High Court Kerala High Court

Miriyam vs The Manager on 28 January, 2011

Kerala High Court
Miriyam vs The Manager on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2972 of 2011(V)


1. MIRIYAM, AGED 74 YEARS,
                      ...  Petitioner
2. NIKHILA JOSE, AGED 24 YEARS,

                        Vs



1. THE MANAGER,
                       ...       Respondent

2. THE ASSISTANT REGISTRAR/ARBITRATOR

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE SECRETARY TO THE GOVERNMENT,

                For Petitioner  :SRI.NISHIN GEORGE VIJAYABABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :28/01/2011

 O R D E R
                        P.N. RAVINDRAN, J.
                     -------------------------------
                     W.P.(C) No.2972 of 2011
                     -------------------------------
            Dated this the 28th day of January, 2011

                           J U D G M E N T

The second petitioner herein, the grand daughter of the

first petitioner, availed a loan from the Chittarickal Branch of the

Kasargod District Co-operative Bank. The first petitioner is a

guarantor to the said transaction. The lands belonging to her have

been mortgaged as security for the loan. When the petitioners

defaulted repayment of the loan, the bank filed A.R.C.No.57 of 2007

before the Assistant Registrar of Co-operative Societies. By Ext.P1

award passed on 6.6.2007, the Arbitrator directed the petitioner to

pay the sum of Rs.1,27,716/- with future interest at the rate of 12%

per annum on the principal amount of Rs.98,330/- from 11.10.2006

onwards. The award also directed that it will be open to the bank to

recover the decree debt by sale of the security. Ext.P1 award has

become final. Even thereafter, the petitioners did not pay the amount

payable under the award. The bank thereupon took steps to execute

the award. The sale officer issued Ext.P2 demand notice dated

27.1.2010 demanding payment of the sum of Rs.1,67,648/-. The

petitioners were cautioned that if within 10 days, the said amount is

not paid, the properties described in the said notice will be attached

W.P.(C) No.2972 of 2011

2

and sold in public auction. Even thereafter, the petitioners did not pay

the award amount. The bank thereupon put the properties to sale,

after Ext.P3 sale notice was issued. The security for the loan

transaction was accordingly sold on 29.12.2010 by public auction. In

the auction held on 29.12.2010, one Sri.E.K.Sunil Kumar was the

successful bidder. The property was sold to him for the sum of Rs.2

lakhs. As on the date of the sale, money due from the petitioners

under Ext.P1 award was Rs.1,92,797/-. Immediately after the sale

was held, the sale officer issued Ext.P4 notice dated 29.12.2010

informing the petitioners that the property has been sold to E.K.Sunil

Kumar and that if the petitioners pay the sum of Rs.1,92,797/- and

Rs.10,000/- being 5% of the bid amount within 30 days, the sale will

stand set aside. The petitioners were further informed that if they fail

to make the payment, the sale will be confirmed. When the period of

30 days stipulated in Ext.P4 notice was about to expire, the

petitioners filed Ext.P6 representation before the Joint Registrar of Co-

operative Societies (General), Kasargod, with a copy to the Secretary

to Government, Co-operation Department, seeking various reliefs

including a prayer to set aside the sale conducted on 29.12.2010.

This writ petition was thereafter filed seeking the following reliefs:-

W.P.(C) No.2972 of 2011

3

1. To issue a writ of mandamus or any other
appropriate writ to quash Ext.P2 demand notice
and direct the respondents to refrain from
proceeding with the recovery steps pursuant to
Ext.P1 award.

2. To issue a writ of mandamus or any other
appropriate writ to quash Ext.P3 proclamation
notice on the ground of illegality and fraud and
direct the respondents to refrain from proceeding
with the recovery steps pursuant to Ext.P1 award
and Ext.P2 demand notice.

3. To issue a writ of mandamus or any other
appropriate writ set aside the auction conducted
on account of illegality and to declare the
Execution petition No.22/2009, is filed o recover
exorbitant amount and to dismiss the
E.P.22/2009.

4. To issue a writ of mandamus or any other
appropriate writ and direct the 3rd respondent to
consider Ext.P6 petition of the first petitioner.

5. To grant such other reliefs as this Hon’ble Court
deems fit.

2. It is stated that unless the sale is set aside, the

petitioners will be put to serious prejudice. The petitioners also attack

the sale on various grounds including the plea that the amount for

which the property was brought to sale is in excess of the amount

payable under the award. They have also alleged other procedural

irregularities in the conduct of the sale. Rule 83(1) of the Kerala Co-

operative Societies Rules provides that at any time, within 30 days

from the date of sale of immovable property, the decree holder or any

W.P.(C) No.2972 of 2011

4

person entitled to share in a rateable distribution of the assets or

whose interests are affected by the sale, may apply to the Registrar

to set aside the sale, on the ground of a material irregularity or

mistake or fraud in publishing or conducting it. The petitioners have

in Ext.P6 representation dated 22.1.2011 sought to set aside the sale

held on 29.12.2010 on various grounds. Ext.P7 letter establishes the

fact that the original of Ext.P6 was submitted before the Joint

Registrar of Co-operative Societies (General), Kasargod on 25.1.2011.

It is therefore evident that Ext.P6 representation was filed within 30

days from the date of sale, viz., 30 days from 29.12.2010. In such

circumstances, as the petitioners have invoked a statutory remedy

available to them, I am of the opinion that they should have awaited

the outcome of the said representation before rushing to this Court. I

therefore find no grounds to entertain this writ petition and to grant

reliefs 1 to 3. The only relief that can be granted in the facts and

circumstances of the case is to direct the third respondent to consider

Ext.P6 representation and pass orders thereon, after notice to and

affording the petitioners, the first respondent and the purchaser an

opportunity of being heard.

The writ petition is accordingly disposed of with a

W.P.(C) No.2972 of 2011

5

direction to the third respondent to consider Ext.P6 representation

and pass appropriate orders thereon, expeditiously and in any event

within three months from today, after affording the petitioners, the

first respondent and the purchaser in the auction held on 29.12.2010

an opportunity of being heard.

P.N. RAVINDRAN,
JUDGE.

nj.