IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26686 of 2008(B)
1. J.THOMAS, S/O.JOSEPH, AGED ABOUT 64 YRS,
... Petitioner
Vs
1. THE FEDERAL BANK LTD BY ITS VALLITHODE
... Respondent
For Petitioner :SRI.JIJI THOMAS PAMBACKAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :04/09/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No. 26686 OF 2008
............................................
DATED THIS THE 4th DAY OF SEPTEMBER, 2008
JUDGMENT
Petitioner is the judgment debtor and first respondent, the
decree holder. For realisation of the amount due under the
decree in O.S.251 of 2004 on the file of Sub Court, Thalassery,
respondent filed E.P.228 of 2007. In that execution proceedings,
the mortgaged property was directed to be sold. When sale was
ordered, petitioner filed WP(C) 5599 of 2008 challenging the
order. This court under Ext.P2 judgment dated 18.2.2008,
granted an opportunity to petitioner to file an additional
objection and directed the executing court to fix the upset price
or show the valuation estimated by judgment debtor also in the
sale proclamation as provided under second proviso to sub-rule 2
of Rule 66 of Order XXI of Code of Civil procedure. When the
executing court directed further proclamation and sale as
directed by this court, this petition is filed under Article 227 of
Constitution of India challenging Ext.P4, the copy of the paper
containing the sale proclamation published as directed by the
executing court. If the grievance of the petitioner is that
additional objection filed by him was not considered, remedy of
WP(C) 26686/2008 2
petitioner was to challenge the order overruling the objections
and directing proclamation and sale. Writ petition challenging
the publication of the sale proclamation in the newspaper is not
maintainable. Petitioner has no case that his additional objection
was not considered. What is claimed by petitioner is that he is
entitled to the benefit of Agricultural Debt Waiver and Debt
Relief Scheme, 2008. But that scheme is not made available to a
judgment debtor against whom a decree has already been passed
by the court. In such circumstances, petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-