High Court Kerala High Court

V.K.Gowri Amma vs T.M.Ramakrishnan on 12 November, 2008

Kerala High Court
V.K.Gowri Amma vs T.M.Ramakrishnan on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28007 of 2008(H)


1. V.K.GOWRI AMMA, D/O.PARVATHY AMMA,
                      ...  Petitioner

                        Vs



1. T.M.RAMAKRISHNAN, S/O.KAMARAN NAMBIAR,
                       ...       Respondent

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  :SRI.P.U.SHAILAJAN

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :12/11/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                W. P. C. No.28007 of 2008
          ------------------------------------------------
         Dated this the 12th day of November, 2008

                        JUDGMENT

Heard counsel on both sides. The

grievance of the petitioner is that an extent

of 1.28 acres of land and ‘tharvad’ building,

well etc. therein is attempted to be brought

to sale including it in the draft sale

proclamation; that the property is worth more

than Rs.30 lakhs and the building itself will

be worth more than Rs.20 lakhs; and that a

portion of the property alone will be

sufficient to satisfy the decree debt which

will be less than Rs.2 lakhs. Counsel for the

petitioner submits that the said objection has

not been considered by the execution court and

without considering that, the sale

proclamation is settled and the case is posted

for sale. Counsel for the respondent does not

deny that the property that is brought to sale

W. P. C. No.28007 of 2008 -2-

is 1.28 acres of land with building therein

though the petitioner has not produced a copy

of the proclamation. It is however, a matter

of deep concern if for an amount of rupees

less than two lakhs an extent of 1.28 acres of

land with a building is brought to sale

without the execution court itself getting

satisfied about the value of the property.

2. Considering the entire circumstances

of this case, I direct that a portion only of

the property of 1 acre and 28 cents not

extending 25 cents alone shall be put to

auction in the first instance and only in the

event of there being no bidders to purchase

that property for the balance debt need

additional extent also be incorporated and

brought to sale. The execution court shall do

the needful in the matter while bringing the

property to sale, as an ordinary prudent man

W. P. C. No.28007 of 2008 -3-

would do in relation to his own property.

3. This Writ Petition is disposed of with

the above directions.

K.P.BALACHANDRAN,
JUDGE
kns/-