IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1004 of 2006()
1. JACOB P.CHERIYAN, AGED 65 YEARS,
... Petitioner
Vs
1. ST.MARYS CATHEEDRAL BASILICA,ERNAKULAM
... Respondent
2. KAIKAR KOCHAPPU KUNDUKULANGARA,
3. KAIKAR K.J.ANTONY,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/12/2006
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------------------
C.R.P.NO.1004 OF 2006
-----------------------------------------
Dated this the 11 th day of December, 2006.
ORDER
Petitioner is the judgment debtor and respondents the
decree holders. In execution of the decree in O.S.1202/03, on the file
of principal Munsiff court, Ernakulam, executing court directed to
deliver the property on 13.12.06. This revision petition is filed
challenging that order. The order passed by the executing court shows
that the decree was passed in terms of the compromise. Petitioner
had agreed to surrender vaccant possession of the building on
12.02.06. He did not vacate the building. He did not pay rent also. In
such circumstances the direction to deliver the property cannot be said
to be illegal or improper warranting interference in exercise of the
revisional jurisdiction of this court under Section 115 of Code of Civil
Procedure.
2. Learned counsel appearing for petitioner then submitted
that petitioner may be granted time to shift the residence and
petitioner is prepared to surrender vaccant possession on a date fixed
by this court. Petitioner had agreed to surrender vaccant possession
C.R.P.NO.1004 OF 2006
2
of the building within a week on 12.02.06. Executing court directed
delivery only to 13.12.06. Therefore petitioner cannot contend that he
did not have sufficient time to shift the residence. What ever it may
be, in the interest of justice petitioner is granted time to surrender
vacant possession of the building up to 20.12.06. If the petitioner fails
to surrender the building, learned Magistrate is to depute the amin and
deliver the property to the decree holder on 21.12.06.
M.SASIDHARAN NAMBIAR,
JUDGE.
bkn