High Court Kerala High Court

T.A. Sundrana vs C.V. Somasundran on 1 February, 2007

Kerala High Court
T.A. Sundrana vs C.V. Somasundran on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 473 of 2006()


1. T.A. SUNDRANA, THEKKEPURACKAL HOUSE,
                      ...  Petitioner
2. RAJU, S/O. T.A. SUNDARAN,  DO.

                        Vs



1. C.V. SOMASUNDRAN, S/O. VELAN,
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.U.BALAGANGADHARAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :01/02/2007

 O R D E R
                                 M.N.KRISHNAN, J.

                  - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                               C.R.P.NO.473 OF 2006

                  - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 1st day of February 2007


                                           ORDER

This civil revision petition is filed to quash the order of arrest

passed against the judgment debtors. This court granted an interim

order on condition to deposit Rs.5,000/-. It was not complied with.

Therefore, this court vacated the stay. I have perused the order.

There is nothing on merit to interfere with the said order. But at

the same time if the judgment debtors are serious, they can be given

an opportunity to wipe off all the liability by providing them some

instalment benefits. Therefore, the CRP is disposed of as follows.

2. The revision petitioners are directed to pay a sum of

Rs.5,000/- on or before 15-3-2007 and pay the balance amount in six

equal monthly instalments commencing on 15-4-2007 onwards. If

they commit default of any instalment, the facility provided will

automatically get cancelled and the decree holder can proceed to

execute the decree as ordered by the court below.

CRP is disposed of accordingly.

M.N.KRISHNAN, JUDGE

jes