Allahabad High Court
Babu Ram vs Gopal Sahai on 1 August, 1938
Equivalent citations: AIR1938ALL539, AIR 1938 ALLAHABAD 539
JUDGMENT
Bennet, Ag. C.J.
1. This is a Letters Patent appeal by Babu Ram, son of Jhau Lal, decree-holder, in a suit. The suit was one for dissolution of partnership brought by Gopal Sahai, the respondent before us, and one Sham Lal against Jhau Lal, the father of the appellant before us, and others. On 12th December 1927 Jhau Lal was given a final decree for Rs. 353-4-0 to be paid by Gopal Sahai alone on condition that the necessary court-fees were deposited. Gopal Sahai had a decree for Eupees 185-7-0 against Jhau Lal and others. In 1931 Gopal Sahai executed his decree against Jhau Lal alone. Jhau Lal objected that his decree against Gopal Sahai was for a larger amount and that there should be a set-off. Gopal Sahai replied that as Jhau Lal had not paid the court-fee he was not entitled to execute his decree. Thereupon Jhau Lal tendered the court-fee on his decree on 2nd April 1932 and the Court accepted it. Gopal Sahai then pleaded that Jhau Lal's decree was barred by time. The execution Court of first instance disallowed the objection. The lower Appellate Court held that the decree of Jhau Lal was barred by time, and the late Hon'ble Chief Justice of this Court Sir Shah Sulai-man has upheld that order. The question before us is, was the execution of the decree of Jhau Lal for Rs. 353.4.0 barred by time.
2. Now learned Counsel and the learned Chief Justice had relied for the view that the decree was barred by time on certain rulings, one of which is reported in Sri Narain Tewari v. Brij Narain Rai (1931) 18 A.I.R. All. 326. This was a ruling of a Bench of which one of us was a member and in that case there was a decree under which the decree-holder was granted a right to recover possession of property in the hands of the defendants contingent on the decree-holder paying a certain sum of money to the defendants, but no date was fixed for the payment. It was held that on the passing of that decree Article 181, Limitation Act, applied, and the decree-holder had a right to make the payment to the judgment-debtor on the passing of the decree, and therefore limitation for his right to apply began to run from the time when the right to apply accrued, that is, the passing of the decree, and he was barred by three years' limitation as he did not make the payment within three years from the date of the decree. That, application made more than three years from the date of the decree was therefore held to be barred under Article 181. Now it will be noted that that was payment to be made by one party to the other. The condition in the present case is otherwise as the condition in the present case is the payment of court-fee. Now for court-fee there is a Section in the Civil Procedure Code, Section 149, which provides as follows:
Where the whole or any part of any fee prescribed for any document by the law for the time being in force relating to court-fees has not been paid, the Court may, in its discretion, at any stage, allow the person, by whom such fee is payable, to pay the whole or part, as the case may be, of such court-fee; and upon such payment the document, in respect of which such fee is payable, shall have the same force and effect as if such fee had been paid in the first instance.
3. This Section gives the Court discretion at any stage to allow the person by whom a court-fee is payable to pay the court-fee. The Court of original jurisdiction has in the present case allowed the payment of the court-fee on 2nd April 1932 on the application of Jhau Lal. The question is, was the Court entitled to accept that payment or not. Section 149, Civil P.C., in our opinion gives the Court an absolute discretion in this matter. Learned Counsel argued that the application to pay the court-fee could not be made later than three years after the date of the decree because such an application would be barred under Article 182 of Limitation Act. But, in our view, the decree was not complete until the payment of the court-fee, and until that date there was no decree which could be executed. In our view also the proceeding had not become final in the Court of first instance until the Court either accepted the court-fee from Jhau Lal or had held that his claim was dismissed on account of his failing to pay the court-fee. We may also refer to the provisions in Section 11, Court-fees Act, which deals, among other matters, with the payment of court-fee in a case like the present which is a suit for an account. That Section provides:
The decree shall not be executed until the difference between the fee actually paid and the fee which would have been payable had the suit comprised the whole of the profits or the amount so decreed shall have been paid to the proper officer.
4. This shows that until the payment is made there is no decree capable of execution. In our view until there is a decree capable of execution it cannot be said that limitation has begun to run under Article 182, Limitation Act. For these reasons we allow this Letters Patent appeal with costs throughout and we restore the order of the execution Court of first instance.