High Court Kerala High Court

The Farming Trust Of Inda vs P.V.Philip on 28 August, 2009

Kerala High Court
The Farming Trust Of Inda vs P.V.Philip on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16464 of 2009(O)



1. THE FARMING TRUST OF INDA
                      ...  Petitioner

                        Vs

1. P.V.PHILIP
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :SRI.D.KRISHNA PRASAD

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

 Dated :28/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.16464 OF 2009
           --------------------------
     Dated this the 28th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Set aside Ext.P3 order by issuing any

appropriate writ, order or direction.

ii) Issue such other writ, order or

direction, which are deemed fit and proper on the

facts and circumstances of the case and in the

interest of justice.

2. Petitioner is the judgment debtor in

E.P No.119/2008 in O.S No.500/2004 on the file of

the Munsiff Court, Palakkad. Suit was one for

W.P.(C).No.16464 OF 2009 Page numbers

money. The respondent / decree holder, during

trial had filed an application under Order 38 Rule

5 of the Code of Civil Procedure for interim

attachment of a motor vehicle belonging to the

petitioner / defendant in the suit. The defendant

entering appearance before the court and requested

the vehicle to be treated as the security with

undertaking that it will not be alienated. After

passing of the decree, when steps were taken for

arrest of the petitioner, he appeared before the

court. In the enquiry, it was revealed that the

vehicle had been alienated. The learned Munsiff

thereupon passed Ext.P3 order after issuing arrest

warrant against the petitioner / judgment debtor.

Propriety and correctness of Ext.P3 order is

challenged in the writ petition invoking the

supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

W.P.(C).No.16464 OF 2009 Page numbers

3. I heard the counsel on both sides.

Having regard to the submissions made and taking

note of the facts and circumstances presented with

reference to Ext.P3 order, I find the procedure

followed by the court below directing issue of an

arrest warrant against the petitioner for violating

the alleged undertaking given by him without

affording him an opportunity for explanation cannot

be sustained under law. Some observations made in

Ext.P3 order that the conduct of the judgment

debtor was nothing short of contempt, that too

without hearing him cannot be approved. Whatever

be the contumacious conduct of the judgment debtor

in disposing of the vehicle violating the order of

undertaking given a court of law, the court cannot

reach in conclusion or enter a finding without

providing him an opportunity to explain and also an

opportunity of hearing. Further more, the court

below cannot also enter a finding that the

violation of the undertaking is a contempt.

W.P.(C).No.16464 OF 2009 Page numbers

Contempt proceedings are to be taken only after an

enquiry and the subordinate courts, after such

enquiry, has to address this court for taking

action under the Contempt of Courts Act if cause

thereor is made out. Whatever that be, at the time

of hearing the writ petition, the counsel on both

sides have reached a consensus by which the

petitioner agreed to pay the decree amount due in

two instalments. Petitioner has agreed to pay a

sum of Rs.25,000/- within a period of 45 days from

the date of the judgment and the balance amount

outstanding on the decree with expenses in

execution within a further period of 45 days.

Submission made by the counsel for the petitioner

as above is recorded. In the event of default in

payment of the decree debt as agreed to and

represented by the learned counsel for the

petitioner, it is open to the decree holder to

proceed for realisation of the entire decree debt

in the execution proceedings as provided by law.

W.P.(C).No.16464 OF 2009 Page numbers

Ext.P3 order is set aside reserving the right of

the decree holder to take appropriate steps under

Order 21 Rule 37 of the Code of Civil Procedure in

the event of default of petitioner to pay the

decree debt within the time limit as agreed and

fixed as above. In case the petitioner commits

default in paying the decree debt as agreed upon, I

make it clear that he will be liable to be

proceeded for violating the undertaking given, as

provided by law, apart from the proceedings for

realisation of the decree debt.

4. Subject to the observations made,

the writ petition is closed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv