High Court Kerala High Court

Chandrasekharan vs M.Viswanathan on 12 August, 2009

Kerala High Court
Chandrasekharan vs M.Viswanathan on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 307 of 2008()


1. CHANDRASEKHARAN, S/O. CHERINKAL KRISHNAN
                      ...  Petitioner

                        Vs



1. M.VISWANATHAN, S/O. MADHAVAN, AGED 58
                       ...       Respondent

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  :SRI.P.R.VENKETESH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :12/08/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

                    -------------------------------

                      F.A.O. No.307 of 2008

                    -------------------------------

                 Dated this the 12th August, 2009

                          J U D G M E N T

Raman, J.

The appellant is the judgment debtor. The suit,

O.S.No.607 of 1995, on the file of Sub Court, Palakkad was

decreed in favour of the plaintiff. In execution of the money

decree, E.P. was filed. The property of the appellant was

brought to sale and purchased by the decree holder himself for

an amount of Rs.1,40,639/=. The sale was conducted on

19.12.2003. The extent of the property is 1.02 acres of paddy

field. The upset price fixed was Rs.1,35,000/=. After the sale,

the appellant-petitioner preferred the present E.A.No.23/2004 for

setting aside the sale under Order XXI Rule 90 of Code of Civil

Procedure, inter alia contending that that the court below did not

apply its mind as to whether such a large extent of 1.02 acres of

paddy field is to be sold or only a portion of it need be sold for

F.A.O.No.307 of 2008

2

satisfying the decree debt. In support of the plea, appellant

also produced documents and stated that as per that document,

five cents was sold for Rs.25,000/=. But the court below found

that it cannot be compared with plaint schedule property in any

manner. It is pointed out that the property covered by the

document is also in the same survey number. No discussion is

made regarding the same. Other documents said to have been

produced is not even referred to. In the circumstances, it is

contended that the court below ought to have allowed the

application and set aside the same.

2. Per contra, the learned Counsel,

Sri.P.R.Venkitesh, appearing on behalf of the respondent would

contend that the property was sold after Rule 66 notice. No

objection was raised that the property is situated in a remote

area and it will fetch the more value than the same has been

sold. If, as a matter of fact, the appellant had any such

contention that the property will fetch more than the upset price

F.A.O.No.307 of 2008

3

fixed, nothing prevented him from producing materials to show

that it will fetch a higher price. Further, it is shown that except

producing the documents, nobody was examined to prove those

documents. In such circumstances, it is contended that court

below had applied its mind to all the aspects of the matter and

hence contended that no interference is called for.

3. We have heard both sides. The property is

situated in a remote area, but the extent of the property is 1.02

acres of paddy field. The property is still in the possession of the

judgment debtor. The decree is for money and it is only in the

absence of other purchasers that the property was purchased by

the decree holder. But then, the question would be whether it is

necessary to sell the entire property or only a portion is required

to be sold. There is a duty cast on the court, as held by this

Court in Thankamma v. Leelamma (2008 (2) KLT 500), before

the property is put to sale. If so, there will be material

irregularity in the manner of conduct of the sale. The appellant is

F.A.O.No.307 of 2008

4

also equally at fault in not adducing any evidence in support of

his contention that his property will fetch higher value. Except

producing two documents, he did not mount the box nor any

person was examined. Placed in such a position, the course open

to us is to direct the judgment debtor to deposit the entire

amount that may be due to the decree holder within a reasonable

time, as a condition for setting aside the sale.

Accordingly, we direct that if an amount of

Rs.1,89,000/= is deposited by the appellant herein within a

period of six weeks from today, the sale will stand set aside,

failing which this appeal will stand dismissed and it will be open

to the decree holder to take further proceedings in accordance

with law. The stamp paper, if any, produced by the decree

holder will be returned. In case, the sale certificate is already

issued, the court will cancel the deed so as to enable the

respondent to claim refund of the amount from the District

Collector treating the same as defaced, of course after deducting

F.A.O.No.307 of 2008

5

the expenditure as per the Statute. The appellant shall

approach the District Collector for refund of the same, and the

District Collector will allow refund of the amount, after deducting

the expenditure, as per the Statute.

The appeal is allowed as above.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.