IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10822 of 2008(L)
1. E.K.PRAKASAN, S/O.APPUKUTTY,
... Petitioner
Vs
1. MUTHULANGAYIL KUNHABDULLA,
... Respondent
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent :SRI.K.JAYAKUMAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/06/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
W.P.(C).No. 10822 of 2008
------------------------------------------
Dated this the 5th day of June, 2008
JUDGMENT
Petitioner is the plaintiff and respondent the
defendant in O.S. 71 of 2008 on the file of Sub Court,
Koyilandy. In the suit, IA 1732 of 2007 was filed for an
order of attachment before judgment under Rule 5 of Order
XXXVIII of Code of Civil Procedure. The case of the
petitioner is that respondent is to be directed to furnish
security to satisfy the plaint claim of Rs.98,40,000/- and on
failure, property is to be attached. Under Ext.P3 order the
learned Sub Judge dismissed the petition. It is challenged
in this petition filed under Article 227 of Constitution of
India. When the petition was admitted on 31.3.2008, an
order was issued directing respondent not to alienate the
property till the next posting date. The order was extended
on the next posting day.
2. Respondent appeared through learned senior
counsel Advocate S.V. Balakrishna Iyer. Learned senior
counsel submitted that respondent has no objection to
WPC 10822/08 2
pass an order of attachment of the property as sought for in IA
1732 of 2007 on the failure to furnish security. On that
submission, Ext.P3 order is quashed. The respondent/defendant
is directed to furnish security for Rs.98,40,000/- before Sub
Court, Koyilandy within one month from today and on failure to
furnish security there would be an order of attachment of the
property as sought for in IA 1732 of 2007 till disposal of the suit.
There would be an order of conditional attachment, which will be
in force for 30 days from today or till security is furnished.
Petitioner is at liberty to approach Sub Court, Koyilandy to effect
the order of attachment. It is made clear that if any alienation is
made from 4.00 pm. on 5.6.2008, it will be subject to the order
of attachment.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-