High Court Kerala High Court

Thomas vs Rajappan on 12 July, 2010

Kerala High Court
Thomas vs Rajappan on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21433 of 2010(O)


1. THOMAS, S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. RAJAPPAN, S/O. ANANDAN, KARIMARTHUMKAL,
                       ...       Respondent

                For Petitioner  :SRI.M.N.SANJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/07/2010

 O R D E R
                THOMAS P. JOSEPH, J.
                  -------------------------------------------
                  WP (C) No. 21433 of 2010
                  -------------------------------------------
             Dated this the 12th day of July, 2010


                         J U D G M E N T

———————

Judgment debtor in E.P No. 14/09 in O.S No.289/99

challenges Exhibit P7, order of learned Munsiff, Pala

holding that petitioner has sufficient means to pay the

decree debt but is neglecting to pay the amount. It

started on an agreement executed by petitioner in favour of

respondent for sale of 53.6 ares of land for a total

consideration of Rs.7,25,000/- (Rupees Seven lakh twenty

five thousand only). Petitioner received certain amount by

way of advance. Alleging that he did not perform his part of

the contract respondent filed suit against petitioner for

return of advance money. That resulted in a decree in

favor of respondent. Petitioner has come with a contention

that he has no means to pay the amount. He also claimed

that he is suffering from back pain.

2
WP (C) No. 21433 of 2010

2. Respondent gave evidence as PW1 and stated to the

means of petitioner. Petitioner was examined as DW1. He

stated that he has disposed of the property which was

subject matter of the agreement for sale. He utilized the

sale proceedings to discharge certain other liabilities. He

also claimed that he is suffering from back pain and is

unable to move about. The physician who issued Exhibit X1,

Medical certificate was examined as DW2. Execution court

rejected evidence of DW1 and 2 and found that petitioner

has sufficient means. It is contended by learned counsel

that finding of the Court below is not correct. According to

the learned counsel there is no evidence that presently

petitioner has means to pay the decree amount.

3. DW2, physician, stated that he treated the

petitioner for disk complaint and for the said purpose

issued Exhibit X1. Treatment was at his residence. Apart

3
WP (C) No. 21433 of 2010

from Exhibit X1, no other document has been produced by

petitioner to prove his alleged illness or treatment. In the

circumstance, plea of illness stated by petitioner cannot be

accepted.

4. According to the petitioner he is presently residing

with wife and children in a plot having 2-3 acres in extent

mainly cultivated with rubber. Petitioner claimed that the

said property belonged to his wife and that his wife and

father-in-law disliked his staying in that house. No

document is produced to show that the said property

belonged to the wife of petitioner. Assuming that the said

property belonged to the wife of petitioner, it is not

disputed that property which was subject matter of

agreement for sale and which belonged to the petitioner

was, after the agreement for sale disposed of and petitioner

got the sale consideration. Even as per the agreement for

4
WP (C) No. 21433 of 2010

sale, consideration was Rs.7,25,000/-(Rupees Seven lakh

twenty five thousand only) and as per version of petitioner

as DW1 he sold that property for Rs.6,25,000/- (Rupees Six

lakh twenty five thousand only). It is not as if petitioner was

not having the means. He could have discharged the

liability then.

5. This Court in Kuppu Swami Vs. P.G. Menon (1992

(2) KLT 203) has stated that it is not necessary that decree

holder should adduce evidence regarding all details of

source of income of judgment debtor. If some evidence

regarding income is produced, it is for judgment debtor to

controvert that. Evidence of petitioner as DW1 is not

sufficient to controvert evidence produced by the

respondent. As such I do not find reason to interfere with

the order under challenge.

5
WP (C) No. 21433 of 2010

6. Learned counsel requested that petitioner may be

granted some time to discharge the liability. Considering

the facts and circumstances, I am inclined to give

petitioner two months time from this day to discharge the

liability.

Resultantly, this writ petition is disposed in the

following lines:-

1. It is directed that warrant of arrest issued to

the petitioner will stand in abeyance for a period

of two months from this day subject to the

following conditions.

a. Petitioner shall deposit in the

executing Court for payment to the

respondent of Rs. 25,000/-(Rs. Twenty

6
WP (C) No. 21433 of 2010

five thousand only) within three weeks

from this day.

b. Petitioner shall deposit the balance

amount due under decree in the

execution court within two months

from this day.

2. Incase of non compliance with either of the

above conditions it will open to the executing

court to proceed with personal execution against

petitioner pursuant to Exhibit P7, order without

any further enquiry regarding his means.

THOMAS P. JOSEPH,
JUDGE.

rkc