Citation : 2022 Latest Caselaw 1551 Tel
Judgement Date : 28 March, 2022
THE HON'BLE SRI JUSTICE A. VENKATESHWARA REDDY
CRP Nos.1066, 642, 683 and 1058 of 2021
COMMON ORDER:
1. All these Civil Revision Petition Nos.1066, 642, 683
and 1058 of 2021 are filed under Article 227 of the
Constitution of India by the respondent/defendant in
I.A.No.259 of 2021 in O.S.No.32 of 2021, in I.A.No.12 of
2021 in O.S.No.41 of 2020, in I.A.No.100 of 2021 in
O.S.No.14 of 2021 and in I.A.No.291 of 2021 in O.S.No.33
of 2021 respectively on the file of the learned XII Additional
District and Sessions Judge, Ranga Reddy at Vikarabad.
2. a) I.A.No.259 of 2021 in O.S.No.32 of 2021 was filed by
the petitioner/plaintiff therein under Order-38 Rule 5 read
with Section 151 of the Civil Procedure Code, 1908 (for
short 'CPC') for attachment before judgment of petition
schedule property i.e., house bearing Nos.3-1-35 & 38
admeasuring 484 square yards with ground + two floors
situated at backside Ploliti Mahraj Temple, under the limits
of Tandur Municipality, Vikarabad District.
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
b) I.A.No.12 of 2021 in O.S.No.41 of 2020 was filed by
the plaintiffs therein under Order-38 Rule-5 read with
Section 151 of CPC for attachment before judgment in
respect of petition schedule property i.e., house bearing
Nos.3-1-35 and 38 consisting of ground + two floors,
backside Ploliti Mahraj Temple, under the limits of Tandur,
Vikarabad District.
c) I.A.No.100 of 2021 in O.S.No.41 of 2020 was filed by
the petitioner/plaintiff therein under Order-38 Rule-5 read
with Section 151 of CPC for attachment before judgment of
petition schedule property i.e., house bearing Nos.3-1-
99/5A admeasuring 300 square yards, out of 600 square
yards with plinth area in cellar, ground and first floor, each
2100 square feet constructed in Survey No.137/P situated
at Tandur Village, Ward No.3, Kodangal Road, within the
limits of Tandur Municipality, Vikarabad District.
d) I.A.No.291 of 2021 in O.S.No.33 of 2021 was filed by
the petitioner/plaintiff therein under Order-38 Rule 5 read
with Section 151 of CPC for attachment before judgment of
house bearing No.3-1-99/5A admeasuring 300 square
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
yards, out of 600 square yards with plinth area of 2100
square feet each in cellar, ground and first floor
constructed in Survey No.137/P, Tandur village, Ward
No.3 within the limits of Tandur Municipality, Vikarabad
District.
3. All the above original suits are filed by the different
plaintiffs against G. Srinivasulu, s/o. G. Subramanyam as
the sole defendant for recovery of money. Along with the
suit, the above IAs are filed seeking attachment before
judgment of petition schedule properties mentioned
therein. In IA No.259 of 2021 in OS No.32 of 2021 and in
IA No.12 of 2021 in OS No.41 of 2020, the property
involved is house bearing Nos.3-1-35 & 38 as described
above. Whereas, in IA No.100 of 2021 in OS No.14 of 2021
and in IA No.291 of 2021 in OS No.33 of 2021 the schedule
of property is house bearing No.3-1-99/5A as indicated
above. Thus, though in all the above IAs, petitioners/
plaintiffs are different persons, the respondent/defendant
is one and the same person and the suit claim is for
recovery of money. Accordingly, since the common question
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
of attachment before judgment is involved against the same
defendant in respect of two different properties, it is
proposed to dispose of all the four civil revision petitions
together, through this common order.
4. I.A.No.259 of 2021 in O.S.No.32 of 2021 was allowed
as per the docket order dated 23.04.2021, I.A.No.12 of
2021 in O.S.No.41 of 2020 was allowed as per the docket
order dated 25.02.2021, I.A.No.100 of 2021 in O.S.No.14 of
2021 was allowed as per the order dated 02.03.2021 and
whereas, IA No.291 of 2021 in OS No.33 of 2021 was
allowed as per the orders dated 28.04.2021. Feeling
aggrieved by the said orders, the defendant has filed these
four civil revision petitions, assailing the orders mentioned
in the above IAs wherein the petition schedule properties
were attached before judgment.
5. Heard learned counsel for the petitioner/defendant
and the respondents/plaintiffs. Perused the material
available on record. The detailed submissions have been
made by the learned counsel on both sides, which are more
or less on pleaded lines. Therefore, it may not be necessary
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
to refer in detail such submissions. However, such
submissions so made have received due consideration of
the Court.
6. For the sake of convenience, the parties are
hereinafter referred to as plaintiffs and defendant as
arrayed in the original suit.
7. In all the above IAs, the plaintiffs have filed the
applications for attachment before judgment of the petition
schedule properties, as indicated above. The trial Court
through the orders impugned dated 23.04.2021,
25.02.2021, 02.03.2021 and 28.04.2021 allowed the said
applications with a slipshod order without assigning any
reasons. Though an opportunity was given to the
defendant to resist applications and the defendant has filed
a detailed counter, the trial Court has not considered the
same. It is merely mentioned in the orders impugned
passed in IA Nos.291 and 259 of 2021 in OS Nos.33 and 32
of 2021 respectively that vakalat and counter affidavit of
respondent No.2, security is not furnished by the
respondents. The learned counsel for the respondent No.2
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
is not responding to video call, hence attachment before
judgment of petition schedule house.
8. Whereas, IA No.12 of 2021 was allowed as per the
docket order dated 25.02.2021 holding that respondent is
not ready for enquiry. Counsel for the petitioners is
present. Heard. In the facts and circumstances of the
petition and the documents filed by the petitioners, the
attachment before judgment is ordered. However, no such
order is found in IA No.100 of 2021 in OS No.14 of 2021,
but a warrant of attachment before judgment under Order-
38 Rule-5 CPC was issued. Even as per the grounds of
revision in CRP No.683 of 2021, the date of any such order
impugned is not mentioned except showing the date as
02.03.2021, on which date the warrant is signed by the
learned Presiding Officer of the XII Additional District &
Sessions Judge, Rang Reddy at Vikarabad.
9. The leaned counsel for the revision petitioner/
defendant would submit that the impugned orders are
passed without application of mind, without assigning any
reasons and such orders are unsustainable. He would
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
submit that the defendant in all the above IAs filed a
detailed counter disclosing that he is not liable to pay any
such amount. Even otherwise, he is permanent resident of
that place. He is not moving out of the jurisdiction of the
Court. At no point of time he tried to flee away to the
United States of America by closing his office. Whereas,
the plaintiffs are money lenders without any money lending
licence and all false allegations are made against the
petitioners and the order passed is not sustainable. The
learned counsel for the defendant relied on the following
decisions:
i) M/s. Raman Tech & Press Engg. Co., M/s. Solanki Traders1
ii) Anumati v. Punjab National Bank2;
iii) Rajender Singh v. Ramdhar Singh3;
iv) Sripathi Panditarajula Venkanna Babu v.
Varalakshmi finance Corporation Rajahmundry4;
v) M/s. R.B.M. Pati Joint Venture, petitioner v.
M/s. Bengal Builder, Opposite party5;
vi) H.R. Halappa and others v. H. Devaraju6.
(2008) 2 SCC 302
(2004) 8 SCC 498
AIR 2001 SC 2220
1996 (4) ALD 453 (DB)
AIR 2004 Calcutta 58
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
10. Per contra, the learned counsel for the plaintiffs
seeks to submit that the defendant is liable to pay the
amount to the plaintiffs in the above original suits.
Accordingly, the plaintiffs in OS No.32 of 2021, OS No.41
of 2020, OS No.14 of 2021 and OS No.33 of 2021 have filed
separate suits along with IAs for attachment before
judgment as indicated above. Though the trial Court failed
to assign reasons for ordering attachment before judgment,
it has arrived at a right conclusion as the defendant is
trying to flee away from out of the jurisdiction of the Court
to frustrate the decree, if any passed in favour of the
plaintiffs. Hence, the trial Court has rightly ordered
attachment before judgment of petition schedule properties
and the order is sustainable and relied on the principles
laid in the following decisions.
i) Bommanasaree Mandir, appellants v. Manisha Sarees, respondent7;
ii) Ajay Agarwal and others v. Nagarjuna Finance Limited8.
AIR 2009 Karnataka 29
AIR 2002 AP 66
2002 (3) ALD 708
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
11. I have given my anxious and thoughtful consideration
to the principles laid in the above decisions relied by the
learned counsel for the defendant and plaintiffs. In the
light of rival contentions made by both the parties, the
question that requires for consideration is whether the trial
court is required to record reasons before ordering issue of
warrant of attachment before judgment under Order-38
Rule-5 CPC.
12. Rule-5 of Order-XXXVIII CPC is relevant for the
purpose of this case, which reads as under:
"Where defendant may be called upon to furnish security for production of property
(1) Where, at any stage of a suit, the Court is satisfied, by affidavit or otherwise, that the defendant, with intent to obstruct or delay the execution of any decree that may be passed against him,-
(a) is about to dispose of the whole or any part of his property, or
(b) is about to remove the whole or any part of his property from the local limits of the jurisdiction of the Court,
the Court may direct the defendant, within a time to be fixed by it, either to furnish security, in such sum as may be specified in the order, to produce and place at the disposal of the Court, when required, the said property or the value of the same, or such portion thereof as may be sufficient to satisfy the decree, or to appear and show cause why he should not furnish security.
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
(2) The plaintiff shall, unless the court otherwise directs, specify the property required to be attached and the estimated value thereof.
(3) The Court may also in the order direct the conditional attachment of the whole or any portion of the property so specified.
(4) If an order of attachment is made without complying with the provisions of sub-rule (1) of this rule such attachment shall be void."
13. The power of Court to order attachment before
judgment is attracted only when the plaintiff pleads and
prima facie case is proven, two conditions are precedent.
Thus, the provisions of Rule-5 of Order-XXXVIII of CPC
show two precedents. i) a decree that may be passed from
being rendered infrucutous before passing an order. Under
this provision, Court must be satisfied that not only the
defendant is really trying to dispose of his property or
about to remove it from its jurisdiction and ii) that his
object to obstruct or delay the execution of any decree that
may be passed. Even when such prima facie case is proved
without order of attachment cannot be straightaway issued
without following the procedure contemplated in Rule-5 of
Order-XXXVIII CPC. The said rule requires the Court to
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
direct the defendant to furnish security in such a sum as
may be specified within the time stipulated by the Court.
14. From a reading of Order-XXXVIII, Rule-5 CPC and
the relevant Forms appended to CPC, it becomes clear that
the power to attach before the judgment cannot be
exercised in a routine manner. If the Court is satisfied
prima facie with regard to conditions enumerated in Rule-5
of Order-XXXVIII CPC, such reasons should be found in
the order at least at the stage of ordering the warrant of
attachment in Form-7. That is to say, if the defendant fails
to furnish security or fails to satisfy the Court as to why
security is not necessary, the Court has to pass order
giving reasons keeping in view the conditions mentioned in
Rule-5 of Order-XXXVIII CPC. Thus, furnishing of reasons
is mandatory and non-furnishing the reasons while issuing
the attachment before judgment would indeed render the
order defective. Direction for attachment before judgment
before recording reasons, set aside as to the existence of
conditions laid in Order-XXXVIII, Rule-5 CPC is illegal.
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
15. In similar set of facts, in the case of Mandala
Suryanarayana, @ babji v. Sri Barla Babu Rao, s/o. Appa
Rao9, a Division Bench of this Court while relying on the
judgment of Hon'ble Supreme Court of India in M/s. Raman
Tech & Press Engg. Co., M/s. Solanki Traders10 and earlier
decisions of this Court, set aside the orders passed by the
trial Court and remitted the matter for fresh consideration
in accordance with the principles laid by the Hon'ble
Supreme Court in the above said decision.
16. In Raman Tech's case (1st supra) the Hon'ble
Supreme Court explained the possession under Order-
XXXVIII Rule-5 CPC as below:
"The object of supplemental proceedings (applications for arrest or attachment before judgment, grant of temporary injunctions and appointment of receivers) is to prevent the ends of justice being defeated. The object of order 38 rule 5 CPC in particular, is to prevent any defendant from defeating the realization of the decree that may ultimately be passed in favour of the plaintiff, either by attempting to dispose of, or remove from the jurisdiction of the court, his movables. The Scheme of Order 38 and the use of the words `to obstruct or delay the execution of any decree that may be passed against him' in Rule 5 make it clear that before exercising the power under the said Rule, the court should be satisfied that there is a reasonable chance of a decree being
2010 (2) ALT 839
(2008) 2 SCC 302
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
passed in the suit against the defendant. This would mean that the court should be satisfied the plaintiff has a prima facie case. If the averments in the plaint and the documents produced in support of it, do not satisfy the court about the existence of a prima facie case, the court will not go to the next stage of examining whether the interest of the plaintiff should be protected by exercising power under Order 38 Rule 5CPC. It is well-settled that merely having a just or valid claim or a prima facie case, will not entitle the plaintiff to an order of attachment before judgment, unless he also establishes that the defendant is attempting to remove or dispose of his assets with the intention of defeating the decree that may be passed. Equally well settled is the position that even where the defendant is removing or disposing his assets, an attachment before judgment will not be issued, if the plaintiff is not able to satisfy that he has a prima facie case.
The power under Order 38 Rule 5 CPC is drastic and extraordinary power. Such power should not be exercised mechanically or merely for the asking. It should be used sparingly and strictly in accordance with the Rule. The purpose of Order 38 Rule 5 is not to convert an unsecured debt into a secured debt. Any attempt by a plaintiff to utilize the provisions of Order 38 Rule 5 as a leverage for coercing the defendant to settle the suit claim should be discouraged. Instances are not wanting where bloated and doubtful claims are realised by unscrupulous plaintiffs by obtaining orders of attachment before judgment and forcing the defendants for out of court settlement, under threat of attachment."
(emphasis supplied)
17. The facts in the case of Bommanasaree Mandir (7th
supra) and in the present case are quite distinct and
separate. In the case on hand, counter is filed, but the
trial Court without considering the same simply passed the
order of attachment before judgment. Whereas, in the
reported decision, the respondent has submitted that he
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
would settle the matter or furnish the security, but
defaulted it. Similarly, in the case of Ajay Agarwal's case
(8th supra), only a conditional attachment was ordered
under Order-38 Rule 5 (2) CPC. Whereas, in the case on
hand, after issuing notice, the defendant has filed a
detailed counter, but the Court below without considering
the counter simply passed a slipshod order stating that the
defendant and his counsel called absent and failed to
furnish security. Accordingly, the principles laid in both
the decisions relied by the learned counsel for the plaintiffs
are not helpful to the plaintiffs in any way.
18. In Raman Tech's case (1st supra), the Hon'ble
Supreme Court dealt with the object, nature and scope of
powers under Order-38, Rule-5 of CPC as indicated above.
In order to avail the benefit of said provision, the plaintiff
has to show prima facie that his claim is bona fide and
valid and also to satisfy the case that the defendant is
about to remove or dispose of the whole or part of his
property with an intention to obstruct or delay the
execution of any decree that may be passed against him.
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
19. Reverting back to the facts of the present case,
though the defendant has filed a detailed counter in all the
applications filed by the plaintiffs for attachment before
judgment, the Court below has not considered the same
and passed slipshod orders for attachment before
judgment. Thus, such order without referring to the facts
of the case, averments in the counter, assigning any
reasons as to the satisfaction of the Court about the prima
facie case of the plaintiffs is illegal. In fact, before passing
such order of attachment before judgment, Court should
give assign reasons as to why the Court has prima facie
satisfied and that how it is a fit case for ordering
attachment before judgment. Such satisfaction must be
arrived by the Court with reference to necessary material
placed before the court by the respective parties.
Therefore, viewed from any angle, such a slipshod order
passed by the trial Court without considering the rival
contentions and without referring to the satisfaction as to
the existence of prima facie case is liable to be set aside.
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
20. Be it stated that thus, the Court before ordering
attachment should be satisfied by cogent evidence that the
defendant is about to alienate the properties and also that
the said alienation is only attempted to delay or to defeat
the decree that may be passed against him. Any such
order based on the affidavits filed on behalf of the
plaintiffs, without giving particulars of the attempts alleged
to have been made and without disclosing source of
knowledge is not sustainable. But in the case on hand, no
such details are either mentioned in the affidavit filed by
the plaintiffs in support of the applications or such
satisfaction is recorded by the court below before passing
the orders impugned.
21. In fact, the trial Court has passed one line cryptic
slipshod order without recording its satisfaction as to the
prima face case made out by the plaintiffs about any
attempts by the defendant to alienate the suit schedule
properties. In that view of the matter, I find that the orders
impugned are not sustainable, liable to be set aside and
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
the Court below has committed jurisdictional error in
passing the said orders.
22. In the result, the Civil Revision Petition Nos.1066,
642, 683 and 1058 of 2021 are allowed. The impugned
orders in I.A.No.259 of 2021 in O.S.No.32 of 2021 dated
23.04.2021, orders in IA No.12 of 2021 in OS No.41 of
2020, dated 25.02.2021 and orders in IA No.100 of 2021 in
OS No.14 of 2021 dated 02.03.2021 and orders in IA
No.291 of 2021 in OS No.33 of 2021, dated 28.04.2021
respectively on the file of the learned XII Additional District
& Sessions Judge, Ranga Reddy at Vikarabad are hereby
set aside. All the above IAs are remitted to the trial Court
for fresh consideration in accordance with the principles
laid by a Division Bench of this Court in Mandala
Suryanarayana's case (9th supra) and Raman Tech's case
(1st supra). The learned trial Judge directed to dispose of
the above said IAs within three months from the date of
receipt of a copy of this order. However, in the
circumstances of these cases, there shall be no order as to
costs.
AVRJ CRP Nos.1066, 642, 683 & 1058 of 2021
23. As a sequel, interlocutory applications, if any pending
in the civil revision petitions, shall stand closed.
__________________________________ A. VENKATESHWARA REDDY, J.
Date: 28.03.2022 Isn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!