Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Calcutta High Court

Deolie Chand And Ors. vs Nirban Singh on 25 March, 1879

Equivalent citations: (1880)ILR 5CAL253

JUDGMENT
 

Ainslie, J.
 

1. There can be no doubt that at the date of the mortgage there was a two-annas share held by the decree-holder, which has subsequently passed to the judgment-debtors, and which obviously could not be subject to the mortgage at the date thereof. The contract of the judgment-debtor was to hold fourteen-annas subject to a mortgage for the repayment of the debt due to the appellant. So long as he had only a twelve-annas share in his possession the mortgage security was of necessity reduced to that amount; but if at any time he became owner of fourteen-annas the creditor had an equitable right to demand that that fourteen-annas should be held subject to his mortgage. This principle has been distinctly recognized in the Specific Relief Act, and it appears to us that there can be no doubt that the decree-holder is equitably entitled to have security as far as it is possible for the debtor to give it, up to the extent of the fourteen-annas for which he contracted.

2. We, therefore, think that the two-annas share, in respect of which there has been a dispute in the Court below, is properly saleable in execution of the appellant's decree, if on taking an account of that which has been realized it is found that there is an outstanding debt.

3. The appeal must, therefore, be allowed with costs.