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 3, Cited by 2]

Allahabad High Court

Kanhya Lal vs Maheshwar Narain And Ors. on 2 May, 1938

Equivalent citations: AIR1938ALL479, AIR 1938 ALLAHABAD 479

JUDGMENT
 

Collister, J.
 

1. We have before us a first appeal from order and also a revision against an order of the special Judge of Farrukhabad, dated 9th July 1936, staying proceedings in a suit for specific performance of contract. The suit was instituted on 1st October 1935 and the contract was alleged1 to have been entered into on 28th August 1935. The suit was filed by Kanhaiya Lal who is the appellant and applicant before us and the defendants to the suit were Maheshwar Narain and his two minor sons Surendra Narain and Narendra Narain. 6th July 1936 was fixed for hearing of that suit in the Court of the Civil Judge. Meanwhile proceedings had been taken by Maheshwar Narain under the Encumbered Estates Act (Local Act No. 25 of 1934). Cer. tain creditors, namley Mt. Gomti Bai, Gau Charan, Shib Charan and KunjBehari Lai, then applied to the special Judge for stay of the suit for specific performance of contract. We are informed that Maheshwar Narain had also attempted on several occasions before the Civil Judge to have that suit stayed but without success; but on 6th July 1936, i.e. on the date fixed for hearing in the suit for specific performance of contract, the special Judge granted the prayer of Mt. Gomti and others and stayed proceedings purporting to act under Section 7, Encumbered Estates Act, in the suit for specific performance of contract.

2. It is against that order that the present appeal and revision have been filed. The appeal was filed on 29th July 1936 and the respondents to it were Maheshwar Narain and his two sons. These were the defendants to the suit for specific performance of contract; and those creditors who had successfully applied for stay under Section 7, Encumbered Estates Act, were not made respondents to the appeal. At a considerably later date this mistake was discovered and therefore a revision was filed in this Court in which Mt. Gomti Bai and others as well as Maheshwar Narain were impleaded as opposite party. Section 46, Encumbered Estates Act provides that:

Any Court empowered under Section 45 to hear an appeal under this Act may of its own motion, or on the application of any person concerned, call for the record of proceedings in any case under this Act pending in a Court from which appeals lie to such Court, and after giving due notice to the parties concerned pass such order thereon consistent with the provisions herein contained as it thinks fit, and such order shall be final.

3. It is thus clear that this Court has wide powers of revision. We now have all the parties before us and are in a position to determine the points in controversy, treating the whole matter as a revision. The first point taken by learned Counsel for Kanhaiya Lal, applicant, is that the special Judge had no jurisdiction to stay proceedings in a suit which was pending in another Court. Section 7(1)(a) of the Act provides that all proceedings pending at the date of the said order (i.e. an order under Section 6) in any Civil or Revenue Court in the United Provinces in respect of any public or private debt to which the landlord is subject...shall be stayed....

4. This means that when the Court before which such proceedings are pending becomes aware in any manner whatsoever that an order has been passed under Section 6 of the Act, it is its duty to stay such proceedings forthwith; but the special Judge has no power under the Act to order stay of such proceedings in any such Court. In the present case however the special Judge and the Civil Judge are embodied in one and the same person, and it is clear that, if he had purported to sign the order staying proceedings in his capacity as Civil Judge and not, as he did, in his capacity as special Judge, there could have been no objection whatsoever. In the circumstances, the objection is purely technical and cannot ba allowed to prevail.

5. The next and principal point taken by learned Counsel for the applicant is that Section 7 of the Act does not contemplate the stay of proceedings in a suit for specific performance of contract. Learned Counsel pleads that in effect this was a suit for recovery of possession of immovable property, and he has referred us to the case in Mukand Sarup v. Krishna Chandra Singh (1938) 25 A.I.R. All. 86, in which a Bench of this Court held that a claim for recovery of possession of immovable property is not one in respect of any debt. We are informed by counsel that the alleged contract between the parties was that Maheshwar Narain should sell a village to Kanhaiya Lal for Rs. 10,250. Rs. 1200 were paid as earnest money, Rs. 6800 were to be set-off against certain hundis in favour of Kanhaiya Lal and the balance was to be paid at the time of registration. It is thus clear that the bulk of the consideration was to be paid in liquidation of debts due to the purchaser. Section 2(a), Encumbered Estates Act provides that 'debt' includes any pecuniary liability, except a liability for unliquidated damages. In Mukat Bihari Lal v. Manmohan Lal (1938) 25 A.I.R. All. 165 a plaintiff had instituted a suit for ejectment on the ground that a forfeiture had been incurred by reason of the non-payment of house rent, so that the plaintiff lessor had become entitled to eject the defendants lessees in spite of the fact that the term fixed for the tenancy had not expired. The defendants had submitted an application under Section 4, Encumbered Estates Act, and prior to the institution of the suit the Collector passed an order under Section 6 of the Act. It was held by a Bench of this Court that the suit for ejectment was barred by Section 7(1)(b), Encumbered Estates Act, the suit for ejectment being in the circumstances a suit "in respect of" the arrears of rent which must be held to be within the meaning of the word "debt", as defined in the Act. There can be no doubt that in the majority of cases a suit for specific performance of contract would not be a proceeding "in respect of a debt"; but, as we have already shown, in the present case the greater part of the consideration for the sale which was agreed upon between the parties was in lieu of prior debts which were due from Maheshwar Narain to Kanhaiya Lal. Section 7(1)(a) of the Act is not confined to proceedings for the recovery of a debt; the words used are "in respect of" any debt, and this is a very wide expression. Having regard to the terms of the alleged contract between Kanhaiya Lal and Maheshwar Narain, it cannot be said that the latter suit was not in the nature of a proceeding in respect of a debt, since the main object of the covenant was to liquidate debts which were due from Maheshwar Narain to Kanhaiya Lal. We think moreover that this view is in consonance with the scope and object of the Act, and we do not think that it can have been within the intention or contemplation of the Legislature that one creditor should thus obtain an unfair advantage as against the debtor and as against the other creditors. Further, it would also appear that under the provisions of Section 7(2) and (4) of the Act Maheshwar Narain might plead that any sale effected by him without the sanction of the Collector would be incompetent and therefore void. Having regard to all the circumstances we are of opinion that there are no grounds to interfere in revision with the order of the Court below. This appeal and revision are accordingly dismissed with costs.