IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3008 of 2005(Y)
1. S.BALAMURALEE, H.C.T.6839,
... Petitioner
Vs
1. K.V.VIKRAMANUNNI, REMALAYAM,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.3008 of 2005
----------------------------------------------
Dated 4th July, 2008.
J U D G M E N T
Petitioner is aggrieved by Ext.P5 order passed by
the Principal Munsiff Court, Thiruvananthapuram in E.P.135/04 in
O.S.973/99. As per the said order, the prayer for payment of the
decree amount in instalments has been rejected and a warrant of
arrest has been issued. That was on 5.1.2005. This court stayed
the said order on condition of payment of Rs.5,000/- within two
months, as per the order dated 27.1.2005. It is submitted that
the said amount has been paid. Now it is more than three years.
Therefore, the petitioner has obtained the benefit of payment in
instalments. In the above circumstances, the writ petition is
dismissed without prejudice to the liberty to the petitioner to
approach the execution court where he will also get sufficient
opportunity to plead his case of no means, which was pleaded
before this court. In case warrant is still pending, the same shall
be kept in abeyance for three weeks, in order to enable the
petitioner to work out the remedy.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.3008 of 2005
———————————————-
J U D G M E N T
Dated 4th July, 2008.