High Court Kerala High Court

Kizhekke Chaliyathadathil Shaji vs Parada Pramod Kumar on 4 July, 2008

Kerala High Court
Kizhekke Chaliyathadathil Shaji vs Parada Pramod Kumar on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20215 of 2008(F)


1. KIZHEKKE CHALIYATHADATHIL SHAJI
                      ...  Petitioner

                        Vs



1. PARADA PRAMOD KUMAR
                       ...       Respondent

2. MAYAPPURATH RAMAKRISHNAN

3. MELECHALIL SANKARAN, AGED 38

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/07/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  WP(C).No. 20215                 OF 2008
                    ............................................
          DATED THIS THE             4th      DAY OF JULY, 2008

                               JUDGMENT

For realisation of the decree debt in O.S.153 of 2001,

property of second respondent/judgment debtor was sold in

E.P.26 of 2003. Petitioner, along with third respondent, filed

E.A.319 of 2006 to set aside the sale. That was dismissed.

Petitioner filed A.S.62 of 2006 before Sub Court, Koyilandy,

challenging that order. Meanwhile, sale was confirmed on

30.1.2007. E.P.257 of 2007 is filed by first respondent, being the

auction purchaser/decree holder to take delivery of the property

covered under the sale certificate. Petitioner filed E.A.219 of

2008 to set aside the sale, contending that he is prepared to pay

the auction price or any other amount directed by the court. This

petition is filed under Article 227 of Constitution of India for a

direction to the Munsiff to receive the full decree debt in cash

from the petitioner and to set aside the sale.

2. Learned counsel appearing for petitioner was heard.

Learned counsel submitted that petitioner is prepared to pay the

entire decree debt, interest and cost and in such circumstances,

executing court may be directed to receive the entire amount

WP(C) 20215 OF 2008 2

and set aside the sale.

3. After confirmation of sale, petitioner is not entitled to

file a petition to set aside the sale, expressing willingness to pay

the entire decree debt. After confirmation of sale, sale cannot be

set aside without the consent of the auction purchaser on deposit

of the decree debt. As the case of petitioner is that he is

prepared to pay the entire decree debt and E.A.219 of 2008 is

filed before executing court, learned Munsiff is directed to pass

appropriate order in accordance with law, in E.A.219 of 2008

before directing delivery of the property.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-