High Court Kerala High Court

Varghese vs Irinjalakuda Kuries And … on 17 August, 2007

Kerala High Court
Varghese vs Irinjalakuda Kuries And … on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 750 of 2006(L)


1. VARGHESE, S/O.VARKEY,
                      ...  Petitioner

                        Vs



1. IRINJALAKUDA KURIES AND FINANCIERS
                       ...       Respondent

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/08/2007

 O R D E R
                        KURIAN JOSEPH J.
             ----------------------------------------------
                    W.P.(C) No.750 of 2006
             ----------------------------------------------
                  Dated 17th August, 2007.

                         J U D G M E N T

All that the petitioner seeks is little time to pay the

balance of the decree debt. Petitioner may file an application

before the execution court, in which case, the request will be

considered by the said court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs