Madras High Court
Govindasami Pillai vs Dasai Goundan And Anr. on 19 April, 1921
Equivalent citations: 68IND. CAS.100
JUDGMENT Sadasiva Aiyar, J.
1. The assignee decree holder is the appellant. The following are the relevant faste and dates. On 20th September 1912, the final decree for sale of the hypothecated properties was passed. Items Nos. 4 and 5 of the hypothecated properties were afterwards acquired by the Government under the Land Acquisition Act and Rs. 3,400 (compensation money) wag deposited in Court for (by ?) the Government on 11th August 1914 to the credit of the suit. The decree amount with interest on that date amounted to Rs. 3,926 according to the decree holder. The decree holder drew the compensation amount of Rs. 3,400 from the Court on 11th August 1914 and he filed the present execution application for sale of two other hypothecated items on 10th August 1917. The questions for consideration are 24 W. Rule 20. whether the execution petition is barred by limitation, and 6 B. 626 : 3 Ind. Dec. (N. S.) 873. what was the balance due under the decree; whether it was Rs. 500 and odd with interest from 11th August 1914 as claimed by the decree-holder or a lesser sum, and, if so, what sum ?
2. The lower Court on 30th September 1919 held on the second point that only Rs. 103-7-8 was the sum due on 11th August 1914 under the decree, On the first paint it held that because on 11th August 1914 the compensation amount Rs. 3,400 was paid to the decree-holder on account of the decree by consent of the judgment-debtors, Section 20 of the Limitation Act gave a fresh starting point of limitation and hence the execution petition of 10th August 1917 was not barred by limitation. It accordingly directed execution to issue for Rs. 108 and odd with interest. This appeal by the decree-holder was based on the ground that really Rs. 500 and odd was due and not merely Rs. 103 and odd on 11th August 1914 under the decree. Having heard both sides and gone through the records, I agree with the lower Court in its conclusion that only Rs. 103 and odd was really due on the above date. So the appeal fails and has to be dismissed with costs.
3. But there is a memorandum of objections filed by the first defendant (the judgment-debtor) and the contentions in that memorandum are:
1. The learned Judge ought to have held that the payments made ex parte, having reference to their nature and mode, did not come within Section 20 of the Limitation Act and the execution petition was, therefore, barred.
2. The Courts below ought to have held that, even otherwise, the decree has been fully satisfied by payments made.
3. As regards the second contention that full satisfaction had been made, there is nothing in it and the District Judge was right in finding that Rs. 103 and odd still remained due on 11th August 1914.
4. The much more important contention remains, namely, " the payment made ex parte in August 1914 did not corns within Section 20 of the Limitation Act" and could not, therefore, save limitation. Section 20 of the Limitation Act (omitting the words unnecessary for the decision in this case) is as follows: Where part of the principal of a debt is, before the expiration of the prescribed period, paid by the debtor or by his agent duly authorized in this behalf, a fresh period of limitation shall be computed from the time when the payment was made: Provided that in the case of part payment of the principal of a debt, the fait of the payment appears in the handwriting of the person making the same. Explanation---'Debt' includes money payable under a decree."
5. The payment of Rs. 3,400 was clearly part payment of the principal of the decree-debt. But two other questions remain to be considered, viz., 24 W. Rule 20. whether the fact of the payment appears in the handwriting of the person making the same, 6 B. 626 : 3 Ind. Dec. (N. S.) 873. whether the payment was made by the debtor or by his agent duly authorised in that behalf.
6. On the first question, the decree-holder in this case produced before us copies of Court records showing that when the Rs. 3,400 was paid out, the Judge signed a paper indicating that Rs. 3,400 was paid to the decree-holder in the presence of the Judge and through the Court. I think this record sufficiently satisfied the condition that the fact of payment should appear in the handwriting of the person making the same.
7. The only question that remains, therefore, for consideration is, whether the Judge can be called an agent duly authorised by the judgment debtor to make the payment.
8. Notwithstanding some obiter dicta of their Lordships of the Privy Council based on English decisions that the reason why an acknowledgment of indebtedness gives a fresh starting point for limitation is that it gives a fresh cause of action by reason of its implying a fresh promise to pay, I am clear that the provisions in Sections 19 and 20 of the Indian Limitation Act could not have been based upon any upon fiction of an implied new promise to pay. Under Section 19, Explanation I, an acknowledgment signed by the party liable is sufficient even when accompanied by a refusal to pay, wheress, in consequence of the fiction of an implied promise to pay being necessary under the English decisions, an acknowledgment ac(sic)"cmpanted by a refusal to pay is insufficient under the English Law to afford a fresh starting point for limitation, as that fiction of an implied promise to pay becomes still born in consequence of such refusal to pay.
9. I think the Indian Law must be held to have required the handwriting of the person making the payment merely in order to exclude fraudulent oral testimony as to payment, just as the Statute of Frauds tried to prevent Courts being flooded with perjury in the case of sale of goods, etc The fiction of an implied promise to pay and the accrual of a new cause of action by an unregistered acknowledgment or a payment of interest as such would not help mortgage-creditors to obtain decrees for sale, as the new promise not being evidenced by a registered deed cannot be made to affect immoveable property. The Law of Limitation is partly intended to promote diligence on the part of creditors in the matter of recovery of their debts. The concessions made in favour of creditors by the provisions of Sections 19 and 20 of the Limitation Act are intended to express the view of the Legislature that a erector will not be considered wanting in such diligence in bringing his suit and he will not be penalised by the bar of limitation if he had been diligent enough to get the handwriting of the debtor to evidence an acknowledgment of the fact of the part payment within the period of limitation.
10. Provided, therefore, the evidence of the payment is in a writing binding on the debtor, it seems to me the object of the Legislature is satisfied, and in construing the words "agent duly authorized", the Courts ought, in my opinion, to be as liberal as possible. Section 21 24 W. Rule 20. of the Limitation Act says that "the expression agent duly authorized in this behalf in Sections 19 and 20 shall, in the case of a person under disability, ins Judo his lawful guardian, committee or manager, or an agent duly authorized by such guardian, committee or manager to sign the acknowledgment or make the payment." This shows that the authorization need not be a voluntary authorization; for, the guardian of a person under disability does not get his authority through any voluntary act of the person under disability, bit by law. In Rughno Nath Dots Cookman v. Ranes Shirmonee Fat Mohadebee 24 W. Rule 20. there is a sentence in the decision as follows: "As regards the sale made on the 8th March 1869, from whish a sum of Rs. 206 was realized, we think that it cannot be considered a part payment under Section 21 so as to give a new period of limitation" Section 21 considered therein was Section 21 of Act, IX of 1871 which is similar to section 20 of the present Limitation Act so far as the question under consideration is concerned. No reasons are given for the opinion. Further, the point whether the condition as to the payment appearing is the hand writing of the person making the payment or his duly authorized agent was not raised or considered in that case. In Ramchandra Ganesh v. Devba 6 B. 626 : 3 Ind. Dec. (N. S.) 873. no judgment was given and the Court discharged the rule granted in favour of the decree-holder without giving any reasons. Whether the Court intended to adopt all or only some of the arguments advanced by the Vakil for the judgment-debtors as found in the report does not appear. One of such arguments was that an acknowledgment must have contained an express or implied promise to pay. Quoting English decisions. I have shown that those decisions are inapplicable in construing the Indian Limitation Act. Of course, from an involuntary payment a promise to pay the balance cannot be implied. Rughoo Nat(sic) Doss Cookman v. Ranee Shiromonee Pat Mohadebee 24 W. Rule 20. was also quoted in that case not in the arguments before the High Court but only by the lower Court in support of its opinion. It appears from the report that the payment relied upon was not part-payment of the principal in the handwriting of the person making the payment bat payment of interest, and it was argued, by the creditor that the recovery of rent decreed in a suit brought by the usufructuary mortgages on a bond providing for payment of rent in lien of interest was payment of interest on the mortgaga-bond. The defendants argued that the payment in satisfaction of the decree passed for rent is not a payment to the creditor of interest as such. It may be that the argument was accepted and so the rule was discharged by the Bombay High Court on that ground. I am unable, therefore, to accept the head-note of the Reporter as really representing the opinion of the Judges in that case. In Oudh Bihari Pande v. Mahabir Sahai 2 Ind. Cas. 524 : 31 A. 590 : 6 A. L. J. 836. the only question decided was that, because the part payment by sale in execution of the judgment debtor's property did not appear in the handwriting of the judgment-debtor, it could not save limitation. In Brew v. Brew (1898) 2 Ir. Rep. 163 : 33 Ir. L. T. Rule 22 : 4 Ir. L. Rule 705. decided by four Judges on the language of a Statute which requires that soma part of the principal motley or some interest thereon, shall have been paid or some acknowledgment of the right thereto shall have been given in writing signed by the person by whom the same shall be payable or his agent," in order to save limitation, the Court followed the principle of the decision in Chinnery v. Evans (1864) 11 H. L. C. 115 : 4 N. Rule 520 : 10 Jur. (N. S.) 855 : 11 L. T. 68 : 13 W. B. 20 : 11 E. Rule 1274 : 45 Rule R. 79. In that case the payment by a Receiver appointed under the Mortgage Act was held to be payment by the agent of the person liable to pay, though the Receiver was appointed by the Court and not by the mortgagor and was appointed for the benefit of the mortgagee to receive 'for him particularly" the rents of the mortgager's property. Johnson, J., says in Brew v Brew (1898) 2 Ir. Rep. 163 : 33 Ir. L. T. Rule 22 : 4 Ir. L. Rule 705.: "Whether it is by the agency of a Receiver or Sheriff, the payment is made to the creditor on foot of the debt which the debtor is bound in law to pay, and out of the debtor's rents or chattels, as the case may be, for the debtor and on his account: to the extent of such payment, the debtor is discharged from so much of the judgment debt. I, therefore, think that such payments by a Sheriff are not payments by a stranger to the judgmental debtor, but are payments out of the debtor's chattels by a person paying for him and on his account what he is bound to pay.' " Per Lord Carnworth in Chinnery v. Evans (1864) 11 H. L. C. 115 : 4 N. Rule 520 : 10 Jur. (N. S.) 855 : 11 L. T. 68 : 13 W. B. 20 : 11 E. Rule 1274 : 45 Rule R. 79.
11. In Lakshumanan Chetty v. Sadayappa Chetty 48 Ind. Cas. 179 : (1918) M. W. N. 877 : 8 L. W. 594 : 35 M. L. J. 571 : 25 M. L. T. 371. a Bench of this Court held that an acknowledgment of a debt made by a Receiver appointed by the Court on behalf of a firm under dissolution is a valid acknowledgment saving limitation by reason of the provisions of Section 19 of the Limitation Act as he was an agent authorized to make the acknowledgment.
12. If a Sheriff of the Court making the payment can be considered an agent of the debtor, I see nothing in principle or reason which should prevent ma from holding that a Court paying, in the course of its duty, the money due by the judgment-debtor is also a legally constituted agent of the judgment debtor for that purpose.
13. In the result, I think that the requirements of Section 20 are satisfied and I would dismiss the memorandum of objections also with costs.
Courts Trotter, J.
14. I entirely agree. My Lord has covered the ground so thoroughly that I only propose to add a word on the last point. I think the principle deducible from Chinnery v. Evans (1864) 11 H. L. C. 115 : 4 N. Rule 520 : 10 Jur. (N. S.) 855 : 11 L. T. 68 : 13 W. B. 20 : 11 E. Rule 1274 : 45 Rule R. 79. is this:---that, if a debtor's assets are so placed, either by his own act or by operation of law, that if soma one other than he alone can realise them for the purpose of making payments due from him, then the act of that other in operating upon the debtor's assets must be treated as the act of the debtor himself, the volition of the debtor in such a case being neither requisite nor relevant. If that be so, it appears to me that the words "his agent duly authorized in that behalf" in Section 20 of the Limitations Act are satisfied by the act of the Judge of the Court which authorize the payment, and that his handwriting is rightly described as that of the person making the payment