High Court Kerala High Court

John vs C.V.Elias on 2 March, 2009

Kerala High Court
John vs C.V.Elias on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1023 of 2007()


1. JOHN, S/O.JOSEPH, OTTAPLACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. C.V.ELIAS, S/O.VARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/03/2009

 O R D E R
                      HARUN-UL-RASHID,J.
                ---------------------------
                    C.R.P.NO.1023 OF 2007
               ----------------------------
            DATED THIS THE 2ND DAY OF MARCH, 2009

                            O R D E R

The revision petitioner is a court auction purchaser in

E.P.No.50/2001 in O.S.No.50/2000 on the file of the Sub Court,

Kattapana. The property in question was sold in court auction on

25/2/2003. The auction is conducted in respect of 1 acre and 63

cents of land for realisation of Rs.2,25,255/-. The respondent-

judgment debtor filed a petition for setting aside the sale, which

was dismissed and the sale was confirmed on 11/8/2003 subject to

the result of I.P.No.1/2003 pending before the Sub Court,

Kattapana in which there was a stay of execution proceedings.

2. I.P.No.1/2003 was filed by the judgment debtor for

declaration as insolvent. The execution proceedings and the court

auction delivery etc. are subject to the result of the insolvency

proceedings. That is the reason why the confirmation of sale was

made subject to the result of the I.P.No.1/2003.

-2-
CRP.No.1023/2007

3. Originally I.P.No.1/2003 was dismissed for default on

28/1/2004. Sale certificate was issued on 10/12/2004. But the

I.P. was restored to file on 10/12/2004 and the same was again

dismissed on 14/12/2005. The petitioner filed an application on

13/2/2006 under Section 21 Rule 95 of the Code of Civil

Procedure for delivery of the property, which was allowed. The

respondent-Judgment Debtor filed C.R.P.No.254/2006

challenging the order of delivery. This Court disposed of the

C.R.P. directing the execution court to consider the application

afresh and pass appropriate orders in accordance with law.

Subsequently, the execution court again considered the matter.

The learned counsel for the judgment debtor contended that since

the application is filed beyond one year, the application for

delivery is barred by limitation under Article 134 of the

Limitation Act. The execution court held that the court auction

purchaser again seek extension of time for filing the application

for the reason that the confirmation is subject to the outcome of

I.P.No.1/2003. When the Limitation Act prescribes the period

from the date when the sale certificate became absolute, whatever

-3-
CRP.No.1023/2007

be the reasons, the application shall be filed within one year from

the date of confirmation of sale.

4. I cannot agree with the reasons stated by the learned

counsel for the judgment debtor-respondent in support of the

order passed by the court below. If it is a case of confirmation

absolute, there is no difficulty for attracting the provisions of the

Limitation Act and the auction purchaser had to file an

application within one year from the date of confirmation of the

order. In this case the auction purchaser is incapable of filing

any application. In view of the pendency of I.P.No.1/2003, the

auction purchaser was waiting for the outcome of the I.P. If the

I.P. is kept pending for years, there is no meaning in filing an

application for delivery of the property because the court below

cannot order delivery in this case. So the confirmation ordered

on 11/8/2003 subject to condition that the sale became absolute

only on a future date, i.e. on the date of final disposal of the I.P.,

namely 14/12/2005. Thereafter, the IP was not neither restored

nor prosecuted. So the time supports from 14/12/2005. The

application is filed within one year under Section 134 of the

-4-
CRP.No.1023/2007

Limitation Act. Therefore, the application is within time. The

finding of the court below that the pendency of I.P.No.1/2003 is

no excuse for extending the period of limitation is totally

incorrect. It is not a question of extension of limitation. In this

case what is to be examined is the right time by which the court

auction purchaser can apply for delivery. The date supports only

from the date of result of the I.P. and the court auction purchaser

has got one year from the date of disposal of the I.P.

6. In the result, the impugned order is set aside. The

execution court is directed to consider the matter and order

delivery as expeditiously as possible. Delivery shall be made

immediately after 30 days’ time granted at the request of the

judgment debtor-respondent.

C.R.P. is allowed.

HARUN-UL-RASHID,
Judge.

kcv.