High Court Kerala High Court

Abdul Gafoor vs K.T.Varghese on 16 August, 2007

Kerala High Court
Abdul Gafoor vs K.T.Varghese on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8596 of 2007(W)


1. ABDUL GAFOOR, AGED 41 YEARS,
                      ...  Petitioner
2. SUMIMOL, W/O. ABDUL GAFOOR,

                        Vs



1. K.T.VARGHESE, AGED 52 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SRI.BECHU KURIAN THOMAS

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

 Dated :16/08/2007

 O R D E R
                     M.N.KRISHNAN, J.
               -----------------------------
                 WP(C).No. 8596 OF 2007 W
               -----------------------------
             Dated this the 16th August, 2007.

                         JUDGMENT

This writ petition is filed challenging the one line

order in I.A.2927/06 in O.S.44/05. The plaintiff was given

a decree for specific performance and he was directed to

deposit the amount before 31.3.2006. It is averred in the

petition that he got the decree only in April 2006 and

requested the defendant to clear the encumbrance, take

measurement of the property etc. and thereafter file an

application to that effect before the executing court. He

was advised that amount has to be deposited and therefore

he has deposited the amount with delay. The other side

would contend that it is only a deliberate attempt and he

has not complied with the terms of the decree and therefore

time cannot be extended. It is very clear from the conduct

of the plaintiff that he has taken steps to get the

implementation of the decree in a rightful manner and it is

true that there is some laches on his part in depositing

the amount. The time lapse is not that much, which must

make the court not to use its discretion in granting

extension of time. Therefore the order passed by the court

below is confirmed. But before final disposal of the

matter the court should consider that for the delay in

WPC 8596/07 2

depositing the amount whether the plaintiff has to pay

interest to the other side which the other side would have

been entitled in law. Writ petition is disposed of

accordingly.

M.N.KRISHNAN
Judge
jj