High Court Kerala High Court

State Of Kerala vs Yohannan Kuriakose on 2 July, 2010

Kerala High Court
State Of Kerala vs Yohannan Kuriakose on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20337 of 2010(O)


1. STATE OF KERALA, REP. BY CHIEF SECRETARY
                      ...  Petitioner
2. THE SUPERINTENDING ENGINEER, KIP,

                        Vs



1. YOHANNAN KURIAKOSE, GOVERNMENT
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/07/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                   W.P(C) NO.20337 of 2010
           ====================================
              Dated this the 2nd day of July, 2010


                        J U D G M E N T

This Writ Petition is filed by the State challenging Ext.P7,

order of learned Principal Sub Judge, Ernakulam on E.A. No.888 of

2008 in E.P. No.518 of 2008 in O.P(Arb.) No.31 of 1995. Grievance

of State is that learned Sub Judge has entertained the execution

petition without a decree, no decree had been drawn up pursuant

to the judgment passed by the learned Sub Judge in the Original

Petition and in spite of objection raised by petitioner in that line

that objection (Ext.P6) has not been considered. Instead learned

Sub Judge has proceeded with execution of the decree and

ordered attachment of the amount. Learned Government Pleader

contended that in so far as no decree has been drawn up pursuant

to the judgment in O.P. No.31 of 1995 execution petition itself is

not maintainable.

2. I am not going into the question whether in the

absence of a decree execution petition is not maintainable or not

since that is a matter to be decided by the learned Sub Judge at

W.P(C) No.20337 of 2010
-: 2 :-

the first instance. I direct the learned Sub Judge to consider the

objection raised by petitioner as to the maintainability of

execution petition and pass appropriate orders. Until objection is

considered and appropriate orders are passed amount attached

shall not be disbursed to the respondent.

Writ Petition is disposed of with the above direction.

THOMAS P. JOSEPH, JUDGE.

vsv