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 6, Cited by 3]

Allahabad High Court

Kripa Ram vs Kunwar Bahadur on 4 January, 1932

Equivalent citations: AIR1932ALL256, AIR 1932 ALLAHABAD 256

JUDGMENT
 

Sulaiman, J.
 

1. This is a defendant's appeal from an order of remand. The plaintiff alleged that he had brought a suit against Sewa Ram and got certain sugar and treacle belonging to his debtor attached before judgment. The present defendant, Kripa Ram, filed an objection to the attachment of the sugar and treacle claiming them as his own property; but his objection was dismissed in April 192G and the plaiutiff's suit was decreed. Thereupon the present defendant filed another suit for a declaration of his title to the properties attached, but that suit failed. According to the plaintiff, the defendant obtained a stay order during the pendency of his declaratory suit, and in collusion with the cnstodian of the property, who had been appointed by the Court, and the judgment debtor he dishonestly removed the sugar, sold the same and misappropriated the sale proceeds. This misappropriation was alleged to have taken place in May or June 1926. The plaintiff filed a complaint in the criminal Court on 27th July 1926, which however proved infructuous. He then filed his suit on 29th July 1929, the 27th and 28th July being holidays.

2. The claim was resistsd on merits, as well as on the ground of limitation and absence of cause of action. The trial Court, without going into the facts, dismissed the suit on the plea of limitation alone, holding that Article 49, Limitation Act, applied and the claim was more than three years after the misappropriation.

3. On appeal the lower appellate Court has come to the conclusion that neither Article 48 nor Article 49, nor even Article 36, Limitation Act, applies, but that the residuary Article 120 applies and the claim was within time. It has accordingly sent the case back to the trial Court for decision on the remaining issues.

4. It is well settled that the residuary Article 120 cannot be applied where there is any other special article applicable to the facts of the case. If therefore the suit falls under any of the other articles, this omnibus article would be inapplicable.

5. As observed by their Lordships of the Privy Council in the case oiL. P.E. Piigh v. Ashutosh Sen A.I.R. 1929 P.C. 69 Arts 48 and 49 are (intended to apply to suits for recovery of specific moveable property or for compensation for the same. Article 48 is more special, whereas Article 49 is more general. Article 48 is confined to cases "where the moveable property has been lost or acquired by theft or dishonest misappropriation or conversion, and for compensation for wrongfully taking or detaining the same. Article 49 applies to other specific moveable properties or for compensation for wrongfully taking or injuring for wrongfully detaining the same. If we had to look to nothing but Col. 1, in Article 48, the present case, being one of dishonest misappropriation or conversion might be thought to fall under it. But in the last column it provides that time begins to run from the date when the person having the right to possession of the property first learns in whose possession it is. The article is accordingly intended to apply to cases where the plaintiff having the right to the possession of the property learns of the acquisition by theft or dishonest misappropriation or conversion.

6. In the present case the plaintiff was a mere attaching creditor and had no right to the possession of the property itself. His only remedy was to put it up for sale after the decree had been obtained and realise his decretal amount, although he might himself have purchased the property in lieu of it. It therefore seems to us that Article 48 cannot apply to the facts of the present case. Article 49 is a more general article and applies to other cases of specific moveable property being wrongfully taken, injured or detained. The difference between Arts 48 and 49 is that while the former refers to cases where the property has been lost, acquired by theft or dishonest misappropriation or conversion, the latter applies to other cases of wrongfully taking, injuring or detaining moveable property. No clear authority directly in point either way has heen brought to our notice. But we think that having regard to its language Article 49 also is intended to apply to cases where the plaintiff had a right to the possession of the immovable property which was wrongfully taken from him, injurod or wrongfully (detained. _The plaintiff's remedy is to sue for the recovery of the specific]; moveable property or in the alternative for its compensation for wrongfully taking, injuring or wrongfully detaining. In such a case the period begins to run from the time when the property was wrongfully taken, injured or the defendants possession became unlawful. In the present case, the plaintiff was a mere attaching creditor. He had no right to possession of the goods. His right was confined to get the goods sold through the Court and realize his decretal money out of the sale proceeds. His attachment took precedence over any private transfer made by the judgment-debtor pending the same. But this right did not entitle the plaintiff to take possession of the goods direct. Article 49 accordingly is not applicable.

7. Article 36 is a more general article. It is applicable to suits for compensation for any malfeasance, misfeasance, or non-feasance independent of contract. It refers to action which may be on account of the commission of some act which is in itself unlawful, or being the improper performance of some lawful act, or the omission of some act which a person by law is bound to do. It is a general article for suits for compensation for all acts and omissions amounting to torts which are not provided for elsewhere. It therefore follows that as neither Article 48. nor Article 49 applies, Article 36 must apply. Accordingly, the residuary Article 120 cannot apply. But Article 36 gives only two years' time to the plaintiff. The suit was brought more than three years after the day when the property was wrongfully taken. The claim is obviously barred by time.

8. Even if we assume in favour of the plaintiff that owing to a fraudulent act of the defendant he was prevented from knowing the fact of the misappropriation, of the goods, and therefore the knowledge of his right to sue for compensation was witheld from him by the defendant, and that he can get the benefit of the provision of Section 18, Limitation Act, the claim is hopelessly beyond time. He admitted that he came to know of the misappropriation on 27th July 1926 and the period of two years would begin to run from that day. The suit was filed on 29th. July 1929.and was therefore beyond time.

9. We are accordingly of opinion that the plaintiff's claim would fail on the ground of limitation. We allow the appeal and setting aside the order of the Court below restore the decree of the first Court dismissing the suit, with costs in all Courts.