Kerala High Court
P.A. Ashraff vs Manoharan on 31 May, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32571 of 2005(C)
1. P.A. ASHRAFF, AGED 49 YEARS,
... Petitioner
Vs
1. MANOHARAN, S/O. KUMARAN,
... Respondent
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.K.G.BALASUBRAMANIAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/05/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 32571 OF 2005
-----------------------------------
Dated this the 31st day of May, 2007
JUDGMENT
Mr.K.G.Balasubramanyan, counsel for the respondent submits
that on the date Ext.P4 was passed, the main application submitted by
the petitioner to set aside sale under Order XXI Rule 90 was also
dismissed. The order dismissing the main application has obtained
finality. I find merit in the above submission.
I do not find any warrant for invoking the visitorial jurisdiction of
this Court under Article 227 of the Constitution for setting aside Ext.P4.
However, in order to enable the petitioner to sort out the issue with the
respondent-decree holder, the order of stay presently passed will
continue for a period of three more months from today.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2