High Court Kerala High Court

K.T. Kuruvila vs K.L. Baby on 11 December, 2007

Kerala High Court
K.T. Kuruvila vs K.L. Baby on 11 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1650 of 2007()


1. K.T. KURUVILA, S/O. K.K.THOMAS,
                      ...  Petitioner

                        Vs



1. K.L. BABY, AGED 48 YEARS,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, THRISSUR.

3. THE DPEUTY COLLECTOR, THRISSUR.

4. THE TAHSILDAR,

5. STATE OF KERALA,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.C.C.THOMAS

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :11/12/2007

 O R D E R
                        H.L.DATTU, C.J. & K.M.JOSEPH, J.
                      --------------------------------------------------------
                                    W.A.No. 1650 of 2007-E
                        -------------------------------------------------------
                      Dated, this the 11th day of December, 2007

                                       JUDGMENT

K.M.Joseph, J.

The appellant is the 5th respondent in the writ petition. The

property of the appellant came to be sold in revenue sale for realisation of

abkari arrears. The writ petitioner was the purchaser of the properties. The

prayer in the writ petition was to declare that the petitioner is entitled for

confirmation of sale. The learned Single Judge has directed the official

respondents 1 to 4 to complete the proceedings in the sale which is the subject

matter of the writ petition. Aggrieved by the same, the 5th respondent filed the

appeal. In the course of the appeal, the Commissioner of Land Revenue has

proceeded to set aside the sale in favour of the writ petitioner by proceedings

dated 5-12-2007.

(2). In the light of the proceedings of the Commissioner of Land

Revenue dated 5-12-2007, which is placed before us by the learned Additional

Advocate General, we do not think that any further orders are necessary in this

appeal. It is not in dispute that, pursuant to the confirmation of sale, the

auction purchaser namely, the writ petitioner has been put in possession by the

Collector. In so far as the sale has been set aside, we deem it necessary in the

interest of justice that the appellant be put back in possession as the appellant

was deprived of the possession pursuant to the confirmation of sale which now

stands set aside. In such circumstances, there will be a direction to the second

respondent to resume the possession from the writ petitioner and put the

appellant in possession of the property. This process shall be completed within

W.A.No.1650/2007 -2-

a period of three weeks from the date of receipt of a copy of this judgment. The

learned counsel appearing for the writ petitioner Sri. C.C.Thomas would submit

that in view of the fact that the sale has been set aside and also it has been

stated in the order that, should the auction purchasers demand the return of the

amount deposited by them the District Collector shall refund the same, the

amount deposited may be refunded within a time limit to be fixed by this Court.

We therefore direct the second respondent to pay the entire amount deposited

by the writ petitioner towards the sale value within a period of two weeks from

the date of receipt of a copy of this judgment. We also reserve liberty to the

auction purchaser to challenge the order of the Commissioner of Land Revenue

dated 5-12-2007 in the matter of interest.

(3). In view of the order passed in the writ appeal I.A.No.938 of

2007 is allowed.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE

MS