IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34395 of 2008(T)
1. KUTTIPULACKAL UMMERKUTTY,
... Petitioner
Vs
1. THE SECRETARY, TANUR CO-OP
... Respondent
For Petitioner :SRIC.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :21/11/2008
O R D E R
K.P. Balachandran, J.
--------------------------
W.P.(C)No.34395 of 2008 T
--------------------------
JUDGMENT
Heard counsel for the petitioner.
2. The matter arises in execution of the decree in
O.S.No.144/07 on the file of the Munsiff’s Court,
Parappanangadi. It is submitted that decree is passed
on consent and an execution petition is filed for
realisation of the decree amount, which comes to
Rs.64,628/- and that altogether the payment made in the
execution petition is only Rs.5,000/- on 13.11.2008,
though the Tanur Co-operative Urban Bank/the judgment
debtor has no difficulty in making payment of money due
under the decree and that the court below is reluctant
to pass appropriate orders on the petition for
attachment of movables. It is also submitted that
notice on the petition for attachment also was issued
to the respondent-judgment debtor/Bank. Counsel for the
petitioner further submits that the respondent Bank
entered appearance in execution on 30.9.2008 and sought
for time to file counter and that on 13.11.2008, they
paid Rs.5,000/-, but till now, they have not filed any
WPC 34395/08 2
counter either to the execution petition or to the
attachment of the movables sought for and that without
any justification, the trial court has adjourned the
case to 8.1.2009.
2. Having heard the submissions of the counsel
for the petitioner/decree holder, I am of the view that
such delay in execution is not justified, especially
when the judgment debtor is a Co-operative Bank able to
discharge the debt in no time. Petitioner is directed
to move for hearing of the execution petition being
advanced with a copy of this judgment with notice to
the respondent/judgment debtor and thereupon the court
shall pass appropriate orders for execution of the
decree allowing attachment sought for unless in the
meanwhile the decree debt is paid off by the respondent
Bank.
This writ petition is disposed of as above. Issue
copy of this judgment to the counsel for the petitioner
urgently.
21st November, 2008 (K.P.Balachandran, Judge)
tkv