High Court Kerala High Court

J.R.Chrispin vs The Catholic Syrian Bank on 7 August, 2007

Kerala High Court
J.R.Chrispin vs The Catholic Syrian Bank on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6030 of 2004(P)


1. J.R.CHRISPIN S/O.JESSAYYAN,
                      ...  Petitioner
2. JASMIN SUJA W/O.J.R.CHRISPIN,

                        Vs



1. THE CATHOLIC SYRIAN BANK,
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.JIMMY JOHN VELLANIKARAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/08/2007

 O R D E R
                         PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.6030 of 2004
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 7th August, 2007

                                 JUDGMENT

In this Writ Petition filed under Article 227 of the Constitution

the judgment-debtors impugn Ext.P1 order directing delivery of their

properties which were purchased by the respondent-decree-holder-

Bank in an auction conducted by the court on the strength of the sale

certificate already issued to the respondent-Bank. This court while

admitting the Writ Petition granted stay of delivery on condition that

the petitioners shall deposit a sum of Rs.25,000/- within a period of

two weeks from 19.2.2004. The prayer in the Writ Petition is

essentially one for grant of time for settling the liabilities. The

respondent-Bank, I am sure, will be prepared to receive cash in full

and final settlement of the petitioners’ liability inclusive of the

liabilities due on account of the decree debt as well as the charge

expended for the conduct of the sale and for preparation of the sale

certificate if tendered within a reasonable time. Under these

circumstances, I dispose of the Writ Petition issuing the following

directions:

The execution court will verify whether the petitioners have

complied with the conditions imposed by this court that a sum of

W.P.C.No.6030/04 – 2 –

Rs.25,000/- shall be deposited by the petitioners within two weeks

from 19.2.2004. If on verification it is seen that the petitioners have

deposited the amount within the time stipulated, the execution court

will hold up delivery for further period of four months from the date

of verification. It is open to the parties to sort out the issues between

themselves in the meanwhile. The court below will also explore the

possibility of settlement between the parties. At any rate, the order of

stay will not continue beyond four months as indicated above since I

do not find any infirmity about the impugned order warranting

interference in the supervisory jurisdiction of this court under Article

227 of the Constition.

srd                                  PIUS C.KURIAKOSE, JUDGE