IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2468 of 2009(R)
1. VARGHESE, AGED 50,
... Petitioner
2. GEORGE, S/O. ANTHONY,
3. MATHAI, S/O. PUTHUKARA INASU,
Vs
1. M/S. DHANAMITHRA KURIES (P) LTD.,
... Respondent
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/02/2009
O R D E R
M. SASIDHARAN NAMBIAR, J.
-------------------------------------------------
W.P.(C).No. 2468 OF 2009
--------------------------------------------------
Dated this the 12th day of February, 2009
J U D G M E N T
Even though notice was served on the respondent/decree
holder, there is no appearance. As per order dated 22.1.2009
the judgment debtors were directed to deposit Rs.20,000/- or
make payment of that amount to the decree holder. The order of
arrest passed by the executing Court was directed to be kept in
abeyance for two weeks.
2. The prayer in this writ petition filed under Article 227
of Constitution of India is only for a direction to the executing
Court to provide reasonable opportunity to the judgment debtors
to liquidate the liability under the decree.
3. After hearing the learned counsel, the following direction
is issued. If the petitioners had deposited Rs.20,000/- or made
that payment to the decree holder, as directed by order dated
22.1.2009, executing Court to grant reasonable opportunity to
the judgment debtors to pay off the balance decree debt.
Writ petition is disposed of as above.
M. SASIDHARAN NAMBIAR, JUDGE
okb