IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26526 of 2005(G)
1. FRANCIS, S/O.INNASU, MUTTATHU HOUSE,
... Petitioner
Vs
1. OLLUR SADHU SAMRAKSHNA SANGAM,
... Respondent
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent :SRI.JIJO PAUL
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/06/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.26526 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 11th June, 2007
JUDGMENT
Heard both sides. In this Writ Petition under Article 227 of the
Constitution the petitioner seeks a direction to the execution court to
pass necessary orders so as to enable the petitioner to discharge the
decree debt in instalments. Mr.M.K.Dileepkumar, counsel for the
petitioner submits that the petitioner has complied with the condition
imposed by this court on 7.9.2005 that a sum of Rs.25,000/- shall be
paid on or before 9.9.2005 for getting stay. Counsel submits that the
petitioner will make regular payment if instalment facility is granted.
Counsel for the respondent submits that after giving credit to all the
payments made so far the balance amount will come to Rs.2,50,000/-
lakhs.
2. Considering the rival submissions addressed before me, I feel
that some indulgence can be shown to the petitioner and the
petitioner can be permitted to discharge the balance decree amount
in monthly instalments of Rs.15,000/- provided he does not cause
default of any two instalments. Under these circumstances, this Writ
Petition will stand disposed of directing that the order of stay
presently granted will continue only if the petitioner pays every
W.P.C.No.26526/05 – 2 –
month commencing from 2.7.2007 at the rate of Rs.15,000/- towards
the decree debt. If default is caused in making any two instalments,
he will forfeit the benefits of this judgment. If the petitioner pays the
instalments without fail, it is open to him to file an application for
recording satisfaction of the decree before the court below once he is
confident that the debt is paid off. If such an application is received
the court below will consider that application, hear both parties and
take a decision on that application.
srd PIUS C.KURIAKOSE, JUDGE