnecessary to advert to that decision as

Proviso(c) to Section 51 C.P.C. refers to breach of an obligation

to account by a person who has a fiduciary capacity. Article 11

of the International Covenant or the decision in Jolly George

(supra) cannot, in these circumstances, have any reference to

the controversy on hand.

12. Proviso (c) to Section 51 recognises the principle,

which has been accepted in Section 4(3) of the Debtors Act, 1869

of England. Section 4(3) is extracted by us below.

4. Abolition of imprisonment for debt,

with exceptions.

With the exceptions hereinafter mentioned,

no person shall be arrested or imprisoned

for making default in payment of a sum of

money.

There shall be excepted from the operation

of the above enactment.

MAT APPEAL NO.985/2009 -8-

           1. xx           xx              xx

           2. xx            xx             xx

3. Default by a trustee or person acting in a

fiduciary capacity and ordered to pay by a

court of equity any sum in his possession or

under his control.

           4. xx           xx              xx

            5. xx          xx              xx

           6. xx           xx              xx

                (irrelevant portions omitted)

13. The short question to be decided is whether the

respondent herein/the judgment debtor has suffered the decree

because he was bound in a fiduciary capacity to account for such

sum. For proviso (c) to Section 51 C.P.C. applies, the decree

must be for a sum for which the judgment debtor was bound in a

fiduciary capacity to account. The crucial question, hence, is

whether the impugned decree has been suffered by the

respondent for breach of his obligation to account for the

amounts in a fiduciary capacity.

14. As to what is fiduciary capacity, we find no specific

definition in the Code of Civil Procedure or under the General

Clauses Act. The Family Courts Act also does not define the

MAT APPEAL NO.985/2009 -9-

same. The Indian Contract Act in Section 16 (2)(a) though it

refers to fiduciary capacity also does not bear any definition of

fiduciary capacity. We are, in these circumstances, forced to fall

back on the dictionaries, law lexicons and precedents, to

ascertain the precise scope of the expression “bound in a

fiduciary capacity to account”.

15. We note that a Division Bench of this Court earlier had

occasion to consider the ambit of the expression “bound in a

fiduciary capacity to account” in the decision in Francis v.

Central Bank of India, 1990(2)K.L.T.983. The question

arose in totally different circumstances. The question to be

considered in that case was only whether surety in a commercial

loan transaction with the Bank can be held to be bound in a

fiduciary capacity to account. But the discussions in that case by

the Division Bench has reference to the sweep of the expression

‘bound in a fiduciary capacity to account’.

16. It is unnecessary to extract specific passages. But it is

now clear that “there can be no controversy that for the purpose

of clause (c) of the proviso to Section 51, there need not be an

express trust; it could as well be an implied trust or a quasi-

MAT APPEAL NO.985/2009 -10-

trust. All that is necessary is that the decree must be for a sum

of money for which the judgment debtor was bound in a fiduciary

capacity to account”.

17. We make it clear that to attract clause (c), the

requirement is not merely that the decree holder and the

judgment debtor must share a fiduciary relationship. The

judgment debtor must be bound in such fiduciary capacity “to

account”. There may be several instances of a decree passed in

litigation between persons in fiduciary capacity where the

element of liability to account may not be there. We may,

therefore, hasten to observe that to attract proviso(c), the

requirement is not only that there must be fiduciary

capacity/relationship between the decree holder and the

judgment debtor, the judgment debtor must have been made

liable because he was bound in such fiduciary capacity to

account. We find that this aspect of the matter – that the

judgment debtor must be bound in fiduciary capacity to account,

had received the attention of the Division Bench in Francis

(supra).

18. That takes us to the crucial question whether in this

MAT APPEAL NO.985/2009 -11-

case, the appellant and the respondent have a fiduciary

relationship. It will then have to be considered whether the

judgment debtor was bound in such capacity to account and it is

on the ground of his failure to account that the decree was

passed against him.

19. We now come to the question whether husband-wife

relationship is one which can be described to be a fiduciary

relationship. We have already noted that there is no satisfactory

and precise definition of the expression fiduciary relationship/

capacity in any of the relevant statutes. Even in Francis

(supra), the court was obliged to consider the dictionaries and

Law Lexicon. Black’s Law Dictionary explains “fiduciary

capacity” in the following words:

“One is said to act in a “fiduciary capacity” or to receive

money or contract a debt in a “fiduciary capacity”, when

the business which he transacts, or the money or

property which he handles, is not his own or for his own

benefit, but for the benefit of another person, as to when

he stands in a relation implying and necessitating great

confidence and trust on the one part and a high degree of

good faith on the other part. The term is not restricted to

technical or express trusts, but includes also such offices

or relations as those of an attorney at law a guardian,

MAT APPEAL NO.985/2009 -12-

executor, or broker, a director of a corporation and a

public officer”.

20. In Stroud’s Judicial Dictionary, the expression

“fiduciary capacity” is described as follows:

FIDUCIARY CAPACITY. An administrator who

has received money under letters of administration

and who is ordered to pay it over in a suit for the

recall of the grant, holds it “in a fiduciary capacity”

within Debtors Act 1869 ………….; so, of the debt

due from an executor who is indebted to his

testator’s estate which he is able to pay but will

not …………….; so of moneys in the hands of a

receiver ………., or agent …….., or Manager …….., or

moneys due on an account from the London agent

of a country solicitor ……, or proceeds of sale in the

hands of an auctioneer………, or moneys which in

the compromise of an action have been ordered to

be held on certain trusts ………. of partnership

moneys received by a partner…….. [Note. The

period to be looked to is that of the act

done ………..]

Warton’s Law Lexicon refers to the expression “fiduciary” and

explains the same in the following words:

“One who holds anything in trust. See TRUST”

In Bouvier’s Law Dictionary, “fiduciary relationship ” is defined

MAT APPEAL NO.985/2009 -13-

in the following words:

“What constitutes a fiduciary relation is

often a subject of controversy. It has been

held to apply to all persons who occupy a

position of peculiar confidence towards

others, such as a trustee, executor, or

administrator, director of a corporation or

society……Medical or religious adviser, …..

husband and wife ….. an agent who

appropriates money put into his hands for

a specific purpose of investment collector

of city taxes who retains money officially

collected,….one who receives a note or

other security for collection…..In the

following cases debt has been held not a

fiduciary one; a factor who retains the

money of his principal ….. an agent under

an agreement to account and pay over

monthly;……one with whom a general

deposit of money is made.”

(emphasis supplied)

21. We thus find that to understand the expression

fiduciary capacity, we have to look at the nature of the

relationship inherently and the nature of the relationship in the

instant facts. At least in Bouvier’s Law Dictionary, the husband

MAT APPEAL NO.985/2009 -14-

and wife relationship is specifically referred to as a fiduciary

relationship. All relationships which are built on mutual trust,

dependence and confidence of a special variety can certainly be

described to be fiduciary relationship for the purpose of Section

51(c), according to us. Following the dictionaries, a trustee,

executor, administrator, director of a Corporation or Society,

Medical or Religious Adviser, husband and wife, ward and

guardian, agent and principal etc. can safely be held to be

fiduciary relationship for the purpose of Section 51(c) C.P.C. We

asked for precedents specifically on the point as to whether

husband and wife relationship can be described to be a fiduciary

relationship. Specific precedents on the point are not brought

to our notice.

22. We have heard both counsel. In our anxiety to ensure

that unbiased assistance is also available, we requested Advocate

C.S.Dias also to assist the court as amicus curiae. The counsel

have traced a precedent in Dwaraka Prasad v. Nasir

Ahmad,1925 Oudh 16. That decision did not specifically

consider the expression ‘fiduciary capacity’. For the purpose of

Section 111 of the Evidence Act, it was considered and held that

MAT APPEAL NO.985/2009 -15-

the relationship of husband and wife is one of active confidence.

By necessary implication – as fiduciary relationship is one in

which there must be active confidence, the decision in Dwaraka

Prasad (supra) can also be held to support the view that

husband and wife relationship is one which can be described to

be fiduciary. Considering the nature of the marital tie

inherently, and on principle, we are satisfied that it will be

absolutely safe to conclude that husband and wife can be safely

held to share a fiduciary relationship unless the contra is shown.

There may be instances where in an acrimonious matrimony that

relationship may lose its fiduciary nature. Be that as it may, at

least in the absence of a counter plea it can safely be held that

husband-wife relationship is a classic example of a fiduciary

relationship.

23. We now have to consider the question whether the

husband in the instant case has suffered the decree for the

breach of his liability “to account” in such a fiduciary capacity.

According to the claimant-wife, cash (representing her share in

paternal property), gold ornaments and articles were brought by

her to the matrimonial home at the time of marriage. They were

MAT APPEAL NO.985/2009 -16-

entrusted to the husband. After the relationship soured the

husband who was bound in such fiduciary capacity to account for

the articles entrusted to him, failed to account for the articles

and consequently the wife approached the court and claimed a

decree. The decree was granted. The question hence is whether

a husband having such articles of the wife in his possession is

bound in a fiduciary capacity to account to his wife. The learned

counsel for the respondent argues that there is no element of

obligation in a fiduciary capacity to account in the instant case.

24. On this aspect, we have precedents in abundance.

When a wife walks into the matrimonial home with cash,

ornaments and articles belonging to her and leaves them with

the husband, is the husband liable to account in trust? This

question has come up for consideration before courts on many

occasions. Our attention has been drawn to the following

decisions.

25. In Prathibha Rani v. Suraj Kumar, A.I.R.1985

S.C.628, the question had come up before the Supreme Court,

whether appropriation by the husband of stridhana property

which the wife had brought to the matrimonial home would

MAT APPEAL NO.985/2009 -17-

amount to criminal misappropriation to attract the provisions of

the Penal Code. It was clearly held in that decision that such

articles entrusted must be held to be the articles entrusted to the

husband by the wife in a fiduciary capacity and that the husband

is liable to account for such properties in trust whenever the

wife makes the demand. In Maniyamma v. Abdul Rasaak,

1989(1)K.L.T.636, this Court had followed the said dictum and

had further clarified that the dictum is not limited in its

operation to Hindu husbands and wives notwithstanding the

fact that the decision in Prathibha Rani (supra)dealt with a

Hindu wife and a Hindu husband and stridhana properties

which such wife had brought to the parental home.

26. A learned single Judge of this Court had occasion to

consider the question whether the husband can be held to be

bound in trust to restore the articles in Swapna v. Thankavelu

(1990 (2) KLT 604). The following observations in paragraph-5

beyond any controversy settles that the husband is in the

circumstances certainly in the position of a trustee and is bound

to account to the wife all her properties at any time when she

demands. We extract the relevant passage i.e., paragraph-5

MAT APPEAL NO.985/2009 -18-

below:

               "5.    Counsel    for    the   appellant

         contended     that    in     the   facts     and

circumstances of this case there cannot be

any limitation at all in filing the suit is filed

by the wife for return of the ornaments

and utensils entrusted by her to the

husband. According to the counsel the

husband is in the position of a trustee in so

far as the `sreedhana properties’ are

concerned and that he is bound to return

them as and when demanded by the wife.

After hearing counsel for both sides I am

satisfied that there is much force in the

contention raised by the counsel for the

appellant. It is normal for the husband

and wife to reside together after the

marriage and the wife normally is not

expected to keep her ornaments and other

valuable articles under a separate locker

and key. Normally any wife may entrust

her valuable things to the husband for safe

custody and by that it does not mean that

the husband is the owner thereof and that

he has having a hostile title thereto so as

to defeat the wife by claiming that it is

barred by limitation. The husband in the

MAT APPEAL NO.985/2009 -19-

circumstances is certainly in the position

of a trustee who is bound to account to the

wife all her properties at any time when

she demands. The above position has been

accepted by the Lordships of the Supreme

Court also in Pratibha Rani v. Surajkumar

and another (AIR 1985 SC 628) which was

followed by this Court in Maniyamma v.

Abdul Rasaak (1989 (1) KLT 636). Though

both the cases arises out of a prosecution

for criminal breach of trust the principles

therein stated are applicable even in

respect of a suit pending before the Civil

Court. Their Lordships have held that in

such circumstances the husband is in the

position of a trustee and he is bound to

return the ornaments and utensils as and

when the wife demands for the same. If

the husband is the trustee and the wife is

entitled to follow the property in the

possession of the trustee, certainly S.10 of

the Indian Limitation Act will apply and in

such cases there shall not be any period of

limitation. In the facts of the case I have

no hesitation to hold that the husband is in

the position of a trustee so far as the

ornaments and utensils entrusted to him

MAT APPEAL NO.985/2009 -20-

by the wife are concerned and under S.10

of the Indian Limitation Act there shall not

be any limitation for such a suit by the wife

against husband. In these circumstances

the view taken by the Appellate Court that

the suit is barred by limitation is

erroneous and I reverse the same.”

(emphasis supplied)

27. We may immediately take note that the question came

up before the learned single Judge to decide the play of Sec.10 of

the Limitation Act and not in the context of proviso (c) to Sec.51

of the CPC. But the decision shown unmistakably that in such a

situation, the husband as a trustee is liable to account to the wife

for such properties. That is the substratum of the expression

“bound to account in a fiduciary capacity” appearing in Sec.51(c)

of the CPC. We are in complete agreement with the conclusion

of the learned single Judge in paragraph-5 extracted above.

28. We note that an earlier Division Bench of this Court in

Chacko v. Annamma (1993 (1) KLT 675) had also taken a

similar view though their Lordships in that case was concerned

MAT APPEAL NO.985/2009 -21-

with properties of a Christian wife and the liability of a Christian

husband to account for the same. It remains that the question

was considered under Sec.10 of the Limitation Act where also

the crucial element to be established is whether the elements of

trust exist in the relationship between the parties. That was also

a transaction of entrustment of properties of the wife with the

husband.

29. The above discussions lead us to the conclusion that

husband and wife relationship can be held to be a fiduciary

relationship. It also follows that in respect of cash, ornaments

and articles brought by the wife to her matrimonial home and

entrusted to the husband, he is bound in a fiduciary capacity to

account to the wife whenever she makes a demand. Elements of

trust are involved in such relationship and in the entrustment of

cash/ornaments/articles. We do not, in these circumstances,

have any hesitation to agree that proviso (c) to Sec.51 of the

CPC squarely applies and the pleas which may be available

under Clauses (a) and (b) of Sec.51 of the CPC shall not be

available to a judgment-debtor, if the case falls within Clause (c).

30. It follows from the above discussions that the impugned

MAT APPEAL NO.985/2009 -22-

order by which the relief of execution by arrest and detention of

the respondent was denied to the appellant is unjustified and

does warrant interference.

31. One more incidental question remains. Does the entire

decree relate to amounts payable for breach of obligation on the

part of the judgment-debtor bound in a fiduciary capacity to

account? We have already noted that what is crucial is not

merely the existence of fiduciary relationship between the

judgment-debtor and the decree-holder. What is relevant is

whether the decree is for a sum which the judgment-debtor is

bound in a fiduciary capacity to account to the decree-holder.

We therefore must consider the entire claim and ascertain

whether any part of the claim is there to which proviso (c) to

Sec.51 of the CPC will not apply.

The claim is under the following heads:



     (1) Currency brought as share in
         parental property                -     Rs.1,50,000/-
     (2) Value of 22 sovereigns of
         gold ornaments (22 x Rs.4,000/-) -     Rs. 88,000/-

     (3) Value of the articles other than
        gold ornaments entrusted.         -     Rs. 17,500/-

MAT APPEAL NO.985/2009         -23-




      (4) Amounts received subsequently
          for various purposes            -     Rs. 70,000/-
                                                --------------------
                       Total              -     Rs.3,25,500/-
                                                ========

32. We have no hesitation to agree that claims under heads

(1), (2) and (3) referred above which were brought by the young

wife when she came from the parental home to the matrimonial

home squarely fall within the sweep of proviso (c) to Sec.51 of

the CPC. But so far as the 4th item of claim is concerned, that

represents even admittedly only amounts obtained by the

husband from the wife/her parents from time to time during the

currency of the marriage for various purposes. We are of the

opinion that in the absence of better materials, it is not possible

to come to a conclusion that the husband was bound in fiduciary

capacity to account for the said amount of Rs.70,000/-. In so far

as the said amount, the proportionate costs and interest due on

the said amount, proviso (c) to Sec.51 of the CPC cannot have

any application.

MAT APPEAL NO.985/2009 -24-

33. We are, in these circumstances, satisfied that this

appeal deserves to be allowed in part. We held that in the

proceedings for execution of the decree amount of Rs.2,55,500/-

(i.e., Rs.3,25,500/- minus Rs.70,000/- as shown earlier) along

with interest and proportionate costs, the respondent is not

entitled to take up the plea of no means.

34. This appeal is allowed to the above extent. The court

below shall proceed with the execution petition and pass

appropriate orders. Parties/counsel shall appear before the

Family Court on 30/8/10 to continue the proceedings.

34. The Registry shall forthwith forward the records to the

Family Court.

35. We place on record our appreciation for the worthy

assistance rendered to this Court by the Advocates for the

contestants and by Advocate Sri.C.S.Dias who assisted us as

amicus curiae.

Sd/-

R. BASANT
(Judge)

Sd/-

                                         M.C. HARI RANI
ks.         TRUE COPY                        (Judge)

MAT APPEAL NO.985/2009    -25-




                               R. BASANT, JUDGE



                              M.C. HARI RANI,JUDGE



ks.