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 3, Cited by 6]

Allahabad High Court

Ram Dhani Sahu vs Lalit Singh And Ors. on 27 February, 1909

Equivalent citations: (1909)ILR 31ALL328

JUDGMENT
 

John Stanley, Kt., C.J. and Banerji, J.
 

1. This is an application by Ramdhani Sahu, the appellant, for an extension of the time fixed by this Court for payment of a mortgage debt under a decree of the 23rd of July 1908. By that decree the appellant was directed to pay a prior mortgage on or before the 5th of November 1908. Owing to delay in obtaining a copy of the judgment, the date which was so fixed was allowed to pass over without payment. The present application is now made to this Court to extend the time for payment.

2. A preliminary objection is raised to the application to the effect that the proper court to which this application should be made is the court of first instance. We think that this preliminary objection is well-founded. The question as to the proper court to which such an application should be presented was considered by a Bench of this Court, of which one of us was a member, in the case of Sheo Narain v. Chunni Lal (1900) I.L.R. 23 All. 88. In the judgment in that case the authorities are reviewed and the language of Section 92 of the Transfer of Property Act considered, with the results that the Court came to the conclusion that a preliminary objection similar to the one now put forward was bound to prevail; that when a decree for redemption under Section 92 of the Transfer of Property Act, 1882, has been made by an appellate court, an application under the last paragraph of Section 93 must be made not to that court but to the court of first instance. It is pointed out to us that this ruling was not followed by our brother Richards in the case of Bdbu Prasad v. Khiali Ram Weekly Notes 1906 p. 203. Our learned brother in that case held that although the court of first instance was the proper court for dealing with applications of the kind yet the appellate court had jurisdiction also to allow an enlargement of time in cases in which there had been appeals. We are unable to agree in the view expressed by our learned brother. We are of opinion that the earlier ruling is correct. We therefore allow the preliminary objection but we do not express any opinion as to the merits of the application. It is stated that the money payable to the prior mortgagee has actually been paid and a receipt therefore obtained. Under these circumstances there will possibly be little difficulty in obtaining an extension of time from the proper court.

3. We dismissed the application, but under the circumstances, without costs.