High Court Kerala High Court

P.Gopalan vs P.Vijayakumar on 16 November, 2009

Kerala High Court
P.Gopalan vs P.Vijayakumar on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32749 of 2009(O)


1. P.GOPALAN, S/O.PALANISWAMI CHETTIAR
                      ...  Petitioner

                        Vs



1. P.VIJAYAKUMAR, S/O.MADHAVAN
                       ...       Respondent

2. THE MANAGER

                For Petitioner  :SRI.C.K.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/11/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.32749 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 16th November, 2009

                                JUDGMENT

The Writ Petition is filed seeking mainly the following relief:

“To direct the Sub Court to extent the execution proceedings

until disposal of the case before the Supreme Court.”

2. Petitioner is a defaulter against the second respondent-

Cooperative Urban Bank Ltd. In execution of the arbitration award

passed in favour of the bank, property of the petitioner was brought

to sale negativing the objections challenging the executability of the

award by the petitioner/judgment debtor. Pendency of a Special

Leave Petition challenging the executability of the award, which had

been repelled by the execution court and also this court, was

canvassed for keeping in abeyance the delivery of the property sold

in execution. The execution court has granted 45 days time to the

petitioner on his application to produce order, if any, for avoiding

delivery. After the expiry of the period so extended by the execution

court, the writ petition has been filed to keep in abeyance further

proceedings till disposal of the Special Leave Petition before the apex

court.

W.P.C.No.32749/09 – 2 –

3. I heard learned counsel for the petitioner. Having regard to

the submissions made, I find no notice to the respondents is

necessary and it is dispensed with. Petitioner has no case that leave

has been granted by the apex court. In the previous writ petition filed

by him numbered as W.P.(C) No.17728 of 2009 taking note of the

decision rendered by the apex court in Kunhayammed v. State of

Kerala (AIR 2000 S.C. 2587) it has been held that in the absence of

leave granted for entertaining his Special Leave Petition, no direction

can be issued preventing the auction purchaser from getting delivery

of the property after issue of the sale certificate in his favour. The

execution court has already extended sufficient time to the petitioner

vide P3 order. There is no merit in the writ petition, and it is

dismissed.

srd                          S.S. SATHEESACHANDRAN, JUDGE