High Court Kerala High Court

G.Saji vs The Manager on 18 January, 2007

Kerala High Court
G.Saji vs The Manager on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2131 of 2007(D)


1. G.SAJI, S/O.GEORGE,
                      ...  Petitioner

                        Vs



1. THE MANAGER,
                       ...       Respondent

                For Petitioner  :SRI.D.JAYACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/01/2007

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

        ...........................................

                 W.P.(C)No.2131 & 2132 OF 2007

       ............................................

          DATED THIS THE 18th DAY OF JANUARY, 2007



                               JUDGMENT

The judgment debtor in O.S.232 of 2005 and O.S.233

of 2005 on the file of Sub Court, Kottarakkara is the

petitioner. Towards the amount due from the petitioner

under the two decrees, respondent/decree holder filed

E.P.40 of 2005 and 41 of 2005 for sale of the mortgaged

property. Petitioner filed an objection to Rule 66

notice contending that the value claimed by decree

holder is too low and giving his own value of the

property. Executing court directed sale of the

property, after fixing the upset price as stated by

decree holder, on the failure of petitioner to produce

the valuation certificate as directed. These petitions

are filed under Article 227 of Constitution of India

challenging the order contending that petitioner did

not get sufficient opportunity to produce the valuation

certificate, which he had applied for.

2. On hearing learned counsel appearing for

petitioner, it is clear that executing court has not

complied with the provisions of Sub rule 2 of Rule 66

WP(C)2131 & 2132/2007) 2

of Order XXI of Code of Civil Procedure.

3. After the amendment of Code of Civil Procedure

in 1976, executing court has no duty to enter its own

value of the attached property, which is to be sold for

realisation of the decree debt. Second proviso to Sub

rule 2 of Rule 66 mandates that, though it is not the

duty of the executing court to enter its own value of

the property, it has to direct to incorporate the value

shown by the judgment debtor also in the sale papers.

Learned Sub Judge has fixed an upset price and did not

direct to incorporate the value shown by the judgment

debtor in the sale papers. The order directing sale of

the property after fixing the upset price in both

E.P.40 of 2005 and 41 of 2005 the execution petitions,

are set aside. Executing court is directed to

incorporate the value shown by the petitioner/judgment

debtor in the sale paper as provided under second

proviso to Sub rule 2 of Rule 66 of the Code and

thereafter proceed with sale of the property.

Writ petitions are disposed accordingly.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-