High Court Kerala High Court

K.Haridasan vs V.K.Achuthakurup on 23 June, 2010

Kerala High Court
K.Haridasan vs V.K.Achuthakurup on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 220 of 2010(O)


1. K.HARIDASAN, HARIPURAM,
                      ...  Petitioner

                        Vs



1. V.K.ACHUTHAKURUP,
                       ...       Respondent

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SRI.PULIKKOOL ABUBACKER

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/06/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                      W.P(C) No.220 of 2010
            ====================================
             Dated this the 23rd    day of June, 2010


                         J U D G M E N T

This Writ Petition is in challenge of Ext.P12, order rejecting

the objection filed by petitioner-judgment debtor and directing

delivery of property by 06.01.2010. Petitioner was indebted to the

Kozhikode District Co-operative Bank (for short, “the Bank”)

which obtained an award against petitioner for payment of the

amount with interest. Thereafter property of petitioner was

brought up for sale under the Co-operative Societies Act (for

short, “the Act”) on 21.8.2007 and the property was purchased by

the respondent. In the meantime petitioner approached the Kerala

State Farmers Debt Relief Commission (for short, “the

Commission”) with an application based on which the Commission

passed Ext.P2, order dated 15.11.2007 to maintain status quo.

That order was addressed to the General Manager of the Bank.

Thereafter Joint Registrar of Co-operative Societies issued Ext.P1,

sale certificate on 21.04.2008 according to the petitioner in

violation of Ext.P2, order dated 15.11.2007. Pursuant to that sale

certificate respondent launched execution in the court of

W.P(C) No.220 of 2010
-: 2 :-

learned Sub Judge, Koyilandy. Petitioner preferred his objection to

the execution which as per Ext.P12, order was rejected and

delivery of property was ordered. Petitioner filed W.P(C)

No.27195 of 2008 in this Court challenging sale of property by the

authorities under the Act on various grounds. This Court observed

that issues raised are on disputed facts which have to be settled

otherwise, in accordance with the provisions of law, petitioner has

an alternative efficacious remedy under the Act and Rules to

challenge the impugned sale and execution proceedings in the

court of learned Sub Judge and closed the Writ Petition as per

Ext.P4, judgment reserving that right of petitioner and directing

that respondent shall not alienate or encumber the property for a

period of three months to facilitate petitioner move appropriate

authority under the Act and Rules. Pursuant to that order

petitioner has filed preferred Ext.P6, appeal to the Co-operative

Tribunal (for short, “the Tribunal”) challenging sale of property in

favour of respondent on several grounds including that sale was

conducted without notice to the petitioner. Petitioner has also

filed an application for stay of execution proceedings (Ext.P7). I

am told that no orders have been passed on Ext.P7. Nor has

Ext.P6, appeal been disposed of. Petitioner also preferred

W.P(C) No.220 of 2010
-: 3 :-

Ext.P14, application to the Joint Registrar under Rule 82 of the

Rules requesting to set aside the order on similar grounds. In

the meantime petitioner has submitted a representation before

the Minister for Co-operative Societies complaining about

illegality in the sale of property. The Minister on his part

forwarded that complaint to the Joint Registrar for consideration

regarding which petitioner has been given Ext.P13, notice. I am

told that respondent also has been issued with notice by the Joint

Registrar on the said petition. Joint Registrar has not disposed of

the said petition and representation. Grievance of the petitioner

is that in the meantime respondent is proceeding with execution

pursuant to Ext.P1, sale certificate and is attempting to take

delivery of the property. If before that happens petitioner’s

challenge before the Tribunal and Joint Registrar as aforesaid is

not considered, petitioner will be put to irreparable loss and

injury.

2. When this Writ Petition came up for admission this

Court directed the petitioner to deposit a sum of Rs.2,60,000/- in

the executing court which the petitioner has complied. Petitioner

seeks a stay of delivery of the property pursuant to Ext.P12,

order. Learned counsel requests, in the alternative that delivery

W.P(C) No.220 of 2010
-: 4 :-

of the property may be stayed until the Tribunal and Joint

Registrar disposed of the appeal and representation pending

before them challenging validity of the sale and Ext.P1, sale

certificate. Learned counsel has also expressed willingness of

petitioner to pay all amount due to the respondent and settle the

matter.

3. Learned counsel for respondent contends that none of

the argument advanced by petitioner need be considered since

challenge in this Writ Petition is only to Ext.P12, order of the

executing court directing delivery of the property which is not

shown to be suffering from any illegality or irregularity and hence

this Court has to keep its hands off from the execution

proceedings pursuant to Ext.P12, order. According to the learned

counsel if at all proceedings pending before the Tribunal and Joint

Registrar are disposed of in favour of petitioner, it is not as if he

is without any remedy even if it is assumed that pursuant to

Ext.P12, order the property in question is delivered over to the

respondent. Learned counsel states that notwithstanding the

sale and issue of sale certificate respondent was not able to take

any income from the property which continues to be enjoyed by

petitioner.

W.P(C) No.220 of 2010
-: 5 :-

4. It is not necessary to go into the correctness of

Ext.12, order in that it is not shown that the said order in itself

suffered from any illegality or is vitiated by any other

circumstance warranting interference by this Court. Now question

before me is only whether Ext.P12 is to be stayed and if so until

what time.

5. It is not disputed by the respondent also that

proceedings initiated by the petitioner before the Tribunal and

Joint Registrar and request for stay of execution are pending. It is

also not disputed that pursuant to the order passed by this Court

petitioner has already deposited Rs.2,60,000/- in the executing

court whereby he has expressed his willingness to settle the

matter with the respondent and pay off the amount due to the

respondent. That offer, learned counsel for petitioner has

reiterated before me and stated that if respondent is willing to

settle the matter petitioner is prepared to pay reasonable amount

to the respondent. It is open to the respondent to consider

whether that offer of the petitioner could be accepted or not. I

leave that matter there.

6. Having regard to the facts and circumstances of the

case I am inclined to think that it will not be just and proper, also

W.P(C) No.220 of 2010
-: 6 :-

taking into account the fact that petitioner has already deposited

Rs.2,60,000/- in the executing court to allow delivery of property

for the time being and particularly as the proceedings initiated by

petitioners are pending consideration before the Tribunal and Joint

Registrar. Hence I am inclined to direct that proceeding for

delivery of the property pursuant to Ext.P12, order will stand in

abeyance for a period of three months from this day.

Resultantly, the Writ Petition is disposed of in the following

lines:

(i) Delivery of property pursuant to Ext.P12,

order will stand in abeyance for a period of three

months from this day.

(ii) It will be open to the petitioner to request

the Tribunal and the Joint Registrar to dispose of the

appeal and other proceedings pending before those

authorities at the earliest.

(iii) If petitioner makes any request before

such authorities, such authorities shall decide the

proceedings pending before them within three

months from the date of request.

(iii) Since the sum of Rs.2,60,000/- (Rupees

W.P(C) No.220 of 2010
-: 7 :-

Two Lakhs and Sixty thousand only) deposited by

petitioner in the executing court remains without

accruing interest I direct that the said amount be

transferred to the Sub Treasury concerned

to be kept in Fixed Deposit for a period

of six months from this day in the name of learned

Sub Judge.

(iv) Learned Sub Judge shall decide as to the

person entitled for the said amount in case parties

enter into settlement regarding the matter and

pursuant to that settlement sale of the property and

Ext.P1 sale certificate are cancelled by the

appropriate authority.

I make it clear that the question whether sale and the consequent

issue of sale certificate are legal and proper and are liable to be

set aside are matters which the appropriate authorities shall

decided untrammelled by any of the observation herein.

THOMAS P. JOSEPH, JUDGE.

vsv