High Court Kerala High Court

Krishnankutty vs K.R. Suresh on 14 February, 2007

Kerala High Court
Krishnankutty vs K.R. Suresh on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5095 of 2007(F)


1. KRISHNANKUTTY,
                      ...  Petitioner

                        Vs



1. K.R. SURESH,
                       ...       Respondent

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :14/02/2007

 O R D E R
                            K.P.BALACHANDRAN, J.

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)NO.5095 OF 2007

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 14th day of February 2007


                                      JUDGMENT

The petitioner is the judgment debtor in O.S.278/1998 on the

file of the Munsiff Court, Chengannur and the respondent is the

decree holder. According to the petitioner, he preferred an appeal

from the decree but that stands dismissed as the appeal was time

barred. Thereafter he filed CRP No.174/04 before this court which

was disposed of vide Ext.P1 order directing the petitioner to pay

an amount of Rs.25,000/- within one month from 28.6.2005 and to

pay the balance amount in ten monthly instalments. The order

further provided that in case of default the benefit of instalment

payment will not be available to the judgment debtor and that if

the directions are complied with the execution petition shall stand

stayed and on the contrary the execution petition shall be revived

and the decree holder shall proceed against judgment debtor.

2. It is submitted by counsel for the petitioner that the

petitioner happened to commit default and consequently

proceedings for sale of immovable property belonging to him are

in progress. Though it is submitted that the value of the property

notified vide Ext.P3 proclamation is more than the amount

W.P.(C)NO.5095 OF 2007

2

specified in the said proclamation he does not say as to what the

value of the property will be according to him. The court below

shall verify as to whether any objection has been filed to Rule 66

notice by the petitioner and if any objection is so filed shall verify

as to whether he has a case that property is worth so much

according to him. If he has specified any amount as being the

value of the property that is brought to sale which is more than the

upset price shown by the decree holder in the Ext.P1 proclamation

schedule, the court below shall cause fresh proclamation to be

filed by the decree holder showing therein also the value of the

property as suggested by the petitioner specifying it as the value

of the property according to the judgment debtor and sale shall be

effected only after proclaiming the property afresh showing that

such value also. All the same, if the petitioner has not so

contended in the objection to Rule 66 notice further proceedings

in execution shall proceed on the proclamation now settled.

This writ petition is disposed of with the above direction.

K.P.BALACHANDRAN, JUDGE

jes