High Court Kerala High Court

Sarada vs The Consumer Disputes Redressal … on 5 September, 2007

Kerala High Court
Sarada vs The Consumer Disputes Redressal … on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26471 of 2007(B)


1. SARADA, AGE 57, W/O.UNNI NAIR,
                      ...  Petitioner
2. SUSAN CHERIYAN, AGED 54, W/O.CHERIYAN,

                        Vs



1. THE CONSUMER DISPUTES REDRESSAL FORUM,
                       ...       Respondent

2. T.B.BRINCY, CHUNGATH HOUSE,

                For Petitioner  :SRI.K.N.PADMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/09/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 26471 OF 2007 B
            = = = = = = = = = = = = = = = =

           Dated this the 5th September, 2007

                    J U D G M E N T

The prayer in this writ petition is to quash the

proceedings initiated against the petitioners pursuant

to Ext. P1 award of the 1st respondent and Ext. P2, the

application filed for execution of the said award. It

is stated that warrant of arrest has been issued

against the petitioners. While they have not filed any

appeal against Ext. P1 and have allowed the award to

become final, the contention now raised is that there

are other partners in the firm and that they alone are

liable to satisfy the award amount. In view of the

terms of the award and the admitted fact that the

petitioners are also partners, the said contention of

the petitioners cannot be accepted. Therefore, I do

not find any irregularity in the action taken by the 1st

respondent to execute the award.

2. Be that as it may, in my view the petitioners

should be given a chance to avoid arrest and detention.

Accordingly, I direct that the warrant of arrest issued

WPC No. 26471/07 -2-

against the petitioner shall not be enforced as against

the petitioners on the petitioners remitting 50% of the

amount due under Ext. P1 within three weeks from today.

The balance amount shall be payable in two equal

monthly instalments thereafter. The fifty percent,

ordered above, shall be paid by the petitioners on or

before 26-9-2007 and the remaining two instalments

shall be paid on or before 26-10-2007 and 26-11-2007.

3. If default is committed in paying any one of

the instalments further action pursuant to the warrant

of arrest can be continued. On the other hand, if

payment is made as above, satisfaction of the award

shall be recorded and the petitioners shall be

discharged of the liabilities.

The writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-