IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15066 of 2010(O)
1. C.O.GEORGE, S/O.C.K.OUSEPH, AGED 49
... Petitioner
Vs
1. PRADEEP, S/O.MANI, AGED 34 YEARS,
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :SRI.R.PARTHASARATHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :07/06/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C) No.15066 of 2010
--------------------------------------
Dated this the 7th day of June, 2010.
JUDGMENT
The holder of decree in O.S.No.618 of 2002 of the court of learned
Munsiff, Chittur, transmitted to the court of learned Additional Munsiff-II, Thrissur
is the writ petitioner. Petitioner filed E.P.No.2370 of 2004 for realisation of
Rs.1,08,570/- and a warrant of arrest was issued to the respondent. Amin
deputed from the court arrested respondent/judgment debtor and reported that
the entire amount stated in the warrant is realised . Thereon learned Additional
Munsiff closed the execution petition. According to the petitioner only Rs.15,633/-
was realised and rest of the amount was to be realised. Hence this Writ
Petition.
2. It is not disputed that the amount due as per execution petition was
Rs.1,08,570/- and that the amount realised on the warrant of arrest was only
Rs.15,633/-. As such executing court was clearly in error in closing the execution
petition stating that the amount mentioned in the warrant has been realised.
3. Learned counsel for respondent contended that petitioner can file a
fresh execution petition. According to the learned counsel he did not get
opportunity to challenge the order issuing warrant of arrest. But that order was
not challenged by respondent at the appropriate time. I do not think it proper
WP(C) No.15066/2010
2
or necessary to direct petitioner to file a fresh execution petition for, on the facts
and circumstances of the case there was no fault on the part of petitioner and
the mistake was committed by the executing court.
Resultantly, this Writ Petition is allowed and Ext.P2, order under challenge
in this Writ Petition is set aside. Executing court is directed to proceed with
execution of the decree as prayed for in E.P.No.2370 of 2004.
THOMAS P.JOSEPH,
Judge.
cks