Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Telangana High Court

Mr.Nagaboina Akrishna And Another vs The Chairman Apseb. Vidyuth Soudha Hyd 3 ... on 13 December, 2022

Author: P.Sree Sudha

Bench: P.Sree Sudha

    THE HONOURABLE SMT. JUSTICE P.SREE SUDHA

                     C.R.P.No. 4812 of 2003

ORDER:

This Civil Revision Petition arises out of the order dated 15.09.2003 passed by the learned Senior Civil Judge, Khammam, in E.A.No.402 of 2003 in E.P.No.306 of 2002 in O.S.No.80 of 1995.

The trial Court, by docket order dated 15.09.2003, held as under:

"In view of orders in E.A.No.370 of 2003 and decree, a sum of Rs.50,000/- was kept in FD as plaintiff No.3 (Petitioner No.2 herein) is minor. Plaintiff No.3 was aged 7 ½ years when O.P.No.70 of 1990 was filed. So, she might have become major by this date. The said amount can be paid to Plaintiff No.3 if she applies for the amount. Plaintiff No.2 (Petitioner No.1 herein) is entitled for Rs.3,59,943/- (Rs.4,09,943/- - Rs.50,000/- = Rs.3,59,943/-). Admittedly, defendants filed appeal. No stay order is obtained by 2 defendants. To safe guard the interest of both parties, it is better to direct the petitioners to furnish 3rd party security for Rs.3,59,943/-. For furnishing 3rd party security, call on 18.09.2003."

Learned Counsel for the revision petitioners contended that the revision petitioners filed a cheque petition for an amount of Rs.3,59,943/-, but the respondents filed a petition seeking not to pay the amount to the Decree Holders; that the trial Court, while permitting the Decree Holders to withdraw the amounts deposited, erroneously imposed a condition to furnish third party security and, therefore, he requested the Court to set aside the order of the trial Court to the extent of imposing a condition to furnish third party security.

In view of the judgment passed in A.S.No.828 of 2003 dated 13.12.2022, this Court is of the view that it is just and reasonable to set aside the impugned order of the trial Court to the extent of imposing a condition to furnish third party 3 security for withdrawal of Rs.3,59,943/-. The revision petitioners are also entitled to withdraw the said deposited amount without furnishing third party security as plaintiff No.3 was declared as major.

Accordingly, the C.R.P. is allowed. No order as to costs.

Miscellaneous petitions, if any, pending, shall stand closed.

_______________________ JUSTICE P.SREE SUDHA 13.12.2022 Gsn