Allahabad High Court High Court

M/S. Jai Durga Kutir Udyog & Anr. vs Bank Of Baroda & Anr. on 25 January, 2010

Allahabad High Court
M/S. Jai Durga Kutir Udyog & Anr. vs Bank Of Baroda & Anr. on 25 January, 2010
Court                           No.                               -                        4

Case        :-     WRIT         -         C        No.     -      2723         of       2010

Petitioner        :-    M/S.        Jai       Durga       Kutir       Udyog         &    Anr.
Respondent              :-       Bank              Of          Baroda          &         Anr.

Petitioner Counsel :- Ashok Kr. Singh
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioners.

Suit filed by respondent no. 1 Bank for recovery of certain amount from 

the petitioners was decreed by the trial court vide judgment and decree 

dated 03.02.1993 and the petitioner no. 2 was directed to pay the entire 

outstanding   amount   in   instalment   of   Rs.5000/­   per   month,   the   1st  of 

which was to be paid on 1st March, 1993.

It appears that the petitioners failed to comply with the decree, as such, 

the same was put into execution and in pursuance thereof, the property 

belonging to the petitioners was auctioned in favour of the respondent 

no.   2.   The   sale   is   also   stated   to   have   been   confirmed.   Thereafter, 

petitioner   moved   an   application   to   permit   him   to   deposit   the   amount 

deposited   by   auction   purchaser   and   to   remove   the   attachment.   The 

executing court finding that even at this stage, the petitioner­judgment 

debtor did not made an offer to pay the entire outstanding amount of the 

Bank   and   moved   an   application   to   permit   him   to   deposit   a   sum   of 

Rs.55,000/­ deposited by the auction purchaser, rejected the application.

Shri Sarvesh Kumar Verma appearing for the auction purchaser states 

that   the   sale   has   already   been   confirmed   by   the   executing   court   on 

01.05.2009.

In the facts and circumstances and particularly in view of the fact that the 
sale has already been confirmed on 01.05.2009, the executing court has 

rightly  declined  to  permit   the  decree  holder   to  deposit  the  money   for 

which property was auctioned and there is no illegality in the same.

The writ petition, accordingly, fails and stands dismissed.

25.01.2010
VKS/ WP 2723/10