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 10, Cited by 2]

Karnataka High Court

Gowranna And Anr. vs Basavana Gowd on 28 February, 1974

Equivalent citations: AIR1975KANT84, AIR 1975 KARNATAKA 84, 1974 (2) KANTLJ 108 ILR (1974) KANT 776, ILR (1974) KANT 776

JUDGMENT

1. The 1st appellant is the decree-holder, second appellant is the auction-purchaser and the respondent is the judgment-debtor. The decree-holder, in execution of a money-decree which he had obtained against the judgment-debtor got the properties of the latter including a house attached and brought them to sale. The properties were sold on 4-8-1972. All the properties, viz. a house and two lands were sold in one lot and purchased by the second appellant for a sum of Rs. 6,575/-. After the sale, the judgment-debtor filed an application under Order 21, Rule 90, Civil Procedure Code to set aside the sale. The learned Munsiff held that no fraud or material irregularity had been established. He also rejected the contention of the judgment-debtor that the house is not anable to be sold under Section 60(1)(c) of the Code of Civil Procedure. He accordingly dismissed I. A. II and confirmed the sale. On appeal, the Lower Appellate Court agreed with the finding of the learned Munsiff that no fraud or material irregularity had been established in the publication or conduct of the sale. But it reversed the finding of the learned Munsiff on the interpretation of Section 60(1)(c) of the Code of Civil Procedure, and came to the conclusion that the house could not be sold. It accordingly set aside the order of the learned Munsiff on I. A. II and set aside the sale and remanded the case to the execution court.

2. It is contended by Mr. Achar appearing for the appellants, that the judgment-debtor must be held to have been estopped from raising the plea under Section 60(1)(c). Civil Procedure Code. His contention is that the judgment-debtor had been served with the notice under Order 21, Rule 66, Civil Procedure Code but did not raise such an objection at any time prior to the sale. Further he urged that even if such a plea could be allowed to be urged by the judg-ment-debtor, the house is not exempt from sale under Section 60(1)(c), Civil Procedure Code and that the finding of the Lower Appellate Court in this regard is erroneous. He relied on the decisions in , and ILR (1957) Bom 403 in support of his first contention.

3. In Santha Kumari v. Suseela Devi, a house belonging to an agriculturist had been mortgaged to the decree-holder who had obtained a mortgage decree. It was held that the prohibition contained in Section 60(1)(c), Civil Procedure Code is not based on grounds of public policy. Their Lordships referred to the absence of any prohibition of transfer of a residential house belonging to an agriculturist under Section 60 of the Transfer of Property Act or elsewhere. They also referred to the right of a mortgagee, in the case of a mortgage by conditional sale of a house belonging to an agriculturist, to file a suit and obtain a decree for foreclosure, and to a suit filed for specific performance by contract of sale executed by an agriculturist in respect of a house. They therefore came to the conclusion that the prohibition contained in Section 60(1)(c) is not based on public policy, but is intended to afford protection to an agriculturist from being deprived of a house to live in. In Shaikh Ahmad v. Devram Kalyanji and Co., ILR (1957) Bom 403 the judgment-debtor applied for exemption of his house from sale under Section 60(1)(c), Civil Procedure Code after the Court had passed an order for sale but before the sale was held. On the consideration of the facts of that case, it was held that the judgment-debtor became entitled to claim the exemption, on the date of his application and that there was no material to show that he had become so entitled at an earlier stage of the execution proceeding. It was therefore held that the judgment-debtor was not precluded from urging this contention at that stage. It was also held that the judgment-debtor should apply at the earliest point of time after he became entitled to raise such an objection and that otherwise, his objection would be barred. In Raghava Reddi v. Krishnayya. a notice under Order 21, Rule 66, Civil Procedure Code had been served on the judgment-debtor at the time of proclamation of sale, but he did not appear in answer to that notice. The property was brought to sale and was purchased by a third party who failed to make the necessary deposit and the property was ordered to be re-sold. At that juncture, the judgment-debtor appeared and raised an objection to the sale of the property claiming exemption under Section 60(1)(c), Civil Procedure Code. While considering the principle of constructive res judicata, it was held that a party who is sought to be hit by the doctrine of res judicata should have notice of the question that is sought to be raised in the proceedings and should have an opportunity to put forward his objections, and that the judgment-debtor cannot be required to raise an objection as to the saleability of the property in answer to a notice under Order 21, Rule 66, Civil Procedure Code since the drawing up of the sale proclamation is purely a ministerial or administrative matter and no judicial determination is involved in such a procedure and the judgment-debtor would have had no notice of the point to be decided against him viz., as to the liability of the property to be sold. It was therefore held that there was no scope for invoking the doctrine of res judicata in such a case following the decision in Shyama Kant v. Rambhajan, AIR 1939 FC 74. It was therefore held that the judgment-debtor was entitled to raise the plea at that stage. As against the view taken in and ILR (1957) Bom 403, there are decisions which took a contrary view. In Kameshwar Singh v. Krishnanand Singh, it has been held that even though a judgment-debtor has waived all objections as to the irregularities in connection with the issue of a fresh sale proclamation, he can still question the execution on the ground that the properties which were advertised for sale could not be sold being non-saleable. It was held that the properties being not liable to be sold, the executing court had no jurisdiction to sell them and that therefore the doctrine of constructive res judicata does not apply. In Subramaniam v. Satyanadham (AIR 1942 Mad 391) it was held that the agreement by a person getting a salary of Rs. 100/-that the creditor may take a certain sum out of the salary is not enforceable in law, since the provisions of Section 60, Civil Procedure Code are intended to give protection to persons in the position of the debtor in that case on grounds of public policy and not merely to confer a personal benefit upon them. In M. and S. M. Railway v. Rupchand, which is also a case under Section 60(1)(i), Civil Procedure Code it was held that the prohibition under Section 60, Civil Procedure Code is based on the ground of public policy and that it is not open to the railway servant to contract himself out of such a provision or to waive its benefit and that the principle of waiver does not apply to the statutory prohibihtion based on public policy. In Ram Naresh v. Ganesh Mistri, a residential house of an agriculturist was attached before Judgment in a suit to recover a certain amount. The suit was compromised and the agriculturist judgment-debtor agreed to allow the house to continue under attachment till the realisation of the decree. When the decree-holder sought the sale of the house, the judgment-debtor raised an objection contending that the house could not be sold in execution of the decree under Section 60(1)(c), Civil Procedure Code. It was held that even if the judgment-debtor had stated in express terms that he was willing to get the house sold in execution of the decree, he cannot be pinned down to that statement, since there can be no estoppel against a statute.

4. In the present case, there is no dispute that the judgment-debtor is an agriculturist and that he is in occupation of the house sought to be sold. Under Section 60(1)(c), the houses and other buildings belonging to an agriculturist and occupied by him are exempt from attachment or sale. This is a protection intended to be given to an agriculturist. I am in agreement with the statement of the law in AIR 1942 Mad 391. and . to the effect that the protection given under Section 60, Civil Procedure Code is based on public policy and is not intended to confer any personal benefit. Hence, the doctrine of waiver or estoppel cannot bar the plea which can be taken by an agriculturist when the house in his occupation is sought to be sold in execution of a decree against him. It is the intention of the legislature to afford this protection to agriculturists in order that agricultural operations may be continued to be carried on by them at the place where they reside and it cannot be denied that interruption of agricultural operations is against the national interest since it may lead to fall in agricultural production.

5. It was next urged by Mr. Achar, that the house is admittedly situate four furlongs away from the agricultural land belonging to the judgment-debtor, that it cannot be said that the residence of the judgment-debtor is necessary for his carrying on agricultural operations and that therefore the exemption under Section 60(1)(c), Civil Procedure Code is not applicable to the house. It is also contended that the judgment-debtor owns other houses also and that if this house is sold, it is possible for him to reside in another house belonging to him. He relied on the decision in Ambiah v. Mallanna, . In that case, the house was situated 4 or 5 miles away from the lands. It was established that the judgment-debtor resided in that house and stored grains in it. It was held that the intendment of clauses (b) and (c) of clause (1) of Section 60, Civil Procedure Code is that protection should be given to the real tillers of the soil who depend upon agriculture for their living and that there should be a nexus between the agricultural implements etc., on the one hand and the house on the other, in order to claim the benefit of these clauses. It was further observed that it is only the articles used or may be used for agricultural purposes and the houses occupied for carrying on cultivation that are within the scope of the proviso, and that the exemption can be claimed in regard to the houses which are occupied for the purpose of cultivating those lands. It was held that the judgment-debtor cannot be said to be in occupation of the house for the purpose of enjoyment of the lands. It was considered not necessary to examine the question whether the judgment-debtor in that case was a person who depended upon tilling for his living and is unable to maintain himself otherwise. It was therefore held that the judgment-debtor could not claim the exemption under Section 60(1)(c). In the first place, there is no finding whether the judgment-debtor in that case was himself an agriculturist or not. Secondly, the decision assumes that the exemption under Section 60(1)(c) applies only in cases where it is shown to be necessary for him to occupy the house for the purpose of cultivation of his lands. But we have to apply the provisions of Section 60(1)(c) as they stand. There seems to be no warrant for imposing such a restriction on the exemption granted under the said provision. Under the said provision the houses and other buildings belonging to an agriculturist and occupied by him are entitled to the exemption. What is mentioned in the brackets is intended to be an additional benefit to the agriculturist and the exemption is extended to the materials and the sites of the houses and buildings and the land immediately appurtenant to the houses, which are necessary for the enjoyment of the houses and other buildings. So long as the houses and other buildings belong to an agriculturist and are occupied by him, the agriculturist is entitled to the exemption under Section 60(1)(c). The exemption does not seem to be, according to the plain meaning of the words used, subject to any other condition. Hence, the conditions sought to be imposed in the said decision is, with respect to the learned Judges who decided that case, in my opinion, unwarranted. Hence, the Lower Appellate Court was justified in coming to the conclusion that the house is not liable to be attached and sold.

6. Since the sale of the lands and house have been sold in one lot, the Lower Appellate Court was justified in setting aside the entire sale. This Appeal is, therefore, dismissed with costs.

7. Appeal dismissed.