IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11432 of 2006(J)
1. DR.K.K.JOHN, S/O.KURIAN, AGED 57 YEARS,
... Petitioner
2. K,KUNJUMON, S/O.KURIAN,
3. K.ANTONY, S/O.KURIAN,
4. K.K.FRANSIS, S/O.KURIAN,
5. K.K.MATHAI, S/O.KURIAN, KALANKERIL
Vs
1. N.K.CHELLAPPAN, S/O.KESAVAN,
... Respondent
For Petitioner :SRI.NIDHI BALACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/01/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
--------------------------
W.P.(C)NO.11432 OF 2006
-------------------------
DATED THIS THE 15th DAY OF JANUARY, 2007
JUDGMENT
Petitioners are challenging Ext.P4 order passed by second Addl.
Munsiff Court, Cherthala in I.A.2937/05 whereunder the immovable
property belonging to petitioners was attached under Order XXXVIII
Rule 5 of Code of Civil Procedure. The case of petitioners was that
another property has already been attached and if that property is not
sufficient, petitioners are prepared to furnish bank guarantee. If that
be the case, petitioners are at liberty to furnish either bank guarantee
or sufficient security before learned Munsiff and apply for an order to
vacate the order of attachment.
Petition is disposed accordingly
M.SASIDHARAN NAMBIAR,JUDGE
Acd