High Court Kerala High Court

D.P.Valsalakumar vs C.P.Nithyanandan on 23 January, 2009

Kerala High Court
D.P.Valsalakumar vs C.P.Nithyanandan on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2519 of 2009(Y)


1. D.P.VALSALAKUMAR, S/O.LATE P.KUMARAN,
                      ...  Petitioner

                        Vs



1. C.P.NITHYANANDAN, AGED 68 YEARS,
                       ...       Respondent

2. C.P.SAGUNABAI, AGED 66 YEARS,

3. P.V.VASANTHA, AGED 64 YEARS, GANGA,

4. C.V.SUDEVAN, AGED 62 YEARS,

5. C.P.SATHYAPALAN, AGED 60 YEARS,

6. C.P.MANOMOHANAN, AGED 58 YEARS,

7. C.P.MANOHARAN, AGED 55 YEARS,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :23/01/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.2519 of 2009 Y
            --------------------------

                     JUDGMENT

Petitioner is the sixth judgment debtor in E.P.

No.265/97 in O.S.No.455/94 on the file of the Sub

Court, Thalassery. The prayer in this writ petition

is for a direction being issued to the court below

to grant the petitioner one year’s time to pay the

entire balance amount in the execution petition.

It is submitted that the amount due to the

respondents/decree holders will be about Rupees Two

lakhs.

2. Now, the property has been brought up for

sale on the execution side. The grievance of the

petitioner is that what is brought to sale is the

property which is worth crores. It has to be borne

in mind that the execution petition is of the year

1997 and the decree that is sought to be executed

is one passed in a suit filed as early as in 1994

and the petitioner/sixth judgment debtor has no

case that he is penniless. What is attempted to be

WPC 2519/09 2

brought to sale is the right of the petitioner over

the building constructed by him in relation to

which he has claimed benefit under Section 106 of

the Kerala Land Reforms Act and the decree is

stated to be for arrears of rent. There is

absolutely no reason why this Court has to issue

any direction, as prayed for, in the circumstances

of the case.

In the result, I dismiss this writ petition.

23rd January, 2009 (K.P.Balachandran, Judge)
tkv