High Court Kerala High Court

A.M. Noushad vs M. Jamel on 2 March, 2009

Kerala High Court
A.M. Noushad vs M. Jamel on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5267 of 2009(O)


1. A.M. NOUSHAD,
                      ...  Petitioner

                        Vs



1. M. JAMEL,
                       ...       Respondent

2. M. BADARUDDIN,

3. RADHAKRISHNAN,

                For Petitioner  :SRI.K.RAJESH KANNAN

                For Respondent  :SRI.K.B.PRADEEP

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :02/03/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                   W.P.(C)No. 5267 of 2009
                      ------------------------

             Dated this the   2nd day of March, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

The learned Munsiff has forwarded a report and we are

convinced on reading the report that the learned Munsiff is not

to be blamed for the delay which has been caused in the matter

so far.

2. We dispose of the writ petition directing the learned

Munsiff to remind himself that it is the duty of the execution

court to make every endeavour to see that the decree holder

secures the fruits of the decree/order. We are told that the

learned Munsiff expressed diffidence in proceeding further in the

matter due to pendency of the writ petition. The learned Munsiff

will ensure that the execution petition is finally disposed of at the

earliest and at any rate within three weeks of receiving a copy of

this judgment.

Sri.K.B.Pradeep, learned counsel for the respondents

submits that the execution court cannot order delivery in the

absence of a valid plan and building permit issued by the local

WPC.No.5267/2009 2

authority. Sri K.Rajesh Kannan, learned counsel for the

respondents submits that eviction has been ordered on the

ground under Section 11(4) (1) also. If the execution court

notices that an order of eviction under Section 11 (4) (1) has

been finally passed, that court does not have to worry about the

availability of current plan and licence.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk