High Court Kerala High Court

Dr.Sukumaran K.M vs State Bank Of Travancore on 2 November, 2010

Kerala High Court
Dr.Sukumaran K.M vs State Bank Of Travancore on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 531 of 2010(O)


1. DR.SUKUMARAN K.M.,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/11/2010

 O R D E R
                  THOMAS P JOSEPH, J.

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

                     O.P(C).No.531 of 2010

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

            Dated this 02nd day of November, 2010

                           JUDGMENT

Heard both sides.

2. Judgment debtor in E.P.No.367 of 2008 in O.S.No.19

of 2007 of the court of learned Principal Sub Judge, Thalasery is

the petitioner before me. He has suffered a money decree on

27-11-2008 and warrant of arrest was issued to him twice but, he

could not be arrested and produced before court. In the

meantime he has deposited certain amounts. Thereafter he filed

an application to recall the warrant which was dismissed by the

executing court on 29-10-2010. That order is under challenge.

Though learned counsel for petitioner has raised various

contentions in this petition in challenge of the impugned order, at

the time of hearing he has only made a request to grant some

time to pay the balance amount. I have heard learned counsel for

respondent also.

3. Having heard counsel on both sides, I am inclined to

give three months’ time to the petitioner to pay the entire

balance amount due under the decree.

O.P(C).No.531 of 2010
: 2 :

Resultantly this petition is disposed of in the following lines:

(i) Petitioner is permitted to pay the

entire balance amount due under the decree in

three monthly installments beginning from

01-12-2010 provided that by the last installment

the entire balance amount due is paid.

(ii) Petitioner shall deposit the amount

on or before the 5th of every month in the

executing court for payment to the respondent.

(iii) In case of default in payment of any

one installment or the entire amount is not paid

within the time granted hereby, it will be open to

the respondent to seek personal execution

against petitioner without any further enquiry as

to means.

(iv) Warrant of arrest issued to the

petitioner will stand in abeyance during the said

period of three months beginning from

01-12-2010 or till default as stated in clause (iii)

is committed, whichever is earlier.

(THOMAS P JOSEPH, JUDGE)
Sbna/-