High Court Kerala High Court

Muhammed Hajeeb vs T.J.Philip on 5 October, 2009

Kerala High Court
Muhammed Hajeeb vs T.J.Philip on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7113 of 2009(O)


1. MUHAMMED HAJEEB, S/O.HABEEB MUHAMMED,
                      ...  Petitioner

                        Vs



1. T.J.PHILIP,
                       ...       Respondent

2. MOLLY PHILIP, W/O.JOSEPH,

                For Petitioner  :SRI.H.HAMZA ROWTHER

                For Respondent  :SRI.C.HARINDRAMOHAN NAIR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :05/10/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.7113 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 5th October, 2009

                                 JUDGMENT

The Writ Petition is filed seeking the following reliefs:

1. To issue a direction to call for the records leading to the passing of

Ext.P4 order and to quash the same.

2. To issue a direction directing the Munsiff’s Court, Kanjirappally to

consider the Exhibit P3 petition for grant of instalment to pay off

decree debt, filed by the petitioner on merits and pass orders

accordingly.

2. Petitioner is the judgment debtor in E.P.No.68 of 2007 in

O.S.No.370 of 2000 on the file of the Munsiff Court, Kanjirappally.

Petitioner had pleaded no means resisting the execution of the decree.

The execution court, after enquiry, negatived the plea of no means

canvassed by the judgment debtor. Impeaching the correctness of that

order, the Writ Petition was filed seeking the aforementioned reliefs

invoking the supervisory jurisdiction vested with this court under

Article 227 of the Constitution of India.

3. Pursuant to the orders passed in the Writ Petition from time to

time, the petitioner had deposited a sum of Rs.25,000/- in total

WPC 7113/09 2

towards the decree debt. The balance amount on the decree inclusive

of the principal amount and interest is approximately Rs.30,000/-.

Counsel on both sides submitted that the judgment debtor can be

allowed to discharge the outstanding decree debt in instalments.

Having regard to the outstanding amount due towards the decree

debt, the judgment debtor is allowed to pay the sum in ten instalments

of Rs.3000/- each and thus discharge the decree debt. The first

instalment of which shall be paid on or before 5th of November, 2009

and the rest of the instalments on every month thereafter before 5th.

In case the 5th of the month happens to be a holiday, the instalment

due shall be remitted or deposited on the next working day itself.

Whatever be the amount outstanding after the 9th instalment, the

entire balance sum to clear the decree debt shall be paid on the 10th

instalment. In case default of one instalment is made by the judgment

debtor, it is open to the decree holder to proceed for realisation of the

entire outstanding amount due under the decree. The warrant issued

against the judgment debtor is directed to be recalled and in the event

of default of instalment, without any further enquiry, the court shall

issue warrant and take appropriate steps for realisation of the balance

decree debt. Subject to the above directions, the Writ Petition is

disposed.

srd                           S.S. SATHEESACHANDRAN, JUDGE

WPC 7113/09    3