IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15804 of 2007(F)
1. GOPI, S/O.MANAPETTY CHATHUNNY, AGED 45,
... Petitioner
Vs
1. ISLAND KURIES PVT. LTD.,
... Respondent
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :25/05/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
WP(C)No.15804 OF 2007 F
-----------------------------
Dated this the 24th May, 2007.
JUDGMENT
This writ petition is filed challenging the issuance of
arrest warrant. The order of arrest was made as early as
on 18.3.2006 and it is seen from Ext.P3 order that an
amount of Rs.2,000/- (Rupees two thousand only) was paid on
14.2.2007 to the counsel for the decree holders. Now,
learned counsel for the writ petitioner wants to pay off
the amount and some facility may be given to do so.
Considering the request the writ petition is disposed of as
follows:-
i) The writ petitioner is directed to pay an amount of
Rs.10,000/- (Rupees ten thousand only) within a period of
six weeks from today to the decree holder or his counsel.
ii) The balance amount be paid by him in four equal
monthly instalments commencing from 1st of July, 2007. If
the judgment debtor commits default in making the payment
of Rs.10,000/- within the period of six weeks, he will not
be entitled to the benefits given under this judgment and
the decree holder will be at liberty to proceed with the
execution by detaining the judgment debtor in civil prison.
M.N.KRISHNAN
Judge
jj