High Court Kerala High Court

Janardhanan vs The Vettom Service Co-Operative on 29 June, 2007

Kerala High Court
Janardhanan vs The Vettom Service Co-Operative on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16258 of 2006(I)


1. JANARDHANAN,
                      ...  Petitioner
2. VELAYUDAN,
3. ABDU  REHIMAN,

                        Vs



1. THE VETTOM SERVICE CO-OPERATIVE
                       ...       Respondent

                For Petitioner  :SRI.A.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/06/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No. 16258 OF 2006
                        -----------------------------------
                  Dated this the 29th day of June, 2007

                                 JUDGMENT

There is no appearance for the respondent-decree holder who

has been served with notice. Impugned in this Writ Petition under

Article 227 filed by the judgment debtor is Ext.P2 order of the execution

court by which that court has found that the petitioner-judgment debtor is

having sufficient means has willfully neglected to pay and on that basis

ordered warrant for his arrest and detention.

2. Submissions of Mr.A.Krishnan, counsel for the petitioner

notwithstanding, I am not persuaded to hold that the impugned order is

vitiated to such an extent as to warrant correction under the supervisory

jurisdiction. The learned Munsiff had the evidence consisting of oral

testimony-PW1 decree holder and also Ext.A1 copy of the registered

sale deed in favour of the petitioner to support the above finding. The

respondent had not adduced any counter evidence.

Under these circumstances Ext.P2 cannot be said to be faulty. At

the time when this Writ Petition came up for admission, this court

granted stay on condition that the petitioner should deposit an amount of

Rs.3,000/- before the court below within two months from 23.06.06. The

submission of Mr.Krishnan that the above condition has been complied

WPC No.16258 of 2006
2

with by the petitioner, is not resisted by anybody. Even as I refuse to

interfere with Ext.P2, I am inclined to dispose of the Writ Petition

directing that the order of stay will continue further on condition that the

petitioner pays on the first of every month commencing from 1st of

August 2007 at the rate of Rs.2,000/- till such time as he discharges the

entire decree debt. Once it is seen that the entire debt is wiped off, it is

open to the petitioner to file an application for recording full satisfaction.

The court below will hear both sides and take a decision, if such

application is filed. In the event of any two defaults in the matter of

remitting the installments, the petitioner will forfeit the benefits of this

judgment.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No.16258 of 2006
3