High Court Kerala High Court

Joy John vs A.K. Aniyan on 5 December, 2008

Kerala High Court
Joy John vs A.K. Aniyan on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35989 of 2008(H)


1. JOY JOHN, CHATHERIL HOUSE,
                      ...  Petitioner

                        Vs



1. A.K. ANIYAN, AMBANATTU VEDU,
                       ...       Respondent

                For Petitioner  :SRI.RINNY STEPHEN CHAMAPARAMPIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :05/12/2008

 O R D E R
                       K.P. BALACHANDRAN, J.
                -------------------------------
                    W.P(C) No. 35989 OF 2008-H
                -------------------------------
                 Dated this the 5th December, 2008.

                             JUDGMENT

The grievance of the petitioner is that Ext.P3 application filed

for restoration of A.S.151/2005 on the file of the Additional District

Court, Mavelikkara is adjourned for consideration to 2.1.2009, as is

evidenced by Ext.P5 order and that atleast till orders are passed on

the restoration application the execution of the decree in

O.S.275/1996 by the Sub Court, Mavelikkara be stayed. The stay

as asked for cannot be granted. However, I grant stay of execution

of E.P.439/2005 in O.S275/1996 on the file of the Sub Court,

Mavelikkara till 2.1.2009 to which day, the restoration application

stands posted before the Additional District Court, Mavelikkara, as

seen from Ext.P5 order. It is up to the petitioner to get appropriate

orders to have I.A.1452/2008 (Ext.P3) filed in A.S.151/2005

advanced and appropriate orders obtained if at all he wants to have

execution stayed any further. This writ petition is disposed of with

the above directions.

WPC35989/2008 2

Issue copy of this judgment to the counsel for the petitioner

urgently.

K.P.BALACHANDRAN
JUDGE

jj