High Court Kerala High Court

Asharaf vs Manoharan on 17 July, 2009

Kerala High Court
Asharaf vs Manoharan on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13913 of 2009(O)


1. ASHARAF,S/O.PUZHAKARAYILATH ABDU,
                      ...  Petitioner

                        Vs



1. MANOHARAN,S/O.MADATHINGAL KUMARAN,
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/07/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                  W.P.(C).No.13913 of 2009 - O
                   ---------------------------------
               Dated this the 17th day of July, 2009

                            J U D G M E N T

The judgment debtor in E.P.No.134/2001 in O.S.No.455/95

on the file of the Principal Sub Court, Irinjalakkuda has filed this

writ petition seeking the following reliefs:

“i) To call for the entire records which lead to Ext.P5

order and issue an order or direction quashing the

same.



         ii)   To  issue    an   order    or  direction   allowing

         E.A.No.959/2007        and       E.A.No.139/2004       in

E.P.134/2001 in O.S.No.455/1995 on the file of the

Subordinate Judge’s Court, Irinjalakkuda.”

2. The case in brief is that towards satisfaction of the

decree debt in a suit for money, on the steps taken by the decree

holder, property of the coobligant to the transaction, second

judgment debtor, wife of the petitioner, who is not made as a

party in the present petition was brought to sale. To set aside

the sale, the petitioner moved an application under Order XXI

Rule 90 CPC. That application was dismissed and the sale was

W.P.(C).No.13913 of 2009 – O

2

confirmed. Petitioner, thereupon moved a writ petition before

this Court, which was also dismissed. Subsequently he moved a

review petition, on which this Court passed an order that it would

be open to the petitioner to seek restoration of the application

moved to set aside the sale, which was dismissed for default, and

the period spent before this Court in prosecuting the writ petition

and also the review petition, could be canvassed for exemption

under Section 14 of the Limitation Act. Pursuant thereto,

petitioner moved an application before the court below for

restoration of the application moved for setting aside the sale

seeking condonation of the period in filing that application. The

execution court after examining the records found even after

condoning the period during which the petitioner prosecuted the

writ petition as well as the review petition before this Court, there

was a delay of 146 days. Noticing that, Order XXI Rule 90 CPC

permits the court to entertain an application only if it is filed

within a period of 60 days from the date of sale, restoration

application moved by the petitioner was found not entertainable

and it was dismissed by the execution court. Copy of that order

W.P.(C).No.13913 of 2009 – O

3

is Ext.P5. Impeaching the correctness and propriety of Ext.P5

order, petitioner has filed this writ petition seeking the

aforementioned reliefs invoking the supervisory jurisdiction

vested with this Court under Article 227 of the Constitution of

India.

3. I heard the counsel for the petitioner.

4. It is submitted that during the pendency of the writ

petition, pursuant to the direction passed by this court and also

before the execution court, petitioner has deposited substantial

amounts towards satisfaction of the decree debt. According to

the counsel, already a sum of Rs.58,000/- had been deposited.

The principal sum covered by the decree was only Rs.66,900/-.

Whatever that be, in the present writ petition challenging an

order passed by the execution court declining the request of the

petitioner to restore an application moved under Order XXI Rule

90 CPC as time barred, this Court cannot show any indulgence as

the entertinability of a petition under Order XXI Rule 90 CPC is

strictly governed by the law of limitation applicable. But I make

it clear that if sale of the property is conducted without adjusting

W.P.(C).No.13913 of 2009 – O

4

the deposit already made by the judgment debtor towards decree

debt, then it is open to him to seek withdrawal of the amount

from the execution court, after such enquiry, if any, warranted

with notice to the decree holder.

Subject to the above observation, this writ petition is

closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-