IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 297 of 2007()
1. KL.K.SUNDARAM,S/O.KUNJAN ACHARI,AGED 38
... Petitioner
Vs
1. BABY JOHN,W/O.JOHN,AGED 65 YEARS,
... Respondent
For Petitioner :SRI.SABU THOZHUPPADAN
For Respondent :SMT.T.S.MAYA (THIYADIL)
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :14/11/2008
O R D E R
K.P. BALACHANDRAN, J.
-------------------------------------
C.R.P. No. 297 of 2007
------------------------------
Dated this the 14th day of November, 2008
O R D E R
Counsel for the respondent/decree holder submits that the decree
holder has attached eight cents of property belonging to the 3rd
judgment debtor, who is the revision petitioner before me and they
want to proceed against the said property without proceeding with
personal execution as against the 3rd judgment debtor. In view of the
above submission, stay is vacated. The order of the court below in
relation to the petitioner/3rd J.D is set aside without prejudice to the
decree holder moving against the 3rd J.D. afresh for personal execution
if the decree is not satisfied despite the sale of the property attached
before judgment.
This C.R.P is disposed of with the above direction.
K.P. BALACHANDRAN, JUDGE
scm