High Court Kerala High Court

Mammu vs Decree Holder Nedungadi Bank Ltd on 27 May, 2009

Kerala High Court
Mammu vs Decree Holder Nedungadi Bank Ltd on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 128 of 2008()


1. MAMMU, S/O.LATE KUNHAHAMMED,
                      ...  Petitioner

                        Vs



1. DECREE HOLDER NEDUNGADI BANK LTD.,
                       ...       Respondent

2. MURALEEDHARAN, S/O.NARAYANAN NAIR(LATE)

3. AUCTION PURCHASER V.RAJAGOPALAN,

4. SANTHOSH, AGED 28 YEARS,

5. SANKARI, W/O.GOPALAKRISHNAN,

6. AMMINI AMMA, W/O.LATE NARAYANAN NAIR,

                For Petitioner  :SRI.P.K.MOHANAN(PALAKKAD)

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/05/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                            F.A.O. 128 OF 2008
                = = = = = = = = = = = = = = = = = = = = =

            DATED THIS, THE 27TH DAY OF MAY, 2009.

                             J U D G M E N T

Raman, J.

Appellant is a third party to the execution proceeding. For realisation

of the decree debt, the Bank, as the decree holder, sought to execute the

decree against the judgment debtor. The property was put to auction. The

auction purchaser, who is the third respondent herein purchased the

property after depositing the bid amount. The decree holder has already

withdrawn the said amount. At that time, the appellant herein filed an

application under Order 21 Rule 90 of the Code of Civil Procedure alleging

irregularity and fraud in the sale conducted. So long as the

petitioner/appellant was not a party to the proceeding, the petition was

found to be without any merit. Further, it was also found that no evidence

as such was adduced to substantiate the contention that there was any

irregularity or fraud in the matter of conduct of sale. The appellant

challenges the said order. According to him, some proceedings were

pending before the Appellate Authority as A.A.4/94 and the court below has

F.A.O. 128/2008 :2:

stayed the execution proceedings awaiting the decision in the appeal. But

later, all on a sudden it proceeded with the execution without awaiting for

the final disposal of the said appeal. This being the main grievance, this

Court directed the appellate authority to dispose of the appeal A.A. 4/94

within three weeks from the date of the said order. Now that the appeal

itself has been disposed of by dismissing the claim of the appellant herein

and a copy of the order passed by the Appellate Authority is also enclosed

along with the letter addressed to the Registrar.

2. In the above circumstances, the petitioner cannot be said to be

aggrieved by the execution proceedings without waiting for an order in the

appeal since the appellate order is against the appellant. Hence at this stage,

we find no merit in this appeal. Accordingly, we dismiss the same.

If the petitioner has got any independent right over the property

necessarily the present order will not in any way stand in his way of

establishing his right in accordance with law, at appropriate stage.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-