IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22388 of 2006(M)
1. FATHIA, AGED 72,
... Petitioner
Vs
1. DR.MOHANAN,
... Respondent
2. JAGEER AND MOHAMMED,
For Petitioner :SRI.V.A.PRADEEP KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.22388 OF 2006
...........................................................
DATED THIS THE 3RD JULY, 2007
J U D G M E N T
This Writ Petition is remaining defective for non-completion of
service of notice on the respondents. The 1st respondent is the
decree-holder before the court below and it is seen that notice to him
is returned stating ‘not known’.
2. When this Writ Petition came up for admission, this Court
noticed that the prayer was that coercive orders issued by the
execution court against the petitioner be kept in abeyance and the
petitioner be permitted to remit the decree-debt in six monthly
instalments. This Court granted stay of the proceedings in execution
only on condition that the petitioner deposits the entire decree-debt
within one month from 23.8.2006. Probably, the petitioner has
complied with the above condition imposed by this Court. At any rate,
I do not find any justification for retaining this Writ Petition on the files
of this Court any longer.
The Writ Petition will stand disposed of issuing the following
directions:-
The execution court will verify whether the petitioner has
liquidated the entire decree-debt within one month from 23.8.2006.
WP(C)N0.22388/06
-2-
If on verification it is seen that the petitioner has deposited or paid at
least 50% of the decree-debt, then the court will hold up coercive
process against the petitioner for a further period of two months from
today. It is open to the petitioner to settle the issue with the 1st
respondent in the meanwhile. At any rate, the order of stay will not
continue beyond the period of two months as indicated above.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.22388/06
-3-