High Court Kerala High Court

Milred Joseph vs Diana Joseph on 30 July, 2010

Kerala High Court
Milred Joseph vs Diana Joseph on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23814 of 2010(O)


1. MILRED JOSEPH, D/O.MARTIN JOSEPH,
                      ...  Petitioner

                        Vs



1. DIANA JOSEPH, D/O.MARTIN JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/07/2010

 O R D E R
                  THOMAS P JOSEPH, J.

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

                  W.P (C) No.23814 of 2010

                          --------------------------
               Dated this the 30th day of July, 2010

                            J U D G M E N T

Petitioner filed O.S.No.491 of 2008 but suffered a decree on

the counter claim raised by respondent. He has challenged the

decree in A.S.No.31 of 2009 and preferred I.A.No.201 of 2010 for

stay of execution of the decree on the counter claim. In the

meantime respondent initiated execution proceedings and filed

E.P.No.48 of 2010. While so, petitioner is said to have filed

E.A.No.221 of 2010 on 18-06-2010 in the executing court seeking

stay of delivery on the ground that his appeal is pending

consideration. The executing court on 19-06-2010 passed the

impugned order stating that “No E.A is seen filed as submitted by

judgment debtor’s counsel. Delivery on 21-06-2010”. That order

is under challenge. Learned counsel states that E.A.No.221 of

2010 was in fact filed on 18-06-2010 but that fact was overlooked

by the executing court in passing the impugned order.

2. As seen from the impugned order, it is not as if

application filed by petitioner has been disallowed on merit.

Executing court has only stated that no such E.A is seen filed. If

as on the day impugned order was passed E.A.No.221 of 2010

: 2 :

was on record, remedy of petitioner is to seek a review of the

impugned order by bringing to the notice of executing court that

the impugned order suffers from an apparent error on the face of

the record in that, E.A.No.221 of 2010 was on record when the

impugned order was passed stating that no such E.A is filed. It is

also open to the petitioner to seek stay from the appellate court

as he has already moved that court. I leave petitioners to seek

appropriate remedies as above stated. There is no reason why

this court should interfere with the impugned order, on the facts

and circumstances stated above.

Resultantly without prejudice to the right of petitioner to

seek appropriate remedy, this writ petition is closed.

THOMAS P JOSEPH
JUDGE

Sbna/