High Court Kerala High Court

Sukumaran vs The Dhanalakshmi Bank Ltd on 29 July, 2008

Kerala High Court
Sukumaran vs The Dhanalakshmi Bank Ltd on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22816 of 2008(N)



1. SUKUMARAN
                      ...  Petitioner

                        Vs

1. THE DHANALAKSHMI BANK LTD
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

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

                      W.P.(C) No.22816 of 2008

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

                    Dated this the 29th July, 2008.

                            J U D G M E N T

This petition is filed under Article 227 of Constitution of

India to quash Ext.P6 sale proclamation and for a direction to exclude

Ext.P1 property from sale. First respondent is the decree holder and

second respondent the judgment debtor. For realisation of the decree

debt, the mortgaged property was sought to be sold in the execution

proceedings. Under Ext.P6 sale proclamation, mortgaged property was

proclaimed for sale. The case of the petitioner is that subsequent to

the settlement deed executed in favour of the petitioner, second

respondent-judgment debtor who is the son of the petitioner, along

with the father of the petitioner who settled the property in favour of

the petitioner, mortgaged the property in favour of the first

respondent Bank, and, therefore, first respondent mortgagee cannot

claim any right over the property obtained by the petitioner prior to

the mortgage, and, therefore, his property is to be excluded.

2. On hearing the learned counsel appearing for the

petitioner and first respondent, I do not find any reason either to

W.P.(C) No.22816 of 2008

2

quash Ext.P6 sale proclamation or to issue a direction to exclude the

property as claimed by the petitioner. What could be sold by the court

is only the property mortgaged in favour of the first respondent Bank

by the second respondent judgment debtor. Auction purchaser would

only get that right which was available to the judgment debtor. In

such circumstances, petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.