IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28374 of 2010(R)
1. BIJU.C.V., CHATHAMANSSERIYIL HOUSE,
... Petitioner
Vs
1. DEEBA MOLE, D/O.BALAN, AGED 31 YEARS,
... Respondent
For Petitioner :SRI.P.BABU KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :23/09/2010
O R D E R
R.BASANT & M.L.JOSEPH FRANCIS, JJ.
***********************
W.P(C) No.28374 of 2010
*****************************
Dated this the 23rd day of September, 2010
JUDGMENT
BASANT, J.
This Writ Petition under Article 227 of the Constitution is
filed by the petitioner/husband/judgment debtor, against whom
proceedings in execution for recovery of the amount by arrest
and detention has been initiated by the respondent/decree
holder/wife. Warrant of arrest is issued against the petitioner, it
is submitted. At this juncture, the petitioner has rushed to this
Court. What is his grievance ? The learned counsel for the
petitioner submits that there is a property available under
attachment. The same can be brought to sale. At any rate, in
these circumstances, there is no necessity to hurriedly execute
the direction for payment by arrest and detention of the
petitioner. The petitioner is willing to pay the amount if some
further time is given as he expects certain amounts from his
employer consequent to termination of his employment.
2. After discussions at the Bar, it is fairly conceded that
there is no legal defect or inadequacy in the proceedings
initiated. The short prayer of the counsel is that if some time
W.P(C) No.28374 of 2010 2
were granted, the consequence of arrest and detention can be
avoided. We feel that this submission must be made before the
Family Court and the bona fides of the petitioner must be
established before the court below by making part payment and
requesting for time. We have no reasons to assume that the
court below shall not consider such request if made with
compassion, if the bona fides of the petitioner were revealed to
the Court. At any rate, we are not satisfied that there is any
justifiable reason to invoke our extraordinary constitutional
jurisdiction under Article 227.
3. This Writ Petition is accordingly dismissed with the
above observations.
4. Hand over a copy of this order to the learned counsel
for the petitioner.
(R.BASANT, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
rtr/