High Court Kerala High Court

Sam Paul vs Ummen Samuel on 26 August, 2008

Kerala High Court
Sam Paul vs Ummen Samuel on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21267 of 2008(F)


1. SAM PAUL, S/O.LATE PAUL, AGED 52,
                      ...  Petitioner

                        Vs



1. UMMEN SAMUEL, S/O. UMMAN,
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :SRI.VINOY VARGHESE KALLUMOOTTILL

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.21267 OF 2008
                   ------------------------------------------
             Dated this the 26th day of August, 2008


                              JUDGMENT

This petition is filed under Article 227 of Constitution of

India challenging Ext.P7 order passed by Munsiff, Punalur in

I.A.1135 of 2007 in O.S.129 of 2006, by defendant in the suit.

Respondent is the plaintiff. Under I.A.1135 of 2007, petitioner

sought either to permit him to take the marbles and other

articles kept under the orders of the Court or to sell them and

deposit the sale proceeds till a decision is taken in the suit.

Under Ext.P7 order, learned Munsiff dismissed the application.

2. Learned counsel appearing for petitioner and

respondent were heard.

3. On hearing the learned counsel on both sides, I do not

find it necessary to retain the marbles and other articles till

disposal of the suit as sought for by the plaintiff. Under Ext.P6

application, petitioner sought permission either to remove them

or to sell them and deposit the amount in the Court so that the

value of the articles will not be lost. No prejudice will be caused

WP(C)21267/08 2

to the plaintiff by sale and depositing the sale proceeds in

Court. It is admitted that plaintiff has already instituted another

suit for realisation of the amount due to him from respondent.

In such circumstance Ext.P7 order is quashed. Learned Munsiff

is directed to appoint a commission at the expense of the

petitioner and sell the marbles and other articles as sought in

Ext.P6 application and deposit the sale proceeds in a

nationalized bank, which shall not be disbursed till the suit is

disposed. The parties are entitled to participate in the sale of

marbles and other articles.

Writ petition is disposed of as above.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-