High Court Kerala High Court

Raju.V.V vs Joseph Felix on 5 September, 2008

Kerala High Court
Raju.V.V vs Joseph Felix on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27167 of 2008(H)


1. RAJU.V.V, S/O.PAPPAN, VALLIYAMTHADATHIL,
                      ...  Petitioner
2. KUNJUMON.C.J, S/O.JANARDANAN,

                        Vs



1. JOSEPH FELIX, MADIYATHU HOUSE,
                       ...       Respondent

2. JOSEPH THOMAS, MADIYATHU HOUSE,

                For Petitioner  :SRI.TITUS MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/09/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  WP(C).No. 27167                 OF 2008
                    ............................................
      DATED THIS THE          5th       DAY OF SEPTEMBER, 2008

                               JUDGMENT

This petition is filed under Article 227 of Constitution of

India to quash Ext.P3 order passed by executing court,

dismissing an application filed by petitioners, who are judgment

debtors 4 and 12, to stay the execution of the decree passed by

the court in O.S.65 of 2002 till disposal of O.S.163 of 2008

instituted by them subsequently and pending before Munsiff

Court, Kanjirappally.

2. Learned counsel appearing for petitioners was heard.

The argument of the learned counsel is that Rule 29 of Order

XXI of Code of Civil Procedure enables petitioners to apply for

stay of the execution of the decree till disposal of the subsequent

suit and therefore Ext.P3 order is to be quashed. Learned

counsel argued that if ultimately a decree is to be granted in

favour of plaintiffs in O.S.163 of 2008 and the decree in O.S.65

of 2002 is executed meanwhile, the very purpose of filing the suit

will be defeated and in such circumstances, order of stay is to be

granted.

3. On hearing the learned counsel, I do not find any

WP(C) 27167/2008 2

reason to interfere with Ext.P3 order. The question whether

petitioners have a prima facie case to get an order of stay of

execution of the decree granted against them in O.S.65 of 2002,

is to be decided in O.S.163 of 2008. Petitioners are entitled to

file an application for stay of execution of the decree in O.S.65 of

2002 in O.S.163 of 2008. If such an application is filed, learned

Munsiff to consider the same and pass appropriate order in

accordance with law.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-