High Court Kerala High Court

Raja Paul vs Shaji Jacob on 15 July, 2008

Kerala High Court
Raja Paul vs Shaji Jacob on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 202 of 2008()


1. RAJA PAUL, S/O.ARIMBOOR MANI, PADINJARE
                      ...  Petitioner

                        Vs



1. SHAJI JACOB, S/O.KUTHUR JACOB,
                       ...       Respondent

                For Petitioner  :SRI.A.K.CHINNAN

                For Respondent  :SRI.P.RAMACHANDRAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/07/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  CRP.Nos. 202 & 527 OF 2008
                    ............................................
         DATED THIS THE 15th                   DAY OF JULY, 2008

                                   ORDER

Petitioner is the judgment debtor in O.S.417 of 1998 and

O.S.412 of 1998 on the file of Munsiff Court, Chavakkad. CRP

202 of 2008 is filed challenging the order that

petitioner/judgment debtor has sufficient means to pay the

decree debt in E.P.502 of 2005 of O.S.412 of 1998. In that

revision, respondent appeared through Adv.P.Ramachandran.

The order of arrest in E.P.502 and 503 of 2005 were originally

challenged in CRP 202 of 2008. When that CRP was partly heard

and it was pointed out that petitioner is not entitled to challenge

the order of arrest in two execution petitions in one CRP and

CRP 527 of 2008 was filed.

2. Learned counsel appearing for respondent took notice

for the decree holder, respondent in that revision also. Both the

revisions were heard together.

3. The impugned order in both the revision petitions are

similar. They show that learned Munsiff has not analysed the

evidence adduced by decree holder or judgment debtor. Instead,

what is stated in both the orders is that on a perusal of oral

CRP 202 & 527/08 2

testimony of PW1 and RW1 and Exts.A1 and A2, it is found that

judgment debtor has sufficient means to pay the decree debt. It

does not show what portion of the evidence of PW1 or RW1

establish the means. It is pointed out that Ext.A1 is the

judgment in the suit and Ext.A2, a notice which came into

existence before the institution of the suit and marked as Ext.A5

in the suit. There is no specific finding based on the evidence. In

such circumstances, both the impugned orders are set aside.

4. Learned Munsiff is directed to reconsider the question

of sufficient means of the petitioner in the light of the evidence

on record. Parties are also permitted to adduce further

evidence. Executing court is directed to dispose the execution

petitions, as expeditiously as possible, at any rate, within three

months from the date of receipt of a copy of this order.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-