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 1]

Bombay High Court

Shridhar Narayan vs Krishnaji Vithoji on 19 September, 1887

Equivalent citations: (1888)ILR 12BOM272

JUDGMENT
 

Charles Sargent, C.J.
 

1. The language of Sections 354, 355 and 356 is far from being as clear as might be wished; but we think that the Assistant Judge was wrong in holding that the mortgaged property could be sold by the receiver without either the consent of the plaintiff, (the mortgagee), or paying him off. By Section 354 the equity of redemption, which was the only interest the insolvent had in the mortgaged premises, vested in the receiver, and Section 356, which directs the receiver to convert the property into money, must be read with Section 354 and as referring to the property vested in the receiver by that section. It is true that Section 356 contemplates the payment of the debts secured by mortgage out of the proceeds of the conversion of the insolvent's property in priority to the general creditors; but this must be taken in connection with the preceding section, and must be understood as referring to those cases in which the mortgaged premises have actually been sold after coming to an understanding with the mortgagee. The language of Section 31 of the Indian Insolvent Act (Stat. 11 and 12 Vic., cap. XXI) directing the official assignee to sell the property and effects of the insolvent, was so treated by the Supreme Court of Calcutta: see the remarks of Sir L. Peel in Llewellyn v. O'Dowda Taylor's Reports, 169. Govind, therefore, only purchased the equity of redemption in the one field; and the defendant, who now stands in Govind's shoes with notice of plaintiffs claim, although he may possibly be entitled to redeem the entire nine fields comprised in the mortgage, must deliver possession to the plaintiff, (the mortgagee), until that is done. We must, therefore, reverse the decree, and order that plaintiff be put into possession. Appellant to have his costs here and in the Courts below.