High Court Kerala High Court

Gopalakrishnan vs V.Rathna Bhai on 25 June, 2008

Kerala High Court
Gopalakrishnan vs V.Rathna Bhai on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18607 of 2008(M)


1. GOPALAKRISHNAN, BHARATHESWARAM,
                      ...  Petitioner
2. SARASA DAMODAR, 217 COWTY BROWN
3. R.RADHAMANI, T.C.8/1802,

                        Vs


1. V.RATHNA BHAI
                       ...       Respondent

                For Petitioner  :SRI.SURAJ.S

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/06/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

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

                      W.P.(C) No.18607 of 2008

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

                     Dated this the 25th June, 2008.

                            J U D G M E N T

This petition is filed under Article 227 of the Constitution

of India to set aside Ext.P6 order and to direct the Executing Court to

pass appropriate orders in Ext.P4 petition.

2. The learned counsel appearing for the petitioner

submitted that Ext.P4 petition was subsequently dismissed by the

learned Munsiff yesterday, and petitioner is intending to file an appeal

challenging that order. Under Ext.P6 order, Executing court directed

delivery of the property, as provided under the decree. Executing

court is bound to execute the decree. I do not find any illegality or

irregularity in Ext.P6 order. The reasons stated in the petition was

existence of Ext.P4 petition. In view of the dismissal of Ext.P4 petition,

Ext.P6 order cannot be challenged on that ground. In such

circumstances, the petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.