High Court Kerala High Court

A.A. Paul vs District Collector on 11 March, 2008

Kerala High Court
A.A. Paul vs District Collector on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16901 of 2005(K)


1. A.A. PAUL, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, THRISSUR DISTRICT,
                       ...       Respondent

2. THE TAHSILDAR, MUKUNDAPURAM TALUK,

3. KERALA SMALL INDUSTRIES DEVELOPMENT

4. M.K. FRANCIS, S/O. KOCHUPAPPU,

5. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.M.A.MANHU, SC, SIDCO

The Hon'ble MR. Justice V.GIRI

 Dated :11/03/2008

 O R D E R
                             V.GIRI, J.
                             -----------
                       W.P.(C)No. 16901 OF 2005
                       -----------------------------
           DATED THIS THE 11TH DAY OF MARCH, 2008


                          J U D G M E N T

According to the petitioner, he purchased an extent of 58 =

cents of land in various survey numbers in Kattoor Village from

Irinjalakuda Kuries and Finance (P) Ltd. under Exhibit P1 sale

deed. The vendor of the petitioner had obtained the property

under Court auction, by executing the decree in O.S.No.200/92,

which is a suit filed by it for realisation of the amount due under

a loan transaction. Apparently, the Court sale was confirmed and

Exhibit P2 sale certificate was issued in favour of the petitioner

under Exhibit P3. According to the petitioner, he thereafter

moved for delivery of the property. According to him, an

application under Order XXI Rule 58 CPC was filed by the

Tahsildar contending that the property covered by Exhibit P1

document had already been attached at the instance of SIDCO

and that therefore the said property was not liable to be sold in

Court auction. Apparently, the petition under Order XXI Rule 58

W.P.(C)No.16901/05 2

CPC was treated as a claim petition and it was dismissed under

Exhibit P5 order dated 23.3.1999. The Court held that sale had

been effected earlier, sale certificate issued and therefore the

petition under Order XXI Rule 58 CPC was not maintainable. It is

seen that in the meanwhile, the same property was brought to

revenue sale and the 4th respondent purchased the same. He

approached this Court in O.P.No.2201/03 contending that the

revenue sale in his favour was held on 16.4.1996, that the sale was

confirmed on 4.7.1996 and that nevertheless the sale certificate was

not being issued. This Court under Exhibit P8 judgment disposed of

the writ petition directing the Tahsildar to give the documents of

title of the property to the petitioner therein and also to do

everything that is required to confer title on the petitioner therein to

get mutation effected.

2. The petitioner preferred Writ Appeal No.630/03 against

Exhibit P8 judgment. Exhibit P9 is the memorandum of appeal. The

petitioner referred to the Court sale at the instance of Irinjalakuda

Kuries and subsequent purchase effected by him under Exhibit P5.

The Division Bench of this Court in Exhibit P11 judgment declined to

interfere with Exhibit P8. The Court held as follows:

W.P.(C)No.16901/05 3

” We are of the view, if the appellant is

aggrieved by the issuance of sale

certificate and has got a superior claim

over the property in question those are all

matters to be taken up by the appellant

before appropriate forum. Disputes

between the parties cannot be adjudicated

by us in this writ appeal. Under such

circumstances, this writ appeal is disposed

of. We make it clear that the judgment of

the learned Single Judge and the issue of

sale certificate would not stand in the way

of the appellant in agitating his rights

before appropriate forum. We are also not

expressing any final opinion with regard to

the rights of the parties.”

Therefore the Division Bench made it clear that if the petitioner has

got superior claim over the property in question, then it is upto him

to agitate the matter before the appropriate forum.

W.P.(C)No.16901/05 4

3. It is after Exhibit P11, the petitioner has preferred this

writ petition essentially challenging Exhibit P12 sale certificate

issued in favour of the purchaser in the revenue auction.

4. I have heard the learned counsel for the petitioner and

the learned Government Pleader as well. In my view, the petitioner

cannot maintain a challenge against the sale certificate in

proceedings under Article 226 of the Constitution of India for more

than one reason. Firstly, the petitioner’s contentions in this behalf

were considered by the Division Bench in Exhibit P11 judgment.

The Division Bench held that if the petitioner has superior claim over

the property, it is upto him to approach the appropriate forum in

that regard. In other words, if the petitioner asserted a title to the

property stated to have been acquired prior in point of time, then it

is upto him to assert title and seek to defend the same against all

others including the subsequent purchaser. It is upto the petitioner

to seek appropriate reliefs in this regard. In my view, the

appropriate forum for the petitioner would be the Civil Court.

Secondly, the challenge merely against the sale certificate issued

under the provisions of the Revenue Recovery Act would not be

maintainable. The petitioner has not challenged the revenue sale in

W.P.(C)No.16901/05 5

favour of the holder of Exhibit P12 certificate under the provisions of

the Revenue Recovery Act. Of course, it is possible that the

petitioner may not consider it necessary to do so, consistent with

his claim that his vendor had acquired title to the property prior to

the acquisition of title by the auction purchaser and that he has

superior claim over that property. At any rate challenge against

sale certificate may not really improve the case of the petitioner.

For all these reasons, the petition is bereft of merits and it is

dismissed subject to the right of the petitioner to take appropriate

action as already permitted by this Court under Exhibit P11

judgment.

V.GIRI, JUDGE.

dsn