High Court Kerala High Court

Prabhakaran Pillai vs Vijaya Bank on 2 September, 2008

Kerala High Court
Prabhakaran Pillai vs Vijaya Bank on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 676 of 2008()


1. PRABHAKARAN PILLAI
                      ...  Petitioner

                        Vs



1. VIJAYA BANK, WILLINGDON ISLAND BRANCH
                       ...       Respondent

2. K.K.KARUNAKARAN,

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/09/2008

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.

                   -------------------------------

                      C.R.P.No.676 of 2008

                   -------------------------------

               Dated this the 2nd September, 2008.

                            O R D E R

This petition is filed under Section 115 of Code of

Civil Procedure challenging the order of arrest passed by Munsiff,

Kochi, in E.P.No.39 of 2008.

2. Learned counsel appearing for the petitioner and

first respondent, decree holder, were heard.

3. Learned counsel appearing for the petitioner

submitted that petitioner is not having any other income except

the salary and respondent, decree holder, may be permitted to

realise the decree debt, by attachment of the salary.

4. Learned counsel appearing for the first

respondent submitted that it is not for the judgment debtor to

decide as to how to execute the decree. When the means of the

petitioner is not disputed, there is no illegality in the impugned

order.

W.P.(C) No.676 of 2008

2

5. In view of the submission made by learned

counsel for the petitioner that he is prepared to pay the decree

debt in instalments, petitioner is granted an opportunity to file an

application before the Executing court for permission to pay the

decree debt in instalments. If such an application is filed before

the Executing Court within two weeks from today, the Executing

Court shall consider the same and pass appropriate orders, in

accordance with law. Till then, the order of arrest shall not be

executed.

The writ petition is disposed as above.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.