High Court Kerala High Court

P.A.Gokulan vs Little Flower Kuries And … on 12 September, 2007

Kerala High Court
P.A.Gokulan vs Little Flower Kuries And … on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 2405 of 2002()


1. P.A.GOKULAN, S/O.AYYAPPANKUTTY,
                      ...  Petitioner

                        Vs



1. LITTLE FLOWER KURIES AND ENTERPRISES
                       ...       Respondent

2. P.UNNIKRISHNAN, S/O.NARAYANAN NAMBIAR,

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.JIMMY JOHN VELLANIKARAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/09/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                          -------------------------------
                         C.R.P. No. 2405 OF 2002
                        -----------------------------------
                Dated this the 12th day of September, 2007

                                 O R D E R

The 1st respondent decree holder is already served with notice.

The issue can be decided with the petitioner and the 1st respondent

already served. This Civil Revision Petition need not be treated as

defective.

2. In this Civil Revision Petition under Section 115 of the Code,

the petitioner who is the second judgment debtor impugns the order of

the learned Munsiff attaching his salary to the extent of Rs.1,800/- per

mensem for 24 months. This court became inclined to grant stay only

subject to the condition that attachment will operate to the extent of

Rs.800/- per mensem from out of the salary of the petitioner. The order

of stay was passed as early as on 13.11.02. The total decree debt, it is

seen was around Rs.26,000/- only. Obviously, the Execution Petition

was proceeding against other judgment debtors also. In all probability,

the decree debt has been realised. Even otherwise, I do not find any

infirmity about the impugned order which seems to have been passed

on the basis of some materials placed before the Execution Court

regarding the attachable portion of the petitioner’s salary.

I dismiss the Civil Revision Petition. However, I permit the

CRP No. 2405 of 2002
2

petitioner to produce his latest salary certificate before the court below

and seek modification of the impugned order.

PIUS C. KURIAKOSE, JUDGE
btt

CRP No. 2405 of 2002
3