High Court Kerala High Court

P.D. Antony Joshua vs Indian Bank on 7 October, 2010

Kerala High Court
P.D. Antony Joshua vs Indian Bank on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12863 of 2010(O)


1. P.D. ANTONY JOSHUA,
                      ...  Petitioner

                        Vs



1. INDIAN BANK, HEAD OFFICE AT 31
                       ...       Respondent

2. MR.K.M. ANWAR SADATJH,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  :SRI.A.S.SAJUSH PAUL

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/10/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                   W.P(C) No.12863 of 2010
           ====================================
          Dated this the 07th    day of October, 2010

                        J U D G M E N T

This Writ Petition is at the instance of judgment debtor No.1

in E.P.No.404 of 2004 in O.S. No.708 of 1996 of the court of

learned Principal Sub Judge, Ernakulam. For the amount due to

respondent No.1-decree holder property of petitioner was brought

up for sale. At that stage petitioner filed E.A. No.128 of 2010

under Rule 69 of Order XXI and Section 151 of the Code of Civil

Procedure (for short, “the Code”) to adjourn the sale for a further

period of one month (obviously for payment of the amount due

under the decree). That application was dismissed by the learned

Sub Judge as per Ext.P3, order on 11.02.2010. That was followed

by Ext.P4, order as per which property was sold on 11.02.2010 for

Rs.6,00,000/- and execution petition was posted for confirmation of

sale on 12.04.2010. Exhibits P3 and P4, orders are under

challenge in this Writ Petition.

2. Though various grounds are urged in the petition in

challenge of the sale and though it is contended by learned

counsel for respondent No.1 that no application to set aside sale as

contemplated under Order XXI of the Code was preferred by the

W.P(C) No.12863 of 2010

-: 2 :-

petitioner in the executing court and hence this petition itself is

not maintainable, counsel for petitioner, counsel for respondent

No.1 and counsel for respondent No.2-auction purchaser (who

already deposited a portion of the bid amount in the executing

court) have now come to terms after consultation with parties

concerned and accordingly they have settled the terms between

them. Accordingly petitioner has to pay the entire decree amount

as on the date of sale, i.e., 11.02.2010 (less the amount if any

already paid) to respondent No.1-decree holder within a week

from this day. So far as the claim of respondent No.2-auction

purchaser is concerned he is willing to give up his claim for the

property purchased by him in auction if petitioner pays a

consolidated sum of Rs.65,000/- towards interest and costs within

a week from this day. It is also agreed between the parties that

the amount deposited by respondent No.2 in the executing court

pursuant to his bid in the auction can be withdrawn by him.

Submission made by counsel on both sides is accepted and

recorded.

Resultantly, Writ Petition is disposed of in the following lines:

(a) Sale conducted by the executing court on

W.P(C) No.12863 of 2010

-: 3 :-

11.02.2010 shall stand set aside on fulfillment of the

following conditions:

(i) Petitioner shall pay the

entire decree amount as on the date

of sale, i.e., 11.02.2010 (less the

amount if any already paid) to

respondent No.1 within a week from

this day as above stated.

(ii) Respondent No.1 shall

file a statement in the executing

court within a further period of one

week from the date of receipt of

money.

(iii) Petitioner shall deposit a

consolidated sum of Rs.65,000/-

(Rupees Sixty five thousand only) in

the executing court for payment to

respondent No.2 being costs and

interest on the amount deposited by

W.P(C) No.12863 of 2010

-: 4 :-

respondent No.2 in the executing

court within a period of one week

from this day.

(iv) On compliance of the

above conditions it will be open to

respondent No.2 to withdraw the

amount mentioned in clause (iii) and

the amount he already deposited in

the executing court.

(v) On compliance of

condition Nos.(i) to (iii) the sale held

by the executing court on

11.02.2010 will stand set aside.

(vi) In case condition Nos.(i)

and (iii) are not complied with as

aforesaid this petition will stand

dismissed.

(b) Respondent No.1 shall on receipt of the

W.P(C) No.12863 of 2010

-: 5 :-

amount and along with filing of the statement report

full satisfaction of the decree to the executing court so

that the execution petition can be closed.

THOMAS P. JOSEPH, JUDGE.

vsv