Allahabad High Court
Bansraj Pandey vs Ram Lal Pandey And Anr. on 14 December, 1938
Equivalent citations: AIR1939ALL264, AIR 1939 ALLAHABAD 264
JUDGMENT Verma, J.
1. The suit out of which this appeal arises was brought by the appellant for a declaration that the property specified at the foot of the plaint was liable to attachment and sale in execution of decree No. 1385 of 1929 passed in his favour against defendant 2, Balraj Pande, on 30th July 1929. The Court of first instance decreed the suit. The lower Appellate Court agreed with the findings of fact of the Court of first instance, but holding in favour of defendant-respondent 1, Ram Lal Pande, on a question of law, reversed the decree and dismissed the suit.
2. The material facts as found by the Courts below are these : The plaintiff-appellant obtained a decree No. 1385 of 1929, from a Court of Honorary Munsifs against defendant 2, Balraj Pande, on 30th July 1929. He applied for its execution on 19th June 1931, and prayed for the attachment and sale of the property specified at the foot of the plaint as belonging to his judgment-debtor. On 20th June 1931, the execution Court pansed an order for the attachment of the property. On 22nd June 1931 the judgment-debtor, Balraj Pande, executed a deed of sale in respect of that property in favour of defendant 1, Ram Lal Pande, at 12 o'clock. The attachment of the property was made by the Amin on the same day, i.e. 22nd June 1931 at 5 P. M. Thus the sale deed in favour of respondent 1, Ram Lal Pande, was executed prior to the actual attachment of the property, but subsequent to the order for attachment passed by the execution Court. Ram Lal Pande filed a petition of objections under Order 21, Rule 58, Civil P.C., objecting to the attachment of the property on the ground that he had bona fide purchased it for consideration before the attachment had taken place and that at the time of the attachment the property belonged to him and not to the judgment-debtor. The decree-holder, Bansraj Pande, contested that application, but the execution Court held that Ram Lal Pande had bona fide purchased the property for consideration at a time when the property had not been attached and allowing the petition of objections ordered that the property be released from attachment. This order was passed on 8th August 1931. Thereupon the decree-holder, Bansraj Pande, filed the suit out of which this appeal has arisen on 8th August 1932, seeking the declaration mentioned above. The suit purported to be one under Order 21, Rule 63 of the Code. The defence of defendant 1, Ram Lal Pande, as put forward in his written statement, was that the property purchased by him had not been attached at the time when the sale deed was executed in his favour, that he had no knowledge that the plaintiff had executed his decree, that he had taken the sale in good faith in order to have his own debts discharged by the vendor, defendant 2, and that he had paid full consideration for the same before the Sub-Registrar.
3. The trial Court, besides finding the facts as stated above, also held that the sale deed in favour of Ram Lal Pande was for consideration but that the consideration waa inadequate in view of the market value of the property. It further held that Ram Lal Pande had not made the purchase in good faith but had colluded with the judgment-debtor in order to assist him to convert his property into cash so that the decree-holder may not be able to realize the amount due to him. No question as to the suit being barred by the provisions of Section 47, Civil P.C., was raised or decided. Ram Lal Pande appealed to the lower Appellate Court against the decree of the trial Court. In the memorandum of appeal he repeated the pleas taken by him in the written statement and attacked the finding of the trial Court that his purchase had not been made in good faith, but did not take any ground to the effect that the suit was barred by Section 47, Civil P.C. The lower Appellate Court framed two questions for determination:
(I) Was the appellant a purchaser in good faith? and (2) did he purchase the property during the continuance of an attachment made on the application of respondent 1? If so, how does this affect the suit?
4. On the first question it agreed with the trial Court and held that, although Ram Lal Pande had paid Rs. 400 as consideration for the sale, the consideration was inadequate, that he had colluded with the judgment-debtor with the object of defrauding; the decree-holder and that his purchase was consequently not in good faith. When it came to consider the second question framed by it, it held that in view of Sub-rule (3) added to Order 21, Rule 54 of the Code by this Court, and in view of the fact that Ram Lal Pande was not a purchaser in good faith, the order of attachment must take effect as against Ram Lal Pande from the date on which the order was made, namely 20th June 1931, and that therefore Ram Lal Pande must be held to have purchased the property after attachment hart been effected. Having arrived at that conclusion, the lower Appellate Court went on to hold that Ram Lal by his purchase had become a representative of the judgment-debtor and that the question that had arisen between him and the decree-holder was therefore a question which could be decided by the execution Court alone in accordance with the provisions of Section 47 of the Code and that a separate suit was barred. It accordingly allowed the appeal of Ram Lal Pande and dismissed the suit of the decree-holder.
5. The position thus is this Ram Lal Pande contested the case on the allegation that ho was a purchaser for value in good faith and that the order prohibiting the judgment-debtor from transferring the property in any way and other persons from taking any benefit from such transfer having been proclaimed and affixed on the property five hours subsequent to the execution of the sale deed in his favour, the sale could not be void against the claim of the decree-holder under the attachment. The finding of fact of the trial Court was that he was not a purchaser in good faith and for adequate consideration. In his appeal to the lower Appellate Court he attacked that finding of fact and insisted that he was a bona fide purchaser for full value and that the finding of the trial Court that his purchase was tainted by fraud and collusion was incorrect, and that therefore the order passed by the execution Court for attachment of the property in accordance with the provisions of Order 21, Rule 54(1) did not take effect as against him from the date on which it was passed. The contention which is now pressed upon us on his behalf seems to have been raised before the lower Appellate Court at the time of argument and it was evidently urged that if his purchase was held to be in good faith, then the attachment having become effective from the date on which the order under Order 21, Rule 54(1) was passed, i.e. 20th June 1931, his purchase had been made during the continuance of a valid attachment and that therefore he had become by such purchase a representative of the judgment-debtor within the meaning of Section 47, Civil P.C. His contention was, and is, that Section 47 having thus become applicable, the party against whom the execution Court passed an order had a remedy by way of appeal and not by a separate suit. It is this contention that has been accepted by the lower Appellate Court. Sub-rule (3) which has been added to Order 21, Rule 54 runs as follows:
The order shall take effect as against purchasers for value in good faith from the date when a copy of the order is affixed on the property, and against all other transferees from the judgment-debtor from the date on which such order is made.
6. The order is one "prohibiting the judgment-debtor from transferring or charging the property." What this newly added sub-rule lays down is that the order made under Order 21, Rule 54(1) shall take effect as against all transferees other than those for value in good faith from the date when such order is made, and not that the purchase, though actually made before the attachment, shall become subsequent to the actual attachment. The distinction is somewhat fine, but is permissible. Apart from that, however, the basis of the contention and of the decision of the lower Appellate Court is that when the order of 8th August 1931 was made by the execution Court, the proper remedy of the decree-holder against whom the order was made was to appeal, treating the order as one under Section 47 of the Code and therefore having the status of a decree under Section 2(2), and not to bring a suit. The question that arises for our consideration is whether, on the facts found in this case, this contention is well founded and the decision accepting it is correct. The case is almost on all fours with the case in Mathura Das v. Ramraj Singh (1925) 12 A.I.R. All. 240 decided by a Bench of this Court. Ram Lal Pande's objection to the attachment of the property in the execution Court was under Order 21, Rule 58, Civil P.C. The allegation on which it was founded was that he had made his purchase in good faith and prior to the attachment made on the decree-holder's application for execution, and was holding under an independent title. This contention was upheld by the execution Court. The objection purported to be under Order 21, Rule 58 and was throughout treated as such, and the order passed by the execution Court was, in so many words, on such an objection; in other words, it was an order passed under Order 21, Rule 60 of the Code. If the decree-holder had attempted to appeal against that order, his appeal would indubitably have been rejected on the ground that no appeal lay because the order was one passed on an objection under Order 21, Rule 58 and also that the execution Court had held that the purchaser was a third party and was not a person who had purchased during the continuance of the attachment. We entirely agree with the learned Judges who decided Mathura Das v. Ramraj Singh (1925) 12 A.I.R. All. 240 in holding that in these circumstances it would amount to a denial of justice to refuse to entertain the decree-holder's suit on the ground that he ought to have appealed against the order of the execution Court releasing the property.
7. A number of cases have been cited by the learned Counsel appearing for the defendant-respondent. But in the circumstances of this case, as stated above, and in the view that we have taken, none of those eases is really applicable. We do not propose therefore to deal with them at any length, but shall refer to them only briefly. The earliest case cited is that in Basti Ram v. Fattu (1886) 8 All. 146. The objection to the attachment in that case had been preferred by the judgment-debtor himself. The objection having been dismissed by the execution Court, the property was put up to sale and was purchased by the decree-holder himself. The judgment-debtor thereupon brought a suit in accordance with the Section of the Code which corresponded to Order 21, Rule 63 of the present Code against the decree-holder who had also become the auction-purchaser. The question which was referred to the Full Bench is thus stated:
Is a suit brought by a quondam judgment-debtor against the purchaser of his occupancy tenure, who was also his decree-holder, barred by the rule in Section 244(c), Civil P.C.?
(Secection 47 of the present Code corresponds to Section 244 of the old Code.) That was a very different question from the one which arises before us. The basis of the decision is thus expressed at p. 148 of the report:
The question is one which arose between the plaintiff-judgmant-debtor and the decree-holder, who is also the purchaser, and was determined against the former by the Court which executed the decree prior to the sale : and it is a question which must be considered to relate to the execution, discharge, or satisfaction of the decree. It is, in effect, whether certain property was liable to attachment and sale to satisfy the decree.
8. In the case before us the question has arisen not between the decree-holder and the judgment-debtor but between the decree-holder and a purchaser by private treaty from the judgment-debtor whose purchase had been effected before the attachment had actually been made. That case therefore is not applicable to the facts of the present case. The next case cited is that in Lalji Mal v. Nand Kishore (1897) 19 All. 332 and the learned Counsel for the defendant-respondent has laid considerable stress on it. The case is undoubtedly almost parallel to the one before us. There is this distinguishing feature, however, that the attachment in that case had, in fact, taken place before the purchase by Lalji Mal, whereas in the case before us the attachment was made after the purchase and it is only by the application of the newly added Sub-rule (3) of Order 21, Rule 54, Civil P.C., that it is sought to make it relate back to the date on which the order under Order 21, Rule 54(1) Civil P.C., was passed by the execution Court. At p. 333 of the report the learned Judges observe:
In our opinion, as the property in question was under attachment at the time the sale took place, the purchaser must be treated as a representative of the judgment-debtor, on the same principle as he would have been a representative of the judgment-debtor by reason of his purchase, if the decree had been one for sale of a particular property. The position of a purchaser of a property affected by a decree for sale was discussed by this Court in Madho Das v. Ramji Patak (1894) 16 All. 286.
9. The decision thus purports to be based on the case in Madho Das v. Ramji Patak (1894) 16 All. 286. In our judgment the position of a purchaser by private sale of immovable property from a person against whom a simple money decree, and not a decree for sale of hypothecated pro-porky, has boon passed, is not the same as that, of a person "who has purchased hypothecated property either before or after the decree for sale on the mortgage has boon passed. The distinction has been very dourly explained in Madho Das v. Ramji Patak (1894) 16 All. 286 itself, but that portion of the judgment does not seem to have been brought to the notice of the learned Judges who decided the case in Lalji Mal v. Nand Kishore (1897) 19 All. 332 At pp. 291.292 of the report in Madho Das v. Ramji Patak (1894) 16 All. 286 the following passage occurs:
In this case however the decree against Mahabir Prasad was not a decree based upon any document hypothecating any property; it was not a decree for sale : it was a simple money decree, and the only connexion between that decree and the defendant here is that the plaintiff sought in execution of that money decree to bring to sale property purchased by the defendant here from the legal representative of the judgment-debtor. In our opinion it would be stretching Section 244 too far to hold that that Section included in an application for execution of a simple money decree a person who had purchased from the judgment-debtor property against which the decree was sought to be executed, but which was not affected by the decree itself and would not be affected until an order for attachment or an order for sale in execution of the decree was made.
10. We respectfully agree with the view fix pressed in this passage. The next case cited by the learned counsel for the defendant-respondent is that in Gur Prasad v. Ram Lal (1898) 21 All. 20. In this case it was recognized that the cases in Lalji Mal v. Nand Kishore (1897) 19 All. 332 and Madho Das v. Ramji Patak (1894) 16 All. 286 mentioned above wore not reconcilable and that there was a conflict between the two. That conflict was ignored with the observation that in the case in Madho Das v. Ramji Patak (1894) 16 All. 286 one of the facts found was that there was a subsisting attachment at the time of purchase but that no mention of such attachment was made in the rest of the judgment, and the case in Lalji Mal v. Nand Kishore (1897) 19 All. 332 was followed. We find however that, the judgment in Madho Das v. Ramji Patak (1894) 16 All. 286 shows that the fact of there being a subsisting attachment at the time of the purchase was clearly present to the mind of the learned judges, as the paragraph dealing with this question, beginning at the bottom of p. 290 and ending at the top of page 292 of the report, clearly shows. It seems to us that the correct law on this point is laid down in Madho Das v. Ramji Patak (1894) 16 All. 286. The learned Counsel for the defendant-respondent has also referred to the Full Bench case in Gulzari Lal v. Madho Ram (1904) 26 All. 447. But the question that arose for decision in that case was a very different one. It is thus stated by the learned Chief Justice at page 451 of the report:
...whether or not an auction-purchase at a sale held in execution of a simple money decree against a judgment-debtor whose property has been ordered to be sold at the suit of mortgagees in a mortgage suit, is a representative of the judgment-debtor within the meaning of Section 244, Sub-section (c), Civil P.C.
11. The decision in that case therefore is no authority for the proposition contended for by the learned Counsel for the respondent. In this connexion reference may also be made to the judgments of the majority of the Judges, particularly those of Banerji and Aikman JJ. in the Full Bench case in Bhagwati v. Banwari Lal (1909) 31 All. 82. Aikman J. points out that it was not correct to give the wide meaning, to the observations of their Lordships of the Privy Council in Prosunno Kumar Sanyal v. Kali Das Sanyal (1892) 19 Cal. 683 that was sought to be given to those observations in Gulzari Lal v. Madho Ram (1904) 26 All. 447. It would also appear that the majority of the learned Judges did not accept the view expressed in Gulzari Lal v. Madho Ram (1904) 26 All. 447 that the earlier Full Bench case in Sabhajit v. Sri Gopal (1895) 17 All. 222 must be taken to have been erroneously decided in view of any observations of their Lordships of the Privy Council in Prosunno Kumar Sanyal v. Kali Das Sanyal (1892) 19 Cal. 683.
12. It would thus appear that of the cases cited, those that deal with the question which arises before us are those in Madho Das v. Ramji Patak (1894) 16 All. 286 and Mathura Das v. Ramraj Singh (1925) 12 A.I.R. All. 240 on the one hand, and those in Lalji Mal v. Nand Kishore (1897) 19 All. 332 and Gur Prasad v. Ram Lal (1898) 21 All. 20 on the other. For the reasons that we have given above, we prefer to follow the cases in Madho Das v. Ramji Patak (1894) 16 All. 286 and Mathura Das v. Ramraj Singh (1925) 12 A.I.R. All. 240. The learned Counsel for the respondent has also cited the case in Ishar Das v. Parmanand (1926) 13 A.I.R. Lah. 134. The basis of the decision as expressed in the judgment at p. 135 of the report is that An assignee from a judgment-debtor of property belonging to him and affected by the decree is a representative of the judgment-debtor within the meaning of the Section,
13. Lower down in the judgment the learned Judges observe:
There can be no doubt that a purchaser from the judgment-debtor of his property which is neither under attachment nor otherwise affected by the terms of the decree cannot be held to be a representative of the judgment-debtor...
14. In the case before us, as we have shown above, the purchase was before the attachment in point of fact took place. Reference has also been made by learned Counsel for tin; respondent to the case in Lachhoo v. Firm Munni Lal Babu Lal (1935) 22 A.I.R. All. 183. In that case however the original judgment-debtor had died and the appellant Lachhoo had been brought on the record as his legal representative, and had thus become the judgment-debtor. The case is therefore distinguishable. For the reasons given above we allow this second appeal, and setting aside the decree of the lower Appellate Court restore that of the Court of first instance. The appellant shall have his costs throughout.