High Court Kerala High Court

D.Prabhakaran vs Pushparaja S.@ Kuttappan on 23 November, 2010

Kerala High Court
D.Prabhakaran vs Pushparaja S.@ Kuttappan on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 829 of 2010()


1. D.PRABHAKARAN, S/O.VADEED, AGED 56 YEARS
                      ...  Petitioner

                        Vs



1. PUSHPARAJA S.@ KUTTAPPAN
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/11/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                              O.P.(C) No.829 of 2010
                            --------------------------------------
                  Dated this the 23rd day of November, 2010.

                                      JUDGMENT

Petitioner is the judgment debtor in E.P.No.441 of 2008 in O.S.No.361 of

2007 of the court of learned Principal Munsiff, Thiruvananthapuram.

Respondent obtained a money decree against petitioner and sought personal

execution. Since petitioner remained absent in the execution proceeding, based

on Ext.P1(a) affidavit of the respondent executing court found means and

ordered warrant of arrest against petitioner. Petitioner filed Ext.P4, application

to set aside the exparte order against him in execution and Ext.P4(a), application

to condone the delay. Petitioner also filed Ext.P4(b), application stating that the

decree amount may be realised from his salary. Petitioner claimed that in the

meantime he had made certain payments to the respondent. On 31.08.2010

executing court passed Ext.P5, order which is a consent order as per which

petitioner was permitted to pay the decree amount in monthly installments at the

rate of Rs.10,000/- beginning from September (2010) and making it clear that

the amount shall be paid on or before the 8th of each month. It was also

directed that in the event of default of two consecutive installments, respondent

could recover the amount in lump. In the meantime based on a letter dated

07.10.2010 from the learned Principal Munsiff, Thiruvananthapuram, the

Government issued a memo dated 12.10.2010 directing that petitioner is relieved

of his duties in the Administrative Secretariat with immediate effect to facilitate

his arrest as per direction of the Principal Munsiff in in the order dated

OP(C) No.829/2010

2

08.09.2010 in E.P.No.441 of 2008. Learned counsel submits that proceedings

are vitiated since petitioner has been permitted to pay the amount in installments

vide Ext.P5, order.

2. If challenge is to the memo dated 12.10.2010 issued by the

Government it could not be under Article 227 of the Constitution. Petitioner has

to challenge that memo independently under Article 226 of the Constitution if

petitioner is entitled to that course otherwise. It is open to the petitioner to

move the executing court for stay of the order issuing warrant of arrest to him in

view of Ext.P5, order which permitted petitioner to pay the amount in

installments and since issue of warrant of arrest arises only when the condition

imposed on petitioner vide Ext.P5, order is not complied. Hence leaving

petitioner to appropriate remedy as above stated, this petition is closed.

THOMAS P.JOSEPH,
Judge.

cks