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 4, Cited by 1]

Allahabad High Court

Sahu Lal Chand vs L. Ram Chandra And Ors. on 15 March, 1929

Equivalent citations: AIR1929ALL462, AIR 1929 ALLAHABAD 462

JUDGMENT

1. This is an appeal by Lal Chand arising out of a suit for pre-emption under very peculiar circumstances. On 18th August 1922, a sale deed was executed by Himmat in favour of Raushan Lal for Rs. 1,400. Suit No. 159 of 1923, was instituted for pre-emption of the property sold by Ram Chandar and Tej Ram. This suit was dismissed and an appeal by the pre-emptors was preferred to the Court of the District Judge. While this matter was pending there was another suit (suit No. 188 of 1923) instituted by Lal Chand for specific performance of a previous contract alleged to have been entered into by Himmat in his favour. Lal Chand impleaded the vendor Himmat, the vendee Raushan Lal as well as the two pre-emptors Ram Chand and Tej Ram. This suit for specific performance was decreed. An appeal was preferred by Raushan Lal in the suit but this was dismissed by the District Judge and so also was an appeal preferred by Ram Chand and Tej Ram in the pre-emption suit. The position thus was that the suit for pre-emption by Ram Chand and Tej Ram stood dismissed and the suit for specific performance by Lal Chand stood decreed.

2. The vendee Raushan Lal declined to obey the decree of the specific performance and the Court ordered that a sale-deed be executed in favour of Lal Chand. This actually took place on 25th November 1925. On this, two new suits for pre-emption, one by Raushan Lal and the other by Ram Chand and Tej Ram were instituted against Lal Chand in which Himmat was also impleaded. Both these suits have been decreed by the Courts below and Lal Chand has appealed. The two points urged on behalf of Lal Chand are (1) that no suit for pre-emption lay in respect of the sale-deed executed by the Court on 25th November 1925, and (2) that the plaintiffs are debarred from now claiming pre-emption when they did not set up this right in the specific performance suit. The first question to consider is whether the transfer of proprietary interest for consideration which is effected by means of a sale-deed executed is pursuance of a decree for a specific performance is a sale within the meaning of Section 11, Agra Pre-emption Act so that a right of pre-emption can accrue in respect of it. Under Section 4(10) a sale means a sale as defined in the Transfer of Property Act. We think that the transfer of proprietary interest for cash consideration though it was under orders of the Court for enforcement of a previous voluntary contract for sale is a sale within the meaning of Section 11. It would therefore follow that a right of pre-emption would accrue on such sales. This result is in conformity with the general policy of the Act that property cannot be privately transferred so as to defeat the rights of pre-emption. If a sale outright cannot be effected the result ought to be the same, if a private contract for sale is entered into and then a decree for specific performance allowed to be passed.

3. The next question to consider is whether the case comes within the exception contained in Section 6. If it can be called a sale in execution of a decree of a civil Court then by virtue of that section no right of pre-emption can arise in respect of it. Having considered the language of the section we have come to the conclusion that the exception does not apply to this case. The expression "sale in execution of a decree" is not identical with the execution of a sale-deed by the Court in pursuance of a decree. There has really been no sale in execution but the execution of a sale-deed, because the judgment-debtor Raushan Lal declined to execute it. We therefore think that there is no prohibition against the accrual of the right of pre-emption.

4. It is quite clear that the right of pre-emption accrues after a sale has taken place. There is no prospective right before such a contingency happens. It is therefore difficult to see how Ram Chand and Tej Ram or Raushan Lal could be said to have been able to put-forward their right of pre-emption in the suit for specific performance. Up to that time the position of Ram Chand and Tej Ram was merely that of pre-emptors in respect of the earlier sale-deed of 18th August 1922. The position of Raushan Lal was undoubtedly that of a vendee. But the sale which is now sought to be pre-empted is of date 25th November 1925, and the right of pre-emption which is now claimed has accrued in respect of it. We therefore fail to see how before the sale-deed was executed by the Court it could be said that Ram Chand and Tej Ram and Raushan Lal were bound to plead that they had a right of pre-emption, in anticipation of any sale-deed that might be in future executed under the orders of the Court. This being so it is difficult to hold that the present suit is barred by the principle of res judicata on account of the omission on the part of Ram Chand and Tej Ram and Raushan Lal to set up their right of pre-emption. Only one appeal has been preferred under Section 18 of the Act by Lal Chand and as a result of the consolidation of the suits in the Courts below our judgment governs both these cases. The appeal is accordingly dismissed with costs including in this Court-fees on the higher scale.