IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30161 of 2006(N)
1. K. GOPALAKRISHNAN NAIR, AGED 70,
... Petitioner
2. GOPAKUMAR, AGED 43,
Vs
1. P.K. GOVINDAN POTTI,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.30161 OF 2006
...........................................................
DATED THIS THE 9th JULY, 2007
J U D G M E N T
I find merit in the submission of Mr.R.T.Pradeep, learned counsel
for the petitioners that Ext.P2 order under which the petitioners have
been ordered to be arrested is a non-speaking order. Mr.Pradeep
further submitted that as of now, enquiry is going on under Order XXI
Rule 40 C.P.C. regarding sufficiency of the petitioners’ means to pay
the decree-debt and also as to whether they were wilfully negligent in
the matter. Counsel also submitted that the petitioners have also
filed an application to set aside the ex parte decree.
2. Under these circumstances, I dispose of the Writ Petition
directing the execution court to hold up coercive process against the
petitioners till such time as the enquiry presently on, regarding the
means of the petitioners, is finalised. I also direct the trial court to
take an early decision on the application to set aside the ex parte
decree.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-