IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1476 of 2001()
1. BAAJI GOVINDAN
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD
... Respondent
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.T.R.HARIKUMAR, SC, KSHB
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/01/2007
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
C.R.P. NO. 1476 OF 2001
--------------------------------------------
Dated this the 3rd January, 2008
O R D E R
The petitioner challenges the order dated 8.12.2000 in E.P.No.36
of 1996 in O.P.(Arb.) No.170 of 1994, on the file of the Principal Sub
Court, Thiruvananthapuram. The order passed by the court below reads
thus:
“Entire balance decree debt deposited. F.S.
recorded. E.P closed. “
2. Against the earlier order passed by the executing court in
E.P.No.36 of 1996, the Kerala State Housing Board and others, the
judgment debtors, had filed C.R.P.No.2083 of 2000 and it was disposed
of by the order dated 4.10.2000 with certain directions. The case of the
petitioner is that the full amount due as per the decree and in terms of the
order in C.R.P.No.2083 of 2000 was not deposited by the judgment
debtors. According to the judgment debtors, full amount payable to the
petitioner was deposited. A calculation statement is filed by the revision
petitioner and as per that calculation statement, the balance amount due
to the petitioner is Rs.17,708/-. It is disputed by the judgment debtors.
3. Since the court below has not passed a speaking order, it may
C.R.P. NO.1476 OF 2001
:: 2 ::
not be proper for the revisional court to embark upon an enquiry as to
what is the total amount due and whether the amount due as per the
terms of the decree have been paid. In these circumstances, I set aside
the order passed by the court below and direct the court below to pass a
speaking order. The contentions put forward by both the parties shall be
adverted to by the court below.
The Civil Revision Petition is allowed as indicated above. No order
as to costs.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
C.R.P.NO. 1476 OF 2001 F
O R D E R
3rd January, 2008
——————————————-