High Court Kerala High Court

Khalid vs Vinayakumar on 2 January, 2009

Kerala High Court
Khalid vs Vinayakumar on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 238 of 2009(C)


1. KHALID, S/O.ABOOBACKER, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. VINAYAKUMAR, S/O.BALAN,AGED 54 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  : No Appearance

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

 Dated :02/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                  W. P. C No.238 of 2009
          ------------------------------------------------
          Dated this the 2nd day of January, 2009

                        JUDGMENT

The judgment debtor in E.P.57/05 on the

file of the Sub Court, Vadakara in execution

of the decree in O.S.481/04 on the file of the

Sub Court, Thrissur is the petitioner and the

decree holder is the respondent. The prayer in

this Writ Petition is to set aside Ext.P5

order directing the share of the petitioner

being sold and to adjourn the sale till Ext.P3

petition filed by him under Order 9 Rule 13

CPC to set aside the ex parte decree in the

suit is disposed of by the Sub Court,

Thrissur; to direct the Sub Judge, Thrissur to

serve notice on Ext.P3 petition to Advocate

Sri.Subin Raj who is appearing for the

respondent in the said suit on the execution

side before Sub Court, Vadakara and to direct

W. P. C No.238 of 2009 -2-

the Sub Judge, Thrissur to dispose of Ext.P3

petition as expeditiously as possible within a

time frame.

2. The suit O.S.481/04 was decreed ex

parte by Sub Court, Thrissur on 21/02/05.

Ext.P3 petition to set aside the ex parte

decree was filed by the petitioner on 18/02/08

after almost three years. Service of notice to

the respondent/plaintiff is still not effected

on Ext.P3. It is seen that the petitioner

moved E.A.37/08 under Order 21 Rule 69 of the

CPC for adjournment of sale on the ground that

petition to set aside ex parte decree is

pending. The said petition was allowed by the

execution court on payment of cost of

Rs.2,000/- as per Ext.P4 order dt.21/02/08 and

the sale was adjourned to 03/03/08. As late as

on 17/11/08 vide Ext.P5 order the execution

court observing that there is no payment and

W. P. C No.238 of 2009 -3-

no order setting aside ex parte decree is

produced ordered sale of 14/140 shares of the

petitioner/judgment debtor in the property

jointly owned by him with others and ordered

sale being conducted on 05/01/09 fixing upset

price at Rs.8 lakhs. The amount for which the

decree is being executed is almost Rs.9 lakhs

and the petitioner has not paid any amount at

all from out of the said amount. There is no

reason for this Court to interfere in the

above circumstances and to stay the execution

or to direct notice on Ext.P3 petition pending

before Sub Court, Thrissur being served on the

counsel for the decree holder appearing on the

execution side before Sub Court, Vadakara or

to direct the Sub Judge, Thrissur to dispose

of Ext.P3 petition when notice in the said

petition is not served on the respondent. This

Writ Petition is ill-conceived and is aimed

W. P. C No.238 of 2009 -4-

only to avoid the decree debt being paid and

is dismissed in limine.

K.P.BALACHANDRAN,
JUDGE
kns/-