High Court Kerala High Court

Plackeel Mariyam vs M/S.Maharashtra Apex … on 23 January, 2009

Kerala High Court
Plackeel Mariyam vs M/S.Maharashtra Apex … on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30339 of 2008(J)


1. PLACKEEL MARIYAM, W/O.ABDU, AGED 40
                      ...  Petitioner

                        Vs



1. M/S.MAHARASHTRA APEX CORPORATION LTD.,
                       ...       Respondent

2. MUHAMMED KUNHI K., S/O.IBRAHIM MUSLIAR,

3. ABDUL SAMAD.K., S/O.IBRAHIM MUSLIAR,

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  :SRI.S.R.DAYANANDA PRABHU

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.30339 of 2008 J
            --------------------------

                     JUDGMENT

Petitioner is the third judgment debtor in E.P.

No.62/05 filed in execution of an arbitration

award. It is submitted that respondents 2 and 3 are

respectively judgment debtors 1 and 2 in the

execution petition. service is not complete for

respondents 2 and 3. The first respondent, who is

the decree holder, entered appearance. Notice to

respondents 2 and 3, who are judgment debtors 1 and

2, is unnecessary and is dispensed with.

2. Counsel for the petitioner and the first

respondent submit that the only grievance of the

petitioner/third judgment debtor, who has filed

this writ petition, is that the court below has

ordered sale of the attached property before

consideration of the objection filed by him in the

court below.

In the result, I dispose of this writ petition

directing the District Judge, Thalassery to pass

WPC 30339/08 2

appropriate orders considering also the objection

filed by the petitioner to E.P.No.62/05 and Rule 66

notice before proceeding with sale of the

properties, which are under attachment, as

expeditiously as possible.

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