High Court Kerala High Court

K.B.Babu vs State Bank Of Travancore on 14 August, 2007

Kerala High Court
K.B.Babu vs State Bank Of Travancore on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22312 of 2006(F)


1. K.B.BABU, KUNADY HOUSE,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :14/08/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.
                ..........................................................
                          W.P.(C)No.22312 OF 2006
               ...........................................................
                  DATED THIS THE 14th AUGUST, 2007

                                 J U D G M E N T

In this Writ Petition the 1st judgment-debtor challenges the

order of the execution court directing sale of a portion of the decree-

schedule property for realisation of the decree-debt. The ground

which is seen seriously raised is that the petitioner will be able to pay

off the entire decree-debt within six months and therefore Ext.P1

order should not be implemented. Noticing the above ground, while

admitting this Writ Petition, this Court on 21.8.2006 granted stay for

six months on condition that the petitioner pays to the decree-holder

an amount of Rs.50,000/- within one month. It is not known whether

the above condition has been complied with. At any rate, since the

interim order grants to the petitioner the request voiced by him

through the Writ Petition, it is not necessary to grant any further

reliefs. The Writ Petition will stand disposed of accordingly.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.22312/06
-2-

WP(C)N0.22312/06
-3-