High Court Kerala High Court

N.K. Raveendran vs Sree Gokulam Chit & on 12 June, 2007

Kerala High Court
N.K. Raveendran vs Sree Gokulam Chit & on 12 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32076 of 2005(R)


1. N.K. RAVEENDRAN, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. SREE GOKULAM CHIT &
                       ...       Respondent

2. A. CHANDRAN, S/O. CHATHU,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/06/2007

 O R D E R
                              PIUS C. KURIAKOSE, J.

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

                            W.P.(C) No. 32076 OF 2005

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

                      Dated this the 12th day of June, 2007


                                      JUDGMENT

In a proceeding for execution of award by the Registrar under the

Chit Funds Act before the Munsiff’s Court, Thalassery, the petitioner-

judgment debtor contended that the Execution Petition is not

maintainable. The contention was repelled by the court. The argument

of the petitioner was that the award and the non-satisfaction certificate

which were conveyed in the form of a letter by the Registrar cannot be

treated as a decree in a civil court. The issue in my view is covered

against the petitioner by judgment in Krishnamoorthy v. Khaled

Rahman [1996 (2) KLT 788]. The challenge against Ext.P3 fails and

the Writ Petition will stand dismissed. However, the petitioner is

permitted to raise other contentions, if any, to the personal execution

sought against him. If additional objections are filed by the petitioner

before the court below within three weeks from today, the learned

Munsiff will look into the same and will conduct an enquiry and only after

such enquiry will issue process for arresting and detaining the petitioner.

In the mean while the petitioner is directed to remit every month

commencing from 15.7.07 at the rate of Rs.2,500/- towards the decree

WPC No.32076 of 2005

2

debt without fail. i.e. till such time as orders are passed after enquiry in

to the petitioner’s objection to the execution.

The Writ Petition is disposed of as above. No costs.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No.32076 of 2005

3