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 2, Cited by 12]

Bombay High Court

Appaya Nijlingappa Hattargi vs Subrao Babaji Teli on 23 July, 1937

Equivalent citations: (1937)39BOMLR1214, 173IND. CAS.766, AIR 1938 BOMBAY 108

JUDGMENT
 

John Beaumont, Kt., C.J.
 

1. This is a revision application which raises a point of law of some general importance. The plaintiffs allege in the plaint that they were partners in a partnership shop, and that the partnership shop closed on October 19, 1933. I think that allegation amounts to an allegation that the partnership was dissolved on October 19, 1933, and that allegation is not traversed in the written statement. That being so, I must take it that on the facts the partnership was dissolved in October, 1933. The learned Subordinate Judge held that that fact was not proved. But if an allegation made in the plaint is not denied in the written statement, it is taken to be admitted, and need not be proved. The further allegation in the plaint is that during the continuance of the partnership, a debt was incurred by the defendants to the partnership, and the plaintiffs, as the persons who were members of the partnership and therefore entitled to the debt, sue after the dissolution of the partnership to recover the debt. The learned Judge held that even if the dissolution of the partnership were proved, nevertheless the suit would not lie, having regard to Section 69 of the Indian Partnership Act, and the question is whether that decision is right.

2. Section 69 of the Indian Partnership Act forbids the bringing of suits in respect of partnerships which have not been registered under the Act. The scheme of the Act as to registration is to give any firm a right to register, disclosing the particulars required by the Act, and then Section 69 is designed to encourage registration by imposing a disability in the case of firms which are not. registered. It is to be noticed that an existing firm can get over the disability by registering before it brings its suit, but, of course, a firm cannot register after it has ceased to exist. So that in the case of a dissolved firm any bar imposed by Section 69 becomes absolute, and cannot be got rid of by sub-sequent registration. Section 69(I) bars the right of any person suing as a partner in the firm to enforce his rights against the firm or any person alleged to be or to have been a partner in the firm, unless the firm is registered. Then Sub-section (2) deals with enforcing claims by the firm against third parties, and prohibits the enforcing in a suit of any right on behalf of the firm against a third party, unless the firm is registered. Then Sub-section (3) to which I will refer more in detail in a moment, introduces certain exceptions to the disabilities imposed by the first two sub-sections. I have been referred to a decision of my own in the case of Patel v. Hussembhai (1936) 39 Bom. L.R. 260 in which the plaintiff alleged that he had paid on behalf of a firm in which he had been a partner with the defendant the whole income-tax of the firm, and he was suing to recover from the defendant contribution towards that payment. I pointed out in that case that Sub-section (2) and (2) in terms only refer to a firm, and not to a dissolved firm. But, having regard to the exceptions to those two sub-sections contained in Sub-section (3), exceptions which relate largely to matters connected with a dissolved firm, I thought that Sub-section (1) and (2) must be held to cover the case not only of a firm, but of a dissolved firm. But I was not in that case concerned to consider the extent of the exceptions contained in Sub-section (3), because it was clear in that case that the suit did not fall within any of the exceptions. Now it is alleged in this case that the suit does fall within the exceptions contained in Sub-section (3), Clause (a), of Section 69. That clause reads as follows :

The provisions of Sub-sections (1) and (2) shall apply also to a claim of set-of or other proceeding to enforce a right arising from a contract, but shall not affect.
(a) the enforcement of any right to sue for the dissolution of a firm or for accounts of a dissolved firm, or any right or power to realise the property of a dissolved firm.

So that the section is not to cover the right to sue for the dissolution of a firm or for the accounts of a dissolved firm. Clearly this suit is not a suit of that nature, and the question is whether it is covered by the further words. " or any right or power to realise the property of a dissolved firm." It is said that this is a suit to recover a debt incurred in favour of the firm, and that debts belonging to a firm at the date of dissolution became part of the property of the dissolved firm after its dissolution, and it seems to me that that is clearly so. The learned Subordinate Judge was not prepared to accept that view, because he thought that a debt due to a firm would not come within the definition of the property of a firm contained in Section 14 of the Act. That section is, however, not exhaustive; it only provides what the property of the firm shall include. But, in my view, even in that definition, debts due to the firm fall within the description of property, being property acquired for the firm. I think, therefore, that a debt due to a firm at the date of dissolution is properly described as property of a dissolved firm. But then it is said that I must read the whole of Sub-clause (a) together, and that the last sentence to which I have referred must be read ejusdem generis to the words which precede it. The first part of the sub-clause deals with the right to sue for dissolution of a firm or for accounts of a dissolved firm, and it is said (that the further reference to the realisation of the property of a dissolved firm must be read as covering only the case of realisation with a view to a dissolution or winding up of the firm, and would cover for instance the recovery of debts by a receiver appointed in a partnership suit, and it is further argued that the words ought not to be given the much wider meaning of covering any suit to recover a debt due to a dissolved firm brought by any person or persons entitled to recover such debt. Sub-section (3), however, in terms introduces exceptions both to Sub-section (i) and Sub-section (2), and in my view the two parts of Sub-clause (a) of Sub-section (3) must be read as referring respectively to the first two sub-sections. As I have pointed out, the first subsection deals with the right to enforce a contract by one partner against the others, and the second sub-section deals with the right to enforce a contract by the firm against third parties. I think I must read the first sentence of Sub-clause (a) as creating exceptions from Sub-section (7), the exceptions being enforcement of a right to sue for dissolution or accounts of a dissolved firm; and the last sentence of that sub-clause is directed to Sub-section (2) and creates an exception in respect of a suit to enforce any right to realise property of a dissolved firm. It seems to me that a suit to recover a debt due to a firm brought by persons who were the only members of the firm at the date of dissolution is a suit to enforce a right to realise the property of a dissolved firm. That being so, in my opinion this case does fall within the exception to Section 69, and the suit, therefore, is maintainable. It is clear from the judgment that the learned Judge held the plaintiffs' case proved, and only dismissed the suit on the technical ground that the suit did not lie having regard to Section 69. As, in my opinion, that ground fails, there will be judgment for the plaintiff for the amount claimed with costs, and costs of this application must be borne by the-defendants.