High Court Kerala High Court

Prameela vs The Manager on 19 May, 2010

Kerala High Court
Prameela vs The Manager on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6347 of 2010(O)


1. PRAMEELA, W/O. MURUTHACHALAM,
                      ...  Petitioner

                        Vs



1. THE MANAGER, CANARA BANK,
                       ...       Respondent

2. MOHAMMED RAFEEK,

3. N. KUNJAYAMMU, S/O. HAMZA NAMBULLY HOUSE

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/05/2010

 O R D E R
                   THOMAS P JOSEPH, J.

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

                      W.P.C.No.6347 of 2010

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

                Dated this 19th day of May, 2010

                            JUDGMENT

This writ petition is filed by the judgment debtor in E.P.No.75

of 2008 in O.S.No.212 of 2006 of the court of learned Sub Judge,

Tirur. Respondent No.1 obtained decree for recovery of

Rs.4,29,300/- with interest at the rate of 9% per annum. It

launched execution for recovery of Rs.5,06,574/- and the property

of petitioner/judgment debtor-1 was proclaimed for sale as per

Ext.P2. That is under challenge in the writ petition contending that

the entire property was not required to be sold.

2. When the writ petition came up for hearing on 01-03-

2010 this court issued an interim order of stay against confirmation

of sale for a period of one month on condition that petitioner paid

Rs.50,000/- to respondent No.1 within one month from that day.

Later on the request of petitioner, time for deposit of the amount

was extended by one week as per order dated 06-05-2010. Still the

direction has not been complied, it is complained by learned

counsel for respondent No.1. Learned counsel for petitioner also

admits that the said condition has not been complied.

3. So far as the challenge to execute Ext.P2 is concerned,

the property brought up for sale is 48 cents. The upset price fixed

W.P.C.No.6347 of 2010
: 2 :

is Rs.5,00,000/-. There is nothing on record to show that the upset

price fixed is low. Having regard to the circumstances stated by

learned counsel there is no reason why this court should interfere

under Article 227 of the Constitution at this stage.

Resultantly the writ petition is dismissed without prejudice to

the right if any of the petitioner to challenge the sale if any,

conducted pursuant to Ext.P2 on appropriate grounds as provided

under law.

(THOMAS P JOSEPH, JUDGE)

Sbna/-