IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 2652 of 2002(B)
1. CHANDY THOMAS, AGED 58,
... Petitioner
Vs
1. JOY, AGED 50, S/O. LATE MR.POULOSE,
... Respondent
For Petitioner :SRI.SHAJI CHIRAYATH
For Respondent :SRI.G.GOPAKUMAR (TVM)
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/01/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
C.R.P. NO. 2652 OF 2002
--------------------------------------------
Dated this the 1st January, 2008
O R D E R
The defendant in O.S.No.736 of 2002, on the file of the Additional
Munsiff’s Court, Cherthala is the revision petitioner. He challenges the
order passed by the court below under Order XXXVIII Rule 6 of the Code
of Civil Procedure, making the conditional order of attachment absolute.
An order passed under Order XXXVIII Rule 6 is appealable under Order
XLIII Rule 1(q) of the Code of Civil Procedure. Therefore, the Civil
Revision Petition is not maintainable.
Accordingly, the Civil Revision Petition is dismissed. No order as to
costs.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
C.R.P.NO. 2652 OF 2002 B
O R D E R
1st January, 2008
——————————————-