IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9121 of 2009(O)
1. ASHRAF S/O. PUZHANKARAYILLATH ABU,
... Petitioner
Vs
1. JABBER S/O. KAKKAT ABOOBACKER,
... Respondent
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :06/08/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
W.P.(C).No.9121 of 2009 - O
---------------------------------
Dated this the 6th day of August, 2009
J U D G M E N T
The writ petition is filed by the judgment debtor in E.P.378
of 2007 in O.S.No.226 of 2004 on file of the Munsiff Court,
Kodungallur. Though in the writ petition some directions have
been sought for in relation to A.S.No.199 of 2006 on the file of
the Sub Court, Thrissur and also I.P.No.3 of 2008 on the file of
the same court, at the time of hearing learned counsel for the
petitioner submitted that he is confining his relief for a direction
only in respect of the execution petition pending before the
Munsiff Court, Kodungallur. Respondent is the decree holder in
the decree which is being executed before that court. The
grievance canvassed by the petitioner is that despite informing
the court that he has filed a insolvency proceedings as I.P.No.3 of
2008 to declare him as an insolvent, the execution court issued a
warrant for the reason that he did not appear on the posting date
of the execution petition.
2. I heard the counsel for the petitioner and also the
respondent/decree holder.
W.P.(C).No.9121 of 2009 – O
2
3. By virtue of an interim order passed by this Court, the
execution of the warrant has been kept in abeyance. The learned
Munsiff is directed to examine the question of issuing warrant
against the judgment debtor with reference to the provisions
under the Insolvency Act when a proceedings thereof is stated to
have been commenced by the judgment debtor. The stay
granted by the court directing the keeping in abeyance of the
execution of the warrant shall continue to be in force till the
above question is considered by the execution court and
appropriate orders passed in accordance with law.
Subject to the above observation, the writ petition is closed.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-