High Court Kerala High Court

Sajad vs The Sub Registrar on 7 December, 2010

Kerala High Court
Sajad vs The Sub Registrar on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7798 of 2010(Y)


1. SAJAD, S/O.SHAHUL HAMEED, AGED 42 YEARS,
                      ...  Petitioner
2. THE HOUSING DEVELOPMENT FINANCE

                        Vs



1. THE SUB REGISTRAR, SUB-REGISTRY OFFICE
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE TAHSILDAR, TALUK OFFICE,

4. STATE OF KERALA, REPRESENTED BY THE

5. MR.SUDEVAKUMARAN NAIR,

6. MANOHARAN, `NISHA SADAN',

                For Petitioner  :SRI.K.K.CHANDRAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2010

 O R D E R
                       ANTONY DOMINIC, J
                 --------------------------------------
                  W.P.(C).No. 7798 OF 2010
      -------------------------------------------------------------
        Dated this the 7th day of December, 2010

                             JUDGMENT

The 2nd petitioner, extended credit facility to late Suresh and

his wife K.Padmakumari Amma for the purchase of 4.60 Ares of

property in RS.No.133/24 in Block No.4 (old Sy.No.226/10) of

Pallichal Village in Neyyattinkara Taluk. The mortgage was

created during July 2007. Default was committed. As a result,

the 2nd respondent initiated proceedings under the Securitization

And Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (SARFAESI ACT). Property was taken

over and was finally sold in auction, in which the 1st petitioner who

had offered Rs.12,40,000/- was the highest bidder. Accordingly,

the sale was confirmed in his favour and sale certificate was

issued and possession was also handed over to him. However,

when the sale certificate was presented for registration to the 1st

respondent along with an application for getting the property

mutated, that was refused to be accepted for the reason that

respondents 5 and 6 had obtained attachment over the

mortgaged property by filing Civil Suits before the Sub Court,

W.P.(C).No. 7798 OF 2010
2

Neyyattinkara, which encumbrances are also shown in Ext.P5

Encumbrance Certificate. It is thereupon, this writ petition has

been filed, praying to direct the 1st respondent to register the sale

certificate of the property when presented for registration and to

effect mutation in the revenue records.

2. Although, notice was served on respondents 5 and 6,

there is no appearance on their behalf.

3. Evidently, the property mentioned above along with

the building therein was mortgaged to the 2nd petitioner bank in

July 2007. It was during the subsistence of the mortgage,

attachment was obtained by respondents 5 and 6, during 2008

and 2009. Respondents have not challenged the sale conducted

by the authorized officer and by any other process known to law.

If that be so, claim of respondents 5 and 6 can at best be for

surplus in the sale proceedings, which is also stated to be absent.

4. Irrespective of any such claim, as at present sale in

favour of the 1st petitioner has resulted in a sale certificate and if

such a certificate is presented before the 1st respondent, it is

liable to be registered. Therefore, the refusal of the 1st

respondent to register the sale certificate pertaining to the

W.P.(C).No. 7798 OF 2010
3

property mentioned in Ext.P1 cannot be upheld and in that view

of the matter I dispose of this writ petition directing that on the

production of the sale certificate pertaining to the property

mentioned in Ext.P1, the same shall be accepted for registration

provided it is otherwise valid in all respects. Necessarily,

application if any made by the 1st petitioner for mutation will also

be dealt with in accordance with the provisions of the Transfer of

Registry Rules.

5. Petitioner to produce a copy of this judgment before

the 1st respondent for compliance.

ANTONY DOMINIC
JUDGE
dmb