IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5121 of 2009(O)
1. SUJITH.A.P,
... Petitioner
Vs
1. M - 42 , NILAMBUR TALUK HOUSING
... Respondent
For Petitioner :SRI.K.ANAND
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/02/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
W.P.(C) NO. 5121 OF 2009 O
------------------------------------------------------
Dated this the 17th February, 2009
JUDGMENT
The petitioner is the judgment debtor in E.P.No.150 of 2008 on
the file of the Court of the Subordinate Judge at Manjeri. The decree is
for payment of money. The court below ordered sale of the immovable
property belonging to the petitioner. the property is proclaimed for sale
for realisation of a sum of Rs.1,65,910/-. The relief prayed for in the
Writ Petition is to set aside the sale proclamation. On going through the
averments in the Writ Petition and the grounds raised therein, I do not
think that the petitioner has made out any sufficient ground to interfere
with the execution proceedings at this stage. I am not expressing any
opinion on the merits of the case, since it may prejudice either side in
the execution proceedings.
The Writ Petition is devoid of merits and it is accordingly
dismissed.
(K.T.SANKARAN)
Judge
ahz/