IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 735 of 2007()
1. KADATHANAD WEAVERS INDUSTRIAL
... Petitioner
Vs
1. T.AZEEZ, S/O.AHAMMADKUTTY,
... Respondent
For Petitioner :SRI.K.RAMESH
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :20/08/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
C.R.P.No. 735 OF 2007 G
-----------------------------
Dated this the 20th August, 2007.
O R D E R
This revision petition is preferred against the order
of the Munsiff, Vatakara in I.A.125/04 in E.P.24/07 in
O.S.125/04. The court had permitted police aid to the amin
for sale of the movable properties situated in the building
which is in occupation of the judgment debtor. The learned
counsel made available before me the counter filed therein
wherein it is stated that the movable right vests in the
co-operative department as well. Learned counsel also
submits that if some breathing time is given his client is
prepared to pay the amount. Being a Weavers Industrial Co-
operative Society, I feel some breathing time can be
granted and therefore the court below is directed not to
conduct the sale of the movables for a period of three
months from today on the following conditions:
i) The revision petitioner shall pay an amount of
Rs.20,000/- on or before 20.9.2007 and the balance amount
in three monthly equal instalments commencing from
20.10.2007.
ii) If the revision petitioner commits default of
making payment mentioned above even on one occasion then
the benefit conferred on it shall stand automatically
C.R.P 735/07 2
cancelled and the court below is at liberty to proceed with
the same as ordered by it with the aid of the police. C.R.P
is disposed of accordingly.
M.N.KRISHNAN
Judge
jj