High Court Kerala High Court

Kunjely Aged 60 Years vs Ayyappan on 21 November, 2008

Kerala High Court
Kunjely Aged 60 Years vs Ayyappan on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34486 of 2008(E)


1. KUNJELY AGED 60 YEARS, D/O. PODIYAN,
                      ...  Petitioner

                        Vs



1. AYYAPPAN, AGED 65, KODAYAKKAL VEEDU,
                       ...       Respondent

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :21/11/2008

 O R D E R
               K.P.BALACHANDRAN, J.
           ------------------------------------------------
                 W. P. C. No.34486 of 2008
           ------------------------------------------------
          Dated this the 21st day of November, 2008

                          JUDGMENT

Petitioner is the first judgment debtor in

O.S.340/06 on the file of the Munsiff’s Court,

Punalur. The decree in the suit was passed against

himself and defendants 2 and 3 granting the

respondent mandatory injunction directing the

defendants to vacate the scheduled building within

a time limit. As the judgment debtors did not

surrender vacant possession in compliance with the

decree, Ext.P3 execution petition was filed in the

court below to which it is submitted is Ext.P4

objection filed by the judgment debtors. They also

filed petition in the court below as I.A.2049/08

(Ext.P1) to set aside the ex parte decree and

I.A.2048/08 (Ext.P2) to condone the delay in

filing the petition to set aside the ex parte

decree. Ext.P6 petition was filed to advance

hearing of I.A.2048/08 and I.A.2049/08. According

to the learned counsel for the petitioner, no

orders are passed on the advance petition and no

W. P. C. No.34486 of 2008 -2-

considered order is passed on Exts.P1 and P2

applications and before that the execution is

being proceeded with and the execution court

passed Ext.P5 order deputing Amin to effect

delivery and the case is posted to 25/11/05 for

report of delivery. Counsel asserts that delivery

has not been effected till now and I propose to

pass orders believing the said representation and

giving the counsel to understand that this order

shall not have any effect if delivery is effected

by this time viz. 2.30 p.m. In case delivery is

not already effected the delivery shall stand

adjourned by two weeks. In the meanwhile, the

learned Munsiff shall pass appropriate orders on

Exts.P1 and P2 advancing the hearing to any

convenient date on the application of the

petitioner with a copy of this judgment and with

notice to the respondent as this Writ Petition is

being disposed of without notice to the

respondent.

This Writ Petition is disposed of with the

above directions. Issue copy of this judgment to

W. P. C. No.34486 of 2008 -3-

the counsel for the petitioner urgently.

K.P.BALACHANDRAN,
JUDGE
kns/-