IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ex.FA.No. 10 of 2004()
1. SHIRAS S/O.DYADHARAM PILLAI,
... Petitioner
Vs
1. SUNIL KUMAR, REPRESENTED BY HIS MOTHER
... Respondent
For Petitioner :SRI.K.GEORGE VARGHESE KANNANTHANAM
For Respondent :SRI.K.SUBASH CHANDRA BOSE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/06/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Ex.F.A.No.10 of 2004
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 2nd June, 2008
JUDGMENT
The claimant filed the claim petition long after the attachment
order and the documents relied on by the claimant were executed
after the attachment order. But the issue whether the properties were
liable to be attached was considered in the suit as issue No.1. In
other words, the relief which the claim petitioner sought to gain by
filing the claim petition had been granted to him by the judgment
itself. It is not disputed before me that the judgment has become
final. By allowing the claim petition what the learned Subordinate
Judge done was only to reiterate the findings in issue No.1 in the
judgment. The appeal fails and the same will stand dismissed. No
costs.
srd PIUS C.KURIAKOSE, JUDGE