Allahabad High Court
Jang Bahadur vs Bhagat Ram-Sheo Prasad on 23 October, 1929
Equivalent citations: AIR1930ALL110, 122IND. CAS.409, AIR 1930 ALLAHABAD 110
JUDGMENT
1. This a judgment-debtor's appeal arising under the following circumstances: The appellant, Jang Bahadur, held an usufructuary mortgage over a considerable property, the amount of the mortgage being over Rs. 35,000. The respondents, holding a simple money decree against the appellant, got the interest of the appellant as mortgagee attached and sold. The sale was effected for Rs 2,500 only and the respondents them selves made the purchase. The appellant applied for the setting aside of the sale on the ground of fraud. The application was not heard on the ground that Order 21, Rule 89, Civil P. C, had no application, inasmuch as the property sold was moveable property. The appellant challenges the correctness of this decision and the only question which we have to, answer in this appeal is whether the mortgagee's interest in a usufructuary mortgage is, immovable property within the meaning of Rule 89, Order 21, Civil P.C.
2. In our opinion the answer to the question can be found out, from two sources. Either the answer will be furnished by the Transfer of Property Act which defines a mortgage or from the General Clauses Act which defines immovable property. Whichever source, we look into, we find that the answer will be the same. Under Section 58, T.P. Act, a mort gage is a transfer of an interest in an immovable property. It follows, therefore, that what the mortgagee holds is a part of the interest in immovable property originally owned by the mortgagor. If we look to the definition given in the General Clauses Act (for the Civil Procedure Code itself gives no definition) we find it as follows:
Immovable property shall include laud, benefits to arise out of laud, * * *.
3. The definition of usufructuary mortgage as given in Section 58, T.P. Act, shows that the mortgagee is entitled to take possession of the property and to receive the rents and profits in payment of his mortgage money. Obviously, his interest is something which arises out of land. It has been conceded before us that at the date of the attachment and sale the judgment-debtor was in possession and his name was recorded in the khewat.
4. Several cases have been cited before us by the learned Counsel for the respondents. Among these, two come from this Court. The one, Karimunnissa v. Phul Chand [1893] 15 All. 134, was a case of a simple mortgage and nothing was said there which might possibly apply to a usufructuary mortgage. The other case Umra Singh v. Lal Singh A.I.R. 1924 All. 796, proceeded entirely on the consideration of the incidents of a simple mortgage. It may be that, if we apply the definition of mortgage as given in the Transfer of Property Act, a simple mortgage and a usufructuary mortgage will stand on the same footing. Whether they do so stand or not for the purposes of the Civil Procedure Code we need not decide. It is enough to say, that there are essential differences between the incidents of a simple mortgage and those of a usufructuary mortgage. If we apply the definition, as given in the General Clauses Act, a difference might possibly be drawn between a simple mortgage and a usufructuary mortgage. The two cases from this Court therefore are no sure guide. We express no opinion as to their correctness or otherwise.
5. In Madras it seems to have been definitely held that a simple mortgage and a usufructuary mortgage stand on the same footing, where the nature of the mortgagee's interest is concerned. It has been held there that in both cases the interest is a moveable property. The latest Madras case seems to be Peetikayil Nammad v. Othenam Nimbor [1914] 27 M.L.J. 239, which regards the point as settled by authorities in that Court. The Bombay High Court seems to have taken a different view as also the Calcutta High Court. There is a Full Bench decision of the Calcutta High Court, reported in Paresh Nath Singha v. Nabogopal Chattopadhya [1902] 29 Cal. 1 which, although given under the old Civil Procedure Code, would be an authority for the proposition that the mortgagee's interest in a usufructuary mortgage is an immovable property, within the meaning of the Civil Procedure Code. We hold that the property sold was immovable property within the meaning of Order 21, Rule 89, Civil P. C, and the appellant's application should have been heard on its merits. We set aside the order of the Court below and remand the case to it for disposal according to law. Costs here and hitherto will abide the result.