IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14621 of 2009(O)
1. V.C.ASHRAFF, S/O. KHADER, AGED 38 YEARS,
... Petitioner
2. B.SAJITHA, W/O. ASHRAFF, AGED 38 YEARS,
Vs
1. MANGOOL CHAKKARA VINAYAKRISHNAN,
... Respondent
2. STATE OF KERALA, REP. BY CHIEF
For Petitioner :SRI.V.RAMKUMAR NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :29/06/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
W.P.(C).No.14621 of 2009 - O
---------------------------------
Dated this the 29th day of June, 2009
J U D G M E N T
Petitioners are the decree holders in O.S.No.18/2006 on the
file of the Additional Sub Court, Thalassery. Suit was one for
money instituted by the petitioners through their power of
attorney. Suit was decreed in favour of the petitioners. First
respondent/judgment debtor in satisfaction of the decree
deposited the decree amount before the court. Cheque
application was moved by the petitioners through their power of
attorney. It was disallowed by the court. Challenging the
correctness of that this writ petition is filed invoking the
supervisory jurisdiction vested with this Court under Article 227
of the Constitution of India.
2. A report was called from the learned Additional Sub
Judge, Thalassery to find out why the cheque application was
disallowed. It was reported that the power of attorney was not
produced with the cheque application and there was nothing on
record to prove that the person who moved the application was
W.P.(C).No.146214 of 2009 – O
2
duly authorized to collect the decree amount deposited in court.
Learned counsel for the petitioners submitted that without
prejudice to the right of the petitioners to move afresh a cheque
application through the power of attorney holder on production of
that power of attorney, the petition may be disposed of.
Reserving the right of the petitioners to move a fresh
cheque application on production of a power of attorney as
requested by the learned counsel for the petitioners, this writ
petition is closed. If any cheque application is moved by the
petitioners producing the power of attorney, the learned Sub
Judge shall pass appropriate orders in accordance with law, as
expeditiously as possible.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-