Madras High Court
I. Basha Khan vs K. Selvaraj And Ors. on 11 November, 1998
Equivalent citations: AIR 1999 MADRAS 374, (1999) 1 MAD LW 566
ORDER K. Govindarajan, J.
1. One Hussain Bai got a decree in O. S. No. 536 of 1976 on the file of the District Munsif Court, Attur against the respondents.
After obtaining the decree, he died. So, his wife Havab-Bi executed a power of attorney in favour of the petitioner to institute the Execution Petition to recover the decree amount from the respondents. The Court beiow on the basis of the objection raised by the respondents rejected the Execution Petition in E.P. No. 3 of 1991 on the ground that no succession certificate was produced under Section 214 of the Indian Succession Act, Aggrieved, the petitioner havS filed the above Revision.
2. The only point that arises in this Revision for consideration is whether the wife of the deceased decree-holder can proceed with the Execution Petition filed by her power of attorney, without a succession certificate as contemplated under Section 214 of the said Act.
3. The execution proceedings cannot abate on the death of the deceased decree-holder, in view of Order 22 Rule 12 of the Code of Civil Procedure, and the legal representatives can therefore continue the proceedings without filing separate Execution petition by substitution themselves under Section 146 and Order 21, Rule 12 of the Code. Only if they want to file a fresh application they have to comply with the requirement of Section 214 of the said Act, which reads as follows:--
"Proof of representative title acondition precedent to recovery through the Courts of debts from debtors of deceased persons :--
(1) No Court shall-
(a) pass a decree against a debtor of a deceased person for payment of his debt to a person claiming on succession to be entitled to the effects of the deceased person or to any part thereof, or
(b) proceed, upon an application of a person claiming to be so entitled, to execute against such a debtor a decree or order for the payment of his debt, except on the production, by the person so claiming, of-
(i) a probate or letters of administration evidencing the grant to him of administration to the estate of the deceased, or
(ii) a certificate granted under Section 31 or Section 32 of the Administrator-General's Act, 1913, and having the debt mentioned therein, or
(iii) a succession certificate granted under Part X and having the debt specified therein, or
(iv) a certificate granted under the Succession Certificate Act, 1889, or
(v) a certificate granted under Bombay Regulation No. VII of 1927 and, if granted after the first day of May, 1889, having the debt specified therein.
(2) The word 'debt' in Sub-section (1) includes any debt except rent, revenue or profits payable in respect of land used for agricultural purposes".
4. The amount sought to be recovered cannot be construed other than "debt" for the purpose of the abovesaid provision. While construing the scope of the provision for the purpose of filing the Execution Petition by the legal representative, in Basappa v. Siddamma, AIR 1966 Mysore 198, the learned Judge has held as follows (para 5):--
"There is hardly any doubt that the respondent's claim for a share in the decree amount is on the basis that she has also succeeded to the estate of the deceased. Therefore she cannot proceed with the execution without the production of a succession certificate. I see no conflict between Section 214 of the Indian Succession Act and Section 8 of the Hindu Succession Act. The former lays down that no execution petition shall be proceeded with without the production of a succession certificate when a person claims a right in decree on the ground of succession, whereas the latter regulates the succession to the estate of a deceased male Hindu dying intestate. The Courts below, in my opinion, erred in thinking that the requirements of Section 214 of the Indian Succession Act have been in any manner modified by Section 8 of the Hindu Succession Act".
5. The Division Bench of the Rajasthan High Court in Nandlal v. Mahavir Kumar, AIR 1974 Raj 189, took the similar view, and, while construing the right of the joint decree holder to execute the decree, the learned Judge has held as follows (para 9):--
"The law-makers have put two conditions for a joint decree-holder to exercise his right to execute the decree that the decree itself must not contain any condition which may debar one decree-holder to take over the execution proceedings and secondly that a person who wants to carry on the execution proceedings must do so only when the execution is for the benefit of all the decree-holders, or, where any of them has died, for the benefit of the survivors and the legal repesentatives of the deceased. The right to take out execution does not arise out of this provision but it arises out of the decree passed by a competent Court. It simply provides that a single decree-holder has a right to take out execution proceedings if other decree-holders in whose favour the decree is passed are not in a position to join him, but it should be done only for the benefit of all, or, if any one of the decree-holders has died, then for the benefit of the survivors and the legal representatives of the deceased. This provision, therefore, does not come in conflict in any manner with the provisions of Section 214 of the Indian Succession Act which, no doubt, creates a bar for carrying out the execution without obtaining the succession certificate if the decree-holder died. That provision can apply only when there is only one decree-holder and after his death the execution can be taken out or carried out by his legal representatives alone who under the decree have no right to take out execution proceedings unless they have stepped in the shoes of the decree-holder by obtaining a succession certificate".
6. K. Ramaswamy, J., as he then was as puisne Judge of the Andhra Pradesh High Court, in the decision in Akula Rangappa v. Narayana Swamy, , while construing the scope of Section 214(1)(b) of the Indian Succession Act, has held as follows (para 2):--
"If a fresh application has to be filed then it is necessary that the legal representatives should obtain the succession certificate as enjoined under Section 214(1)(4) of the Act. The golden rule that runs through the decisions of this Court is thus :--
(1) Where a decree-holder himself files an execution application and he dies before executing the decree and recording the full satisfaction the legal representatives are entitled to come on record without obtaining a succession certificate as required under Section 214(1)(b) of the Act.
(2) Where the legal representatives themselves are seeking to execute the decree obtained by the deceased decree-holder, then it is mandatory under Section 214(1)(b) of the Act to obtain a succession certificate and then to have the decree executed".
7. Ramanujam, J., as he then was, in Ramanatha v. K. V. Kuppuswami, , while construing the situation where the legal representatives wanted to continue the execution proceedings has also discussed about the scope of Section 214(1)(b) of the said Act and the necessity for filing succession certificate for initiating execution proceedings, and held as follows (para 7) ;---
"An application filed by the legal represents tive to bring himself on record should be treated as an application for substitution or for fresh execution and if so treated it will attract the provisions of Section 214. But that in my view, does not make much difference in the interpretation of the scope of Section 214. Section 214 specifically bars the Court from proceeding with the execution on an application of a person claim ing to be entitled to execute the decree.
It appears, therefore, that if is only when the legal representative files a fresh application for execution, Section 214 will stand attracted and not when he seeks to continue the execution petition initiated by the deceased decree-holder".
8. In view of the settled position of law, I find that no execution petition shall be proceeded (initiated wich) without the production of succession certificate as contemplated under Section 214(1)(b) of the Indian Succession Act. Hence the order of the Court below cannot be interfered with, and this Revision is dismissed accordingly. No costs.