IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27438 of 2010(O)
1. ROSILY
... Petitioner
Vs
1. ANTONY POOCHATHARA
... Respondent
For Petitioner :SRI.P.J.JOSEPH PANIKKASSERY
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :03/09/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C) No.27438 of 2010
--------------------------------------
Dated this the 3rd day of September, 2010.
JUDGMENT
Petitioner is the claim petitioner in E.P.No.30 of 2009 in O.S.No.92 of
2007 of the court of learned Sub Judge, Kochi. Respondent obtained an exparte
decree for specific performance of an agreement for sale said to be entered with
the husband of petitioner and pursuant to that decree filed E.P.No.30 of 2009 to
evict petitioner and her husband from the decree schedule property and the
building situated thereon after demolishing it. At that stage petitioner filed Ext.P6,
claim petition (E.A.No.146 of 2010). As per her claim building in the decree
schedule property belongs to her, she having constructed the same with the
funds given to her by her father and herself having obtained permit from the local
authority for construction of the building. Certain documents are produced along
with the claim petition. In the claim petition petitioner prayed that execution
proceedings be stayed until disposal of the claim petition. But the claim petition
now stands posted on 07.09.2010. In the meantime, executing court on
30.08.2010 ordered delivery of the property to the respondent within five days.
Petitioner apprehends that even before Ext.P6 is adjudicated executing court
might effect delivery of property and oust petitioner from the building where she
is residing. Petitioner seeks a stay of execution proceedings until Ext.P6, claim
petition is disposed of. Learned counsel states that disregarding the request for
stay, Ext.P6 has been posted on 07.09.2010.
2. I am not going into the merit of the claim made vide Ext.P6. That is
WP(C) No.27438/2010
2
a matter which the executing court has to consider and pass appropriate orders.
Since claim petition is pending it is only appropriate that it is disposed of before
delivery is effected. Hence learned Sub Judge is directed to dispose of Ext.P6,
application before effecting delivery of the property.
Writ Petition is disposed of in the above lines.
THOMAS P.JOSEPH,
Judge.
cks