High Court Kerala High Court

Abraham Jacob vs P.P.Thomas on 18 January, 2007

Kerala High Court
Abraham Jacob vs P.P.Thomas on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2061 of 2007(U)


1. ABRAHAM JACOB, S/O.JACOB, AGED 53,
                      ...  Petitioner

                        Vs



1. P.P.THOMAS, S/O.THOMAS,
                       ...       Respondent

                For Petitioner  :SRI.PHILIP MATHAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/01/2007

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

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

                           W.P.(C)NO.2061 OF 2007

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

             DATED THIS THE 18th DAY OF JANUARY, 2007


                                      JUDGMENT

Petitioner is judgment debtor. Respondent is decree holder. This

petition is filed under Article 227 of Constitution of India challenging

Ext.P5 order passed by executing Court for sale of attached property.

Case of petitioner is that he received only Ext.P4 notice issued by the

Court under Rule 54 directing to appear on 21.11.06 and on 21.11.06

Ext.P5 order was passed and he did not receive any notice under Rule

66 and though he filed an objection to Rule 54 notice evidenced by

Ext.P3 objection it was not considered and in such circumstances,

Ext.P5 order is to be quashed.

2. On hearing learned Counsel appearing for petitioner and

perusing Ext.P4, it is clear that executing Court directed petitioner to

appear before the Court for settlement of the terms of proclamation of

sale only on 21.11.06. On 21.11.06 an order for sale of the property

was passed.

3. The case of petitioner is that the entire attached property

need not be sold for realisation of the decree debt and only a part of

the property need be sold to satisfy the decree debt and therefore the

order is to be quashed.

W.P.(c)2061/07 2

4. Rule 64 of Order XXI of Code of Civil Procedure cast an

obligation on the Court to consider whether sale of the entire

attached property is necessary for realisation of the decree debt. It

is not a discretion. Ext.P5 order shows that before passing the

order, the provisions of Rule 64 of Order XXI was not considered.

So also the value shown by the petitioner was also not considered

as provided under sub rule 2 of Rule 66 of Order XXI of Code of Civil

Procedure. Ext.P5 order is therefore quashed.

Executing Court is directed to hear the objection of petitioner

and thereafter consider whether the entire attached property is to

be sold as provided under Rule 64 and settle the proclamation as

provided under Rule 66 and then only proceed with the sale.

Petition is disposed accordingly.






                                             M.SASIDHARAN NAMBIAR,JUDGE




Acd


W.P.(c)2061/07    3