IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2880 of 2007(P)
1. P.C.KRISHNANKUTTY, AGED 58 YEARS,
... Petitioner
Vs
1. ABRAHAM, S/O. CHACKO, AGED 75 YEARS,
... Respondent
For Petitioner :SRI.T.J.MICHAEL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :24/01/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.(C) .NO.2880 OF 2007
------------------------------------------
Dated 24th January 2007
J U D G M E N T
Petitioner is judgment debtor and respondent,
decree holder in O.S.175/02 on the file of Munsiff
court, Kattappana. Grievance of petitioner is that
though he filed E.A.115/06 to set aside the sale under
Rule 90 Order XXI of Code of Civil Procedure, executing
court has not disposed the same and therefore execution
proceedings is to be stayed. On hearing learned counsel
appearing for petitioner, I do not find any necessity to
exercise the extra ordinary jurisdiction of this court
to grant an order of stay of execution proceedings.
Munsiff court, Kattappana is directed to dispose
E.A.115/06 as expeditiously as possible and at any
rate, within 30 days from the date of receipt of copy of
this judgment.
Writ petition is disposed accordingly.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.