High Court Kerala High Court

State Of Kerala vs Lucko Augusthy on 17 July, 2008

Kerala High Court
State Of Kerala vs Lucko Augusthy on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 900 of 2007(F)


1. STATE OF KERALA, REP. BY THE
                      ...  Petitioner

                        Vs



1. LUCKO AUGUSTHY,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.K.VIDYASAGAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

                         C.R.P.No.900 of 2007

                      -------------------------------

                     Dated this the 17th July, 2008.

                               O R D E R

This revision is filed challenging the order of the

Executing Court confirming the sale. The sale was confirmed on

30.11.2006. Executing court reported that no further steps was taken

thereafter.

2. The learned counsel appearing for the decree holder

respondent submitted that respondent will not oppose the prayer for

setting aside the sale, if the State is prepared to deposit the entire

amount due, as provided under Rule 89 of Order XXI of Code of Civil

Procedure before the executing court, including interest till date within

a specified time.

3. The learned Government Pleader submitted that

revision petition may be disposed, directing the executing court to set

aside the sale on the application to be filed by the State.

CRP.No.900 of 2007

2

The revision is disposed as follows. If State deposits

the entire amount due to the decree holder inclusive of the interest up

to that date, as provided under Rule 89 of Order XXI of Code of Civil

Procedure, and files an application to set aside the sale, Execution

Court to set aside the sale and pass appropriate orders allowing decree

holder to withdraw the amount. The application shall be filed within

sixty days from today.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.