High Court Kerala High Court

Baby Seemon vs Radhamaniamma on 13 January, 2010

Kerala High Court
Baby Seemon vs Radhamaniamma on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33159 of 2008(V)


1. BABY SEEMON,
                      ...  Petitioner

                        Vs



1. RADHAMANIAMMA
                       ...       Respondent

2. K.SAHADEVAN NAIR

                For Petitioner  :SRI.MATHEW PHILIP EDAPPALLIL

                For Respondent  :SRI.M.NARENDRA KUMAR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :13/01/2010

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
              W.P.(C).NO.33159 OF 2008 ()
                -----------------------------------
        Dated this the 13th day of January, 2010

                      J U D G M E N T

Petitioner is the judgment debtor in E.A.No.90 of 2008 in

E.P.No.38 of 2008 in O.S.No.45 of 2005 on the file of the

Munsiff Court, Kanjirappally. Decree being executed in the

above suit is one passed in a suit for mandatory injunction

directing the petitioner/judgment debtor to vacate from the

decree schedule property. Respondents are the decree

holders. Decree was passed ex parte since the petitioner

failed to appear and contest the suit. In the execution

proceedings, petitioner/judgment debtor moved an application

for stay of the proceedings contending that his application for

purchasing of kudikidappu over the shed situate in the decree

schedule property is pending consideration before the Land

Tribunal, Kottayam. The learned Munsiff, after hearing

both sides, dismissed that application for stay of the

proceedings. Ext.P8 is the copy of that order. Propriety and

WPC.33159/2008 2

correctness of that order is challenged in the writ petition

invoking the supervisory jurisdiction vested with this Court

under Article 227 of the Constitution of India.

2. I heard the counsel on both sides. At the time of

hearing, the learned counsel for the petitioner submitted that

petitioner has filed an appeal against the ex parte decree with

a petition to condone delay before the District Court,

Kottayam and till disposal of that petition, it is prayed that the

execution proceedings be stayed. It is submitted that the

above appeal has been filed with a petition to condone delay of

more than 1000 days. Having regard to the submissions made

and taking note of the facts and circumstances presented, I

find no indulgence can be extended to the petitioner/judgment

debtor for the reason that he has preferred appeal against the

ex parte decree with a condonation petition and that is

pending consideration before the court. It is open to him to

invite the attention of the court where such appeal is pending

for an early disposal, provided, service is complete. If any

such request is made by the petitioner, the court before which

WPC.33159/2008 3

the appeal is pending, shall expeditiously consider the merit of

the petition filed to condone the delay for preferring the

appeal, and if so condoned, then pass appropriate orders for

disposing the appeal as well after hearing both sides.

Whatever that be, the request made for stay of the execution

of the decree on the grounds canvassed cannot be entertained.

I do not find any merit in the writ petition, and it is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp