IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 3989 of 2001(Y)
1. S.K.MOHAMMED KUNJU
... Petitioner
Vs
1. DIST.COLLECTOR,ERNAKULAM
... Respondent
For Petitioner :SRI.M.A.KHADIRKUNJU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/01/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O.P. NO. 3989 OF 2001
--------------------------------------------
Dated this the 4th day of January, 2008
JUDGMENT
Petitioners are challenging recovery proceedings initiated for
recovery of maintenance award against the petitioners’ brother. The
only case is that property is joint property. If the property is a joint
property, the undivided right of the defaulter will be attached and sold
in recovery proceedings. Counsel for the petitioners submitted that
maintenance case appears to be settled. O.P. is therefore disposed of
directing the second respondent to verify whether the demand is
subsisting and if so to attach and sell the undivided right of the
defaulter and recover the arrears.
(C.N. RAMACHANDRAN NAIR)
Judge
2