Allahabad High Court
Bhagwan Singh vs The Allahabad Bank Ltd. on 11 August, 1920
Equivalent citations: 64IND. CAS.3, AIR 1921 ALLAHABAD 270(2)
JUDGMENT
1. This is an application for leave to appeal to His Majesty in Council. The suit out of which this application has arisen was brought by the Allahabad Bank, Limited, against the defendant-applicant for recovery of Rs. 61,000 and odd on the basis of sixteen hundis drawn by one Seth Hansraj and alleged to have been accepted by the defendant's gomasta, Babu Lal. There were also several other suits brought by various plaintiffs against this very defendant on different hundis. There was one defense common to all the suits, namely, that Babu Lal was not authorised by the defendant-applicant to sign or accept hundis for him, In some of these cases, the lower Court, the Subordinate Judge of Agra, accepted the defendant's contention and in others it did not do so. The losing party appealed to this Court. By consent of parties the evidence given in each of the suits was considered as a whole and this Court was asked to decide the above question of fact on that evidence. In the result this Court same to the conclusion that the defence set up by the applicant was not correct and has decreed the claim of the plaintiffs in the various suits, with the result that the defendant-applicant has lost in all.
2. In Privy Council Appeal No. 9 the amount of the subject-matter in dispute was Rs. 26,000 in the Court below and the same is the amount in dispute in the appeal to His Majesty in Council. In that case the Court below had sustained the defence, and this Court having come to a different conclusion, taking the whole of the evidence given in the various cases into account, has reversed the decree of the Subordinate Judge. In that case the applicant had a right of appeal as a matter of course and we have certified that that case was a fit case for appeal to Hie Majesty in Council. In the present case, as we have stated above, the valuation in the Court of first instance was over Rs. 61 000, and the valuation of the proposed appeal to His Majesty in Council is above Rs. 10,000. What happened in this case was that the first Court decreed the plaintiff's claim for above Rs. 41,000. On appeal this Court confirmed the finding of the first Court as to Babu Lal's competency to sign on behalf of the applicant, but in the result allowed a deduction of Rs. 6,000 in favour of the applicant because of an admitted mistake in the decree of the lower Court, but saddled him with a liability for interest in excess of what the Court below had awarded. The net result was that the decree of the Court below was modified to the prejudice of the applicant by nearly eight thousand rupees. This application has been opposed on the ground that the decree was really one which affirmed the decree of the Court of first instance and, therefore, having regard to the case of Raja Sree Nath Roy Bahadur v. Secretary of State for India 8 C.W.N. 294., it is contended on behalf of the opposite party that this is really a decree which affirms the decree of the lower Court, We do not see our way to agree to this contention. This view of ours is sup ported by the case of Narpat Singh v. Kalka Bux Singh 9 Ind. Cas. 1040., which followed an earlier decision of that Court in Thakur Baldeo Bakhsh Singh v. Thakur Lal i Singh 10 O.C. 65. Mr. Chamier, as he then was, Judicial Commissioner, is reported to have said at page 67 as follows: There remains the question whether the applicant is entitled to appeal because the decree of this Court did not affirm the decision of the Court below. The respondents rely upon the decision of the Calcutta High Court in Raja Sree Nath Roy Bahadur v. Secretary of state for India 8 C.W.N. 294., With all the respect for the learned Judges who decided that case, it appears to me that their decision was wrong, for the decree of the High Court plainly modified the decree of the District Judge. This Court has in two resent cases declined to follow that ruling."
3. It can by no stretch of imagination be said that a decree which modifies the decree of the lower Court, except perhaps in the matter of costs only, with which we are not concerned in the present case, is a decree of affirmance. Their Lordships had to consider the provisions of Section 596 of the old Code of Civil Procedure, Act XIV of 1882, which corresponds to the present Section 110 of the Code of Civil Procedure, Act V of 1908, and held that the word "decision" used in that section has the same meaning as a decree. When there is an express provision of the law giving a right of appeal in cases where the decree of the highest Court in India does not affirm the decree passed by the lower Court, we are not entitled to consider the extent to which the said decree has been modified or not. We have stated above that in the present case the decree of this Court has modified the decree of the Court below to the prejudice of the applicant. We are, therefore, in perfect accord with the view of the Oudh Judicial Commissioner's Court and are of opinion that leave to appeal should be granted in the present case. We accordingly certify that this case fulfils the requirements of Section 110 of the Code of Civil Procedure, Act V of 1908, as regards the value and nature of the subject matter of the suit, as the decree appealed from does not affirm the decree of the Court below.