High Court Kerala High Court

N.Subramaya Nagarajan vs The Financial Corporation on 8 January, 2008

Kerala High Court
N.Subramaya Nagarajan vs The Financial Corporation on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 852 of 2003()


1. N.SUBRAMAYA NAGARAJAN,
                      ...  Petitioner
2. N.MUTHUSWAMI, PARTNER, -DO- -DO-.
3. N.PADMANABHAN, PARTNER, -DO- -DO-.
4. N.LEXMIRAM, PARTNER,  -DO-  -DO-.
5. N.MANGAYARKARSI AMMAL,
6. N.SIVASURYA KUMAR, PARTNER, -DO- -DO-.

                        Vs



1. THE FINANCIAL CORPORATION,
                       ...       Respondent

2. M/S. NELLAI SONS, A PARTNERSHIP FIRM,

3. M.N.NAYAGOM, MG.PARTNER, -DO- -DO-.

4. (ADDL): M.P.DIVAKARAN,

                For Petitioner  :SRI.S.ANANTHASUBRAMANIAN

                For Respondent  :SRI.V.B.UNNIRAJ, SC, KFC

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/01/2008

 O R D E R
                              HARUN-UL-RASHID, J.

             ----------------------------------------------------------------

                              C.R.P. NO. 852 OF 2003

             ----------------------------------------------------------------


                     Dated this the 8th  day of January, 2008


                                       O R D E R

Judgment debtors 2 to 6 and 8 have filed this revision petition

aggrieved by the order dated 10.2.2003 in E.P. No.96 of 1990 in O.P.(FC)

No.100 of 1982 on the file of the Additional District Court, Alappuzha.

The revision petitioners are partners of a firm represented by the Managing

Partner. By the impugned order, the court below overruled all the

objections raised by the judgment debtors to Rule 66 notice and ordered

proclamation and sale of the property on 27.3.2003.

2. The revision petitioners submitted before this Court that the

property belonging to them having an extent of 60 cents with a building is

situated in the heart of the commercial town in Alappuzha. According to

them, the property would fetch more than Rs.35 lakhs while the claim in

the execution petition is only Rs.3,35,000/-. It is also submitted that they

had applied for issuance of a commission to inspect the property and to file

a report as to whether sale of 2 cents of property will not be sufficient to

C.R.P. NO.852/2003 2

discharge the decree debt. It is further submitted that without considering

the objection regarding the value of the property and whether sale of a

portion of the property will satisfy the decree, the court below ordered

proclamation and sale of the charged property.

3. The court below, on a consideration of the objections raised by

the judgment debtors incorporated the objections regarding valuation in

the sale proclamation. The court below also held that the point as to

whether sale of a portion of the property will be sufficient to satisfy the

entire decree is a matter for concern only at the time when it comes up for

sale.

4. The revision petitioners contended that if the entire property

happened to be sold in execution of the decree in a case where sale of a

portion of the property will be sufficient to satisfy the decree, such a sale

will cause irreparable loss and injury to them. They also contended that

during all these years regular payments were made towards the decree

debt and that even at the time of filing the revision, an amount of

Rs.50,000/- was paid as directed by this Court. The question whether a

portion of the property alone is sufficient to satisfy the decree is a question

which was not gone into by the execution court. In view of the seriousness

C.R.P. NO.852/2003 3

of the situation and as submitted by the learned counsel appearing for the

revision petitioners that the property is a very valuable one fetching

several lakhs per cent, I am of the view that the court below should

bestow attention to the fact whether sale of a small portion of the property

will be sufficient for the purpose of satisfying the decree.

5. In the result, the Civil Revision Petition is disposed of directing

the court below to consider the question whether portion of the property

sought to be sold is sufficient for the purpose of proclamation of sale. The

court below shall dispose of the matter within a period of two months from

the date of receipt of a copy of this order.

The records shall be transmitted to the court below.

(HARUN-UL-RASHID, JUDGE)

sp/

C.R.P. NO.852/2003 4

HAURN-UL-RASHID, J.

C.R.P.NO852/2003

O R D E R

8TH JANUARY, 2008