High Court Kerala High Court

Krishnan Kutty vs The Manager on 11 January, 2007

Kerala High Court
Krishnan Kutty vs The Manager on 11 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1011 of 2007(U)


1. KRISHNAN KUTTY,
                      ...  Petitioner

                        Vs



1. THE MANAGER,
                       ...       Respondent

2. M/S.KRISHNA OIL MILLS,

3. SMT.P.CHANDRIKA, W/O. KRISHNANKUTTY OF

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/01/2007

 O R D E R
                           M.SASIDHARAN NAMBIAR,J.

                        --------------------------

                            W.P.(C)NO.1011 OF 2007

                         -------------------------

             DATED THIS THE 11th DAY OF JANUARY, 2007


                                        JUDGMENT

Petitioner is third judgment debtor. Second judgment debtor is

his wife. As per Ext.P1 order, executing Court directed his arrest for

realisation of the decree debt in E.P.6/05. This petition is filed under

Article 227 of Constitution of India contending that petitioner is

prepared to pay the amount due either by monthly instalment or by

one time settlement scheme.

2. Learned Counsel appearing for petitioner was heard.

3. The question whether petitioner is to be permitted to pay

the decree amount in instalment or not, is to be decided by the

executing Court. Petitioner is at liberty to file an application before the

executing Court to grand permission to pay the balance decree debt in

instalments. If such an application is filed within 10 days from today

before the executing Court, learned Sub Judge has to pass appropriate

order in that application in accordance with law.

Learned Sub Judge is directed to keep the order or arrest in

abeyance for ten days and if application is filed till it is disposed.

Petitioner is also at liberty to submit a representation before first

W.P.(c)1011/07 2

respondent bank, for one time settlement and if such an application

is filed decree holder bank has to pass appropriate order in it in

accordance with law.

Petition disposed.

M.SASIDHARAN NAMBIAR,JUDGE

Acd