High Court Kerala High Court

State Of Kerala vs Abdul Jabbar.T. on 28 August, 2008

Kerala High Court
State Of Kerala vs Abdul Jabbar.T. on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 16 of 2008()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. ABDUL JABBAR.T., S/O.A.REHMAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.B.KRISHNA MANI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/08/2008

 O R D E R
              M.Sasidharan Nambiar,J.
              =======================
              C.R.P No.16/08 &650/08
              =======================
      Dated this the 28th day of August, 2008

                     O R D E R

C.R.P No.16/2008 is filed by the State and

C.R.P.650/2008 by the claimant challenging the

order passed by the Sub Court, Kottayam in

E.P.143/1998 in L.A.R.No.27/1994. Learned counsel

appearing for claimant decree holder and the

learned Government pleader for the State,the

judgment debtor submitted that in C.R.P.912/2007

this court has considered a similar order passed by

Sub Court, Kottayam in E.P.203/1998 and

E.P.142/1998 and set aside the orders and remanded

the execution petitions for fresh consideration and

in such circumstance, the order passed in

E.P.143/1998 may also be set aside and remanded to

the executing court for fresh disposal in

accordance with law. In view of the submission and

in view of the order passed in C.R.P.912/2007, both

the revision petitions are allowed. The order

CRP Nos.16/08 & 650/08 2

passed by the Sub Court, Kottayam in E.P.143/1998

dated 30.10.2006 is set aside. E.P.143/1998 is

remanded to Sub Court for fresh disposal in

accordance with law. The executing court to

consider the correct balance amount due in the

light of the decision of the Apex Court in Sunder

v. Union Bank of India (2001(3) KLT 479) and

Gurpreet Singh v. Union of India (2006) 8 SCC 457).

M.Sasidharan Nambiar
Judge
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

CRL.R.P.NO. /08

———————

ORDER

MARCH,2008