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 0, Cited by 4]

Allahabad High Court

Ali Ahmad And Ors. vs Kalka Prasad on 12 July, 1916

Equivalent citations: 37IND. CAS.95, AIR 1917 ALLAHABAD 165(1)

JUDGMENT

1. We think that the plaintiff was entitled to redeem the mortgage upon payment of Rs. 200. It is contended in support of the decision of the Court below that if there was a deficiency of profits, that is to say, when the profits did not reach Rs. 48 the mortgagee was entitled to add this amount to the principal, and that the property could not be redeemed otherwise. The deed itself expressly says that the property can be redeemed upon payment of Rs. 200. True it is that a personal liability was undertaken to pay year by year the deficiency in the profits. The decision of the Privy Council in Jawahir Singh v. Someshwar Dat 28 A. 225 : 10 C.W.N. 266 : 1 M.L.T. 66 : 3 C. L.J. 354 : 33 I.A. 42. relied upon by the respondent is distinguishable, as the document in that case was quite different. There it was expressly stipulated not only that the deficiency should be made good by the mortgagor, but that if it was not paid, it should be paid at the time of redemption. We allow the appeal, set aside the decrees of both the Courts below and in lieu thereof decree the plaintiff's claim for redemption upon payment of Rs. 200. The money must be paid within three months from this date. If it is not paid within this time, the suit will stand dismissed with costs in all Courts. The appellants will have their costs in the Courts below and in this Court, provided the mortgage is redeemed.