IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28607 of 2009(O)
1. P.P.SEKHARAN,S/O.KARTHIYAYINI AMMA
... Petitioner
Vs
1. CATHOLIC SYRIAN BANK LTD.
... Respondent
For Petitioner :SRI.CIBI THOMAS
For Respondent :SRI.C.A.JOY
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :22/09/2010
O R D E R
HARUN-UL-RASHID,JJ.
-------------------------------
W.P.(C).NO.28607 OF 2009
-------------------------------
DATED THIS THE DAY 22ND OF SEPTEMBER, 2010
JUDGMENT
Exhibits P3 and P4 orders passed by the execution court
are under challenge. Writ Petitioner is the judgment debtor in in
O.S.No.176/07 on the file of the Munsiff’s Court, Payyannur. The
decree holder filed an execution petition for realization of
Rs.73,750/-. In the E.P. the respondent filed a draft sale paper.
The value is shown as Rs.30,000/- per cent. Petitioner filed an
objection pointing out that the property will fetch at least an
amount of Rs.1 lakh per cent.
2. Learned Munsiff by Ext.P3 order considered the
contention of the petitioner. The court below observed that though
the respondent has filed the counter contending that the upset price
shown is not correct, no steps are taken by him to show that the
value as shown in the draft sale proclamation is not proper. The
court below approved the draft sale proclamation and fixed the
-2-
WP(C).No.28607/2009
upset price as Rs.30,000/-. In the absence of any evidence on the
part of the judgment debtor, the learned Munsiff held that there is
no merit in the contention that the centage value of the property is
more than Rs.1 lakh. The court below also ordered to proclaim and
sell the property. Ext.P4 is the copy of the proclamation of sale.
In the circumstances, I do not find any reason to interfere with
Ext.P3 order and consequent proclamation of sale, Ext.P4. No
valid grounds are made out by the petitioner for interference in the
writ petition filed under Article 227 of the Constitution of India.
The sale proclamation is drawn up on 12/10/09. In view of the long
gap, I direct the decree holder to move the execution court for
publication of notice of sale in newspaper.
Writ Petition is dismissed.
HARUN-UL-RASHID,
Judge.
kcv.