High Court Kerala High Court

A.P. Swaminathan vs Divisional Manager on 5 June, 2007

Kerala High Court
A.P. Swaminathan vs Divisional Manager on 5 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19828 of 2005(I)


1. A.P. SWAMINATHAN, S/O. VELAYUDHAN
                      ...  Petitioner
2. PHILOMINA FRANCIS, W/O. SWAMINATHAN,

                        Vs



1. DIVISIONAL MANAGER, LIFE INSURANCE
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.S.EASWARAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/06/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

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

                          W.P.(C) No.19828 of 2005

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

                              Dated: 5th June, 2007


                                   JUDGMENT

The judgment-debtors in a proceeding for execution initiated for

recovery of a sum of Rs.73,837.60 due to the respondent, the L.I.C.

of India under a money decree are the petitioners in this Writ

Petition. The impugned order is Ext.P1 by which the contentions

raised by the petitioners regarding the attachability and saleability of

the properties belonging to the petitioners are repelled. I find that in

Ext.P1 itself the court below has noticed that O.P.No.14214/02 was

filed by the very same petitioners earlier and the same was disposed

of directing the petitioners to deposit the entire balance amount

within 5 months failing which execution proceedings will revive. At

the outset I must say that there is no warrant for correcting Ext.P1 in

the visitorial jurisdiction of this court under Article 227 of the

Constitution. As rightly submitted by the counsel for the respondent

the stay which was initially granted by this court subject to the

condition that the petitioners pay Rs.25,000/- towards the decree

debt and was extended till 14.12.2005, has not been extended so far.

Smt. Preethi Ramakrishnan, learned counsel for the petitioners is not

in a position to inform whether the amount ordered to be paid within

W.P.C.No.19828/05 – 2 –

one month from 1.7.2005 has been paid. But according to me the

above condition was not complied with by the petitioners since it is

the submission of learned counsel for the respondent that recently

the petitioners issued cheque for an amount of Rs.75000/- to the

respondent and that cheque bounced. I find that the petitioner is not

eligible for the reliefs sought for. However on considerations of

indulgence, the impugned order will be kept in abeyance for a period

of six weeks from today. It is open to the petitioners to settle the

dispute with the respondent-Corporation in the meanwhile. If the

issue is not settled within the aforesaid period of six weeks, the

execution court will be justified in taking coercive steps against the

petitioners for compelling recovery.

The Writ Petition is disposed of as above. No costs.

srd                                                    PIUS C.KURIAKOSE, JUDGE