High Court Kerala High Court

M.Kumar vs S.P.Jayakumar on 29 November, 2007

Kerala High Court
M.Kumar vs S.P.Jayakumar on 29 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12848 of 2004(D)


1. M.KUMAR S/O. MAHALINGAM,
                      ...  Petitioner
2. M.MURUGA NATHAN, S/O. MAHALINGAM,

                        Vs



1. S.P.JAYAKUMAR S/O. PALANI SWAMI GOWDER,
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/11/2007

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.12848 of 2004
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 29th November, 2007

                                JUDGMENT

Under challenge in this Writ Petition under Article 227 of the

Constitution initiated by the judgment-debtors before the execution

court is the order dated 11.3.2004 passed by the execution court

directing sale of 62 cents of property belonging to the petitioners and

situated to the west of the public road. The claim in the E.P. was for a

total sum of Rs.1,59,744/-. One of the grounds raised is that the

execution court should not have ordered sale on 11.3.2004 and

should have permitted the petitioners to discharge the decree debt in

monthly instalments. Noticing the above ground, while admitting this

Writ Petition, the court became inclined to grant stay only by

imposing condition that a sum of Rs.20,000/- shall be paid on or

before 1.6.2004. Thereafter on 19.10.2004, the order of stay was

extended imposing a further condition that a sum of Rs.20,000/- shall

be paid within three weeks from 19.10.2004. The order of stay was

further extended on 17.11.2004 imposing condition that a further

sum of Rs.10,000/- should be paid within one month from

17.11.2004. It is not clear whether these conditions have been

complied with and the order of stay is actually in force. Whatever that

W.P.C.No.12848/04 – 2 –

be, since there is no contest to the prayers in this Writ Petition, the

Writ Petition will stand disposed of directing that the order of stay will

continue on condition that the petitioners pay at the rate of

Rs.10,000/- towards the decree debt every month commencing from

1.1.2008 till such time as the entire decree debt is wiped off. In the

event of any default, the petitioners will forfeit the above instalment

facility. Once the petitioners feel that the entire decree debt has been

wiped off, it is open to them to file an application for recording full

satisfaction. If such an application is received, the execution court will

dispose of that application with notice to both sides and in accordance

with law.

srd                                  PIUS C.KURIAKOSE, JUDGE