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 0, Cited by 2]

Patna High Court

Mukhlal Pandey vs Maharaja Kesho Prasad Singh Bahadur on 4 August, 1919

Equivalent citations: 52IND. CAS.956, AIR 1919 PATNA 252

JUDGMENT
 

Das, J.
 

1. This is an appeal on behalf of the tenant. The full amount of the rent has been deposited in Court, and the only question before ma is whether the lower Appellate Court was right; in holding that the plaintiff was entitled to recover from the defendant interest, and secondly whether the mode of calculation in preparing the decree is the correct mode. This is the only question which I have to determine.

2. The lease is contained in a printed form bat there is a manuscript portion at the end of the printed form. According to all canons of construction if there is any conflict between the written portion and the manuscript portion, the manuscript portion must prevail over the written portion. Now the written portion provides that the annual rent of Rs. 4,000 shall be realised by regular instalments detailed below, namely, in four instalments: Kuar 4 annas, Pous 4 annas, Chait 4 annas, and Jeth 4 annas. The lease then provides that in default of the payment of rent by instalments from year to year, interest at one per cent, per month or damages prescribed by law shall be realised from the defendant. This is, as I have said, in the written portion of the lease but the manusoript portion is as follows: "Be it known that the rent of the lands settled shall have to be paid according to measurement after de-dusting the bal panchat lands." This condition is an important one, when we remember that the lands are subject to allusion and dilution and that sometimes it is possible for the tenant to cultivate the whole area and sometimes it may be impossible for the tenant to cultivate any portion thereof. In my opinion the manuscript portion is the real contract between the parties, since there is a clear conflict between the printed portion and the manuscript portion. In my view the rent for throe instalments becomes due as soon as the measurement is made, and the finding of the lower Appellate Court is that the measurement is made in Chait and then the tenant must pay for the three instalments in Chait and for the fourth instalment in Jeth. This, I think, is the view of the lower Appellate Court, which says: 'It seems to ma only reasonble to suppose in the absence of, express agreement that the rent for the year falls due at the close of the year, by which time the tenant has had the use of the land for the period for which he agreed to pay and the measurement" has bean dona." Mr. Sheo Saran Lal on behalf of the appellant relies on this portion vary strongly and he says that it is a clear finding of fact by the lower Appellate Court that the rent does not become due till the end of the year, and as the suit, so far as the rent for 1323 was concerned, was brought before the end of the year, the plaintiff was-clearly not entitled to any interest for the rent due in respect of 1323. But the learned District Judge proceeds to say as follows: "I hold, therefore, that the rent was in arrear when the suit was instituted and that the suit is not premature." In my view the lower Appellate Court really, intended to find that the rent for the three quarters became due after measurement and that, therefore, the suit was not premature. In any case this is a question that depends purely upon the construction of a single document upon which the rights of the parties depend, and, on a constriction of that document, I come to the conclusion that the rent became due to the plaintiff in Chait for three quarters and in Jeth for the fourth quarter. Clearly, therefore, the suit was not premature.

3. The next question, therefore, is how is the interest to be calculated. The lower Appellate Court has held that the plaintiff is entitled to interest at 12 1/2 per cent. The method of calculation in the decree is somewhat inartistic, if not incorrect. The proper method would be to calculate interest at 12 1/2 per cent. from the time when the rent actually fell in arrear, that is to say, the end of Chait and end of Jeth. I do not think that the lower Appellate Court really intended to come to a different conclusion but the decree has, in my opinion, been drawn up in a very inartistic manner, I would, therefore, send the case to the lower Appellate Court for drawing up the decree in accordance with my observations.

4. The appeals are 'disposed of in accordance with these observations. I make no order as to costs in this Court.