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 1, Cited by 5]

Madras High Court

Nagathal And Ors. vs V. Arumugam Pillai And Ors. on 13 November, 1922

Equivalent citations: 79IND. CAS.40, AIR 1923 MADRAS 354(1)

JUDGMENT

1. In this ease the mortgage-money was deposited by plaintiff in Court under Section 83, Transfer of Property Act, to the credit of the mortgage heirs. Owing to quarrels among the heirs, the amount was not drawn, but the amount was allowed by plaintiff to remain in deposit until his suit for redemption was decreed. He had thus done all he could to enable the mortgage to draw the amount, as the money was not withdrawn by him before the heirs could settle their disputes, as was the case in Thevaraya Beddi v. Venhatachalam Pmdither 37 Ind. Cas. 444 : 40 M. 804 : 4 L.W. 433 : 31 M.L.J. 548 : (1916) 2 M.W.N. 321 : 20 M.L.T. 403. In this case, therefore, interest ceased to run from the date of the deposit and the Subordinate Judge was right in allowing mesne profits to plaintiff. This being so, his order as to costs must also stand.

2. Second Appeal No. 1396 of 1921 is dismissed with costs of the plaintiff.

3. Second Appeal No. 1397 of 1921 is dismissed for the same reasons but without costs.