High Court Kerala High Court

Ashok Ramachandran vs K.Radhamohan on 30 March, 2009

Kerala High Court
Ashok Ramachandran vs K.Radhamohan on 30 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4105 of 2009(L)


1. ASHOK RAMACHANDRAN,PROPRIETOR,
                      ...  Petitioner

                        Vs



1. K.RADHAMOHAN,KAILAS,EZHUKONE.P.O,
                       ...       Respondent

                For Petitioner  :SRI.V.BHASKARAN PILLAI

                For Respondent  :SRI.B.MOHANLAL

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/03/2009

 O R D E R
                       K.T.SANKARAN, J.
                   ---------------------------------------
                   W.P.(C) No.4105 OF 2009
                   ---------------------------------------
            Dated this the 30th day of March, 2009


                            JUDGMENT

The decree holder in O.S.No.168/2002, Sub Court,

Kollam which is pending in execution in E.P.No.30/2004 on the

file of the Sub Court, Kottarakkara challenges Ext.P8 order

dated 19.01.2009 passed by the executing court by which the

prayer made by the judgment debtor to enhance the upset

price of the property to be sold was allowed and the upset

price was fixed at Rs.12,50,000/-.

2. The decree is for Rs.3,76,387/- together with interest.

The court below fixed the upset price at Rs.6,00,000/-. No

bidders were present on the date fixed for sale. Pointing out

that in E.P.No.28/2004 in O.S.No.86/2002 in which the

petitioner is the decree holder, the property was sold in

auction and was purchased by the petitioner/decree holder for

a sum of Rs.12,50,000/-, the judgment debtor in the present

case filed the application for enhancing upset price. That

application was allowed by the court.

3. The decree holder opposes the enhancement of the

W.P.(C) No.4105 of 2009
2

upset price. According to the decree holder, the property

would not fetch a value of Rs.12.5 Lakhs. According to the

judgment debtor, the property is very valuable and the value

fixed at Rs.12.5 Lakhs is on the lower side. If no upset price is

fixed, the judgment debtor says that his property would be sold

for a low price.

4. It is stated in the Writ Petition and it is admitted by

the respondent that in E.P.No.38/2006 in O.S.No.190/2002 in

which one Jayaraj is the decree holder, the very same property

was sold in auction and it was purchased by one Jayaraj, the

decree holder therein for a sum of Rs.3,10,000/-. The

petitioner/decree holder submits that he has filed a claim

petition in that Execution Petition and that it is pending

disposal. The sale is not confirmed. The learned counsel for the

respondent/judgment debtor submitted that the judgment

debtor has filed an application to set aside the sale and that

the said application is pending.

5. It is not proper for me to decide in this Writ Petition

whether the decree holder is entitled to proceed with the

execution in the present case in view of the auction sale

W.P.(C) No.4105 of 2009
3

already held in E.P.No.38/2006 in O.S.No.190/2002 since the

matter has not become final in that proceeding. I am not

expressing any opinion on that contention put forward by

either side.

6. At the same time, the question to be decided by me is

whether Ext.P8 order dated 19.01.2009 passed by the

executing court enhancing the upset price is legal or proper. It

is well settled that the court need not fix the upset price in a

court auction sale. After the amendment of Rule 66 of Order

XXI of the Code of Civil Procedure by the 1976 amendment

Act, the second proviso to Sub Rule 2 specifically provides that

nothing in the Rule shall be construed as requiring the court to

enter in the proclamation of sale its own estimate of the value

of the property, but the proclamation shall include the

estimate, if any, given by either or both of the parties. It is also

well settled that if the court fixes the upset price, it must be

after passing a judicially considered order. Therefore, Ext.P8

order dated 19.01.2009 is liable to be set aside. I do so.

7. The court below shall issue directions to incorporate

in the sale proclamation the value of the property as suggested

W.P.(C) No.4105 of 2009
4

by the decree holder and judgment debtor. Both parties would

be entitled to file statements showing the value of the property

and produce such materials which are necessary to be

incorporated in the sale proclamation. The court below shall

consider the same and issue appropriate directions for

incorporation of the necessary details in the sale proclamation.

The Writ Petition is allowed as above.

K.T.SANKARAN
JUDGE

pac