High Court Kerala High Court

Santhosh Kumar vs Murugan on 9 July, 2007

Kerala High Court
Santhosh Kumar vs Murugan on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20570 of 2006(W)


1. SANTHOSH KUMAR, MULLASSERI VEEDU,
                      ...  Petitioner

                        Vs



1. MURUGAN, VATTAVILA PUTHEN VEEDU,
                       ...       Respondent

                For Petitioner  :SRI.SABU S.KALLARAMOOLA

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/07/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
                            -------------------------------
                        W.P.(C) No. 20570 OF 2006
                          -----------------------------------
                    Dated this the 9th day of July, 2007

                                   JUDGMENT

The petitioner who is the judgment debtor in a suit has filed this

Writ Petition impugning Ext.P2 order, ordering his arrest on the reason

that he is evading payment willfully. While admitting this Writ Petition,

this court imposed a condition for granting stay that the petitioner shall

pay to the respondent decree holder a sum of Rs.3,000/- within six

weeks from 04.08.2006. Learned counsel for the petitioner submits that

above condition has been promptly complied with by the petitioner.

Under these circumstances, I dispose of the Writ Petition issuing the

following directions:

The order of stay presently passed will continue on condition that

the petitioner pays to the respondent decree holder towards the decree

debt on every month commencing from the 1st of August 2007 at the

rate of Rs.2,000/- till such time as the entire decree debt is wiped off.

Once the petitioner is confident that the entire decree debt is wiped off,

it is open to him to file an application for recording full satisfaction of the

decree in which case the court below will hear both sides and pass

orders on the same. If the petitioner makes any two defaults in the

WPC No. 20570 of 2006
2

matter of remittance of the decree debt, the petitioner will forfeit the

benefit of this judgment in which case the impugned order will become

operative.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No. 20570 of 2006
3