High Court Kerala High Court

Shivali Brahmana Abhyudhaya … vs Sudhama Kedilaya on 27 February, 2008

Kerala High Court
Shivali Brahmana Abhyudhaya … vs Sudhama Kedilaya on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32847 of 2005(I)


1. SHIVALI BRAHMANA ABHYUDHAYA SANGA(R),
                      ...  Petitioner
2. SHIVARAMA PADAKANNAYA,
3. K.PRABHAKARA BALLAKURAYA,
4. D.BALAKRISHNA BHAT, S/O.SRINIVASA BHAT,
5. SHREERAMA MOODITHAYA,
6. K.PRAFULCHANDRA KUBANOORAYA,

                        Vs



1. SUDHAMA KEDILAYA, S/O.N.NARAYANA
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :27/02/2008

 O R D E R
                            PIUS C.KURIAKOSE, J.

                             -------------------------

                        W.P.(C) No. 32847 of 2005

                        ---------------------------------

              Dated, this the 27th day of February, 2008


                                 J U D G M E N T

Heard learned counsel for the petitioners. Even though

respondent is served with notice he has not entered appearance

before this Court. Under challenge is Ext.P3 order passed by the

Execution Court issuing arrest warrant against the petitioners.

Obviously, the petitioners were making payments towards the

decree debt in instalments. Even on the date when Ext.P3 order

was passed a sum of Rs.4,000/- was paid. The learned Munsiff,

who noticed the circumstance that no contention had been raised to

the effect that the petitioners are without means for paying the

decree debt in a lump or a substantial portion thereof become

inclined to issue the order of arrest, since the court thought that

allowing the petitioners to pay the decree debt in instalments will

lead to indefinite protraction of the execution proceedings. While

admitting this writ petition, this Court granted stay subject to a

condition that a sum of Rs.25,000/- shall be paid with in a period of

one month from today. The learned counsel for the petitioners is

not able to inform me whether the above condition has been

complied with. Since there is no contest from the respondent, I

WP(C) No. 32847/2005

dispose of the writ petition in the following terms.

2. The court below will verify whether the petitioners have

complied with the condition imposed by this Court on 25/11/2005

while passing interim order of stay. If it is seen that the conditions

have been complied with by the petitioners the court below will

keep in abeyance all proceedings pursuant to Ext.P3 subject to the

further condition that the petitioners pay every month commencing

from 01/04/2008 @ Rs.7,500/- till such time as entire decree debt

is wiped off. Once the petitioners are confident that the entire

decree debt is wiped off, it is open to the petitioners to file an

application before the Executing Court for recording full satisfaction

of the decree debt, in which case the same will be considered by the

court below and will pass orders on the application after hearing all

the parties. It is also made clear that in the event of any two

defaults in the matter of making payments of the decree debt in

instalments as directed above, the petitioner will forfeit the benefits

of this judgment.

This writ petition is disposed of as above.

(PIUS C.KURIAKOSE, JUDGE)

jg