High Court Kerala High Court

Radha Purushothaman vs M/S.St.George Investment & … on 26 August, 2008

Kerala High Court
Radha Purushothaman vs M/S.St.George Investment & … on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25702 of 2008(I)


1. RADHA PURUSHOTHAMAN
                      ...  Petitioner

                        Vs



1. M/S.ST.GEORGE INVESTMENT & KURIES
                       ...       Respondent

2. CHERIAN GEROGE,KAVILEVEETTIL, PACHA,

3. ANU SAJI, W/O.SAJI,KAVILEVEETTIL, PACHA,

4. SUNU GEORGE, KAVILEVEETTIL, PACHA,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/08/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                   W.P.(C) NO. 25702 OF 2008
                   ------------------------------------------
             Dated this the 26th day of August, 2008


                              JUDGMENT

Petitioner is the judgment debtor and respondents the

decree holders in E.P.67 of 2002 in O.S.93 of 1999 on the file of

Sub Court, Thiruvalla. As per Ext.P6 order, executing Court

fixed the balance amount due from the petitioner as

Rs.3,44,093/-. It was challenged before this Court in WP(C).

23185 of 2006. This Court, under Ext.P7 judgment, directed

the executing Court to pass fresh order after fixing the correct

amount due on condition of depositing or paying Rs.50,000/- to

the decree holder before a particular date. Petitioner did not

comply with that order. He filed R.P.145 of 2008 thereafter.

Under Ext.P8 order this Court allowed petitioner to pay

Rs.75,000/- instead of Rs.50,000/- as directed earlier, within

fifteen days from the date of Ext.P8 judgment and directed the

executing Court, if the amount is paid, to fix the correct amount

due. Case of the petitioner is that in compliance with Ext.P8

judgment he had paid the amount and executing Court

WP(C)25702/08 2

thereafter posted the case for hearing and finally without fixing

the actual amount due, as per order dated 22.7.2008, posted the

case for taking steps for settlement of proclamation.

2. Learned counsel appearing for petitioner was heard.

3. The argument of the learned counsel appearing for

petitioner is that inspite of Ext.P7 and P8 directions executing

Court did not fix the correct balance amount due and therefore

the executing Court is to be directed to fix the amount. Ext.P9

the relevant page of the B diary does not show that subsequent

to Ext.P8 order of this Court, the balance amount was fixed by

the executing Court. When under Ext.P7 and P8 judgments this

Court directed the executing Court to hear the parties and fix

the balance amount due, executing Court is bound to fix the

amount. Hence Sub Court, Thiruvalla is directed to fix the

balance amount due after hearing the parties and then settle the

proclamation and direct sale.

Writ petition is disposed accordingly.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-