High Court Kerala High Court

T.M.Sebastian vs K.L.Constantine on 7 August, 2009

Kerala High Court
T.M.Sebastian vs K.L.Constantine on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21106 of 2009(O)


1. T.M.SEBASTIAN, S/O. MATHAI, AGED 69,
                      ...  Petitioner

                        Vs



1. K.L.CONSTANTINE, S/O. K.S.LAWRENCE,
                       ...       Respondent

2. STATE BANK OF INDIA,

3. FEDERAL BANK LTD.,

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.ALEXANDER JOSEPH

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

 Dated :07/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.21106 OF 2009
           --------------------------
      Dated this the 7th day of August 2009
     -------------------------------------


                     JUDGMENT

writ petition is filed seeking the

following reliefs.

i) Issue appropriate directions directing

the learned District Judge, Kottayam to hear and

dispose of the petitioner’s Exts.P4 to P8 within a

time bound frame and until then the first

respondent may be restrained from cutting and

removing the trees standing in the schedule to

Ext.P1 petition.

ii) Issue such other orders as are deemed

fit and proper in the circumstances of the case.

W.P.(C).No.21106 OF 2009 Page numbers

2. Petitioner has filed an insolvency

petition as I.P No. 3 of 2009 before the Sub

Court, Pala to declare the first respondent as

insolvent under the provisions of the Insolvency

Act. In that proceeding, petitioner moved an

application for an interim injunction to restrain

the first respondent from cutting and removing

trees in his property scheduled in the petition.

Initially an order of interim injunction was

granted, but it was later modified permitting the

petitioner to cut and remove the rubber trees alone

and replanting them. The order thereof was

challenged by the petitioner before this court by

filing a writ petition and later noticing that a

statutory appeal is provided under the provisions

of Insolvency Act the writ petition was withdrawn

with permission to challenge the order as provided

by law. By the time the appeal was preferred, it

was barred by time and so much so, a petition to

W.P.(C).No.21106 OF 2009 Page numbers

condone the delay was also presented. The delay

petition is pending enquiry. Meanwhile the first

respondent is taking hasty steps to cut and remove

the rubber trees is the grievance canvassed in the

writ petition for seeking appropriate directions or

orders to the court where the appeal is pending for

an expeditious enquiry and disposal of the delay

petition and passing of orders on the appeal if it

is entertained.

3. Notice being given, the first

respondent has entered appearance. Notice to

second and third respondents is dispensed as their

presence is not found required for the disposal of

this petition.

4. I heard the learned counsel on both

sides. At the time of hearing the learned counsel

for the first respondent submitted that he will

W.P.(C).No.21106 OF 2009 Page numbers

furnish an unconditional undertaking, to furnish

security for a sum of Rs.5,00,000/-, to satisfy the

suit claim, when within two weeks, in O.S No. 169

of 2008 in Sub Court, Pala, which was instituted

by the present petitioner seeking a decree for

money on the basis of a cheque for a sum of rupees

five lakhs purported to have been issued by the

first respondent. In that suit, on the application

moved by the petitioner under Order 38 Rule 5 of

the Code of Civil Procedure it is submitted an

interim order of attachment before judgment has

already been passed by the court attaching the

property of the first respondent. Cutting and

removal of rubber trees from that property, it is

submitted, has given rise to the present

controversy arising for consideration in the

present petition. It is further submitted by the

counsel that the cutting and removal of the trees

as per the terms of the agreement entered with

W.P.(C).No.21106 OF 2009 Page numbers

another is essential to furnish the security for

the suit claim of rupees five lakhs and so much so,

he may not be restrained from honouring the terms

of that agreement. The learned counsel for the

petitioner submits that he has no objection in

disposal of the writ petition subject to the

condition that first respondent shall file an

undertaking to the court below in the suit, before

the Sub Court, Pala, within the time limit fixed by

this court, as submitted by his learned counsel.

It is further submitted by the counsel that on such

undertaking being furnished, the petitioner will

not pursuing the insolvency proceedings and also

the appeal proceeded against the order from the

interlocutory application which is now being

agitated in an appeal before District Court,

Kottayam. Submissions made by the respective

counsel are recorded.

W.P.(C).No.21106 OF 2009 Page numbers

4. Writ petition is disposed directing

the first respondent to furnish the undertaking

before the Sub Court, Pala, as submitted by his

counsel, to produce security for a sum of

respondents.5,00,000/- to satisfy the suit claim,

within a period of two weeks from the date of this

judgment. The undertaking shall be given without

delay and security as represented to be produced

within two weeks. Hand over a copy of the judgment

to the counsel on both sides on usual terms, and

transmit a copy to the Sub Court, Pala and District

Court, Kottayam.

Sd/-

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

P.A TO JUDGE

vdv