High Court Kerala High Court

V.K.Parameswaran Nair vs Parukutty Vasanthakumari on 16 March, 2009

Kerala High Court
V.K.Parameswaran Nair vs Parukutty Vasanthakumari on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4211 of 2009(B)


1. V.K.PARAMESWARAN NAIR,POPULAR HOME,
                      ...  Petitioner

                        Vs



1. PARUKUTTY VASANTHAKUMARI,VELLAYANI
                       ...       Respondent

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/03/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                    W.P.(C).No.4211 of 2009
                 ---------------------------------------------
              Dated this the 16th day of March, 2009


                             JUDGMENT

The defendant in O.S.No.793 of 2005 on the file of the

court of the Principal Munsiff of Neyyattinkara filed A.S.No.81 of

2006 before the Sub Court, Neyyattinkara challenging the

judgment and decree of the trial court. The appeal is pending.

2. Pending suit an extent of 2 Ares and 44 sq.mtr of land

in resurvey No.541/8 belonging to the petitioner was attached

before judgment on 18.10.2005. That attachment continued till

the decree. At the appellate stage, the petitioner filed

I.A.No.1444 of 2008 praying for substitution of the security. He

offered an extent with 4.70 Ares of land in resurvey No.151/12 as

security for the purpose of getting the property attached before

judgment released from attachment. Ext.P3 security bond was

produced by the petitioner. He also produced the original

document in his name and also supporting documents to prove

his contention that he has title to the property offered as

security.

3. The respondent/decree holder opposed the application

WPC No.4211/2009 2

filed by the petitioner. The respondent would contend that the

petitioner has no title to the property which is now offered as

security. She would also contend that the trial court having

attached the property before judgment and thereafter, the

judgment having been passed, the security cannot be

substituted. The court below accepted the contentions raised by

the decree holder and dismissed I.A.No.1444 of 2008. The

petitioner has filed this Writ Petition challenging Ext.P9 order in

I.A.No.1444 of 2008.

4. The view taken by the court below that the

attachment before judgment when continues up to the passing of

the decree, the attachment cannot be lifted and another property

cannot be accepted as security without setting aside the decree

itself is not correct. Then the question would arise whether the

finding of the court below on other aspects is correct of not.

5. The learned counsel for the petitioner submitted that

the petitioner is prepared to produce fixed deposit receipts as

security for the decree amount and that he is prepared to

execute the necessary security bond in terms of Rule 370 of

Civil Rules of Practice. The learned counsel appearing for the

WPC No.4211/2009 3

respondent/decree holder submitted that if the security offered

in terms of the submissions made by the petitioner is proper and

correct, the decree holder has no objection in accepting the

same.

Recording these submissions, the Writ Petition is disposed

of as follows:

(i) The petitioner shall produce fixed deposit receipts for

such amount to cover the decree amount within a

period of two weeks. The petitioner shall also

produce before the trial court the security bond and

the affidavit required as per Rule 370 of the Civil

Rules of Practice.

(ii) The court below shall hear the respondent and

consider the objections, if any.

(iii) If the court below finds that the fixed deposit receipts

produced by the Writ Petitioner can be accepted,

appropriate orders shall be passed and the property

attached before judgment shall be released from

attachment.

(iv) If the petitioner fails to comply with the aforesaid

WPC No.4211/2009 4

terms or if the court below finds that the security

produced by the petitioner cannot be accepted, the

attachment before judgment of the property belonging

to the petitioner shall continue to be in force.

(v) The court below shall make every endeavour to see

whether the matter can be finalised before closure of

the court for summer holidays.

K.T.SANKARAN,
JUDGE
csl