IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24675 of 2007(K)
1. P.M. RAJAN,
... Petitioner
Vs
1. POLAR INTERNATIONAL LTD.,
... Respondent
For Petitioner :SRI.C.VALSALAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/08/2007
O R D E R
M.N.KRISHNAN,J
================
W.P.(C).24675 OF 2007
=================
Dated this the 14th day of August, 2007
JUDGMENT
This writ petition is filed seeking a direction to the Munsiff
court, Vadakara, to issue a copy of the order dated 17.7.2007
and to direct the learned Munsiff to allow the petitioner to pay
the decree debt in monthly instalments.
Heard the learned counsel. It is submitted by him that his
client had filed a detailed counter and he was laid up with
ailment and the court below without considering those aspects
had passed an order of arrest. He wants to prefer appropriate
remedy against that order. I direct the court below to issue him
a certified copy of the order at the earliest if sufficient
application is already made on that behalf. I also direct the court
below not to execute the arrest warrant for a period of six weeks
from today so as to enable the writ petitioner to seek his remedy
before the appropriate forum.
M.N.KRISHNAN,JUDGE
dvs