Allahabad High Court
Chhote Lal vs Kedar Nath And Ors. on 13 March, 1924
Equivalent citations: 84IND. CAS.289
JUDGMENT
1. The facts of this case are briefly these. One Kedar Nath of Agra was adjudicated insolvent in Calcutta under the Insolvent Debtors Act on 4th September 1906. On 11th of January 1910 Kedar Nath obtained an order for personal discharge, but he continued to be an. adjudicated insolvent so far as the property was concerned. In 1921 Kedar Nath sued one Chhote Lal for recovery of a certain sum of money on the ground that it was due to him for certain services rendered to Chhote Lal. He obtained a decree on 19th January 1922. On 11th February 1922 Kedar Nath sold the decree to Baijnath. Chhote Lal filed an appeal against the decree and made an application to the Court for the stay of execution pending the appeal on the ground, inter alia, that Kedar Nath was an undischarged insolvent. It appears, however, that the parties came to terms on 22nd February 1922. A compromise was filed in the execution department by which, on payment of a sum of Rs. 2,300 to Baijnath, the transferee, the decree was taken as fully satisfied. The appeal was also dismissed on an application by the appellant, Chhote Lal. The Official Assignee then, for the first time, intervened on 3rd March 1922. On that date he had an application to the learned Subordinate Judge of Agra asking that his name "might be substituted in place of Kedar Nath and that he might be permitted to execute the decree.
2. We may point out here that the learned Judge of the lower Appellate, Court has made a mistake in saying that the application was made on 21st February 1922. That was the date on which the Official Assignee in Calcutta signed the application which was actually filed on 3rd March 1922. The application of the Official Assignee was dismissed on 4th March 1922 by the learned Subordinate Judge on the ground that the decree had been satisfied and "there could be no substitution of names. On 24th March 1922 the Official Assignee made an independent application for execution of the decree which had been obtained by Kedar Nath. Chotte Lal came in and pleaded that he had satisfied the decree and it could not be executed against him. He led evidence before the Court of the first instance to prove the factum of payment. The learned Subordinate Judge came to the conclusion that there was a payment, but that payment could not exonerate Chhote Lal. On appeal, the District Judge came to the same conclusion and dismissed the appeal of Chhote Lal.
3. In this Court it has been contended on behalf of Chhote Lal that having regard to the law as has been interpreted by various rulings of Court, he was not to be called upon to make a second payment.
4. On behalf of the respondent it was urged that there was really no finding on the part of the First Court to the effect that there was a bona fide payment and that no such finding was confirmed by the learned District Judge. We have, however, heard a portion of the evidence and notice that the Official Assignee led no evidence to contradict that evidence which had been adduced on the part of Chhote Lal. We must, therefore, hold and do hold that Chhote Lal did as a matter of fact make a payment of Rs. 2,300 and that payment was a bona fide one to satisfy the decree passed against him.
5. Now the question is whether the fact that Chhote Lal was aware that Kedar Nath was an undischarged insolvent precluded him from making a valid payment of the decree. We have been referred to Sections 7, 26 and 27 of the Insolvent Debtor's Act and to the following cases, namely, Cohen v. Mitchell (1890) 25 Q.B.D. 262 : 59 L.J.Q.B. 409 : 63 L.T. 206 : 38 W.R. 550 : 7 Morrell 207, Laduram Nathmull v. Nandlal Karuri 55 Ind. Cas. 747 : 47 C. 555 : 31 C.L.J. 150, Kristocomul Mitter v. Suresh Chunder Deb 8 C. 556 : 12 C.L.R. 253 : 4 Ind. Dec. (N.S.) 358 and Sriramula Naidu v. Andalammal 30 M. 145 : 17 M.L.J. 14 and Alirhahmad Abdul Hussain v. Vadlal Devchand Parekh 53 Ind. Cas. 197 : 43 B. 890 : 21 Bom. L.R. 849. It appears to us as a result of these authorities that in spite of the fact that by order passed under Section 7 of the Insolvent Debtors Act, the future property of Kedar Nath was to vest in the Official Assignee, Kedar Nath was left free to dispose of any property that he might acquire after being declared an insolvent and that all persons dealing with him bana fide and for a consideration were to be discharged from making a further payment to the Official Assignee, provided the transactions took place before the Official Assignee intervened and claimed the property on behalf of the insolvent's estate.
6. The leading case on the point is that' of Cohen v. Mitchell (1890) 25 Q.B.D. 262 : 59 L.J.Q.B. 409 : 63 L.T. 206 : 38 W.R. 550 : 7 Morrel 207. That case was quoted in Alimahmad Abdul Hussain v. Vadlal Devchand Parekh 53 ind. Cas. 197 : 43 B. 890 : 21 Bom. L.R. 849 and Shah, J. on page 903 pages of 43 B.-Ed says: "In India long before the decision in Cohen v. Mitchell (1890) 25 Q.B.D. 262 : 59 L.J.Q.B. 409 : 63 L.T. 206 : 38 W.R. 550 : 7 Morrel 207, it was held in Kristocomul Mitter v. Suresh Chunder Deb 9 C. 559 : 12 C.L.R. 253 : 7 Ind. Dec. (N.S.) 358, that so long as the Official Assignee had not interfered, an insolvent who had not obtained his final discharge had power with respect to after acquired property td buy and sell and give discharge and do all other acts which he could have done before his insolvency." He has shown at page 905 pages of 43 B.-Ed, the report that this law applied to both moveable and immoveable property. We are dealing with moveable property, namely, a decree.
7. The authorities, therefore, establish the proposition for which the appellant contends. Indeed, Mr. Asthana, the learned Counsel on the other side, agrees that the point cannot be controverted. We accordingly allow the appeal with costs, which will include fees in this Court. On the higher scale and set aside the decrees of the Courts below, and dismiss the application for execution made by the Official Assignee. The appellant will get his costs in the Courts below as well.