Kerala High Court
Poulose vs Shaju on 16 December, 2025
O.P.(C)No.606/2016
1
2025:KER:96294
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR
TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947
OP(C) NO. 606 OF 2016
AGAINST THE ORDER DATED 15.12.2015 IN E.P.NO.28/2014 IN
O.S.NO.211/2012 SUB COURT, MUVATTUPUZHA
PETITIONER/S:
POULOSE
AGED 39 YEARS
S/O. VARGHESE, STENO TYPIST IN NTPC LTD.,
RESIDING AT N.T.P.C. TOWNSHIP,
QUARTER NO. A10, CHEPPAD P.O.,
ALAPPUZHA FROM KALAPPURAKKUNNEL,
PAINGARAPPALLY DESOM, MULANTHURUTHY VILLAGE,
KANAYANNUR TALUK.
BY ADV SRI.B.KRISHNA MANI
RESPONDENTS:
1 SHAJU
AGED 53 YEARS
S/O. MATHAI, MANDOTHIPARAMBIL,
PIRAVOM VILLAGE, PIRAVOM KARA,
MUVATTUPUZHA TALUK-686664.
2 SANTHOSH VARGHESE
PAKALOMATTOM NAZRATHU HOUSE,
PERUVA P.O., KUNNAPPALLY KARA,
MULAKKULAM VILLAGE FROM SAJIBHAVAN,
EDAKKADAVU, THENGAMOM P.O.,
THENGAMOM KARA, PALLICKAL VILLAGE,
ADOOR TALUK-690522.
3 JOMOL P.A.
PAKALOMATTOM NAZRATHU HOUSE,
O.P.(C)No.606/2016
2
2025:KER:96294
PERUVA P.O., KUNNAPPALLY KARA,
MULAKKULAM VILLAGE FROM SAJIBHAVAN,
EDAKKADAVU, THENGAMOM P.O.,
THENGAMOM KARA, PALLICKAL VILLAGE,
ADOOR TALUK-690522.
BY ADVS.
SRI.LEGITH T.KOTTAKKAL
SRI.S.VINOD BHAT
THIS OP (CIVIL) HAVING COME UP FOR HEARING ON 02.12.2025, THE
COURT ON 16.12.2025 DELIVERED THE FOLLOWING:
O.P.(C)No.606/2016
3
2025:KER:96294
P. KRISHNA KUMAR, J.
= = = = = = = = = = = = = = = = = =
O.P.(C)No.606 OF 2016
= = = = = = = = = = = = = = = = = =
Dated this the 16th day of December, 2025
JUDGMENT
The petitioner, who obtained a charged decree against the second respondent as per Ext.P2 decree passed by the Sub Court, Kottayam, is aggrieved by the execution proceedings pending before the Sub Court, Muvattupuzha, wherein the first respondent is proceeding against the said judgment-debtor for execution of his decree, without satisfying the petitioner's decree. According to the petitioner, he is entitled to claim rateable distribution of the assets held by the said court.
2. The petitioner is a blind person, as is evident from Ext.P7. The first respondent herein filed Ext.P5 application before the Sub Court, Muvattupuzha, seeking to implead the petitioner in E.A.No.168/2014 in E.P.No.28/2014. The grievance of the petitioner is that while disposing of the said application as per Ext.P6 order, the learned Sub Judge held that the decree-holder/first respondent herein has every right O.P.(C)No.606/2016 4 2025:KER:96294 to seize the amount attached as per E.A.No.137/2014 from the possession of the garnishee. The petitioner claims that his decree also is to be satisfied out of the said amount.
3. Heard Sri.B.Krishna Mani, the learned counsel appearing for the petitioner and Sri.S.Vinod Bhat, the learned counsel appearing for the respondents.
4. As per Section 73 of the Code of Civil Procedure, when assets are held by a court and more persons than one have made applications to the court for execution of decrees for payment of money passed against the same judgment-debtor, such assets shall be rateably distributed among all such persons, provided the applications are made before the receipt of the assets. The said provision has to be read along with Section 63 of the Code, which stipulates that where property is under attachment in execution of decrees of more courts than one, and one of such courts is not inferior in grade to the others, the court under whose decree the property was first attached shall receive and realise such property. Sub-section (2) of Section O.P.(C)No.606/2016 5 2025:KER:96294 63 further clarifies that proceedings taken by a court executing one of such decrees shall not be deemed invalid merely because the court proceeded otherwise than in accordance with Section 63(1).
5. In the present case, the petitioner was only sought to be impleaded in an execution application pending before the Sub Court, Muvattupuzha, which, in my opinion, would serve no effective purpose. However, during the course of hearing, the learned counsel appearing for the petitioner submitted that the petitioner is at least entitled to seek rateable distribution of the assets, and hence the Original Petition might be disposed of by giving him an effective opportunity to make necessary application in that regard.
6. Admittedly, the petitioner has not so far filed an application under Section 73 of the Code of Civil Procedure. The question that which court should entertain an application for rateable distribution when the assets are held by one court while the decrees are passed by different courts has O.P.(C)No.606/2016 6 2025:KER:96294 long been a vexed issue. On this aspect, divergent views have been expressed by different High Courts. The Madras High Court, in Chettiar v. Chettiar (AIR 1973 Mad 313), held that an application for execution must be filed before the very court which has realised and is holding the assets, and that failure to do so would disentitle the applicant from claiming rateable distribution.
7. The Bombay High Court, however, in Dhirenda v. Virabhadrappa (AIR 1935 Bom 176), adopted a different view. It held that it is sufficient if such an application is made before an "appropriate court", and that it need not necessarily be filed before the court actually holding the assets. The Court observed that Sections 63 and 73 of the Code must be read harmoniously. Section 63 prevents decree-holders of inferior courts from enforcing their decrees by imposing upon superior courts the duty of distributing the assets, thereby, in effect, executing not only their own decrees but also those passed by subordinate courts. Guided by considerations of equity and common sense, the Court held O.P.(C)No.606/2016 7 2025:KER:96294 that, for the purpose of claiming rateable distribution under Section 73, it would suffice if the application is filed before the court which passed the decree, prior to the receipt of assets, and not necessarily before the court in whose custody the assets lie.
8. A similar view has been taken by the Punjab High Court in Gurdial Kaur v. Satindar Singh (AIR 1965 Punj 412). It is held that even though Section 73 employs the expression 'the court', undue importance need not be attached to the article 'the'. In Mulla's Code of Civil Procedure (1995), Vol. I, p. 549, the learned author states as follows:
"It is submitted that the Bombay and Punjab view is correct, firstly because Sections 73 and 63 must be read harmoniously and secondly because the reason given in the Madras case cannot be sustained, since the court receiving and holding the assets must know from the execution applications before it about decrees passed by other courts. Besides, such a view is contrary to the fundamental principle that an execution application must be presented before the court which passed the decree or to the court to which it is transferred for execution."
9. However, the learned counsel appearing for the contesting respondent pointed out that the petitioner had O.P.(C)No.606/2016 8 2025:KER:96294 earlier approached this Court by filing Tr.P.(C) No.2/2016 followed by Tr.Appeal (C) No.2/2016, seeking transfer of the execution proceedings from the Sub Court, Muvattupuzha to the Sub Court, Kottayam, and that the said attempts were unsuccessful.
10. Be that as it may, irrespective of the outcome of the said proceedings, it is open to the petitioner to approach the Sub Court, Kottayam under Section 39 of the Code of Civil Procedure for transfer of his decree to the Sub Court, Muvattupuzha, subject to the satisfaction of the statutory requirements, so as to enable him to seek rateable distribution of the assets. In view of the above factual and legal position, the petitioner has to work out his remedies in accordance with law. Nevertheless, it is clarified that if the petitioner moves for rateable distribution of the assets or initiates any other proceedings as permitted by law, nothing contained in Ext.P6 order passed by the learned Sub Judge, Muvattupuzha shall stand in his way.
O.P.(C)No.606/20169
2025:KER:96294 Therefore, the original petition is disposed of with the above observations. If the petitioner makes any such application as indicated above within a period of one month from the date of receipt of a certified copy of this judgment, the respective court shall consider and dispose of the same at the earliest. The learned Sub Judge, Muvattupuzha is directed to defer disbursement of the amount pursuant to Ext.P6 order for a further period of three months, or for such other period as may be found necessary.
Sd/-
P. KRISHNA KUMAR JUDGE sv O.P.(C)No.606/2016 10 2025:KER:96294 APPENDIX OF OP(C) NO. 606 OF 2016 PETITIONER'S EXHIBITS EXHIBIT P1- TRUE COPY OF THE JUDGMENT DATED 30-11-2013 IN O.S.NO. 229 OF 2012 BEFORE THE SUB COURT, KOTTAYAM.
EXHIBIT P2- TRUE COPY OF THE DECREE DATED 30- 11-2013 IN O.S.NO. 229 OF 2012 BEFORE THE SUB COURT, KOTTAYAM.
EXHIBIT P3- TRUE COPY OF THE EXECUTION PETITION, E.P.NO. 243/2015 IN O.S.NO. 229 OF 2012 BEFORE THE SUB COURT, KOTTAYAM.
EXHIBIT P4- TRUE COPY OF THE APPLICATION DATED 04-12-2015 IN O.S.NO. 229 OF 2012 BEFORE THE SUB COURT, KOTTAYAM.
EXHIBIT P5- TRUE COPY OF THE APPLICATION DATED 28-10-2014 IN E.A.NO. 168/2014 IN E.P.28/2014 IN O.S.NO. 211/2012 BEFORE THE SUB COURT, MUVATTUPUZHA.
EXHIBIT P6- TRUE COPY OF THE ORDER DATED 15- 12-2015 IN E.P. 28/2014 IN O.S.NO.211/2012 BEFORE THE SUB COURT, MUVATTUPUZHA.
EXHIBIT P7- TRUE COPY OF THE CERTIFICATE DATED 26-11-2010.