High Court Kerala High Court

Mariyamma Mathew vs The Meenachil East Urban … on 24 August, 2007

Kerala High Court
Mariyamma Mathew vs The Meenachil East Urban … on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1119 of 2005()


1. MARIYAMMA MATHEW, NELLUVELIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE MEENACHIL EAST URBAN CO-OPERATIVE
                       ...       Respondent

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :SRI.SHAJI THOMAS PORKKATTIL

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/08/2007

 O R D E R
                                  K.T. SANKARAN, J.
                        -------------------------------------------------
                            C.R.P. NO. 1119 OF 2005 D
                        -------------------------------------------------
                     Dated this the 24th day of August, 2007

                                        O R D E R

The judgment debtor in E.P.No.61 of 2005, on the file of the court of the

Subordinate Judge of Pala, is the revision petitioner. She challenges the order

dated 7th October, 2005, directing delivery of the property on 16.11.2005.

2. The respondent obtained an award against the petitioner for realisation

of amounts due from the petitioner. In execution of the award, the property

belonged to the petitioner was sold and it was purchased in auction by the

respondent. No application was filed by the petitioner to set aside the sale. The

respondent/decree holder filed E.P.No.61 of 2005 for delivery. The court below

passed the impugned order on 7th October, 2005, directing delivery of the

property on 16.11.2005. The property was delivered on 16.11.2005. This

Revision was filed on 28.11.2005.

3. Probably, without bringing to the notice of this Court that delivery was

effected, an order of interim stay of dispossession was obtained from this Court

on 29th November, 2005, on condition that the petitioner shall deposit a sum of

Rs.50,000/- before the executing court. The petitioner has not complied with that

direction.

Nothing survives in this Revision. The Civil Revision Petition has become

infructuous in view of the delivery effected as per the order of the Court. The

Civil Revision Petition is, therefore, dismissed as infructuous.

(K.T.SANKARAN)
Judge
ahz/