High Court Kerala High Court

Gracy Joseph vs Sudevan on 29 June, 2010

Kerala High Court
Gracy Joseph vs Sudevan on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25904 of 2009(O)


1. GRACY JOSEPH, W/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. SUDEVAN, S/O.CHAMY,
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.K.MOHANAKANNAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/06/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                            W.P.(C) No.25904 of 2009
                           --------------------------------------
                     Dated this the 29th day of June, 2010.

                                     JUDGMENT

In execution of a decree for payment of money property belonging to the

petitioner was sold and that sale was confirmed. In the meantime,

petitioner/judgment debtor filed an application in the executing court under Order

XXI Rule 64 of the Code of Civil Procedure (for short, “the Code”) seeking

annulment of sale on the ground that the sale is void for non-compliance of the

said provision. That application was dismissed against which this Writ Petition is

filed. When this Writ Petition came up for hearing it was agreed between the

parties hereto that on payment of Rs.45,000/-to the respondent the latter would

reconvey property to the petitioner at the expense of petitioner. Accordingly, as

agreed by both sides Rs.45,000/- has been deposited in the executing court.

What remains is only grant of some time for petitioner to get the sale deed

executed by the respondent. Learned counsel for petitioner seeks two months’

time to make arrangements to get the sale deed at her expenses. Having heard

learned counsel on both sides I am inclined to grant time as prayed for.

Resultantly this Writ Petition is disposed of in the following lines:

WP(C) No.25904/2009

2

i. The sum of Rs.45,000/- (Rupees fortyfive thousand only) deposited

by the petitioner in the executing court can be withdrawn by the respondent as

consideration for reconveyance of the property to the petitioner at the expense

of latter.

ii. Petitioner is given two months’ time from this day to get the sale

deed executed by the respondent at her expense.

THOMAS P.JOSEPH,
Judge.

cks