High Court Kerala High Court

Madhavan vs Chittattukara Panchayath … on 10 July, 2008

Kerala High Court
Madhavan vs Chittattukara Panchayath … on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25425 of 2005(B)


1. MADHAVAN, AGED 70, S/O.SANKU,
                      ...  Petitioner

                        Vs



1. CHITTATTUKARA PANCHAYATH SERVICE
                       ...       Respondent

2. SPECIAL SALE OFFICER, MANNAM,

3. SASIDHARAN, AGED ABOUT 65,

4. DAYALU, AGED 70, D/O.KUTTAN,

                For Petitioner  :SRI.P.N.RAMAKRISHNAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/07/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

             WP(C).No.25425 of 2005-B

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 10th day of July, 2008.

                     JUDGMENT

1.Petitioner, respondents 3 and 4 and others held

certain property in common. That was put to

partition in O.S.595/1994 of the Principal Sub

Court, N.Parur. Resultantly, a final decree has

been passed in that suit. That has been confirmed

by the superior courts also.

2.During the pendency of the aforesaid suit for

partition, respondents 3 and 4 created a mortgage

of that property in favour of the first

respondent, a co-operative bank and obtained a

loan. On account of default, the bank proceeded

for recovery and this has led to execution

WP(C)25425/05 -: 2 :-

proceedings.

3.In the light of the decree for partition, it

cannot be disputed that the execution

proceedings as against respondents 3 and 4 on

account of the mortgage created by them has to

be confined, even on equitable considerations,

to be only as against the property (share)

allotted to them as per the final decree in the

aforesaid suit. The petitioner has, therefore,

filed Ext.P9 taken on record today by order on

I.A.8358/2008. By that petition, he has invoked

Rule 90 of the KCS Rules, 1969 and has filed a

claim agitating the aforesaid contentions.

For the foregoing reasons, this writ petition is

ordered directing that Ext.P9 will be taken up,

considered and disposed of by the competent

authority in the light of what is stated above

and in accordance with law. Pending such

consideration, it is further directed that the

execution proceedings referable to the loan

transactions of respondents 3 and 4 shall stand

confined to be against the share allotted to

WP(C)25425/05 -: 3 :-

them in the final decree in the aforesaid suit.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/100708