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 19, Cited by 15]

Supreme Court of India

Raghunath & Ors vs Kedar Nath on 3 February, 1969

Equivalent citations: 1969 AIR 1316, 1969 SCR (3) 497

Author: V. Ramaswami

Bench: V. Ramaswami, J.C. Shah, A.N. Grover

           PETITIONER:
RAGHUNATH & ORS.

	Vs.

RESPONDENT:
KEDAR NATH

DATE OF JUDGMENT:
03/02/1969

BENCH:
RAMASWAMI, V.
BENCH:
RAMASWAMI, V.
SHAH, J.C.
GROVER, A.N.

CITATION:
 1969 AIR 1316		  1969 SCR  (3) 497
 1969 SCC  (1) 497


ACT:
Transfer  of  Property	Act,  1882,  ss.  4  and   54-Indian
Registration  Act,  1908, s. 49 as amended  by	Transfer  of
Property (Amendment) Supplementary Act, 1929, s.  10-Section
4  of  T.P.  Act whether makes s.  49  of  Registration	 Act
applicable to documents compulsorily registrable under s. 54
of  T.P.  Act-Unregistered sale-deed whether  admissible  in
evidence.
Construction of documents-Mortgage or sale.
Practice-High  Court  in  appeal whether  can  give  further
relief than given to plaintiff by trial court when plaintiff
did not file appeal against decree of trial court.



HEADNOTE:
D  took	 a  loan  of  Rs.  1700/-  from	 M,  father  of	 the
defendants.  On 27th July 1922, D along with his grandmother
executed  a possessory mortgage deed (Ex.4) in respect of  a
house  for the amount of the aforesaid loan in favour of  M.
On  23rd February 1953, D's heir sold the said house to	 the
plaintiffs who filed a suit for redemption of the house	 and
for  accounts.	The defendants who were sons of	 M  resisted
the suit on the ground that Ex. 4 was not a deed of mortgage
though- apparently so.	According to them when read with Ex.
26  which  was executed in October 1922 it was	an  outright
sale.	The  trial  court decreed the  plaintiffs  suit	 for
redemption  on payment of an amount fixed by it.  The  first
Appellate  Court allowed the defendants' appeal.   The	High
Court when finally disposing of the second appeal set  aside
the  judgment of the lower appellate court and restored	 the
judgment  of  the  trial  court.   The	High  Court  further
remanded  the  case to the lower appellate  court  with	 the
direction  that "the defendants be asked to render  accounts
before they claim any payment from the plaintiff at the time
of the redemption of the mortgage".  In appeals before	this
Court the contentions on behalf of the defendants appellants
were  :	 (i)  That Ex. 4 was really a sale deed	 and  not  a
mortgage  deed and it should be read with Ex. 26; (ii)	That
s. 4 of the Transfer of	  Property Act did not make s. 49 of
the  Registration Act applicable to  documents	compulsorily
registrable  by the provisions of s. 54 paragraph 2  of	 the
Transfer  of  Property	Act, and  therefore  Ex.  26  though
unregistered was not inadmissible in evidence; (iii) That in
any  case since the respondents (plaintiffs) had  not  filed
any  appeal against the decree of the trial court, the	High
Court should not have granted them further relief as it	 did
by giving a direction that the defendants should be asked to
render	accounts  before  they	claimed	 payment  from	 the
plaintiff at the time of the redemption. of the mortgage.
HELD  : (i) The terms of Ex. 4 clearly showed that it was  a
mortgage deed and not a sale deed.
(ii)Ex. 4 could not be read with Ex. 26 because the  latter
was required to be registered under s. 54 of the Transfer of
Property  Act.	 In the absence of  such  registration	this
document  could	 not  be  received  in	  evidence  of	 any
transaction  affecting the property in view of s. 29 of	 the
Registration Act. [500 B-501 E]
The contention that s. 4 of the Transfer of Property Act did
not make s.    49  of  the Registration	 Act  applicable  to
transactions under s. 54 para-
498
graph  2  of  the Transfer' of Property	 Act  could  not  be
accepted.  Any doubt in this respect was removed by s. 10 of
the Transfer of Property (Amendment) Supplementary Art, 1929
which-introduced the words "by any provision of the Transfer
of  Property  Act, 1882" in s. 49 of the  Registration	Act.
This  amendment	 made  it clear that the  documents  in	 the
supplemental  list i.e. the documents of which	registration
is  necessary  under the Transfer of Property  Act  but	 not
under the Registration Act fall within the scope of  section
49  of the Registration Act, and if not are  registered	 are
not  admissible in evidence of a transaction  affecting	 any
immovable  property comprised therein and do not affect	 any
such immovable property. [503 F-504 B]
Sohan Lal & Ors. v. Mohan Lal & Ors., I.L.R. 50 All. 986 and
Rama Sahu v. Gowro Ratho, I.L.R. [1921] 44 Mad. 55, referred
to.
(iii)The appellants were right in contending that  when
the plaintiff had not filed an appeal against the decree of-
the trial court the High Court was not legally justified  in
giving further relief to the plaintiff than that granted  by
the  trial court.  Accordingly the portion of the decree  of
the  High  Court remanding the case to the  lower  appellate
court  with a direction that the defendants should be  asked
to render accounts, was liable to be set aside. [504 D-E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 457 and 458 of 1966.

Appeals, by special leave from the judgment and order dated April 27, 1964 of the Allahabad High Court in Second Appeals Nos. 4940 and 3660 of 1961.

S. P. Sinha and Shaukat Hussain, for the appellants (in both the appeals) .

J. P. Goyal and G. Nabi Untoo, for the respondent (in both the appeals).

The Judgment of the Court was delivered by Ramaswami, J. In the suit which is the subject matter of these appeals the plaintiff alleged that one Dwarka Prasad took a loan of Rs. 1700 from Madho Ram, father of the defendants, and that on 27th July, 1922, Dwarka Prasad along with one Mst. Kunta, his maternal grand mother, executed a possessory mortgage deed of the disputed house for Rs. 1700 in favour of Madho Ram. The terms of the mortgage deed were that the mortgagor was to pay interest of Rs. 12/'12/- per month out of which the rent amounting to Rs. 6/- which was the agreed usufruct of the house in suit was to be adjusted and the mortgagor was to pay Rs. 6/12/- per month in cash towards the balance of the interest. The parties agreed that the mortgage would be redeemable within twenty years after paying the principal, amount and that portion of interest which was not discharged-by the usufruct and other amounts. When Dwarka Prasad was unable to PAY the amount of Rs. 6/12/- per month, he delivered possession of the house to Madho Ram who let out the house on a monthly 499 rent of Rs. 25. The mortgagors Dwarka Prasad and Mst. Kunta died leaving Mst. Radha Bai as Dwarka Prasad's heir. Radha Bai sold the house in dispute to the plaintiff on 2nd February, 1953 and executed a sale deed. The plaintiff, therefore, became entitled to redeem the mortgage and asked the defendants to render accounts. The defendants contested the suit on the ground that Madho Ram was not the mortgagor nor were the defendants mortgagees. It was alleged that in the locality where the house was situated, there was a custom of paying Haqe-chaharum and to avoid that payment, the original deed dated 27th July, 1922 was drafted and executed in the form of a mortgage though it was actually an out-right sale. According to the defendants, the house was actually sold to Madho Ram and was not mortgaged. The defendants also pleaded that if the deed dated 27th July, 1922 was. held to be a mortgage, the mortgagees were entitled to get the payment of Rs. 6442/8/- as interest, Rs. 2315 as costs of repairs etc. The trial court held that the deed dated 27th July, 1922 was a Mortgage deed, that Dwarka Prasad did not sell the house to Madho Ram and that the plaintiff was entitled to redeem the mortgage on payment of Rs. 1709/14/-. The trial,court accordingly decreed the plaintiffs suit for redemption on payment of Rs. 1709/14/-. Against the judgment of the trial court the defendants preferred an appeal before the District Judge, Varanasi, who allowed the appeal and dismissed the plaintiff's suit. The plaintiff took the matter in second appeal to the High Court which framed an issue and remanded the case back to the lower appellate court for a fresh decision. The issue framed by the High Court was "'Have the defendants become the owners of the property in dispute by adverse possession ?" The High Court directed the lower appellate court to decide the question of admissibility of Exts. A-25 and A-

26. After remand the lower appellate court held that the deed dated 27th July, 1922 was a mortgage deed and not a sale-deed, and, therefore, the plaintiff was entitled to re- deem the mortgage. The lower appellate court further held that the defendants had failed to prove that they had acquired title by adverse possession. The lower appellate court made the following order " The appeal is allowed with half costs in this way that the suit is decreed for the redemption of the mortgage in question if the plaintiff pays within six months Rs. 1700 as principal, Rs. 9.87 N.P. Prajawat paid before this suit and any Prajawat paid by the defen- dants during the pendency of this suit till the plaintiff deposits the entire sum due under this decree and the interest at the rate of Rs. 6/12/- per month from 27-7-1922 till the plaintiff deposits the entire sum due 500 under this decree. The costs of the trial court are made easy. Let the preliminary decree under Order 34, R.7, C.P.C. be modified accordingly".

Against the judgment and decree of the lower appellate court both the plaintiff and the defendants filed appeals before the' High Court. The plaintiff prayed that the decree of the lower appellate court should be set aside and the decree of the trial court should be restored.' The defendants, on the other hand, prayed that the decree of the lower courts should be set aside and the plaintiffs suit should be dismissed with costs. By its judgment dated 27th April, 1964 the High Court dismissed the second appeal preferred by the defendants but allowed the plaintiffs appeal and set aside that judgment of the lower appellate court and restored the Judgment of the trial Court. The High Court further remanded that case of lower appellate court with the direction that "the defendants be asked to render accounts before they claim any payment from the plaintiff at the time of redemption of the mortgage". The present appeals are brought by special leave against the judgment of the Allahabad High Court dated 27th April, 1964 in second Appeals Nos. 4940 and 3660 of 1961.

In support of these appeals it was contended by Mr. Sinha that the deed Ex. 4 dated, 27th July, 1922 was a sale deed and not a mortgage deed. It was pointed out that there was a subsequent deed of sale dated 8th October, 1922 Ex. A-26 which is named 'Titimma Bainama'. The contention was that the document Ex. 4 dated 27th July, 1922 must be construed along with Ex. A. 26 which forms part of the same transaction and so construed the transaction was not a usufructary mortgage but was an outright sale. We are unable to accept the argument put forward on behalf of the appel lant. Ex. A.26 dated 8th October, 1922 is not a registered document, and is hence not admissible in evidence to prove the nature of the transaction covered by the registered mortgage deed Ex. 4 dated 27th July, 1922. If Ex. 4 is taken by itself, there is no doubt that the transaction is one of mortgage. The document Ex. 4 recites that in consideration of money advanced the executants "mortgage the said house 'Bhog Bhandak' bearing No. 64/71 situate Mohalla Gola Dina Nath." Clause 2 provides a period of twenty years for redemption of the mortgage. Clause 6 of the document stipulates that the cost of repairs, will be borne by the mortgagors. Clause I states "That the said sum of Rupees Seventeen hundred half of which is Rupees Eight hundred and fifty will carry interest at the rate of twelve annas per cent monthly. The sum of Rupees six will be deducted towards rent monthly from the interest which will accrue. 'The possession of the house has been delivered to the 501 said mortgage Mahajan (money lender). The mortgagors will pay the balance of Rupees six annas twelve month by month to the said mortgagee after deducting the rent of Rupees six after giving the possession of the said house and shop".

Clause 4 provides:

"That we will go on paying the said Mahajan the sum of Rupees six twelve annas the balance of the interest monthly. If the whole or part of the interest remains unpaid we will pay at the time of redemption. if this amount of interest is not paid the said house shall not be redeemed".

The reading of these terms clearly shows that Ex. 4 was a mortgage deed and not a sale deed. It was contended on behalf of the appellants that in order to avoid the payment of Haqe-chaharum, the original deed dated 27th July, 1922 was drafted and executed in the form of a mortgage but it was actually meant to be an outright sale. In support of this argument reference was made to Ex. A.26 dated 8th October 1922. As we have already said Ex. A.26 was required to be registered under section 54 of the Transfer of Property Act. In the absence of such registration this document cannot be received in evidence of any transaction affecting the property in view of s. 49 of the Registration Act. It was, however, urged on behalf of the appellants that the effect of section 4 of the Transfer of Property Act was not to make section 49 of the Registration Act applicable to documents which are compulsorily registrable by the provisions of s. 54, paragraph 2 of the Transfer of Property Act. In support of this contention reliance was placed on the decision of the full bench of the Allahabad High Court in Sohan Lal & Ors. v. Mohan Lal & Ors. (1) Section 4 of the Transfer of Property Act states "The chapters and sections of this Act which relate to contracts shall be taken as part of the Indian Registration Act, 1872.

And sections 54, paragraphs 2 and 3, 59, 107 and 123 shall be read as supplemental to the Indian Registration Act, 1908".

Section 54 of the Transfer of Property Act reads " "Sale" is a transfer of ownership in exchange for a price paid or promised or part- paid and part-promised.

(1)I.L.R. 50 All. 986.
502

such transfer, in the case of tangible immovable of the value of one hundred rupees and upwards, or in the case of a reversion or other intangible thing, can be made only by a registered instrument.

In the case of tangible immovable property, of a value less than one hundred rupees, such_transfer may be made either by a registered instrument or by delivery of the property".

Section 17 of the Registration Act states:

"17. (1) The following documents shall be registered if the property to which they relate is situate in a district in which, and,if they have been executed on or after the date on which, Act No. XVI of 1864 or the Indian Registration Act, 1866 or the Indian Registration Act, 1871, or the Indian Registration Act, 1877, or this Act came or comes into force, namely:
(a) instrument of gift of immoveable property;
(b) other non-testainentary instruments which purport or operate to create, declare, assign, limit or extinguish, whether in present or in future, any right, title or interest, whether vested or contingent, of the value a one hundred rupees and upwards, to or in immoveable property;
(c)non-testamentary instruments which acknowledge the receipt or payment of any consideration on accountof the creation, declaration, assignment, limitation orextinction of any such right, title or interest; and
(d) leases of immoveable property from year to year, or for any term exceeding one year, or reserving a yearly rent;.
(e) non-testamentary instruments transferring or assigning any decree or order of a Court or any award when such decree or order or award purports or operates to create, declare, assign, limit or extinguish whether in present or in future, any right, title or interest, whether vested or contingent of the value of one hundred rupees and upwards-, to or in immoveable property".

Section 49 of the Registration Act prior to its amendment in 1929 read :

"No document required by section 17 to be registered shall-
503
(a)affect any immoveable Property comprised therein, or
(b) confer any power to adopt, or
(c)be received as evidence of any transaction affecting such Property or conferring such power, unless it has been registered".

By section 10 of the Transfer. of Property (Amendment) Supplementary Act, 1929, section 49 was amended as follows.-

"No document required by section 17 or by any provision of the Transfer of Property Act, 1882 to be registered shall-
(a)affect any immoveable property comprised therein, or
(b) confer Any power to adopt, or
(c) be received as evidence of any transaction affecting such property or conferring such power unless it has been registered.

Provided that an unregistered document affecting immoveable property and required by this Act or the Transfer of Property Act, 1882, to be registered may be received as evidence of a contract in a suit for specific performance under Chapter 11 of the Specific Relief Act, 1877, or as evidence of part performance of a contract for the purposes of section 53A of the Transfer of Property Act, 1882, or as evidence of any collateral transaction not required to be affected by re- gistered instrument".

The inclusion of the words "by any provision of the Transfer of Property Act, 1882" by the Amending Act, 1929 settled the doubt entertained as to whether the documents of which the registration was compulsory under the Transfer of Property Act, but not under section 17 of the Registration Act were affected by section 49 of the Registration Act. Section 4 of the Transfer of Property Act enacts that "sections 54, paragraphs, 2 and 3, 59 107 and 123 shall be read as supplemental to the Indian Registration Act, 1908". It was previously supposed that the effect of this section was merely to add to the list 'of documents of which the registration was compulsory and not to include them in section 17 so as to bring them within the scope of section

49. This was the view taken by the Full Bench of the Allahabad High Court in Sohan Lal's case(1). The same view was expressed in a Madras Case Rama Sahu v. Gowro Ratho(2) and by MacLeod C.J. in a Bombay case Dawal v. Dharma(3). We are however absolved (1) I.L.R. 50 All. 986. (2) I.L.R. [1921] 44 mad. 55. (3) I.L.R. [1918] 41 Bom. 550.

504

in the present case, from examining the correctness of these decisions. For these decisions have been superseded by subsequent legislation i.e. by the enactment of Act 21 of 1922 which by inserting in section 49 of the Registration Act the words "or by any provision of the Transfer of Property Act, 1882" has made it clear that the documents in the supplemental list i.e. the documents of which registration is necessary under the Transfer of Property Act but not under the Registration Act fall within the scope of section 49 of the Registration Act and if not registered are not admissible as evidence of any transaction affecting any immoveable property comprised therein, and do not affect any such inmmovable property. We are accordingly of the opinion that Ex. A-26 being unregistered is not admissible in evidence. In ,our opinion, Mr. Sinha is unable to make good his argument on this aspect of the case. Mr. Sinha contended that in any event the High Court should not have remanded the case to the lower appellate court with a direction that the defendants should be asked to render accounts ,before they claim any payment from the plaintiff at the time of redemption of the mortgage. It was pointed out that the plaintiff did not file an appeal against the decree of the trial court and in the absence of such an appeal the High Court was not legally justified in ,,giving further relief to the plaintiff the an that granted by the trial court. In our opinion, there is justification for this argument. We accordingly set aside that portion of the decree of the High Court remanding the case to the lower appellate court with a direction that the defendants should, be asked to render accounts. otherwise we 'affirm the decree of the High Court allowing the plaintiff's appeal with costs and setting aside the judgment and decree of the lower appellate court and restoring judgment and decree of the trial court dated 31st October, 1956. Subject to this modification we dismiss these appeals. There Will be no order as to costs in this Court.

G.C.				  Appeals dismissed.
505