K.C. Rajan vs State Bank Of Travancore on 4 February, 2008

0
53
Kerala High Court
K.C. Rajan vs State Bank Of Travancore on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1419 of 2004()


1. K.C. RAJAN, S/O. CHERIYAN,
                      ...  Petitioner
2. LALI JOHN, W/O. JOHN,

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/02/2008

 O R D E R



                                                     K.T. SANKARAN, J.

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

                                               C.R.P. No. 1419  OF  2004

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

                                         Dated this the 4th  February, 2008




                                                            O R D E R

The petitioners are judgment debtors. They challenge the order dated 21st

October, 2004, by which the draft sale proclamation was approved and reserve price

for the property was fixed at Rs.6.5 lakhs.

2. The amount claimed in the Execution Petition was Rs.4,86,723/-. The

Execution Petition was filed in the year 2001. At the time of settling the proclamation,

the amount sought to be realised was Rs. 6,35,176/-. A copy of the proclamation was

made available to me for perusal and it would indicate that three items of property are

sought to be sold. The decree holder has valued item No.1 at Rs.2 lakhs, item No.2 at

Rs.50,000/- and item No.3 at Rs.1.50 lakhs. In the proclamation, objections raised by

the judgment debtors have been incorporated as to the valuation of the properties. As

per the objections raised by the judgment debtors, item Nos.1 to 3 respectively would

fetch a value of Rs. 9 lakhs, Rs.3 lakhs and Rs. 5,70,000/-. The proclamation does not

mention any upset price fixed by the court below as it is not necessary for the court to

fix the upset price and it is sufficient if the valuation as given by the decree holder and

the judgment debtors are shown in the proclamation.

3. It would appear that the decree holder applied for leave to bid which

necessitated fixing of reserve price under Rule 72-A of Order XXI of the Code of Civil

Procedure. By the order impugned, the court below fixed the reserve price at Rs. 6.5

lakhs. The order does not indicate as to how the court below has arrived at the value

C.R.P. No. 1419 OF 2004

2

of Rs.6.5 lakhs. Going by the sale proclamation, it would appear that the property

could be sold in lots. Clause (b) of sub rule (2) of Rule 72-A of Order XXI of the Code

of Civil Procedure mandates that in case the property is sold in lots. the reserve price

shall not be less than such as shall appear to the court to be properly attributable to

each lot in relation to the amount then due for principal, interest and costs on the

mortgage. The court below has not fixed the reserve price in respect of each lot. I am

of the view that the court below should have fixed the reserve price in respect of each

lot .

4. For the aforesaid reasons, the order impugned is set aside. The court below

shall fix the reserve price after taking into account all the materials available on record.

Since three items are sought to be sold and since proclamation would indicate that the

value of each item has been separately shown and it is most likely that the property

would be sold in lots, the court below shall fix the reserve price in respect of each item.

The proclamation shall be settled in accordance with law, as expeditiously as possible.

The Civil Revision Petition is disposed of as above.

K.T. SANKARAN,

JUDGE.

lk

LEAVE A REPLY

Please enter your comment!
Please enter your name here