High Court Kerala High Court

Usha vs P.K.Unnikrishnan on 31 May, 2010

Kerala High Court
Usha vs P.K.Unnikrishnan on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12466 of 2010(O)


1. USHA,AGED 56,D/O.ADATTUVALAPPIL
                      ...  Petitioner

                        Vs



1. P.K.UNNIKRISHNAN,S/O.PULIKKAPPARAMBIL
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.K.N.PADMAKUMAR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/05/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
            ====================================
                     W.P(C) No.12466 of 2010
            ====================================
               Dated this the 31st  day of May, 2010

                          J U D G M E N T

Challenge in this Writ Petition is to Ext.P3, order proclaiming

property of petitioner for sale on 17.05.2010. According to the

petitioner value shown in the proclamation schedule is not correct.

Learned counsel for respondent contends that what is proclaimed

for sale is only 3 cents of land and at the time of filing execution

petition Rs.40,000/- with future interest and costs was due from

the petitioner.

2. It is seen from the order under challenge that value of

the property shown by the petitioner is also directed to be

incorporated in the proclamation schedule. That will take care of

the contention of the petitioner regarding insufficient value of

property proclaimed. Since the total extent involved is only 3

cents there is no possibility of any piecemeal sale. In the

circumstances I do not find anything illegal in the order under

challenge.

3. Petitioner has deposited in the executing court

Rs.10,000/- as per order dated 08.04.2010 and requests that he

W.P(C) No.12466 of 2010
-: 2 :-

may be permitted to pay the balance amount within six months

from this day. Learned counsel for respondent is not agreeable in

granting six months’ time to the petitioner. Having regard to the

circumstances stated I am inclined to permit petitioner to pay

balance amount due under the decree within three months in

installments beginning from 01.07.2010.

Resultantly, Writ Petition is dismissed. But petitioner is

permitted to pay the balance amount due under the decree in

three equal monthly installments beginning from 01.07.2010.

Petitioner shall within two weeks from this day file an affidavit in

the trial court waiving fresh proclamation for sale if property has

already been proclaimed for sale. In case of any default in

payment of instalment or filing the affidavit as aforesaid it will be

open to the respondent to proceed with execution pursuant to

Ext.P3, order.

THOMAS P. JOSEPH, JUDGE.

vsv