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 10, Cited by 6]

Bombay High Court

Zacarias Durate Dmoingos Pereira vs Camilo Inacil Evaristo Pereira on 23 February, 1984

Equivalent citations: AIR1984BOM295, AIR 1984 BOMBAY 295

ORDER

1. Once Inventroy proceedings are determined by final order, what procedure is to be followed for execution of the final order of the Inventory is the moot question raised in this case: whether proceedings lie of under the Civil Procedure Code, 1908 or those Articles Procedure Code, 1908 or those Articles of Portugese Civil P.C. outside Chapter XVII still govern such proceeding.

2. By the im;ugned Order dated 22nd November, 1983 the Civil Judge, Senior Division, Mapusa, in execution taken in iNventory No. 35|72 under Portuguese Civil P.C. directed the Baliliff to evict the petitioner and restore possession of the house to the respondent to whom it is allotted by the final order made in the Inventory.

3............... commenced before the Civil Judge, Mapusa. The final order in the said Inventroy bears the date of 29th November. 1982. This final order represents the allotment of the assets of the late Tomas Pereira as made in the chart of partition and distribution of assets lefts left behind him.

4.Of the various assets described is the Item No. 115, a house situated at Saligao admititedly allotted to the respondent. It also transsspires that the respondent had to deposit pay an owetly amount (tormas) in the sum of Rupes 28,763,25 and some other interested party a further amount by way of owelty in favour of the petitioner.

5. In 3rd Febuary, 1983 the petition made an applicaiton for withdrawal and payment to him of the owetly money deposited by the respondent to which the respondent objected on the grounds that the petitioner is not entitled to such amount unless he restores the vacant possession of the house under the Item. No.115 to the respondent. It is an admitted fact that on the date when the inheritance opended, the house has since been in occupation of the petitioner. The petitioner however contended before the Judge that his withdrawal of the owetly money has nothing to do with his vacating the house in favour of the respondent and that these two are different unconnected matters.

6. Abount the same time, by his application dated 3rd February, 1983 the respondent prayed for possession of the said house (Item No. 115) in the same Inventory porceedings, thereby seeking to enforce the final order made in the Inventroy as he was entitiled to do by what that time having already deposited the owelty money.

7. The respsondents contention not to allow the petitioner to withdraw the owetly amount failed before the Judge and he allowed thee petitioner to withdraw the owetly money which the petitiner did in April , 1983.

8. The notice of execution filed by the respondent was served on Shri. V.B. Thali, the learned advocated who was representing the petitioner in the sd INventory proceedings. The said notice directed the petitioner to file his say in the m,atter of the execution making it returnable on 4th March, 1983. However, on 4th March 1983 Shri V.B. Thali, the petitioner in the Inventory filed a memo contending that this being a notice in an execution proceeding it ought to be served on the petitioner in person and not on him, although he had represented the petitioner in the Inventory . He sought to bring the attention of the Judge in the saiod memo that in the execution a party is required to be soimmoned personalty. According to him what is required to be served on the parties is stylked as 'citacao' which is not same as 'notificacao' which could be served on the Advocate . Whereas the first summon is equated to 'citacao' which has to be served on th3e parties, 'notificacao' can be equated to notice and can be served on the Advocate representing the party. According to him if execution is resorted to, Court is bound to issue 'citacao'.

9. However, on the same day, a little later the same Advocate on behalf of the petitioner presented another petition in the proceeding , averring that the assets left by the deceased father were worth some lakhs of rupees, out of which the he has been alloted an I nsignificant sum of Rs. 44.681.56. That all the items have been auctioned in favour of the respondent and they are in his possession. That he has been continuously residing in the house which then stood allotted to the respondent and thathe is fully aware that he has to vacate the said house in favour of the auctined purchased namely the respondent andhe will do it on his own accord. But however he added that to vacate this house hw has to secure another modest dwellin and he cdan only do that after he gets the money. This, according to the petitioner was the moral aspect of the whole situation.

10. It is common ground between the parties that the petitioner presented another petition in the proceeding, averring that the assets left by the deceased father were worth some lakhs of rupees, out of which the has been allotted an insignificant which he has been allotted an insignificant sum of Rs. 44,681,56. .

11. Although the impugned order disposes of the petitioners grievance regarding the summons being served on his advocate instead of himself, in the present revision application before me no grievance of this nature has been canvassed.

12. Shri S. R. Tamba, the learned advocate for the petitioner in this revision application has for the first time before the learned Civil Judge. According to him once the aforementioned Inventory proceedings are culminated in the making of the final order on 29th November, 1982 inasmuch as the Indian Civil Procedure Code. 1908 is in force, any execution of the order in Inventory must be filed under the Civil P.C., 1908. It is the contention of Shri Tamba that whatever application filed by the respondent on 3rd Feburary, 1983 as an Execution under the Portuguese Civil P.C. the aforesaid proceeding under the said Code are without jurisdiction and therefore no order could be made in the saidd proceedings for enforcing the final order for obtaining recovery of the house from the petitioner.

13. At the outset it must be said that Shri Tamba, the learned advocate for the petitioner does not dispute that the Inventory proceedings commenced by the parties under the Portuguese Civil P,C. are not valid or without or jurisdiction, or that no such proceedings the after lie the extension of the Indian Civil P,C. and the varous other Indian laws to the Union territory of Goa, Daman and Diu. On the contrary, according to him at a that part or body of the Portuguese Civil P.C. relating to Inventory proceedings as embodied in Chapter XVII has been saved and are in force in spite of the extension of the Indian Civil P.C. 1908 and proceedings for distribution and partition of the assets as a deceased would lie to the compeient Civil Court on the death of any person under the daid Chapter XVII of the Portuguese Civil Procedure Code. His only objection is that noce the Inventory proceeding coulminates or terminates into a final order, the execution if required for obtaining possession of an asset resort must be had to the Civil P.C. 1908 for there is no provision for execution of any order in that part or body of the Portuguese Civil P.C. relating to Inventory proceedings.

14. Shri Tamba however agrees that there is no decree made in an inventory proceedings inasmuch as there is no plaintiff on one side and defendant on the other. But according to him any final order made in the Inventory proceedings is still liable to be executed under the provision of the Indian Civil P.C. although such execution may not fall under O. 21 ofthe Civil P.C. yet, an application ought to be filed under the Indian Civil P.C

15. To appreciate this whole controversy a reference must be made tothe history of Gow vis-a-vis the legislation after the liberation of this territory. The territories of Goa, Daman and diu became part of India with effect from 20th December, 1961 by virtue of certain amendments of the Constitution of India after the said territories were annexed. Under Article 239 of the constitution of India, the Goa, Daman and Diu (Administration) Act No.1 of 1962 provided for continuance of all laws in force in these territories immediately before the appointed day (20-12-61) until amended or repealed by a competent Legislature or other competent authority. Sub-sec (23) (of Section 5) gave power to the Central Government to adapt or modify by order such existing law within two years from the appointed day. Section 6 expowered the Central Government to extend by notification with whatever restrictions or modification laws in force in the territory of Goa, Daman and Diu. The Goa, Daman and diu (extension of the Code of Civil Procedure and the Arbitration Act) ACt, 1940 extended the Code of Civil Procedure of 1908 and the Arbitration Act of 1940 to Goa, Daman and Diu. Section 4(1) of the Goa, Daman and Diu (Extention of the Code of Civil Procedure and the Arbitration Act) Act, 1940 provided :

"4(1) So much of any law in force in goa, Daman and Diu as corresponds to the Civil P.C. of 1908 shall stand repealed as from the coming into force of this Act in Goa, Daman and Diu.
Provided that the repeal shall not affect -
the previous operation of any lwa so repealed or anything duly done or suffered acquired, thereunder; or any right, privilge, obligation or liability acquired accured or incurred under any law so repealed, or

16. Provided furhter that, subject to the proceeding proviso notifications published, declarations and rules made, places appointed, agreements filed, awards made or filed, scales prescribed, forms framed, appointments made and powers conferred under any law so rrepealed shall, so far as they are consistent with the said Code or as the case may be, the said Act have the same force and effect as if they had been respectively published, made, appointed, filed ,m prescribed , framed and conferred under the said Code or the said ACt and by the authority empowered thereby in such behalf.

17. In every law or notification passed or issued before the commencement of this any Act in which reference is made to or to any Chapter or Section or provision of any law hereby repealed , such reference shall, so far as may be practicable , be taken to e made to the said Code, or, as the case may be, to the said Act, or its corresponding part, order, section or rule.

18. Sub-section (1) of Section 1 provides that the Act shall come into force on such date as the Central Government may by notification in the official Gazette appoint. Accordingly, by notification No. S.O. 1597 dated May 24, 1966 published in the Gazetter of India , dated June 10, 1966, the Central Government has appointed the 15th June, 1966 as the date on and from which the Civil P.C. 1908 and the Arbitration Act, 1940 came into force in the territory of Goa, Daman and Diu".

19. It is needless to point out that once the civil P.C. 1908 and the Arbitration Act , 1940 came into force as from 15th June , 1966 all suits and executions were filed under the Civil P.C. 1908 with the result that the Portuguese of Civil P.C. corresponding to the provisions of the Indian Civil P.C. stood repealed.

20. Various suits and proceedings were pending in various courts on the date when the Civil P.C. (hereinafter called the Indian Code) was brought into force in this territory. From time to complex and diverse porblems arose before the Courts and the matters even reached the Supreme Court. Although a reference has been made to various authorities, namely Jose DA Costa v. Bascoira Sadashiva Sinai Narcornin, , Narhari Sivram Shet Narvekar v. Pannalal Augusto De Piedade barreto v. Antonic Vicente Da Fonseca, as also Maia Christine De Souza soddar v. Maria Pereira Pinto, for the purpose of disposal of the point involved in this revision of application it is not necessary to refer to all the aforementioned authorities, because in those authorities it is clear that the proceedings were pending in one Court or the other when the Indian code was brought into force in this territory on 15th June, 1966.

21.As mentioned earlier Shri Tamba does not challenged that Chapter XVII of the Portuguese Civil P.C. stands repealed. On the contrary, according to him Chapter XVII very much survives and proceedings for distribution and partition of the assets even after the extension of the Indian Code (in) the Inventory proceedings shall b e governed by Chapter XVII of the Portuguese Civil P.C. It is not out of the place however to usefully refer to the decision of the supreme Court as reported in Maria Christine De souza Soddar v. Maria Zurana Pereira Pinto, , as the this authorities finally settles one of the major controversies. The question that arose in that case is as to the forum for appeals and revisions in the matter of orders passed by the Civil Courts in suits and proceedings pending on the date when the Indian Code has been extended to the territory of Goa, Daman and Diu and reading the provisions of the Goa. Daman and diu Civil Courts ACt, the forum for appeals and revisions shall be governed by the forum spoken of under the Portuguese Civil P.C.

22. The parties thereafter brought to my attention three more authorities of the Court of the Judicial Commissioner . The Judicial Commissioner , Shri Tito de Menezes by his Order dated the 27th March, 1980 in various Civil Appeals (including Apelacoes and Agravos), Review Application, held that Inventory proceedings as contained in Chapter XVII vide Arts. 1369 to 1447 of the Protuguese Civil P.C. are not analogous to any proceedings under the Indian Code and Succession Act. He held that there is no part of the Indian Code which can corresspond to that part of the Portuguese Civil P.C. which lays down the proceedings for Inventory and, therefore, he wewnt further to rule that Section 4 of the Code of Civil Procedure and Abitration Act) Act 1965 does not repeal that part of the portuguese Civil P.C. which governs Inventory proceedings. A copy of this order is found in the proceedings in civil Appeal NO. 32|B|1981 (treated as Misc. Civil Appeal - Agravo Appeal No. 1|77). However, the matter did not rest there and in several batch of appeals, Apelacoes and Agrabvos then pending another piquant situation arose before the then Acting Judicial Commissioner, Shri K.M. Mishra. By his order dated 19th Feb., 1981 in the aforementioned batcvh of maters, while referring to the order of the Judicial Commissioner )supra referred to ) to dated 27th March, 1980, he reiterated that chapter relating to inventory in the portuguese Civil P.C. is not repealed by the extension of the Indian Code, but held that any appeal or revision against any order in inventory is governed by provisions of section 104 read with O. 14 and O. 43 of the Indian Civil P.c. In holding so he usefully referred to the authority of the Supreme Court in Maria Pereira Pinto, referred to supra.

23. From the aforesaid two decisions, it is clear that Inventory proceedings would still lie under the Portuguese Civil P.c. and if a person is aggrieved by any order interlocutory or final made in Inventory , an appeal (Agravo or Apelacao) or revision, as the case may be, depending upon the nature of the order, would lie under the nature of the order , would lie under and shall be governed by the Indian Code. However yet another situation arose before the Hon'ble Acting Judicial Commissioner , Dr. G.F. Couto, in Civil Revision Application number 86|1981 in yet another different circumstance . The parties involved in the Civil Revision Application and what is more in the same inventory , but however on a different point. In the said Revision Application the present petition had contended that inasmuch as there is no prohibition under Order 21 for a defaulter auction purchaser form taking part in a fresh auction ordered by the Court, the prohibitions contained in Articel 904 of the protuguese Civil P.C. stands repealed. The auction held in this very Inventory in his favour once having been annulled as he failed to deposit the monies for the items bidded by him within time , he was precluded from bidding at the fresh auction under Article 904 of the Portuguese Civil P.C. The point canvassed by the petition in the said Revision was that the Article 904 of the Portuguese Civil P.C. stood repealed, prohibit the defaulter auction purchaser from bidding at the fresh auction the prohibition as contained in Article 904 of the Portuguese Civil P.C. cannot be made applicable. The Acting Judicial Commissioner Dr. G. F. Couto as he the was and who has since been elevated to the Bench of this HIgh Court held that the auction in the Inventory proceedings cannot be equated to auction under Ordoer 21 and although the prohibition contained in Articel 904 of the Portuguese Civil P.c. is not found in the part of body of the Code relating to inventory proceedings, yet such prohibition would stand as against the petitioners and the petitioner did not succeed before him in the said revision application . for applicability the petitioner in the said fresh auction, the learned Judge held that those Articles relating to auction aothough soutside Chapter XVII of the Portuguese Civil P.C. yet nevertherless such porvisions are applicable with necessary modifications and alterations as may be required by the very narute ofthe Inventory proceedings and he further held that to that extent those Articles outside Chapter XVII will become a special law applicable to inventory proceedings , with the result that thehe repelled the contention of the netitioner in the said revision.

24. Shri Tamba, the learned advocate for the petitioner although in the case for the before the Civil Judge only limited his submissior that the notice ought to have been served personally on thepetitioner and not on the Advocate the attact is on an entirely different ground.

25. According to him the execution filed by the application dated 3rd February, 1983 under Portuguese Civil P.c. (for short Portuguese Code) is null and void and without jurisdiction and hence the impugned order made on 22nd hence the impugned order made on 22nd November 1983 directing the Bailiff to evict the petitioner and restore is a nullity which ought to be set aside in this revision.

26. To appreceate his point, it is necessary to record the common ground between the parties.

27. Both the counsel are in agreement that or giving effect to the allotment made in the Inventory proceedings once the final order has been made, execution application is required to be filed. They further that the body of the Portuguese Civil P.c. relating to Inventory Proceedings namely chapter XVII vide Articles 1369 to 1447 there is no provision regarding filing of the execution for the purposes of enforcement of the order so made. They also agreement the execution of various orders, final or otherwise are contained in provisions other than Articles 1369 t0 1447. The difference is whereas Shri Tamba, the learned advocate for the petitioner contends that as ling as there is no specific provision relating to execution in the Chapter governing Inventory proceedings and as long as there is a provision for execution under the Indian Code, the proceedings for execution ought to be filed under the Indian Code, Dr. Colaco, the learned counsel for the respondent submits that once it is held that that body of the Portuguese Civil P.C. relating to Inventory proceedings is still in force for the purposes of execution of the orders, the execution ought to be filed under the provisions available under the Portuguese Civil P.C. itself, although such provisions are outside those Articles or Chapter XVII of the Portuguese Code.

28. Considering the argument of the learned counsel for the petitioner, it must be not said that the Inventory proceedings are not a suit and they are a distinct and separate proceedigns from a suit as understood under the Civil P.c. It is no doubt true that under the Indian Civil P.C. 'suits' has not been defined but there are parties opposing each other. Unlike a suit where there is a plaintiff on one side and defendant in the other, in inventory proceedings all are only interested parties and either they are heirs or legal respresenlatives or beneficiaries under gift or lagatees under a Will. Once ir is held that there is no decree passed in Inventroy proceedings cannot be execution is required to be filed under the Indian civil P.c. According to him once the remedy execution is available under the Indian Code, the various Articles contained in the Portuguese Civil P.c. relating execution stand repealed.

29. In oposing the submission of Mr. Tamba, Dr.. Coaco. The learned counsel for the respondent submits that under the Indian Civil P.C. execution proceedings when filed are entirely separate proceedings. Such proceedings are not even appended to the original suit. Even the court executing its own decree is not required to do so. The execution proceedings under the Indian Code are entirely has separate and the manner of its execution has been laid down under Order 21. According to Dr. Colaco. The execution application seeking to enforce the final the in the Inventory proceedings is to be filed in same file i. e. the In ventory itself in vide Article 90 . He further points out that there are several other Articles under the Portuguese Civil P.C. where execution proceedings are even required to be filed separately as and by way of appendage (apenco) to the original proceedings . It is his contention that inasuch as in Inventory an application for execution is required to be filed in the Inventory itself although under Chapter XVII of the Portuguese Civil P.C. there is a no provision found else being where in the execution of orders, yet the provision found else where in the Portuguese Civil P.C. being so inter connected and inedtricably mixed with the provisions outside Chapter XVII that by implication it must be held that such provisions of Chapter XVII that by implication it must be held that such provisions outside Chapter XVIi of the Portuguese Civil P.C. cannot be deemed to have been repealed for the purpose of enforcing final orders made in Inventory proceedings. In the matter of interpretation on repeals, he invited my atention tothe rule of interpretation referred to by the learned author Maxwell in his law relating to INterpretation of Statues in dealing with retrospective operation of procedural law. The learned author says that :-

"But a new procedure would be presumably inapplicable where is application would prejudice rights established under the old or would rights involve a breach of faith between the parties."

30. Relying on this passage it was the contention of Dr. Colaco that if rights and proceedings are dealt with together the intention of the legislature is that old rights are to be determined by the old procedure and by the newly enforced provision dealing with the procedure to so enforced. He further submits that there are several matters of right involved in Chapter XVII along with the procedure and that they are inextricably mixed with various substances rights. According to him once the final order is made in Inventory proceedings, the right o of execution is substantive right and hence Portuguese Code will apply for execution of order in Inventory.

31. Dealing with the point vis-a-vis the procedure it must be accepted that the procedure, it must be accepted that there is no decree in the Inventory proceedings unlike in a suit. Under the Indian the Code what is sought to be execution is a decree made between, two parties or more than two parties. The Inventory proceedings do not partake the character of a suit and, therefore, it cannot be held that for the purposes of executing a final order made in the Inventory the Indian Code. I am therefore unable to accept the contention of Shri Tamba, the learned advocate for the petitioner that in the mater of execution the final order in Inventory , an execution the applicaiton must be filed under the procedure of the Indian code.

32. Equally forceful is the next submission of Dr. Colaco when he says that the execution required to be friled is in the same Inventory and such an execution is not a separate proceeding.

33. In this connection it must be seen that in an execution proceeding under the Indian Code a decree is executed under Order 21. Even a pro forma is provided for such an execution. The proceedings are entirely separate right from its registration till its satisfaction. Such a proceeding is not appended to the original suit. However, it is filed in the same proceedings. It therefore cannot be conceived that one set of procedure will govern the Inventory till the final order and another set of procedure for execution in one and the same proceeding. Two procedures of this kind may even lead to undesirable result and create conflict of procedures.

34. Once it is held that that part of the Portuguese Civil P.c. dealing with Inventory proceedings survives and does execution of the final order arising under that part of the Portuguese Code, if a reference is required to be made to other Articles outside the aforementioned Chapter XVII of the Portuguese Civil P.C. it must be held that such Articles of the Portuguese civil P.C. shall be deemed to not have been repealed by the Extension Act of 1965. I am fortified in this view that In am taking by the judgement of Dr. G.f. Couto, the then Hon'ble Judicial Commissioner in Civil Revision Application No. 86|81 referred to supra wherin the he held that by necessary implication Article 904 of the POrtuguese Civil P.C. ought to be held as not repealed in making it applicable to Inventory proceedings. To sum, up it is clear that once the Inventory proceedings are culminated by a final order or to move an execution for obtaining the assets by the person to whom they are allotted such a proceeding will fall under those provisions of there Portuguese Civil P.C. which deal with execution and to that extent they are deemed not to have been repealed.

35. For all these various reasons I have to hold that whenever any party is entitled to allotment in an Inventory the execution being a continuation of the same proceeding, such an execution shall be governed by the prcedure contained under the Portuguese Code itself, even though such a procedure is outside Chapter XVII. In is view of the mater nothing survives in this revision application.

36. By the impugned order, the petitioners has been directed to vacate the house and restore possession to Respondent. The house has been obviously allotted to the respondent in the Inventory. The final order has become res judicata as no appeal or revision is pending against it. The Bailiff has been directed to evict the petitioner and further ordered to hand over the possession of the house to the respondent. Considering the difficulty that may be faced by the petitioner, I hereby direct the petitioner to deliver quiet and vacant possession of the house (Item No. 115 in the Inventory Proceeding) to the respondetn at 10.00 a.m. on the morning of 30th April, 1984. The learned Judge is therefore directed not to execute this order inview of the above direction . The revision application is dismissed. Rule is discharged. Order as to no costs.

37. Petition dismissed.