High Court Kerala High Court

Mathew Sebastian vs Kulaveli Kunnumbrath Aboobacker on 7 August, 2008

Kerala High Court
Mathew Sebastian vs Kulaveli Kunnumbrath Aboobacker on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.FA.No. 57 of 2004()


1. MATHEW SEBASTIAN, S/O.SEBASTIAN, AGED
                      ...  Petitioner

                        Vs



1. KULAVELI KUNNUMBRATH ABOOBACKER,
                       ...       Respondent

2. RAVEENDRA MESTHIRI,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SRI.A.MOHAMED MUSTAQUE

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/08/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                           Ex.F.A.No.57 OF 2004
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 7th day of August, 2008

                                 JUDGMENT

Service is completed and I have heard the submissions of

Sri.P.C.Haridas, counsel for the appellant and those of Sri.M.K.Sumod,

counsel for the respondent. It was submitted by Sri.Sumod who

appears for the decree holder-first respondent that a consensus has been

arrived at between the appellant and the first respondent who are the

contesting parties. The consensus is to the effect that the sum of

Rs. 31,130/- which was deposited by the appellant before the execution

court pursuant to this court’s interim order dated 03/12/2004 can be

allowed to be withdrawn by the first respondent and that thereupon the

order of attachment can be lifted.

2. Sri.P.C.Haridas submitted that the finding of the learned

Subordinate Judge that the appellant is not a bonafide purchaser for

value is wrong. He submitted that the inability to produce the original

of the title document on the basis of which the appellant claimed title

was that the purchase itself was with financial assistance rendered by a

Ex.F.A.No.57/04 2

bank and the document had been deposited with that bank itself in

connection with an equitable mortgage. Before this court certified

copy of the sale document has been produced. The certified copy will

reveal that much prior to the date of attachment the property in

question had been purchased by the appellant. It is clear that the

property has been purchased by the appellant with financial assistance

from a bank. Naturally, the financing bank had become convinced

regarding the clarity and marketability of the title when the bank

advanced loan to the appellant for purchasing the property. I am not

prepared to agree with the learned Subordinate Judge’s observation that

the appellant is not a bonafide purchaser for value. I hold that the

appellant is a bonafide purchaser for value.

3. Recording the compromise and in view of my finding as

above, I set aside the impugned judgment and allow the claim petition

E.A.No.281/02 in E.P.No.43/2000 subject to the following conditions;

The entire sum of Rs. 31,130/- deposited by the appellant before

the execution court pursuant to this court’s interim order dated

3/12/2004 will be allowed by the court below to be withdrawn by the

Ex.F.A.No.57/04 3

first respondent- the petitioner in the E.P.. Once the amounts are

withdrawn, this judgment allowing E.A. will become operative and the

order of attachment will stand lifted. Since it is found that the

appellant is a bonafide purchaser for value, it is made clear that the

appellant will have every right to proceed against the second

respondent for recovery of the amount which he became obliged to

deposit pursuant to the order of this court.

PIUS.C.KURIAKOSE
JUDGE

sv.

Ex.F.A.No.57/04 4