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 2, Cited by 3]

Allahabad High Court

Shiam Sarup And Anr. vs Nand Ram on 30 March, 1921

Equivalent citations: 63IND. CAS.366, AIR 1921 ALLAHABAD 232

JUDGMENT

1. This appeal arises out of a suit brought on foot of a mortgage, dated the 25th October 1912, for the recovery of the mortgage-money. It appears that Chheda Lal and Kanhaiya Lal had executed a prior mortgage on the 10th of March 1908 in favour of Bhagwan Das. That mortgage remained unpaid until the execution of the mortgage in suit on the 25th October 1912 in favour of Nand Ram. Both the executants of the two mortgages, i.e., Chheda Lal and Kanhaiya Lal, were declared insolvents on the 6th of May 1912, i.e., a few months before the execution of the mortgage in suit. On the 13th November 1917 the suit out of which this appeal has arisen was instituted by Nand Ram for recovery of the money due on his mortgage deed and Chheda La land the heirs of Kanhaiya Lal (the latter having died) were impleaded as defendants, The claim was resisted on several pleas, but the two chief pleas were that the mortgage in suit having been given after the order of adjudication had been passed under the Provincial Insolvency Act, the mortgage was invalid, and secondly, the mortgaged property being ancestral, Kanhaiya Lal had no right to create a charge upon it. The Court of first instance disallowed the pleas in defense and decreed the claim. The sons of Kanhaiya Lal alone preferred an appeal to the District Court and the only objection they took to the decree of the first Court was that the mortgage in suit was invalid under the Insolvency Law. The learned Judge rejected the plea and affirmed the decree of the first Court. Before us in second appeal both the objections mentioned above are urged on behalf of the sons of Kanhaiya Lal. As regards the objection based on the allegation that the mortgaged property is ancestral and Kanhaiya Lal had no right without any legal necessity to create a charge upon it, we are of opinion that the objection is not open to the appellants inasmuch as it was not urged in the lower Appellate Court, The only other point then that remains for disposal is whether the deed of the 25th October 1912, i.e., the deed in suit is invalid in view of the provisions of Section 16 of Act III of 1907. The particular clause relied upon for the appellants is Clause 2, which is as follows:

On the making of an order of adjudication
(a) the whole of the property of the insolvent, save in so far as it includes such particulars (not being his books of account) as are exempted by the Code of, Civil Procedure or by any other enactment for the time being in force from liability to attachment and sale in execution of a decree, shall vest in the Court or in a Receiver as hereinafter provided and shall become divisible among the creditors; and
(b) the insolvent, if in prison for debt. shall be released: and thereafter, except as provided by this Act, no creditor to whom the insolvent is indebted in respect of any debt provable under this Act shall during the pendency of insolvency proceedings have any remedy against the property or person of the insolvent in respect of the debt or commence any suit or other legal proceeding, except with the leave of the Court and on such terms as the Court may impose.

2. It is contended on behalf of the appellants on the basis of these provisions that Kanhaiya Lal and Chheda Lal had no right or authority left in them to create the present mortgage on the property which had already vested in the Receiver For Nand Ram the allegation, is that as soon as he advanced the money on the mortgage in suit and Bhagwan Das had been paid, the proceedings pending against Chheda Lal and Kanhaiya Lal were consigned to the record room, i.e., in other words, the insolvency proceedings same to an end. The Receiver or the Court that had appointed the Receiver made no objection to the mortgage in suit but on the contrary accepted the position, finding that the principal if not the sole creditor of Chheda Lal and Kanhaiya Lal had been paid off. Moreover, it is said on behalf of the respondent that it is not open to the appellants, who are neither the creditors of Chheda Lal and Kanhaiya Lal nor in any way represent the Receiver, to object to the validity of the mortgage in suit on the basis of Clause 2 of Section 16 of Act III of 1907. They represent Kanhaiya Lal, if they represent any one at all. They are legal representatives of Kanhaiya Lal and they stand in his shoes. They practically are mortgagors. They have no right to object to the validity or enforcement of the mortgage of the 25th of October 1912. Besides the provisions of Clause 5, Section 16 of Act III of 1907 protects the transaction in suit. If it is open and legal to a secured creditor to realise his security in any way he prefers, surely the means that are adopted to realise the security are also valid unless forbidden by any statutory law. If it was open, to Bhagwan Das to realise his mortgage by suing upon it and enforcing his decree, why should a private settlement some to between him and the mortgagors by which a fresh mortgage was given to a third party and from the proceeds of which Bhagwan Das's mortgage was satisfied, be considered to be invalid under Act III of 1907? In our opinion the position taken up on behalf of Nand Ram and the view taken by the Courts below of the mortgage in suit are correct. The appellants neither represent the Receiver nor are the creditors of either of the two executants of the deed in suit. The consideration of the deed was utilised towards the payment and discharge of the mortgage of Bhagwan Das and, therefore, the mortgage in suit is not invalid. The appeal fails and is dismissed with costs, including in this Court fees on the higher scale.