IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36890 of 2004(N)
1. P.H.PATHUMMA, PAZHAYANPALLIL VEEDU,
... Petitioner
Vs
1. ITTY IPE CHERIAN,
... Respondent
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.36890 OF 2004
...........................................................
DATED THIS THE 19TH JUNE, 2007
J U D G M E N T
This Writ Petition is remaining defective for non-completion of
service of notice on the respondent-decree-holder. Though the order
impugned is one for attachment of salary of the petitioner, according
to the petitioner, what is now ordered to be attached is in excess of
what is attachable under Section 60 C.P.C. Though this Court was
inclined to grant stay against the impugned order initially, the same
has not been extended after 24.1.2005. In all probability the
impugned order has become operative. If the petitioner continues to
be aggrieved by the impugned order, she is permitted to produce the
most recent salary certificate and seek review of the impugned order.
If such a review petition supported by the recent salary certificate of
the petitioner is received, the court below will pass orders after
hearing the decree-holder also.
The Writ Petition is disposed of as above.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-