High Court Kerala High Court

Nasim vs Kumari on 2 December, 2009

Kerala High Court
Nasim vs Kumari on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27224 of 2009(O)


1. NASIM,S/O.ABDUL AZEEZ,RESIDING AT AZIF
                      ...  Petitioner

                        Vs



1. KUMARI,D/O.SUBHADRA,PARAYANVILAKATHU
                       ...       Respondent

                For Petitioner  :SRI.HARISH GOPINATH

                For Respondent  : No Appearance

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

 Dated :02/12/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.27224 of 2009 - O
                    ---------------------------------
             Dated this the 2nd day of December, 2009

                           J U D G M E N T

Petitioner is the judgment debtor in E.P.No.303 of 2007 in

O.S.No.409 of 1997 on the file of the Munsiff Court, Kollam. The

decree in the above suit was passed in a suit for money by the

Munsiff Court, Nedumangad and the execution thereof was

transferred to the Munsiff Court, Kollam since the judgment debtor

is working in a public office at that place. Pursuant to steps taken

in execution, at present an order of attachment at the rate of

Rs.3,000/- from the salary of the petitioner to satisfy the decree

debt continues to be in force. That attachment order has been

directed to be kept in abeyance by orders passed by this Court.

The case of the petitioner is that the decree was passed exparte

against him without issuing summons of the suit. He had moved an

application for setting aside the exparte order with a petition to

condone delay, but, that was declined by the learned Munsiff,

Nedumangad. Against the dismissal of that application he has filed

an appeal as C.M.A.No.10 of 2009 before the Sub Court,

Nedumangad. The only relief canvassed in the writ petition is for

issuing a writ/direction/order to the Sub Court, Nedumangad for an

expeditious hearing and disposal of that appeal.

W.P.(C).No.27224 of 2009 – O

2

2. Notice was ordered to be given on the counsel appearing

for the respondent in the court below with a direction to file a

memo. Accordingly, a memo has been filed evidencing service of

notice on such respondent. The respondent, however has not

entered appearance.

3. I heard the counsel for the petitioner.

4. Having regard to the submissions made and taking note

of the facts and circumstances presented, I direct the learned Sub

Judge to give top priority for the hearing and disposal of

C.M.A.No.10 of 2009, provided, service on the respondent has been

effected in the appeal. Order passed earlier for keeping in

abeyance the attachment order shall stand vacated. No further

direction is called for in the writ petition, and it is closed.

Send a copy of the judgment to the Munsiff Court, Kollam,

and Sub Court, Nedumangad.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-