High Court Kerala High Court

Shajahan vs Secretary on 30 November, 2009

Kerala High Court
Shajahan vs Secretary on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 46 of 2009()


1. SHAJAHAN, S/O.THEKKETHIL MUHAMMED,
                      ...  Petitioner
2. PATHUMMA, W/O.THEKKETHIL MUHAMMED

                        Vs



1. SECRETARY, PERINTHALMANNA SERVICE CO.OP.
                       ...       Respondent

2. BALAKRISHNAN, S/O.KALAPARA UNNIKUNHAN

                For Petitioner  :SRI.P.PARAMESWARAN NAIR

                For Respondent  :SRI.A.BALAGOPALAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :30/11/2009

 O R D E R
         K. M. JOSEPH & JOSEPH FRANCIS JJ.,

           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    F. A. O. NO: 46 OF 2009
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

        Dated this the 30th Day of November, 2009.


                             JUDGMENT

Joseph Francis J.,

This appeal is filed by the petitioners/ judgment debtors in

E.A. No: 301 of 2008 in E.P. No: 201 of 2007 in A.R.C0 No: 192 of

2005 on the file of Sub Court, Manjeri. Respondents 1 and 2 herein

are the first respondent/ decree holder and second respondent /

auction purchaser in that E.A., which was filed under Order 21 Rule

90 of C.P.C. to set aside the sale conducted on 19.3.2008.

2. The facts of the case are briefly as follows:

The 1st respondent herein has obtained an award as per A.R.C.

No: 192/2005 for realisation of Rs.2,77,670/- with interest, against

the petitioners herein. The 1st respondent has filed an execution

petition as E.P. No : 201/2007 before the Sub Court Manjeri for

realisation of an amount of Rs.3,90,087/- being the decree amount

with interest and costs. In the Execution Petition, the 1st respondent

F. A. O. NO: 46 OF 2009
:2:

has sought to realise the amount by sale of the properties scheduled

to the Execution Petition. The 2nd petitioner, who was the absolute

owner in possession of 15 cents of property in Sy. No:53/46 of

Keezhathur Village of Perinthalmanna Taluk and it was said

property which was mortgaged with the bank. In the execution

proceedings, the appellants were ex parte and the property

scheduled has been put to auction and the 2nd respondent has bid the

auction for an amount of Rs.4,00,100/-. The auction was conducted

on 19.3.2008 and it was confirmed on 26.5.2008. Since the

appellants were ex parte in the execution proceedings they were not

aware of the sale and subsequent confirmation thereof. However,

the appellants have came to know of the sale and its confirmation,

subsequently and immediately thereafter the appellants have filed an

application before the execution court for setting aside the sale.

3. In the application to set aside the sale, the appellants have

contended that the sale was bad in law and the same was vitiated by

material irregularity and improper valuation. It was contended that

the property would fetch an amount of Rs.30,000/- per cent and that

the building thereon would have a value of Rs.2,00,000/-. The

F. A. O. NO: 46 OF 2009
:3:

appellants have contended that the sale was conducted in such a

fashion that the prospective bidders could not participate in the

auction and accordingly the best available price could not be

secured for the property. It was further contended that there are

prospective purchasers for the above property to purchase the same

for at least Rs.6.5 lakhs. The appellants have further stated that they

are ready and willing to deposit the amount covered by the decree

and to get the property re-conveyed in their name. It was also

pointed out that even the sale of a portion of the property would be

sufficient to clear the debt due to the bank. Under these

circumstances it was prayed that the sale held on 19.3.2008 and

confirmed in favour of the 2nd respondent herein may be set aside.

4. Respondents 1 and 2 filed separate counter stating that the

sale was conducted in accordance with the provisions of C.P.C.

The petitioner remained ex parte in spite of receipt of Rule 66

Notice. The petition is barred by limitation.

5. For the purpose of enquiry, PW1 and PW2 were examined.

The learned Sub Judge on considering the matter dismissed that

petition. Against that order, the petitioners/ judgment debtors filed

F. A. O. NO: 46 OF 2009
:4:

this appeal.

6. We heard the learned counsel for the appellants and the

learned counsel for the respondents.

7. It is an admitted fact that the property having an extent of

15 cents comprised in Sy. No: 53/46 with a house, was sold in court

auction on 19.3.2008 and the second respondent purchased that

property for Rs.4,00,100/- and the sale was confirmed on 26.5.2008.

The petition to set aside the sale was filed on 29.5.2008.

8. In the decision reported in Boban v. Sajith Kumar and

another (A.I.R. 2004 Kerala 181), it was held that under Article

127 of the Limitation Act, application to set aside the sale in

execution of decree has to be filed within 60 days from the date of

sale. In the present case, the sale was conducted on 19.3.2008 and

the application to set aside the sale was filed only on 29.5.2008,

which is beyond 60 days from the date of sale and therefore that

petition cannot be entertained.

9. The main grievance of the appellants is that there was no

paper publication with regard to the sale of the property. As

observed by the learned Sub Judge, the provisions contained in

F. A. O. NO: 46 OF 2009
:5:

C.P.C. do not mandate the publication in the newspapers with

regard to the sale.

10. Learned counsel for the appellants invited our attention to

the decision of this court reported in Thankamma v. Leelamma

(2008(2) KLT 500, in which it was held that the contention that a

portion of the property would fetch the decree amount even if not

raised before the proclamation of sale, can be taken up in the

proceedings under Order XXI Rule 90 C.P.C.

11. Learned counsel for the appellants invited our attention to

the decision of the Apex Court reported in Sri Ram Maurya v.

Kailash Nath and others (A.I.R. 2000 S.C. 3402), in which it was

held in the absence of the pleading that on account of material

irregularity in conducting the sale, the petitioners were put to

substantial injury, auction cannot be set aside.

12. In the decision of this court reported in C.C. Sivaprasad

v. K. Sasidharan (2006 (1) K.L.J. 841, it was held that

“the legal position is now well – settled. By

reason of any material irregularity either in

publishing or conducting the sale, a sale cannot be

F. A. O. NO: 46 OF 2009
:6:

set aside unless the applicant establishes that by

reason of such irregularity, he sustained substantial

injury. Without showing that the irregularity

resulted in substantial injury, no sale could be set

aside on the ground of material irregularity. For the

irregularity, substantial injury cannot be assumed or

presumed.”

13. On perusing the lower court records, it is seen that Order

21 Rule 22 and Rule 66 notices were personally served on the

judgment debtors 1 and 2 but they remained exparte and they did not

raise any objection to the sale proclamation. In the affidavit filed in

support of the petition, the judgment debtors admitted that the

decree holder has complied with the provisions contained in Order

21 Rule 66 C.P.C in conducting the sale.

14. According to the appellants, the property would fetch

Rs.6,50,000/- and that PW2 was ready to purchase that property for

that amount. But when cross- examined, PW2 admits that he has no

document to show that he was having that amount with him to

purchase that property. Admittedly that property was mortgaged to

decree holder by judgment debtor no:2. PW1 admits that after the

F. A. O. NO: 46 OF 2009
:7:

mortgage of the property, judgment debtor no:2 sold the property to

one Mr. Ramadas for a sale consideration of Rs.2,50,000/- as per

sale deed No: 1735 of 2004. The appellants have not produced any

document to show that the petition scheduled property would fetch

more than Rs.4,00,000/- Since the appellants have failed to show

that the impugned sale is vitiated by material irregularity or fraud in

publishing or conducting it and that the appellants have sustained

substantial injury, the learned Sub Judge is justified in dismissing

the petition to set aside the sale.

Accordingly this appeal is dismissed. The parties are directed

to suffer their respective costs in this appeal.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE.

dl/