IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2830 of 2007(J)
1. CHEKKUMARAKARAKATH MUSTHAFA,
... Petitioner
Vs
1. PUTHIYAKATH NALAKATH KUNHIMOOSA,
... Respondent
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :24/01/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.(C) .NO. 2830 OF 2007
------------------------------------------
Dated 24th January 2007
J U D G M E N T
Petitioner is 8th judgment debtor in O.S.168/93 on the file of Munsiff court, Tirur and
respondent is the decree holder. As per final decree
first respondent filed E.P.33/06 for getting the
property allotted to him. Petitioner filed E.A.204/06
before executing court for an order of stay,
contending that he had filed an appeal before Sub
court, Tirur, but because of the delay in filing the
appeal he could not get an order of stay and therefore
to enable petitioner to get an order of stay from the
appellate court, execution is to be stayed. Under
Ext.P1 order, learned Munsiff granted an order of stay
for two months. This petition is filed under Article
227 of Constitution of India, when under Ext.P3
further extension of stay was not granted by executing
court.
2. Argument of learned counsel appearing for
petitioner is that though an appeal was filed with an
2
application under Section 5 of Limitation Act, to
condone delay, as notice on respondents 4,6 and 7
could not be served, delay petition was not heard and
paper publication was ordered and he had already
effected paper publication and appeal stands posted to
20/2/2007 and therefore petitioner is not in a position
to get an order of stay before condoning delay and in
meanwhile, if property is to be delivered in the
execution petition, the very purpose of the appeal will
be defeated and in such circumstance, execution of the
decree may be stayed.
3. Question whether appeal is to be admitted or
not, is to be decided by the Sub court and that too
after considering the question whether there is
sufficient cause to condone the delay in filing the
appeal. As per order dated 19/8/2006, executing court
granted two months time to petitioner to get an order
of stay from appellate court. Even though paper
publication has been effected, according to petitioner,
he did not get the order from appellate court as the
application for condoning the delay was not heard.
Petitioner is not entitled to get order of stay in the
guise of pendency of an application under Section 5 of
Limitation Act. If petitioner is so advised, petitioner
3
can file an application for advancing the hearing of
the application under Section 5 of Limitation Act,
pending before Sub court, Tirur and get an order in the
application and thereafter seek an order of stay of
execution. To enable the petitioner to approach the
appellate court executing court is directed to stay
order for delivery for two weeks from today. If
petitioner files an application to advance the hearing
of A.S.69/05, Sub Judge, Tirur to advance the hearing
and pass appropriate order in the application to
condone the delay and if that is condoned in the
application for stay also as expeditiously as possible
and at any rate, within two weeks from today.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.