High Court Kerala High Court

George vs Pooram Kuries (P) Ltd on 4 October, 2010

Kerala High Court
George vs Pooram Kuries (P) Ltd on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 143 of 2010(O)


1. GEORGE, AGED 68,
                      ...  Petitioner

                        Vs



1. POORAM KURIES (P) LTD.,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/10/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                     O.P(C) NO.143 of 2010
            ====================================
          Dated this the 04th   day of October,  2010


                        J U D G M E N T

Judgment debtor No.2 in E.P. No.390 of 2007 in O.S. No.851

of 2003 of the court of learned Sub Judge, Thrissur is the petitioner

before me. Respondent obtained a decree for money and property

of petitioner was sold in auction on 19.11.2009. Petitioner filed

application under Order XXI Rule 90 of the Code of Civil Procedure

(for short, “the Code”) to set aside the sale on various grounds

stated therein. Grievance of petitioner is that even during

pendency of that application learned Sub Judge has confirmed the

sale against the proviso to Rule 92(1) of Order XXI of the Code. It is

argued by learned counsel that during the pendency of that

application execution petition was closed. Hence this Original

Petition.

2. Learned counsel confirmed that E.A.No.110 of 2010

filed by petitioner under Rule 90 of Order XXI of the Code is

pending consideration of learned Sub Judge and that it was in the

meantime that execution petition was closed. Though the

execution petition is closed it does not affect maintainability of

E.A.No.110 of 2010. Decision in Gopalakrishna Kamath v.

O.P(C) No.143 of 2010
-: 2 :-

R.Bhaskara Rao (1988 [2] KLJ 238) is supportive of that view.

Hence notwithstanding the closure of execution petition it is open

to the petitioner to proceed with E.A. No.110 of 2010.

3. It is seen from the proviso to Rule 92(1) of Order XXI

of the Code that when an application for setting aside the sale is

pending, the sale shall not be confirmed. That is because

confirmation of sale shall be ordered only after disposal of the

application to set aside the sale. That sale has been confirmed

does not affect maintainability of E.A. No.110 of 2010. If

pursuant to the confirmation of sale executing court is taking

steps for issue of sale certificate or allied matter it is open to the

petitioner to seek stay of such proceeding in the executing court if

he is otherwise entitled as provided under law.

With the above observation Original Petition is closed.

THOMAS P. JOSEPH, JUDGE.

vsv