High Court Kerala High Court

Abdul Hameed Khan vs A.Ibrahim on 4 March, 2010

Kerala High Court
Abdul Hameed Khan vs A.Ibrahim on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30756 of 2009(O)


1. ABDUL HAMEED KHAN, S/O.ALI KHAN KULEDAR,
                      ...  Petitioner
2. MUMTAJ, D/O.ALI KHAN KULEDAR,
3. FATHIMA, D/O.ALI KHAN KULEDAR,
4. GOWHAR, D/O.ALI KHAN KULEDAR,
5. RASHEED, S/O.ALI KHAN KULEDAR,
6. NOORJAHAN, D/O.ALI KHAN KULEDAR,
7. ASHARAF, S/O.ALI KHAN KULEDAR,

                        Vs



1. A.IBRAHIM, S/O.ALAVI, AGED 62 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :SRI.VINOD KUMAR.C

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :04/03/2010

 O R D E R
                        P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C). No. 30756 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 4th day of March, 2010.

                                JUDGMENT

In this writ petition filed under Article 227 of

the Constitution of India, the petitioners call in question

Exts.P4 and P7 and also seek a direction to allow Ext.P2

cheque application filed by the petitioners for the

amount lying in deposit, which according to them

belongs to them.

2. The petitioners are the petitioners in

E.A.855 of 2008, which was the cheque application filed

by them for withdrawing Rs.4,55,677/-, the amount

which was lying in deposit as a result of the auction sale

in the partition suit. The property was sold for a total

amount of Rs.6,10,000/- and the decree requirements

were satisfied. According to the petitioners the balance

amount lying in deposit belongs to them.

3. In the meanwhile, respondent herein filed

E.A.970 of 2008 for setting aside the sale already

WPC. 30756/09. 2

confirmed under Order XXI Rules 90 and 91 of the Code

claiming that he and one Shajahan were in possession of

the property, which was brought in public auction. The copy

of the sale deed is produced as Ext.P3. They also filed

E.A.1026 of 2008 to condone the delay in filing the petition

to set aside the sale. Both the E.As were dismissed.

Thereafter Ext.P2 cheque application filed by the petitioners

was also dismissed taking the view that the respondent, who

sought setting aside of the sale obtained the property from

the petitioners having claims and therefore the petitioners

could not certainly be entitled to the entire balance amount.

Copy of the order is produced as Ext.P4.

4. The grievance of the petitioners is that the

property which was sold is entirely different from the

property to which claim was laid by the respondent. It is

contended that without ascertaining the said fact that the

cheque application was dismissed. Petitioners say that

there should have been a finding regarding the identity of

WPC. 30756/09. 3

the property, which was brought for sale and without doing

so, the dismissal of the cheque application was not proper.

5. The issue therefore is regarding the identity of

the property which was sold in court auction and to

ascertain whether it belongs to the petitioners or to the

respondent.

In the result, this petition is allowed, Ext. P4 order

is set aside, the court below is directed to consider the issue

regarding the identity of the property which was sold in

court auction and the one claimed by the respondent and

Shajahan and then consider Ext.P2 cheque application after

hearing both sides. Both sides will be free to adduce fresh

evidence.

P. BHAVADASAN,
JUDGE

sb.