IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ex.FA.No. 53 of 2008()
1. SHIBI, D/O. SREEMATHI, MANALIL VEEDU,
... Petitioner
Vs
1. BRANCH MANAGER, CENTRAL BANK OF INDIA,
... Respondent
2. SIVADASN, KOOTTIL VEEDU,
3. P.RAVEENDRAN, KOOTTIL HOUSE,
4. C.SASIDHARAN, KOOTTIL HOUSE,
5. PRASAD, PLOT NO.56,
6. SANTHOSH KUMAR, FROM KOOTTIL HOUSE,
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :16/10/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
Ex.F.A.No.53 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of October, 2008
JUDGMENT
It is submitted by Sri.S.Santhosh Kumar that no order of
attachment has been issued by the court below against the property in
respect of which the claim has been lodged under Order XXI Rule 58.
Thus the claim petition filed under Order XXI Rule 59 was clearly not
maintainable in law.
For the above reason, I do not find any reason for interfering with
the impugned order. The first appeal will stand dismissed. However,
on consideration of equity, there will be a direction that the interim
order passed on 6/10/2008 that the execution court will ensure that no
property other than the decree schedule property will be sold in
execution will be continued.
PIUS.C.KURIAKOSE
JUDGE
sv.