High Court Kerala High Court

Karunakaran vs Kesavan Nadar on 26 October, 2010

Kerala High Court
Karunakaran vs Kesavan Nadar on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 453 of 2010(O)


1. KARUNAKARAN, S/O. KESAVAN, AGED 75 YRS,
                      ...  Petitioner

                        Vs



1. KESAVAN NADAR, S/O. MADHAVAN NADAR,
                       ...       Respondent

                For Petitioner  :SRI.D.GANESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :26/10/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                     O.P(C) No.453 of 2010
            ====================================
          Dated this the 26th   day of October,    2010


                        J U D G M E N T

Judgment debtor in E.P. No.459 of 2005 in O.S. No.1017 of

1994 of the court of learned Additional Sub Judge-II,

Thiruvananthapuram is the petitioner before me challenging

Ext.P5, order. It is contended by learned counsel that as per

Ext.P2, proclamation schedule extent of property proposed to be

sold is four Ares and that even as per the valuation statement

submitted by the decree holder on 19.03.2009 value of the

property is stated as Rs.61,765/- per Are but for the sum of

Rs.1,96,000/- due from the petitioner four Ares of land belonging

to the petitioner is proposed to be sold. It is also pointed out by

learned counsel that by Ext.P3, objection petitioner has pointed out

that respondent-decree holder was bound to comply with Rule 330

of the Civil Rules of Practice (for short, “the Rules”) but that has

not been complied. Still by Ext.P5, order learned Sub Judge has

ordered to proclaim and sell the property on 02.11.2010.

2. So far as the valuation of property is concerned it is not

disputed that petitioner did not adduce evidence to show that

O.P(C) No.453 of 2010
-: 2 :-

property would fetch any higher price than the upset price fixed

as per Ext.P2, i.e., Rs.2,25,000/-.

3. So far as the contention that Rule 330 of the Rules is

not complied I direct the executing court that the objection if any

raised before that court shall be considered before property is

sold. In other respects I do not find reason to interfere with the

impugned order.

Original Petition is disposed of directing the executing court

to consider and pass appropriate orders on the objection if any

raised by the petitioner before that court with regard to non-

compliance, if any with Rule 330 of the Rules before property is

sold.

THOMAS P. JOSEPH, JUDGE.

vsv