IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35858 of 2009(O)
1. VENU, S/O.LATE VELAYUDHAN, CARPENTER,
... Petitioner
2. KAVUKUTTY, W/O.LATE VELAYUDHAN,
Vs
1. NANDINI NARAYANAN, W/O.LATE NARAYANAN,
... Respondent
2. ROSHAN NARAYANAN, S/O.LATE NARAYANAN,
3. DEEPA NARAYANAN, D/O.LATE NARAYANAN,
4. DEEPTHI NARAYANAN, D/O.LATE NARAYANAN,
5. GOPALAN, S/O.VELAYUDHAN, BUSINESS,
For Petitioner :SRI.RENDEEP PREM
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :14/12/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
----------------------------------------
W.P.(C).No.35858 OF 2009
--------------------------------
Dated this the 14th day of December 2009
----------------------------------------------------------
JUDGMENT
Challenge raised in the writ petition is against the
order passed by the execution court negativing the
objections raised by the petitioners/judgment debtors that
the decree executed based on a compromise is vitiated by
fraud. At the time of hearing, the learned counsel for the
petitioners submitted that in view of the proviso to Rule 3 of
Order 23 r/w Order 23 Rule 3A of the above order such a
challenge against the compromise decree can be raised only
before the court which passed that decree and not in
execution. Petitioners may be given an opportunity to move
a petition before the court which passed the decree and till
then, the execution of the decree may be stayed is the
submission of the counsel. Having regard to the
submissions made and taking note of the facts and
circumstances presented, I direct the execution court to
W.P.(C).No.35858 OF 2009 Page numbers
keep in abeyance the execution of the decree impugned,
based on the compromise decree, for a period of one week
from the date of this judgment. If any application is moved
by the petitioners challenging the compromise decree on the
trial side, it has to be disposed in accordance with law. Writ
petition is closed.
Hand over a copy of the judgment to the counsel
for the petitioner.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv