High Court Kerala High Court

M/S.Muthoot Leasing And Finance … vs Purushothaman Nair on 28 October, 2009

Kerala High Court
M/S.Muthoot Leasing And Finance … vs Purushothaman Nair on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30512 of 2009(O)


1. M/S.MUTHOOT LEASING AND FINANCE LTD.,
                      ...  Petitioner

                        Vs



1. PURUSHOTHAMAN NAIR,
                       ...       Respondent

2. THANKAMMA, W/O.SREEDHARAN,

3. BABUKUTTAN.K.P.,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :28/10/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.30512 OF 2009
           --------------------------
     Dated this the 28th day of October 2009
     -------------------------------------

                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Issue appropriate direction to the 3rd

Additional District Court, Ernakulam to issue

certified copy of the judgment in O.P (Arb.)

No.282/2009 and also the order in Ext.P5

application.

ii) Issue appropriate order or direction

directing the 1st respondent not to alienate or

encumber the property having an extent of 35 cents

in Sy. No.386/8-1 of Naranganam Village,

Kozhencherry Taluk till the certified copy in O.P

(Arb.) 282/2009 is issued to the petitioner.

iii) Grant such other reliefs as this

Hon’ble Court may deem fit and proper in the facts

and circumstances of the case.

W.P.(C).No.30512 OF 2009 Page numbers

2. Petitioner had moved an application

under Section 9 of the Arbitration and Conciliation

Act 1996 hereinafter referred to as the Act against

the respondents before the Principal District

Court, Ernakulam. The above proceeding was

numbered as O.P (Arb.) No.282 of 2009 on the file

of that court in which on an application moved by

the petitioner an immovable property belonging to

the first respondent situate within the

jurisdiction of another court was ordered to be

attached. Respondents entered appearance and filed

objections to the application. Since the property

ordered to be attached was beyond the jurisdiction

of the court in which the application in the above

O.P was filed, it is submitted, the court below has

dismissed the O.P holding it has no jurisdiction to

entertain the proceeding under Section 9 of the

Act. Petitioner has applied for getting a copy of

the order passed by the court below, but, till date

it has not been furnished. Petitioner seeks

directions/orders to court below for issue of copy

of order at the earliest and also to keep alive the

W.P.(C).No.30512 OF 2009 Page numbers

order of attachment for a grace period till an

appeal is preferred against the order dismissing

his O.P.

3. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I find no notice to the respondents is

necessary and hence it is dispensed with. I direct

the court below to issue copy of the order

dismissing O.P (Arb.) No.282/2009 to the

petitioner, if applied for, within a period of

three weeks from the date of receipt/production of

a copy of this judgment. Order of attachment

passed by the court below in the above O.P shall

remain effective to and alive for a period of one

month from the date of this judgment. Subject to

the above orders/directions the writ petition is

closed. Hand over a copy of the judgment to the

learned counsel for the petitioner on usual terms

and send a copy to the court concerned forthwith.

Sd/-

                                  S.S.SATHEESACHANDRAN,
          //TRUE COPY//                   JUDGE

vdv                                    P.A TO JUDGE