IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33293 of 2008(L)
1. MOHANDAS, S/O. PUTHENVEETIL
... Petitioner
Vs
1. MOHANDAS, S/O. KAKKERY APPUKUTTAN,
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :SRI.K.S.BHARATHAN
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :24/11/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
W. P. C. No.33293 of 2008
------------------------------------------------
Dated this the 24th day of November, 2008
JUDGMENT
This Writ Petition has been filed by the
decree holder complaining that he has filed Ext.P2
execution petition on 09/01/08 and has filed
Ext.P3 application for assistance of Amin and the
case having been posted on a much later date he
filed Ext.P4 application for advancing the case;
that Ext.P3 and Ext.P4 were filed on 28/10/08, but
even Ext.P4 petition seeking advancing of the case
is posted to 04/12/08 and that the case is one
wherein for three and a half years licence fee is
not being paid by the judgment debtor for the shop
in his occupation. Judgment debtor has entered
appearance. It is submitted by counsel for the
judgment debtor that A.S.148/08 is filed before
the Sub Court, Irinjalakuda assailing Ext.P1
decree with a petition to condone the delay in
filing the appeal and also a stay petition and the
stay petition as also a petition to condone the
delay was heard and stands posted for orders to
W. P. C. No.33293 of 2008 -2-
26/11/08. In the circumstances, it does not appear
to be proper to give any further direction to the
court below to advance hearing. However, it is
made clear that in case the delay condonation
petition is dismissed and/or stay is refused by
the first appellate court, the execution court
shall order removal of articles in the shop in
compliance with Ext.P1 decree so as to enable the
decree holder to take back possession of the
scheduled shop room on 04/12/08. With this
direction, I dispose of this Writ Petition.
Issue copy urgently to the counsel for the
petitioner/decree holder.
K.P.BALACHANDRAN,
JUDGE
kns/-