High Court Kerala High Court

Balachandran vs Parameswaran Nair on 27 February, 2007

Kerala High Court
Balachandran vs Parameswaran Nair on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6624 of 2007(L)


1. BALACHANDRAN, S/O.MADHAVAN ACHARI,
                      ...  Petitioner

                        Vs



1. PARAMESWARAN NAIR, KARTHIKA VEEDU,
                       ...       Respondent

2. M.A.NARAYANA KURUP, VASANTHAM VEEDU,

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :27/02/2007

 O R D E R
                           K.P.BALACHANDRAN, J.

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

                          W.P.(C)NO.6624 OF 2007

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

               Dated this the 27th day of February 2007


                                     JUDGMENT

Petitioner is the judgment debtor in O.S.232/04 on the file

of Munsiff’s Court, Changanacherry. In execution of decree in

O.S.234/04 it is submitted that the delivery stands posted to

tomorrow.

2. Counsel for the petitioner submits that O.S.262/06 filed

by the petitioner against the decree holders for a declaration

that the suit document in O.S.232/04 is one fabricated

fraudulently as a sale deed when actually it was intended as a

mortgage deed is pending before the Munsiff’s Court,

Changanacherry and that an appeal also is filed against the

decree and judgment in O.S.232/04 before the District Court,

Kottarakkara from which however no stay could be obtained as

there was delay of 135 days in filing the appeal and that

therefore stay of delivery be ordered.

It is overruling the objection filed by the petitioner that

Ext.P1 order is passed by the Execution Court allowing execution

of the decree in O.S.232/04 and posted the execution petition for

W.P.(C)NO.6624 OF 2007

2

delivery to 28.2.2007. The said order is passed on 7.2.2007. In

view of the delay in filing this writ petition, I do not find any

reason why even breathing time has to be given to the petitioner,

especially when he was not at all vigilant in prosecuting the case

and even appeal from the decree under execution was filed with

a delay of 135 days. When the appellate court is not able to pass

order of stay in view of delay in filing the appeal it is not proper

for the judgment debtor to approach this court filing a writ

petition seeking stay of execution. This writ petition in the

circumstances is devoid of merit and is dismissed.

K.P.BALACHANDRAN, JUDGE

jes