High Court Kerala High Court

O.L.Tomy vs St.Raphael Chitties And Loans (P) … on 3 December, 2009

Kerala High Court
O.L.Tomy vs St.Raphael Chitties And Loans (P) … on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33687 of 2009(O)


1. O.L.TOMY, S/O.LONA,
                      ...  Petitioner

                        Vs



1. ST.RAPHAEL CHITTIES AND LOANS (P) LTD.,
                       ...       Respondent

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :03/12/2009

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                  W.P.(C).No.33687 of 2009 - O
                  ---------------------------------
            Dated this the 3rd day of December, 2009

                          J U D G M E N T

Petitioner is the first judgment debtor in O.S.No.863 of

2000 on the file of the Sub Court, Thrissur. In the execution

proceedings of the decree an immovable property belonging to

the petitioner is now proceeded for sale. The decree executed

was passed exparte. Petitioner had preferred an application for

setting aside the exparte decree which was allowed by the court

below on terms. On the challenge raised by the decree holder

against the order setting aside the exparte decree this Court has

stayed the operation of that order and the execution on the basis

of the exparte decree is being proceeded with the property now

brought to sale, is the case canvassed for staying the execution

proceedings invoking the supervisory jurisdiction vested with this

Court under Article 227 of the Constitution of India.

2. I heard the counsel for the petitioner.

3. Writ petition filed by the decree holder challenging the

order passed by the court below setting aside the exparte order

W.P.(C).No.33687 of 2009 – O

2

has been disposed setting aside the order and remitting the case

for fresh consideration in accordance with law. The order on the

basis of which the relief is canvassed in the writ petition no

longer survives and further on the facts and circumstances

presented also, I find that the petitioner is not entitled to the

reliefs canvassed invoking the supervisory jurisdiction vested with

this Court.

Writ petition is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-