High Court Kerala High Court

K.P.Sasidharan vs The Corporation Bank on 15 February, 2010

Kerala High Court
K.P.Sasidharan vs The Corporation Bank on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2575 of 2010(O)


1. K.P.SASIDHARAN, AGED 44 YEARS,
                      ...  Petitioner
2. U.SREEDHARAN, AGED 55 YEARS,

                        Vs



1. THE CORPORATION BANK, BOVIKANAM BRANCH
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/02/2010

 O R D E R
                      P. BHAVADASAN, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                   W.P.(C) No. 2575 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 15th day of February, 2010

                          JUDGMENT

In this writ petition the petitioners seek to have Ext.P3

order dated 7-1-2010 in E.P. No.190 of 2009 in O.S. No.95 of

2009 pending before the Munsiff’s Court, Kasaragod set

aside.

2. Petitioners are the judgment debtors and the

respondent is the decree holder in O.S. No.95 of 2009 before

the Munsiff’s Court, Kasaragod. It was a money decree. The

amount claimed in the Execution Petition is Rs.44,686/- with

interest at the rate of 10% per annum from 19-3-2009 to 22-

10-2009 on Rs.30,725/- with future interest till realization.

3. The grievance of the petitioner is that without

enquiry into the means to pay the decree debt, all further

proceedings have been initiated illegally. Before this Court

the only prayer made by the petitioners are that they may

be given six months time to pay the amount in instalments.

W.P.(C) No. 2575/2010 2

4. The learned counsel appearing for the respondent is

not amenable to the above request.

5. The request made by the petitioners is just and

reasonable. The petitioners are directed to pay the entire

decree amount in six equal monthly instalments. The first

instalment shall be made on or before 15th of March, 2010

and the subsequent instalment shall be made on 15th of

every succeeding month. In case if the petitioners default of

payment of any of the instalment, the respondent is entitled

to realize the entire decree amount in lump forthwith.

This writ petition is disposed of as above.

P.BHAVADASAN, JUDGE.

mn.