IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 473 of 2006()
1. T.A. SUNDRANA, THEKKEPURACKAL HOUSE,
... Petitioner
2. RAJU, S/O. T.A. SUNDARAN, DO.
Vs
1. C.V. SOMASUNDRAN, S/O. VELAN,
... Respondent
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :SRI.U.BALAGANGADHARAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :01/02/2007
O R D E R
M.N.KRISHNAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
C.R.P.NO.473 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of February 2007
ORDER
This civil revision petition is filed to quash the order of arrest
passed against the judgment debtors. This court granted an interim
order on condition to deposit Rs.5,000/-. It was not complied with.
Therefore, this court vacated the stay. I have perused the order.
There is nothing on merit to interfere with the said order. But at
the same time if the judgment debtors are serious, they can be given
an opportunity to wipe off all the liability by providing them some
instalment benefits. Therefore, the CRP is disposed of as follows.
2. The revision petitioners are directed to pay a sum of
Rs.5,000/- on or before 15-3-2007 and pay the balance amount in six
equal monthly instalments commencing on 15-4-2007 onwards. If
they commit default of any instalment, the facility provided will
automatically get cancelled and the decree holder can proceed to
execute the decree as ordered by the court below.
CRP is disposed of accordingly.
M.N.KRISHNAN, JUDGE
jes