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 6, Cited by 3]

Madras High Court

Ranga Reddi And Anr. vs Chinna Reddi And Ors. on 23 July, 1891

Equivalent citations: (1891)ILR 14MAD465

JUDGMENT

1. We are of opinion that the proper article of the schedule to the Limitation Act to apply to this suit was Article 116. The suit is founded on a settlement of accounts made between plaintiffs and their partner, the plaintiffs seeking to recover the defendants' share of the loss, which was the result of the partnership business. The contract of partnership contains an express stipulation that the parties should, according to their shares, pay the loss, and thus the origin of the obligation now in suit was a registered contract. The account stated had reference to the registered contract and did not constitute in itself an independent contract. It was argued that Article 64,* the article relating to suits on accounts stated, should be applied. That would be so, if the partnership contract had not been registered, but that circumstance renders Article 116 applicable, as in the case of the suit against an agent it was held that the general Articles 88$ and 89 would not govern the suit, because the agreement with the agent was registered Harender Kishore Singh v. The Administrator-General of Bengal I.L.R., 12 Cal., 357. It was also held in Vythilinga Pillai v. Thetchanamurti Pillai I.L.R., 3 Mad., 76 that in a suit for rent founded on a registered agreement the same Article 116 and not Article 64 should be applied. The intention was to extend the period in favour of suit to enforce obligations based on registered instruments.

2. We must reverse the decree and remand the suit. Costs are to abide and follow the result and to be provided for in the revised decree.

* __________________________________________________________________________________________ [Article 64:

__________________________________________________________________________________________ Descripation of Suit. | Period of | Time from which period | limitation | begins to run.
__________________________________________________________________________________________ For money payable to the plaintiff| Three years ... | When the accounts are stated in for money found to be due from | | writing signed by the defendant or the defendant to the plantiff on | | his agent duly authorized in this accounts statede between them. | | behalf, unless where the debt is, by a | | simultaneous agreement in writing | | signed as aforesaid, made payable at | | a future time and them when that | | time arrives.] __________________________________________________________________________________________ $ __________________________________________________________________________________________ [Article 88:
__________________________________________________________________________________________ Against a factor for an account. | Three years ... | When the account is, during the | | continuance of the agency, demanded | | and refused, or where no such demand | | is made, when the agency terminates.] __________________________________________________________________________________________