High Court Kerala High Court

C.Raveendran vs Punjab National Bank on 20 June, 2007

Kerala High Court
C.Raveendran vs Punjab National Bank on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2888 of 2007(R)


1. C.RAVEENDRAN, KANNAN, CHERUVATH HOUSE
                      ...  Petitioner

                        Vs



1. PUNJAB NATIONAL BANK, REPRESENTED BY
                       ...       Respondent

2. K.RAGHAVAN, S/O.KUMARAN,

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :20/06/2007

 O R D E R
                            M.N.KRISHNAN, J.

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

                       WP(C)No. 2888 OF 2007 R

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

                  Dated this the 20th June, 2007.



                                 JUDGMENT

This writ petition is filed seeking to quash Ext.P3.

The writ petitioner is the second respondent in E.P.56/05

in O.S.130/01. At the outset I may like to point out that

the writ petition is filed by suppressing or at least not

producing the basic order. An execution was filed against

two respondents for realisation of the decree amount by way

of arrest and detention in civil prison. This respondent

and the first respondent in the E.P entered appearance

before the court and pleaded no means. Thereafter the

court proceeded to conduct an enquiry to find out the

means. The Bank Manager of the plaintiff was examined as

P.W.1. So far as this writ petitioner is concerned the

court found that he is having 30 cents of land and a house

in his ownership and possession in one Cheruvoth Paramba.

The court also found that the second respondent owns two

buses and that he has not disputed the evidence given by

P.W.1 that the second respondent owned the buses. The

present writ petitioner even did not mount the box to

controvert the evidence tendered by P.W.1. So, as the

matter stands, there is evidence before the court that the

present writ petitioner is a person who is having landed

WPC 2888/07 2

property and houses. In such circumstances, the court

found that he is having sufficient means to pay and he is

neglecting to pay the amount and therefore ordered arrest.

I do not find any infirmity with the said order. Then the

present writ petitioner moved an application for recalling

the warrant which was rightly dismissed by the court below.

Therefore, the order passed by the court below is

confirmed. But, if the writ petitioner wants to pay off

the decree debt and as the bank is only in particular to

get the amount, I direct the executing court to grant him a

period of six weeks from today to pay the amount and in

case the amount is not paid, the decree holder is at

liberty to move the court for arrest and detention of the

writ petitioner in civil prison. Writ petition is disposed

of accordingly.

M.N.KRISHNAN

Judge

jj