High Court Kerala High Court

Fathima vs Sreedharan on 14 December, 2007

Kerala High Court
Fathima vs Sreedharan on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1110 of 2004()


1. FATHIMA, W/O. LATE ALAVI HAJI.
                      ...  Petitioner
2. PATHUMMA.
3. KHADEEJA UMMA.
4. VEERAN.
5. MAMMUNNY.

                        Vs



1. SREEDHARAN, S/O. PONNAN,
                       ...       Respondent

2. UMMACHU.

3. KUNJIRUMMA.

4. THITHUNNI.

5. MOITHEEN.

6. NABEESA.

7. HANEEFA.

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.KRISHNA PRASAD. S

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/12/2007

 O R D E R
                                                     K.T. SANKARAN, J.

                            ...................................................................................

                                              C.R.P. No. 1110   OF   2004

                           ...................................................................................

                                       Dated this the  14th December, 2007




                                                            O R D E R

The challenge in this Revision is against the order dated 5th August, 2004 in

E.P.No.412 of 2002 in O.S.No. 139 of 1979 on the file of the court of the Munsiff,

Ottappalam. By the impugned order, the court below held that the Execution Petition

is maintainable and that it will be proceeded with for realisation of the amounts due.

There is no case for the revision petitioners that the amounts are not due. Though the

revision petitioners have filed an appeal against the decree, the appellate court has not

granted any stay. Therefore, no interference is called for in the order.

2. The learned counsel for the revisions petitioners submits that the petitioners

may be granted a short time to pay off the decree amount. In the facts and

circumstances, two months’ time is granted to pay off the decree amount.

The Civil Revision Petition is disposed of as above.

K.T. SANKARAN,

JUDGE.

lk