IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6508 of 2005(Y)
1. THE ASSYRIAN CHARITIES KURI LIMITED,
... Petitioner
Vs
1. MATHEW S/O. CHIRAKKEKARAN PYLOTH,
... Respondent
2. ANEES MATHEW W/O. MATHEW, RESIDING AT
3. KOCHUTHRESSIA,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :25/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO.6508 of 2005
----------------------------------
Dated this the 20th day of June 2007
JUDGMENT
Though it cannot be said that the learned Munsiff was not
correct in his view that order of attachment of movables cannot
be repeated since it was reported that the movables are not
available in the residence of the judgment debtors as alleged by
the decree holder, Sri.Chitambaresh, the learned counsel for the
petitioner submits that the order dismissing the E.P. itself is
resulting in serious prejudice to the petitioner since a fresh E.P.
will be barred by limitation. In view of the above submission I
set aside Ext.P5 and also Ext.P6.
The Execution Petition will stand restored to file and the
learned Munsiff will continue with the Execution Petition in
accordance with law.
PIUS C. KURIAKOSE,
JUDGE.
dpk
WPC No. 6508/2005 2