Bombay High Court
Narsingrao Konher Inamdar vs Bandu Krishna Kulkarni on 15 January, 1918
Equivalent citations: (1918)20BOMLR481, AIR 1918 BOMBAY 217
JUDGMENT Stanley Batchelor, Kt., Acting C.J. 1. This is an application in execution of a decree, and the facts and dates relevant to the appeal are these. The parties having referred their dispute to arbitration, an award was made by the arbitrators. On the 17th November 1897, the following order was made by the learned Subordinate Judge : "The plaintiff sues to obtain a decree on an award filed with the plaint. The defendants admit the claim. I order that the award be filed and a decree passed in accordance therewith." But the only attempt made by the Court to draw up the decree thus ordered is recorded in the following direction which was given on the 17th November 1897: " This suit coming on for final hearing on the 17th November 1897 before Rao Bahadur Gangadharrao Vishnu Limaye, First Class Subordinate Judge, in the presence of Mr. Vithalrao Kulkarni, pleader on behalf of plaintiff and of Mr. Bhaskarrao Manerikar, pleader on behalf of defendants Nos. 1 and 2, it is ordered that the award be filed and a decree be made in accordance with it." Thereafter an application to execute the decree was made by the successful plaintiff, who was met by the defendants' objection, filed on the 21st July 1898, that no executable decree had as yet been drawn up. That, apparently, was then recognised by the plaintiff who applied that the decree might be amended so as to bring it in accordance with the award, and a summons was issued for that purpose. On the 28th January 1899 the decree was amended so as to bring it into consonance with the directions of the award. This present application for execution was made on the 2nd December 1909. The actual provisions of the decree under execution are fully set out in the judgment of the learned Judge below, and need not now be recapitulated here. 2. Two objections are taken to the lower Court's order on behalf of the present appellants, the defendants Nos. 1 and 2. Both of these objections refer to the question of limitation, and the first of them relates to the two sums of Rs. 575 and Rs. 6,000, which under the decree were to be paid forthwith. I say they were to be paid forthwith because the decree directed their payment, and provided no particular period within which, or before which, the payment was to be recovered. Now with regard to these particular sums the point is a simple one. The applicant is within the twelve years allowed to him if time is to be reckoned from the 28th January 1899, but he is beyond twelve years if the starting point is to be accepted as the 17th November 1897. I cannot myself doubt that the correct starting point is the 17th November 1897. The decree was made under the old Code of 1882, of which Section 205 enacted that "the decree shall bear date the day on which the judgment was pronounced." That language seems to me to be imperative, and indeed to be designed to meet precisely a case of this sort where owing to certain oversights or irregularities a delay has intervened between the delivery of the judgment and the formal drawing of a correct decree. But if I am right in thinking that the decree is to be referred to the 17th November 1897, and not the 28th January 1899, than admittedly the application is out of time in regard to the sums I have specified. In my opinion the recovery of these two sums is now barred by limitation. 3. But then a more substantial point was taken under the same Statute, and it was contended that the application as a whole is barred by limitation. The argument was put in this way. When the application was made the new Code for Civil Procedure was in force, and since that Code prescribes procedure only, the application must be taken to have been subject to its provisions. One of these provisions is Order XXXIV, Rule 5 which lays down that where the payment required of the defendant is not made, the Court shall, on application made in that behalf by the plaintiff, pass a decree that the mortgaged property, or a sufficient part thereof, be sold, and that the proceeds of the sale be dealt with as mentioned in the preceding rule. Therefore, the argument continues, the present application must be treated as an application for a decree final for sale, and as such it is barred under Art. 181 of the Limitation Act, for the right to apply accrued when default in payment was made, and that is found to have been in 1902. 4. The first observation that I wish to make on this argument is that the respondent has been endeavouring to secure the fruits of his legal success ever since the decree was made in his favour, that is to say ever since 1898, and he has presented no less than six applications in order to obtain the relief which the Court's order awarded to him. It seems to me in these circumstances that it would be harsh if we were compelled at this stage to deprive the plaintiff" of the fruits of his victory. Of course, if the law requires us to do so, we have no option. In my opinion, however, the law does not so require us. 5. If we consider what was the position of affairs between these parties up to the coming into force of the new Code, that is to say up to the 1st January 1909, we notice, in the first place, that under various decisions of the Privy Council, of which I need specify only that in Abdul Majid v. Jawahir Lal (1914) I.L.R. 36 All. 350, F.B. the Article of the Limitation Act which applied to such circumstances was the old Art. 179, corresponding to the present Art. 182. That was the Article which governed applications then to be made after a preliminary decree for sale had once been obtained. The application then to be made was, under Sections 88 and 89 of the Transfer of Property Act, an application for an order absolute for sale, and to such applications Art. 179 was hold to apply. Now it is clear on this rocord, and indeed this Court has already held, that up to the 31st December 1908, the plaintiff was in time with his applications to execute his decree, nor indeed, as I understand the argument, haa this proposition been challenged by Counsel for the appellants. By timely applications, renewed on various dates, the plaintiff had secured himself up to the 31st December 1908. On the following day the new Code came into force. Is there anything in that Code which must be held to have deprived the plaintiff of the position which up till that moment he held in law ? I think there is not. I will take it that, as Counsel for the appellants have argued, after the introduction of the new Code, the Article applicable to such applications as these was no longer Art. 182 but Art. 181. Let us assume that that is the Article which governed the application now required by the Code, i.e. an application for decree final for sale, in substitution of the previously required application for an order absolute for sale. On that footing we must see exactly what it is that Art. 181 lays down. That Article gives to applicant three years from the time " when the right to apply accrues". The words "right to apply" must, I take it, here be understood to mean the right to make the application which the Code requires, that is to say, the right to apply to the Court for a deoree final for sale. But, as it seems to me, that right never accrued to the plaintiff until the Code of 1908 conferred it upon him. It was indeed a right which up till the passing of the new Code, was, as I have indicated, unknown to the law. Previous to the new Code, the right which the decree-holder possessed was a right to enforce his judgment, not by means of an application for a decree final, but by means of an application for an order absolute. Upon this footing, therefore, it seems to mo that the plaintiff is entitled to claim that under Art. 181 of the Limitation Act he would have a period of three years from the 1st January 1909 when the new Code of Civil Procedure came into force. It is quite true that the last payment made under the decree was made in 1902, but I cannot concede the argument that the plaintiff would be limited to a period of three years from the year 1902. If that argument were sound, we should be bound to hold that in 1905 the plaintiff was under obligation, to make an application which no law then required of him, which indeed was not recognised by any law till the new Code came into force four years later. I do not think that this is a fair construction of Art. 181 as applied to the present facts. And the view which I am taking does not, so far as I am aware, conflict with any decision of our Courts. As to the decision in Amlook Chand Parrack v. Sarat Chunder Mukerjee (1912) L.R. 38 Cal. 913, that, I think, is clearly distinguishable upon two grounds. In the first place, the only question then before the Court was whether the facts ealled for the application of Art. 181 or Art. 183 of the Indian Limitation Act, and no question was raised, or could be raised, in favour of the applicability of Art. 182. But further, in that case the appellant's decree was obtained on the 16th December 1898, and it was not till the 3rd July 1909 that he made any application to execute the decree. The learned Chief Justice, Sir Lawrence Jenkins, held that the governing Article of the Limitation Act was Art. 183 which provided a period of twelve years from the time "when the present right to enforce the judgment, decree, or order accrues", to some person capable of realising the right. That Article, therefore, was applied, and the result of Such application was clearly that the decree obtained in 1886 became unexecutable after 1898, no application for execution having in the meantime been mado. In other words the execution of the decree had become barred by limitation long before the coming into force of the new Cede. Here the facts are otherwise, and for the reasons which I have stated, it appears to me that this application considered as a whole, and apart from the items of Rs. 575 and Us. 6,000. is not obnoxious to the bar of limitation. While, therefore, I would modify the lower Court's order in regard to the two items I have specified, thus reducing the sum of Rs. 64,345-13-1, decreed by the lower Court to Rs. 54,516-3-1, I would in other respect confirm it. 6. Each party will pay and receive costs in proportion to his success in the appeal. Kemp, J.
1. Plaintiff's application is to execute a decree passed on an award by the sale of the immoveable property declared by the award to be mortgaged for the amount of principal and interest due by defendant to plaintiff.
The debt is made up thus :-
12,575 for interest and costs. 44,000 for principal money.
--------
56,575
2. The award dated 5th November 1897 declared that out of the interest and costs Rs. 575 should be paid on 1st November 1897 and 6,000 on 31st January 1898. The remaining 6,000 was also to be paid on 1st November 1897. Out of the principal amount (44,000), 1,000 was to be paid on 81st January 1898 and every year thereafter. In payment of the interest on 44,000 the immoveable property of defendants mortgaged by defendants to plaintiff for providing for that interest (viz. 1980) was to be given by the defendants to the plaintiff" by way of mortgage with possession, if the interest were not paid by plaintiff.
3. The decree embodying the award bears date 28th January 1899 and it provides, shortly, that the interest on the 44,000 should be secured by defendants delivering over possession of mortgaged immoveable property to the plaintiff, and on failure by the defendants to pay the annual instalments of 1,000 of the principal the mortgaged property should be sold for payment of the unpaid balance of principal and interest accruing thereon, and the balance left over after crediting the sale proceeds should be recovered from the defendants personally and from their remaining estate. After mentioning that the sum of 12,575 mentioned in the award should be paid as directed by the award the decree goes on to say that in default of payment as so directed the plaintiff should have the right to recover this amount and interest thereon by sale of the mortgaged property subject to the mortgage for the amount due for the principal sum of 44,000 and the interest thereon or from the cofendants personally or both. The decree finally concludes by saying that plaintiff's "right over the above-mentioned mortgaged property subsists" till the whole sum together with interest is paid off as directed.
4. On 17th November 1897 the Court directed that a decree should be passed in terms of the award. That decree did not embody the terms of the award. Plaintiff applied for execution of this decree. It was opposed by 1st defendant on 21st July 1898 on the ground the decree did not specify the relief that was granted and was on that account incapable of execution (Exh. 12). The Court then directed plaintiff to obtain an amendment and stayed the execution proceedings in the meantime. On 28th January 1899 the decree was amended in the terms I have set forth and it was dated as of 28th January 1899. That was the date on which the decree was ordered to be so amended. The learned Subordinate Judge's record of his order is: "It appears that the decree has not been properly framed by embodying in it the terms of the order passed by the award. I, therefore, order that the decree be now framed in accordance with the award. Parties to boar their own cost," It will be seen that this order is merely a repetition of his order of 17th November 1897. I fail to see how it can start a fresh point for limitation. An order is made on an award directing that a decree should be passed in terms of the award. Apparently the decree is not drawn up in accordance with the award, and on a later application to the Court the judge repeats his former order and the decree is then prepared according to the award. The date the decree should bear is in my opinion the 17th November 1897. It must bear the date of the judgment (s. 205 of the old Code) which was 17th November 1897.
5. It is the duty of a successful plaintiff to see that the decree is drawn up correctly against the defendant. I fail to see how the defendant should be held to blame if the decree does not correctly represent the judgment unless he has been a party to inducing the error in the decree. The Subordinate Judge cannot repeat his judgment so as to give a fresh starting point for limitation. I, therefore, think that the 17th November 1897 must be taken as the date of the decree sought to be executed.
6. The present application for execution is dated 2nd December 1909. So that it is out of time under Section 48 of the Code of Civil Procedure as regards the two items of 575 and 6,000 payable on 1st November 1897.
7. As the defendants did nothing to put plaintiff in possession of the mortgaged property and as they did not pay the plaintiff's claim the plaintiff applied in execution on 18th June 1898 to recover the whole amount with interest by attachment and sale of defendants' moveable property and by sale of the mortgaged property. He obtained by this application possession of some of the immoveable property and a small portion of his claim.
8. The next application was on 4th January 1001. Further execution was applied for on 13th August 1901, again on 1st August 1904, and on 26th July 1907. Finally, the present application for execution was presented on 2nd December 1909. The First Class Subordinate Judge held it was time-barred on the ground that as none of previous applications for execution were in accordance with law the decree was not kept alive. This order was reversed by the High Court on 16th July 1912 and the Darkhast was ordered to be disposed of on its merits. The First Class Subordinate Judge has held that the decree was kept alive by timely applications for its execution and that as the last application was made within twelve years of 28th January 1899 the sums of 575 and 6000 were not barred, I have already pointed out that those sums are barred a they were payable on 17th November 1897 which I consider is the correct date to be taken for computing the period of limitation. That disposes of one point raised in this appeal.
9. The next point to consider is whether with regard to the Rs. 44,000 the decree bring a mortgage-decree the decree-holder can sell mortgage property without first obtaining a final decree for sale. That the decree with regard to the 44,000 is a mortgage decree I think cannot be doubted. The -decree directs that the plaintiff should be put in possession of the mortgaged property to secure the interest on the 44,000. The defendants' contention is that by Order XXXIV, Rule 5 the decree-holder must first obtain a final decree for sale before the property can be sold. The defendants say such an application must under Art. 181 of the Indian Limitation Act 1908 be made within three years from the date on which the right to apply accrues. Now admittedly the last payment by the defendants of the annual instalments was in January 1902. Thereupon, the defendants say, the plaintiff became entitled to apply under the deoree for sale of the immoveable property and as he did not do so within three years the present application is barred.
10. Now before 1st January 1909-the date when the new Code of Civil Procedure came into force-the mortgagee was bound to apply for an order absolute for sale and it was held that such an application was an application to execute the decree aad that the period of limitation was therefore three years from the date of the decree as provided by Art. 179 of the Indian Limitation Act of 1877 (Indian Limitation Act 1808, Art. 132). This was the view taken by the Privy Council: Abdul majid v. Jawahiv Lal (1914) I.L.R. 36 All 350 P.C.; Batuk Nath v. Munni Dei (1914) I.L.R. 36 All. 284 P.C. No doubt if there had been no applications for execution before 2nd December 1909 that application might have been barred under Art. 179 of the Indian Limitation Act of 1877 but there were several applications which have kept the deoree alive. The High Court has already hald in this case on this point that the decree was kept alive by timely applications. Therefore at the date the new Code came into force, viz. 1st January 1609, execution of this decree was not barred. Order XXXIV, Rule 5 requires the mortgagee to obtain a final decree which by Art. 181, Limitation Act, must be within three years of when the right to apply accrues. It introduces a new step to be taken in the execution. If, however, the mortgagee's right to execute the decree was not barred on let January 1909 I fail to see how Order XXXIV, Rule Scan bar it. Order XXXIV, Rule 5 requires an application for a final decree whereas before 1st January 1909 it was enough to apply for an order absolute for sale or, which was the same thing, an application to execute the decree. The necessity to apply for a final decree only arose on 1st January 1909. Before then Section 89 of the Transfer of Property Act applied. The right to apply for a decree final therefore only arose on 1st January 1909 and if this application of 2nd December 1909 can be treated as such an applicatiou it is not barred. I see no reason why it should not be so treated as the Court may make a final decree for sale on it. In conclusion I would say I question whether on a true construction of this decree the plaintiff's right by the decree to have the mortgaged property sold in default of payment of any one instalment did not accrue afresh at the time of making default in payment of any one instalment. A similar case is reported Shankar Prasad v. Jalpa Prasad (1894) I.L.R. 16 All. 371
11. I, therefore, agree that the appeal succeeds only as to the sums of 575 and 6,000 payable on the date of the decree. Each party will pay and receive costs in proportion to his success in the appeal.