Bombay High Court
Jagadishprasad Ramlal vs D.B. Ambashankar Uttamram Malji on 8 December, 1933
Equivalent citations: (1934)36BOMLR625, AIR 1934 BOMBAY 324
JUDGMENT Broomfield, J.
1. This appeal raises an interesting point of Hindu Law as to the liability of a minor member of a joint family in connection with a new business started by his grandfather and father. The point arises in this way. On January 18, 1922, a mortgage deed was executed in favour of the plaintiff in the suit, from which this appeal arises, by defendant No. 1 in the suit, Rao Bahadur Motilal Chunilal Desai, and defendants Nos. 2 and 3, who were his sons. Defendant No. 2 signed the mortgage not only for himself but as the guardian of his minor son, defendant No. 4. The consideration for the mortgage was Rs. 24,999, and the bulk of this amount, that is Rs. 21,808, was due in respect of advances made by the plaintiff in the year 1920 for the purpose of financing a ginning factory started by Rao Bahadur Motilal or by him and his sons together in about 1917. The suit was brought to recover Rs. 38,753-10-6 upon this mortgage. The principal question in the suit and the only question in this appeal is whether the interest of the minor defendant No. 4 in the joint family property which was mortgaged to the plaintiff is liable for the mortgage debt. The trial Judge held that the minor's interest is liable, relying mainly on the decision of this Court in Bal Rajaram Tukaram v. Maneklal Mansukhbhai (1931) I.L.R. 56 Bom. 36 : s.c. 34 Bom.L.R. 55.
2. Now, it is conceded that the decree appealed from was right according to the law as it was understood in this Presidency at the date when the judgment was delivered. It is necessary to bear in mind and to distinguish (1) the authority of the manager to contract debts for the necessary purposes of an ancestral business, and (2) the liability of the son to pay the debts of his father, apart from any question of necessity. In Sanyasi Charan Mandal v. Krishnadhan Banerji (1922) L.R. 49 I.A. 108 : s.c. 24 Bom. L.R. 700 it was held by the Judicial Committee that the manager of a joint family cannot impose upon a minor member of the family the risk and liability of a new business started by himself and the other adult members. That was a case under the Dayabhaga law, but that is immaterial in view of the most recent pronouncement of their Lordships in Benares Bank, Ld. v. Hari Narain (1931) L.R. 59 I.A. 300 : s.c. 34 Bom. L.R. 1079. In the course of their judgment their Lordships observed as follows (p. 114):
The distinction between an ancestral business and one started like the present after the death of the ancestor as a source of partnership relations is patent. In the one case these relations result by operation of law from a succession on the death of an ancestor to an established business, with its benefits and its obligations. In the other they rest ultimately on contractual arrangement between the parties.
3. As Sir Dinshah Mulla in his Commentary on this case at p. 263 of the 7th edition of his Principles of Hindu Law points out:
The decision proceeds on the ground that a minor could not become a partner by contract, though he might be ' admitted to the benefits of the partnership ; and since a new business could rest only on contractual arrangement, a minor could not be a partner in such business.
4. In Annabhat Shankarbhat v. Shivappa Dundappa (1928) I.L.R. 52Bom. 376 : s.c. 30 Bom. L.R. 539 it was held that a new trading business opened by the father as the manager of the family is none the less ancestral because it was started only by the father. But the decision of the case really turned upon the finding that the trade debts of the father were not immoral and the sons were bound to pay them. The subject of the father's power to deal with coparcenary property for payment of antecedent debts is dealt with in Sir Dinshah Mulla's book in paragraph 295, where it is pointed out that the father of a joint Hindu family may sell or mortgage the joint family property including the son's interest therein to discharge a debt contracted by him for his own personal benefit, and such alienation binds the sons, provided (a) the debt was antecedent to the alienation, and (6) it was not incurred for an immoral purpose.
The validity of an alienation made to discharge an antecedent debt rests upon the pious duty of the son to discharge his father's debt not tainted with immorality. There is no question of legal necessity in such a case.
5. In paragraph 298 of the same book the meaning of "immoral" (avyavaharika) is discussed. "Avyavaharika" debts include such things as debts for spirituous liquors; debts due for losses at play; debts due for promises made without consideration; debts contracted under the influence of lust or wrath; and any debt for a cause repugnant to good morals. At p. 370 the learned commentator has a note on commercial debts. He points out that an old text of Gautama to the effect that the sons are not liable for their father's commercial debts has long become obsolete, and sons are now liable for debts incurred by their father in the course of business carried on for the benefit of the family. At p. 262 of the commentary there is a reference to Annabhat Shankarbhat v. Shivappa Dundappa, which is cited as laying down the law in the Bombay and Madras Presidencies.
6. Coming now to Bal Rajaram Tukaram v. Maneklal Mansukhbhai, it was held again there that sons will be liable to pay the trade debts of their father though the trade may be started by the father himself. This was stated to be so on the authority of Annabhat Shankarbhat v. Shivappa Dundappa, and Achutaramayya v. Ratnajee Bhootaji (1923) I.L.R. 49 mad. 211. The basis of the decision was, not that the business could be regarded as ancestral, but that the debts were the father's debts and therefore the son was liable.
7. Mr. Desai who appears for defendant No. 4, the appellant in this appeal, has contended, at first unequivocally but afterwards with less conviction, that these authorities have been in effect overruled by the recent pronouncement of the Privy Council in Benares Bank, Ld. v. Hari Narain. It is interesting to note that the judgment in that case was delivered by Sir Dinshah Mulla, in view of the passage which I have already referred to in his commentary on the Principles of Hindu Law. That also was a case in connection with a mortgage executed by the adult members of a joint Hindu family governed by the Mitakshara. The main question in the appeal before the Privy Council was whether a part of the consideration for the mortgage was binding upon minor members' interests in the joint ancestral property. As to the bulk of the mortgage debt there was no question but that it was binding upon the whole estate, the debts being either antecedent or for legal necessity. There were disputes as to an ' amount of Rs. 10,000, the particular dispute which is relevant for our present purposes being as to a sum of Rs. 3,658. This money was borrowed at the time of the execution of the mortgage for the purpose of carrying on a business started by the father of the minors concerned. The particular passages in the judgment of Sir Dinshah Mulla on which reliance is placed for the appellant in this case are these (p. 307):
The only other question is as to the item of Rs, 3,658 borrowed for the thika business. It was urged on behalf of the bank that the business was ancestral and that the minors were liable for the debt to the extent of their interest in the joint family property. On the other hand it was contended that the business was the personal business of Jagdish Narain and the family had no interest in it. Their Lordships have examined the evidence, and they consider that the business was started by Jagdish Narain and Raghubir Narain as managers of the family. The business therefore cannot be said to be ancestral so as to render the minors' interest in the joint family property liable for the debt.
Next it was argued that a business started by the father as manager, even if new, must be regarded as ancestral. Their Lordships do not agree. It is in direct opposition to the ruling of the Board in Sanyasi Charan Mandal v. Krishnadhan Banerji (1992) L.R. 49 I.A. 108 : s.c. 24 Bom. L.R. 700. The judgment in that case proceeded on the broad ground that the manager of a joint family has no power to impose upon a minor member of the family the risk and liability of a new business started by him. That, no doubt, was a Dayabhaga case, but there is no distinction in principle on this subject between a case under the Dayabhaga and one under the Mistakshara. The power of the manager of a joint family governed by the Mistakshara law to alienate immoveable property belonging to the family is defined in verses 27 to 29 of chapter I of the Mitakshara. The judgment of the Board in Hunoomanpersaud Panday v. Mussumat Babooee Munraj Koonweree (1856) 6 M.I. A. 393, relied on by the bank, was founded apparently on those verses. A new business, their Lordships think, is not within the purview of those verses. It does not make any difference that the manager starting the new business is the father. Their Lordships find that the balance of authority in India is in accordance with this view.
8. That part of the case was finally disposed of by their Lordships as follows (p. 308) :
The mortgage as to Rs. 3,658, being neither for a necessity recognised by the law nor for the payment of an antecedent debt, is, in their Lordships' view, wholly invalid under the Mitakshara law as applied in the United Provinces, and it does not pass the shares even of the alienating coparceners.
A further point was raised for the first time on behalf of the bank that the bank was at least entitled to a decree for the sale of the minors' interest in execution on the principle enunciated in the second of the five propositions laid down by the Board in Brij Narain v. Mangla Prasad (1923) L.R. 51 I.A. 129 : S.C. 26 Bom. L.R. 500. But the point was not taken in the Courts below, and as it might involve, as was conceded, questions of fact not yet tried, it is not open to the bank to raise it at this stage.
9. The amount in question was accordingly deducted from the amount for which the mortgage was held valid.
10. Now it has been suggested before us that the generality of the language used and the lack of any qualification, particularly in the sentence " It does not make any difference that the manager starting the new business is the father ", point to the conclusion that in the case of a liability imposed on minors in connection with a new business, all such questions as to whether the debt is antecedent or immoral or ' avyavaharika are irrelevant. But I am of opinion that that is not so, and towards the end of his argument Mr. Desai himself did not seem to be prepared to go that length. It was obviously not necessary to decide any such points in the case before their Lordships. The debt there was not an antecedent debt. In the particular case which had there to be dealt with it would not make any difference whether the manager was the father or not, because the conditions necessary to impose a pious obligation on the sons to pay their father's debt were not present. Therefore, their Lordships say, the argument that a business started by the father as manager, even if new, must be regarded as ancestral, is in direct opposition to the ruling of the Board in Sanyasi Charan Mandal v. Krishnadhan Banerji. In that case, no doubt, the manager was not the father. But, so long as the only question was whether the business was ancestral, the ratio decidendi would apply equally to a father. I have already pointed out what the ratio decidendi in Sanyasi Charan Mandal v. Krishnadhan Banerji was. The decision was based upon the law of partnership and contract. The question of the son's pious obligation to pay his father's debts was not considered at all. I think, therefore, that the observations of their Lordships in this judgment are plainly to be read subject to this, that they were not dealing with a case of an antecedent debt, and they cannot be taken to have overruled the authorities to which I have referred in so far as they deal with the liability of sons in a joint familyto pay such debts. These authorities are nowhere mentioned in the judgment.
11. Mr. Desai ultimately appeared to be prepared to admit that if we are satisfied that the debt in this case was an antecedent debt, then he could not contend that the authority of Bal Rajaram Tukaram v. Maneklal Mansukhbhai has been shaken. I have already stated that the greater part of the consideration for this mortgage consisted of sums advanced by the plaintiff in the course of the year 1920. There was a small balance which I shall discuss later on. Mr. Desai's argument is that the debts cannot be regarded as antecedent because they were in a sense connected with the mortgage. The moneys were all raised for financing the ginning factory and the mortgage was executed to secure repayment of the debts. Therefore, the debts and the mortgage form one transaction. The debts cannot be regarded as independent, and not being independent, they are not antecedent. We cannot accept this as a reasonable construction of what is meant by an antecedent debt. The leading authority on this point is Brij Narain v. Manila Prmad. At the conclusion of the judgment in that case five propositions were laid down. They are a follows :
(1.) The managing member of a joint undivided estate cannot alienate or burden the estate qua manager except for purposes of necessity; but (2.) if he is the father and the other members are the sons, he may, by incurring debt, so long as it is not for an immoral purpose, lay the estate open to be taken in execution proceedings upon a decree for payment of that debt. (3.) If he purports to burden the estate by a mortgage, then unless that mortgage is to discharge an antecedent debt, it would not bind the estate. (4.) Antecedent debt means antecedent in fact as well as in time, that is to say, that the debt must be truly independent and not part of the transaction impeached. (5.) There is no rule that this result is affected by the question whether the father, who contracted the debt or burdens the estate, is alive or dead.
12. As to the meaning of antecedent debt their Lordships say that they entirely agree with the view of the learned Chief Justice in the full bench Madras case, Armugham Chetty v. Muthu Koundan (1919) I.L.R. Mad. 711 F.B., and they state that the decision in Sahu Ram Chandra v. Bhup Singh (1917) L.R. 44 I.A. 126 : S.C. 19 Bom. L.R. 498, which had been the subject of some doubt and discussion, must not be taken to decide more than what was necessary for the judgment, viz., that the incurring of the debt was there the creation of the mortgage itself and that there was no antecedency either in time or in fact. Consequently Sir Dinshah Mulla in his Principles of Hindu Law says (p. 357):
'Antecedent debt' means antecedent in fact as well as in time, that is to say, that the debt must be truly independent of and not part of the transaction impeached. A borrowing made on the occasion of the grant of a mortgage is not an antecedent debt. To constitute a debt an 'antecedent' debt it is not necessary that the prior and subsequent creditors should be different persons, All that is necessary is that the two transactions must be dissociated in time as well as in fact, Hence where a previous mortgage deed is renewed in favour of the same mortgagee, and the consideration for the subsequent mortgage deed is the amount due, on the earlier one, the alienation would be one for an 'antecedent' debt, unless the first debt was a mere device and was incurred merely for the sake of creating an antecedence in time and with a view to support the subsequent deed.
13. These authorities, in my opinion, afford no support for the construction of the word "antecedent" which is contended for by Mr. Desai. In the case in Brij Narain v. Mangla Prasad itself the debt was not independent of the mortgage in Mr. Desai's sense as it was secured by prior mortgages of the ancestral property which were renewed in the mortgage impugned. In the present case, so far as the greater part of the consideration is concerned, it was advanced long before the execution of the mortgage and in any ordinary sense independently of it. There is no connection between the mortgage and these debts except such as arises from the fact that the mortgage was executed to secure payment of the debts, which existed already. I have no hesitation in holding that the debts amounting to Rs. 21,000 representing the advances made by plaintiff in 1920 were antecedent debts. They were not created by the mortgage, nor were they incurred with a view to support the mortgage. They were not part of the same transaction. The mortgage executed to secure payment of those debts would, therefore, be binding upon the interest of the minor defendant No. 4, since there is no ground for holding that they were immoral or avyavaharika. In that respect I think the decisions of this Court in Bal Rajaram Tukaram v. Maneklal Mansukhbhai and Annabhat Shankarbhat v. Shivappa Dundappa cannot be held to be overruled.
14. The balance of the consideration was Rs. 3,190-14-3. But it appears from Exh. 211, a letter written by Rao Bahadur Motilal, defendant No. 1, to the plaintiff, that the greater part of this sum also, that is to say, Rs. 2,516-8-0, represented the amount due to plaintiff on a previous mortgage executed by defendant No. 1. That also would clearly be an antecedent debt. So that out of the amount of Rs. 3,109-14-3 mentioned in the mortgage deed as a cash advance made at the time the only actual cash advance, which is to be regarded as an advance made at the time of the mortgage and not antecedent and independent of the mortgage, is the sum of Rs. 549-6-3. To that extent the mortgage is not binding on the interest of the minor defendant. But with that exception I hold that it is binding.
15. There is one point taken by the learned advocate for the respondent Which I should briefly mention, and that is this. The ginning factory according to him was started by Rao Bahadur Motilal, and he was the grandfather of defendant No. 4. Therefore, although on the authority of Benares Bank, Ld. v. Hari Narain a new business started by the father is not to be regarded as an ancestral business so far as the son is concerned, it should be regarded as ancestral in the case of the grandson. The evidence as to the manner in which the ginning factory business was started is not very clear or definite, and the probabilities seem to be that Motilal and his sons including defendant No. 2, the father of defendant No. 4, joined in starting it. If so, of course, it would be a new business of defendant No. 2 also and not an ancestral business in respect of his son defendant No. 4. But however that might be, the business could not become an ancestral business either in the case of the son or the grandson until Rao Bahadur Motilal died. He was still alive at the time the mortgage was entered into and even at the date of the suit. He died subsequently when the suit was pending. I think, therefore, that there is nothing in this point.
16. As the result of our findings it will be necessary to make a small modification in the decree of the trial Court. A declaration has been given that the amount due at the foot of the mortgage at the date of the suit is Rs. 38,603-10-6 as against all the defendants. So far as defendant No. 4 is concerned, however, the principal amount of the mortgage, i.e., Rs. 24,999, must be reduced by Rs. 549-6-3. Interest up to the date of suit will have to be calculated on that amount and the mortgage will be declared valid as against defendant No. 4 to that amount only. That, however, is a trifling matter ; substantially the appeal fails and must be dismissed with costs.
17. Usual order as to payment of Court-fees by defendant No. 4.
N.J. Wadia, J.
18. The mortgage deed was passed to secure debts incurred more than a year before the date of the mortgage for the purpose of the ginning business started by defendant No. 1 and his sons defendants Nos. 2 and 3. In view of the decision in Benares Bank, Ld. v. Hari Narain (1932) L.R. 59, I.A. 300 : S.C. 34 Bom. L.R. 1079, the business cannot be treated as ancestral. The debts were not incurred therefore for an ancestral business nor for legal necessity. The only question, therefore, is whether the alienation was or was not for antecedent debts. If the debts are held to be antecedent debts the share of defendant No. 4 in the family property would be liable. In my opinion there is no doubt that the debts, with the exception of the small amount of Rs. 549 and odd, were antecedent debts. The loans to secure which the mortgage deed was passed were advanced on various dates in 1920. Accounts were made up at the end of 1920 and 1921 and the mortgage deed was passed in January, 1922. The money was not advanced as part of the mortgage transaction or a short time previous to it. The debts had existed independently of the mortgage. They had been incurred at rates of interest different from that stipulated in the mortgage deed, and from the letter Exh. 231 written by defendant No. 1 to the plaintiff on April 26, 1920, that is soon after the time when the loans began to be advanced, it would appear that at that time there was no intention of securing the debts by a mortgage deed, and that the original arrangement was that the plaintiff, in return for the help which he gave to the ginning business in the shape of the loans, was to receive, over and above the stipulated rate of interest, a certain amount per bhar of cotton ginned. The debts, therefore, were antecedent not merely in time but also in fact, and their having been incurred for the purpose of the ginning business and to the same person to whom the mortgage deed was passed, does not in any way make them a part of the same transaction as the subsequent mortgage deed. For these reasons I consider that the debts must be regarded as antecedent debts, and the share of defendant No. 4, the appellant, in the ancestral property must be held to be liable. I, therefore, concur in the order passed.