IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29800 of 2006(V)
1. ALEXANDER VADAKKEDAM,
... Petitioner
Vs
1. THE STATE BANK OF INDIA,
... Respondent
2. THE SUB REGISTRAR,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :27/11/2006
O R D E R
M.SASIDHARAN NAMBIAR,J.
--------------------------
W.P.(C)NO.29800 OF 2006
-------------------------
DATED THIS THE 27th DAY OF NOVEMBER, 2006
JUDGMENT
Petitioner is the legal heir of judgment debtor in O.S.
38/1988 on the file of Sub Court, Kochi. Judgment debtor is no
more. First respondent is the decree holder. For realisation of
the amount, the decree was transferred to Sub Court,
Thiruvananthapuram as per order in E.P.189/95 on the file of Sub
Court, Kochi. Subsequent to the transfer, the property of
petitioner was attached by the executing Court-Sub
Court,Thiruvananthapuram. Petitioner paid the entire decree debt.
But the order of attachment was not raised. Petitioner therefore
filed I.A.3264/06 before Sub Court, Thiruvananthapuram seeking an
order to communicate the fact regarding closure of the execution
petition to Sub Registry office, Kazhakoottam. Ex.P3 is the copy
of the application. This petition is filed under Article 227 of
constitution of India seeking a direction to Sub Judge,
Thiruvananthapuram to communicate the raising of attachment
order, in view of the satisfaction of the decree in E.P.189/95 on
the file of Sub Court, Kochi. Evidently petitioner filed Ext.P3
application in O.S.39/1988 on the file of Sub court,
Thiruvananthapuram, it cannot be the suit on the file of Sub
Court, Kochi whereunder the decree was passed. It could be for
W.P.(c)29800/06 2
that reason, Sub Court, Thiruvananthapuram did not take any
action in Ext.P3 application.
2. First respondent decree holder appeared through
Advocate Mr. George Thomas (Mevada) and filed a statement
dated 27.11.06 stating that first respondent has realised the
amount due from the petitioner and decree holder Bank has no
objection for releasing the attachment as prayed for.
In view of the said statement, Principal Sub Judge,
Thiruvananthapuram is directed to communicate to Sub
Registrar, Kazhakoottam that, the decree in O.S.39/88 has been
satisfied and hence the order of attachment is raised.
M.SASIDHARAN NAMBIAR,JUDGE
Acd
W.P.(c)29800/06 3