High Court Kerala High Court

Surendran C.K vs Bindu K.P on 20 May, 2010

Kerala High Court
Surendran C.K vs Bindu K.P on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15418 of 2010(R)


1. SURENDRAN C.K, AGED 42 YEARS
                      ...  Petitioner

                        Vs



1. BINDU K.P, AGED 35 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :20/05/2010

 O R D E R
                 R. BASANT & M.C.HARI RANI, JJ.
                 -------------------------------------
                  W.P.(C.) No.15418 of 2010
                    ---------------------------------
              Dated this the 20th day of May, 2010

                             JUDGMENT

Basant, J.

The petitioner is the judgment debtor. His wife, the

respondent herein, is the decree holder. The decree has,

admittedly, become final. Payment has not been made in full. It is

submitted that part payment has already made. The property is

under attachment. The court is proceeding to recover the amount

by sale of that property. At this juncture, the petitioner has rushed

to this Court.

2.What is his grievance? According to the petitioner, the propriety

sought to be proceeded against does not belong to him exclusively.

Did he raise that plea before the court below? Did he substantiate

that plea? Did he inform the court that he has only fractional rights

and only the said fractional rights can be proceeded against? Did

any one of the other co-owners raise any objections against the

proposed sale? Satisfactory answers are not forthcoming for these

queries. However, the learned counsel for the petitioner

submits that he had raised a plea before the court

W.P.(C)No.15418/10 -2-

below that he is not the absolute owner of the property. He may

raise that plea and substantiate the same and inform the court below

of what right he has over the property. The attempt obviously, is to

secure an interim order and delay the proceedings in execution. We

have no reason to assume that the court below will proceed to sell

the entire property, if the petitioner actually has only a fractional

interest. Those contentions can be raised and substantiated before

the court below. We find absolutely no justification to invoke our

extraordinary constitutional jurisdiction under Article 227 at this

juncture.

3. This Writ Petition is, in these circumstances,

dismissed. Needless to say, the dismissal of this Writ Petition

will not fetter the right of the petitioner or the other co-owners,

if any, to raise appropriate contentions before the Family Court

in execution.

R. BASANT, JUDGE.

M.C. HARI RANI, JUDGE.

dsn