High Court Kerala High Court

Sangeeth Davis vs Shamsudeen on 13 August, 2010

Kerala High Court
Sangeeth Davis vs Shamsudeen on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9863 of 2010(O)


1. SANGEETH DAVIS, S/O.DAVIS,
                      ...  Petitioner

                        Vs



1. SHAMSUDEEN, S/O.ABOOBACKER,
                       ...       Respondent

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.T.M.CHANDRAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/08/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                             W.P.(C) No.9863 of 2010
                            --------------------------------------
                     Dated this the 13th day of August, 2010.

                                      JUDGMENT

Petitioner is the son of judgment debtor in E.P.No.388 of 2007 in

O.S.No.857 of 1999 of the court of learned Additional Sub Judge -II, Thrissur. In

execution of the decree for money property of judgment debtor was sold in

auction and purchased by the respondent/decree holder. Sale certificate was

also issued to the respondent. Judgment debtor and the respondent are working

abroad. Since judgment debtor is not available in station his son has preferred

this Writ Petition requesting to issue certified copies of the documents applied for

in the executing court and in the meantime to direct the learned Sub Judge not

to proceed with delivery of the property.

2. Now parties have settled the dispute outside court. Respondent

has filed a statement to the effect that he has no objection in the sale certificate

issued in the case being set aside but makes a request to return value of the

stamp paper used for issuing sale certificate to him. He has no objection in

E.A.No.1634 of 2009 (preferred by the respondent for delivery of property) being

dismissed as not pressed.

3. I have heard counsel on both sides. Statement filed by the

respondent is recorded.

Resultantly this Writ Petition is disposed of in the following lines:

i. Certificate of sale issued to the respondent herein in E.P.No.388 of

WP(C) No.9863/2010

2

2007 in O.S.No.857 of 1999 of the court of learned Additional Sub Judge-II,

Thrissur is set aside.

ii. It is made clear that if as per the law in force respondent is entitled

to get back value of stamp paper on which certificate of sale was issued and

which is hereby cancelled, executing court shall return the value of stamp paper

to the respondent/decree holder.

iii. E.A.No.1634 of 2009 in E.P.No.388 of 2007 will stand dismissed as

not pressed.

iv. The amount if any deposited by petitioner in executing court

pursuant to the interim order passed by this Court on 23.03.2010 shall be

returned to the petitioner as both sides agree before me.

THOMAS P.JOSEPH,
Judge.

cks