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 4, Cited by 0]

Madras High Court

Subba Navithan vs Veluchami Gounder on 22 February, 1993

Equivalent citations: (1993)1MLJ476

ORDER
 

Thanikkachalam, J.
 

1. This revision is directed against the order passed in E.A. No. 560 of 1991 in E.P. No. 258 of 1990 in O.S. No. 697 of 1985 on the file of the District Munsif, Palani. The judgment-debtor is the petitioner herein. The respondent herein, who is the plaintiff in the suit, obtained a decree against the petitioner herein. A preliminary decree was passed in the suit on 22.7.1986 and a final decree was passed in I.A. No. 1442 of 1988 on 16.6.1989. Thereafter, the decree-holder filed E.P. No. 258 of 1990 to realise the decree amount of Rs. 6,020. The property of the judgment-debtor was brought to sale on four occasions. In the sale proclamation the decree amount is shown as Rs. 6,020. The value of 4 acres and 48 cents of property was shown as Rs. 67,200. According to the judgment-debtor, the value of the said property would be about Rs. 1,00,000. The judgment-debtor contended that since the decree amount is only Rs. 6,020, the entire property worth about Rs. 1,00,000 according to the judgment-debtor and Rs. 67,200 according to the decree-holder should not be brought to sale. The judgment-debtor contended that a portion of the property can be brought to sale so as to satisfy the decree amount. Before the execution court, the judgment-debtor contended that the provisions of Order 21, Rules 64 and 66, C.P.C. were not properly complied with by the judgment-debtor. Accordingly, the judgment-debtor requested the execution court to stop the sale. However, the execution court pointed out that the entire property belonging to the judgment-debtor cannot be divided as requested by the judgment-debtor since the property mortgaged is a single unit. On that basis the execution court dismissed E.A. No. 560 of 1991 filed under Section 47, C.P.G.

2. It is against this order, the judgment-debtor is in revision before this Court. The learned Counsel appearing for the petitioner herein submitted that the decree amount is only Rs. 6,020 and the property admeasuring 4 acres and 48 cents worth about Rs. 1,00,000 need not be brought to sale to realise the paltry decree amount. In support of his contention, the learned Counsel relied upon a decision of the Supreme Court in the case of Ambatti Narasayya v. M. Subba Rao . The learned Counsel appearing for the decree-holder submitted that the property was brought to sale for four times earlier, but the sale was not fructified. When the property was brought to sale for the fifth time, the judgment-debtor came forward with this application so as to prevent the decree-holder from realising the decree amount. It was further pointed out that the property mortgaged is a single indivisible unit and therefore it cannot be divided. According to the learned Counsel the provisions contained in Order 21, Rules 64 and 66, C.P.C. were not violated in this case. In support of this contention, the learned Counsel appearing for the respondents relied upon a decision of this Court in the case of P.L. V. Giri v. A. Subramaniam and Anr. (1992)2 L.W. 237.

3.I have heard the rival submissions.

4. The fact remains that the decree-holder obtained a decree against the judgment-debtor on a mortgage executed by the judgment-debtor. The suit property was brought to sale. According to the sale proclamation, a sum of Rs. 6,020 is due to the decree-holder. The decree-holder brought to sale a property admeasuring 4 acres and 48 cents belonging to the judgment-debtor. According to the decree-holder, the value of the said property is Rs. 67,200. But according to the judgment-debtor the value of the said property would be Rs. 1,00,000. The learned Counsel for the judgment-debtor contended that the entire property need not be brought to sale and a sale of a portion of the said property would satisfy the decree amount. But according to the decree-holder the entire property is a single indivisible unit and therefore it cannot be divided. Hence, according to the decree-holder there is nothing wrong in bringing the entire property to sale.

5. This point came up for consideration before the Supreme Court in the case of Ambatti Narasayya v. M. Subba Rao , wherein the Supreme Court while considering the provisions of Order 21, Rule 64, C.P.C. held as under:

It is of importance to note from this provision that in all execution proceedings, the court has to first decide whether it is necessary to bring the entire attached property to sale or such portion thereof as may seem necessary to satisfy the decree. If the property is large and the decree to be satisfied is small, the Court must bring only such portion of the property, the proceeds of which would be sufficient to satisfy the claim of the decree-holder. It is immaterial whether the property is one or several. Even if the property is one, if a separate portion could be sold without violating any provision of law only such portion of the property should be sold. This, in our opinion, is not just a discretion; but an obligation imposed on the court. Care must betaken to put only such portion of the property to sale the consideration of which is sufficient to meet the claim in the execution petition. The sale held without examining this aspect and not in conformity with this requirement would be illegal and without jurisdiction.

6. On this aspect another decision of the Supreme Court in the case of Direndranath Gorel and Anr. v. Sudir Chandra Gosesh and Ors. (1965)1 S.C.J. 219, was also brought to my notice. According to the facts arising in the above cited decision, two appeals raised the question of the validity of the court sale held in contravention of Section 35 of the Bengal Money Lenders Act, 1940 (Bengal Act 10 of 1940). In the appeal before the Supreme Court, learned Counsel for the appellants in both the appeals contended that whether Section 35 of the Act is mandatory or directory the sale held in violation of the said provision is only illegal but not a nullity and therefore it can be set aside only in the manner and for reasons prescribed in Order 21, Rule 90 of the Code of Civil Procedure and further that as the respondents did not attend at the drawing up of the proclamation of sale the sale cannot be set aside at their instance.

7. While answering these contentions, the Supreme Court held as under:

In the present case the executing court had inherent jurisdiction to sell the property. We have assumed that Section 35 of the Act is a mandatory provision. If so, the question is whether the said provision is conceived in the interest of the public or in the interest of the person affected by the non-observance of the provision. It is true that many provisions of the Act were conceived in the interest of the public. But the same cannot be said of Section 35 of the Act, which is really intended to protect the interest of the judgment-debtor and to see that a larger extent of his property than is necessary to discharge the debt is not sold. Many situations may be visualised when the judgment-debtor does not seek to take advantage of the benefits conferred on him under Section 35 of the act. For instance, if the part of the property carved out by the court for sale is separated from the rest of his property, the value of the remaining property may be injuriously affected by the carving out, in which case the judgment-debtor may prefer to have his entire property sold so that he may realise the real value of the property and pay part of the sale price towards the decretal amount. He cannot obviously be compelled to submit to the sale of a part of the property to his disadvantage. A provision intended for his benefit cannot be construed in such a way to work to his detriment.

8. This judgment of the Supreme Court was rendered by three learned Judges of the Apex Court. The decision in Ambatti Narasayya v. M. Subba Rao , was rendered by two learned Judges of the Apex Court. According to the facts arising in the decision reported in Direndranath Gorel and Anr. v. Sudir Chandra Gosesh and Ors. (1965)1 S.C.J. 219, cited supra, the auction sale had taken place and the application under Order 21, Rule 90, C.P.C. was filed to set aside that sale. But in the present case; the sale has not yet taken place. In the decision reported in Direndranath Gorel and Anr. v. Sudir Chandra Gosesh and Ors. (1965)1 S.C.J. 219, cited supra, the Supreme Court rendered its decision on the facts available on record in the light of Section 35 of Bengal Money Lenders Act, 1940 and the provisions of Order 21, Rule 90, C.P.C. But the facts arising in the present case are entirely different.

9. Yet another decision rendered by a learned single Judge of this Court in the case of P.L.V. Giri v. A. Subramaniam and Anr. (1992)2 L.W. 237, was also brought to my notice. While considering the facts arising on record in the abovesaid case in the light of provisions of Order 21, Rules 64,66 and 90, C.P.C., the learned single Judge held as under:

Considering the conduct of the judgment-debtor all along and also the in-built and intrinsic circumstances to be culled out from the facts of this case, it goes without saying that the executing Court fully applied its mind, taking into consideration the amount of the decree that remains to be satisfied and other peculiar facts and circumstances of the case, in bringing the entirety of the suit property to sale and such act cannot amount to bringing more extent of property for sale than what was necessary for the satisfaction of the decree.
In the abovesaid decision, the learned single Judge has also observed that the latter pronouncement of a Bench of two learned Judges of the Supreme Court in Ambatti Narasayya v. M. Subba Rao , will have to give way to an earlier pronouncement of a larger Bench of three learned Judges of the Supreme Court in Direndranath Gorel and Anr. v. Sudir Chandra Gosesh and Ors. (1965)1 S.C.J. 219.

10. According to the facts arising in the instant case, the sale has not yet taken place. The decree-holder is trying to bring 4 acres and 48 cents of property belonging to the judgment-debtor to sale. Even according to the decree-holder, the value of the said property would be Rs. 67,200. But according to the judgment-debtor, the value of the said property would be about Rs. 1,00,000. The decree amount is stated to be Rs. 6,020. Under such circumstances, the judgment-debtor contended that sale of a portion of the property would satisfy the decree amount and the entire property need not be brought to sale in view of the decision of the Supreme Court rendered in Ambatti Narasayya v. M. Subba Rao . Under such circumstances, I direct the execution court to consider whether the division of property and sale of a portion of the property would be advantageous to the judgment-debtor. If that is so, the property may be divided and a portion of the property can be brought to sale. Accordingly, I set aside the order passed by the execution court in E.A. No. 560 of 1991 and restore the same to the file of the execution court with a direction to dispose of the same in accordance with law after taking into consideration the direction given above and after giving an opportunity of being heard to both the parties. Accordingly, the revision stands allowed. However, there will be no order as to costs.