High Court Kerala High Court

Anil D.Raj vs Vijaya Bank on 8 October, 2009

Kerala High Court
Anil D.Raj vs Vijaya Bank on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.FA.No. 22 of 2003()


1. ANIL D.RAJ, S/O DEVARAJA NAICKEN,
                      ...  Petitioner

                        Vs



1. VIJAYA BANK, ALLEPPEY, REPRESENTED BY
                       ...       Respondent

2. SURYA NARAYANA COMPANY, HARDWARE

3. N.DEVARAJA NAICKEN, PARTNER, SURYA

4. N.GOPINATHA NAICK  OF DO.  DO.

5. N.RAVEENDRANATHA NAICK OF  DO.

6. N.PURUSHOTHAMA NAICK,  OF  DO.  DO.

7. C.MOHANACHANDRA NAICK  OF DO.

8. C.BALACHANDRA NAICK OF DO.

9. C.PRADEEPKUMAR, LAKSHMINARAYANA MADOM

10. LAKSHMI BAI  OF DO.

11. SAROJINI BAI  OF DO.

12. SURESH OF  DO.   DO.

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/10/2009

 O R D E R
                      M.N.KRISHNAN, J.
                  ...........................................
                     Ex.F.A.NO.22 OF 2003
                  .............................................
             Dated this the 8th day of October, 2009

                          J U D G M E N T

This is an appeal preferred against the order of the

Additional Sub Judge, Alappuzha in E.A.No.250/2002 in

E.P.No.127/1987 in O.S.No.31/1984. Vijaya Bank obtained a

decree for realisation of the amount and in execution of the

decree, attached the property and it is at that juncture the

present appellant moved an execution application

contending that he is entitled to a share in the property and

therefore, the sale cannot be proceeded with. At that time

it was brought to the notice of the court that a suit for

partition filed by the present appellant as O.S.No.52/1998

which ended in dismissal and therefore, by virtue of the said

decision, the claimant is not entitled to claim any right over

the property.

2. Now the learned counsel for the appellant on

ascertainment submits that an appeal was preferred

against such judgment as A.S.No.120/2000 wherein the

appellate court had granted a decree for partition

: 2 :
Ex.F.A.NO.22 OF 2003

declaring the fractional right of the appellant over the

property. When it is so, then the matter requires

reconsideration by the court below. Mean while, it is also

submitted that one time settlement application has been

moved and parties are attempting to wipe of the liability. If

the liability is totally wiped of, then the question of

entertaining the execution application may not arise for the

reason that nothing remains to be decided. Therefore, in

the light of the latest developments by decreeing the suit

for partition, it has become necessary to set aside the order

passed by the trial court and therefore, it is set aside and

the matter is remitted back to the executing court for a

fresh consideration and all the parties are directed to

produce sufficient and necessary documents and evidence

in support of their respective contentions as well as the

fact that whether the decree amount has been wiped of.

The parties are directed to appear before the executing

court on 20.11.2009. Needless to say that all the questions

are left open for decision.

Disposed of accordingly.

M.N.KRISHNAN, JUDGE

cl

: 3 :
Ex.F.A.NO.22 OF 2003

M.N.KRISHNAN, J.

. ………………………………….

Ex.F.A.NO.22 OF 2003
………………………………….
8th day of October, 2009

J U D G M E N T

: 4 :
Ex.F.A.NO.22 OF 2003