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 5, Cited by 3]

Madras High Court

Venkatachala Pillai vs M.R. Rajagopal Naidu And Anr. on 20 April, 1945

Equivalent citations: (1945)2MLJ388

JUDGMENT
 

Bell, J.
 

1. This revision petition is against a decision in an execution application before the District Munsiff of Poonamallee. The matter arose out of a maintenance suit which resulted in a decree dated 19th March, 1936. This was modified on 6th July, 1938, on appeal. Later, the decree-holder assigned it to the first respondent, in the lower Court. He brought the properties to sale in execution and a sale took place on 1st September, 1943. The second respondent in the lower Court--the petitioner here--bought some of the property in question. On 30th March, 1938, some of the same properties had been mortgaged to the petitioner in the lower Court, the first respondent here. In the lower Court, the mortgagee finding that the decree had been executed and property brought to sale by the assignee-decree-holder had been purchased by a stranger, filed an execution application, the execution application with which we are concerned, and succeeded in setting aside the sale on the ground of certain irregularities. The assignee decree-holder offered no objection because he no doubt knew that the mortgagee-petitioner was prepared to pay the amount of the maintenance instalments due under the decree and for which it had been brought to execution. After various applications, the order setting aside the sale was reversed and the mortgagee thereupon filed O.P. No. 15 of 1944, claiming that he was entitled to redeem and pay off the charge decree so long as the sale had not been confirmed. In this contention he was upheld by the District Munsiff and the auction-purchaser comes in revision to this Court.

2. Two points were raised based on certain authorities. The first was that under Section 100 of the Transfer of Property Act a charge must be brought into existence either by act of parties or by operation of law and inasmuch as the charge here was brought into being by a decree, different considerations apply. The petitioner relied on Ghasiram v. Kandanbai I.L.R. (1941) Nag. 513 where a Bench of two judges held that "by operation of law " was not the same thing as saying" by decree." In Abdul Ghqffar v. Ishtiaq Ali A.I.R. 1943 Oudh 354 (F.B.) a Full Bench took a contrary view. A Bombay Court in Rustamall v. Afta-bhusein Khan A.I.R. 1943 Bom. 414 approved the Oudh decision in Abdul Ghqffar v. Ishtiaq Ali A.I.R. 1943 Oudh 354 (F.B.). With the greatest respect I prefer the Oudh point of view rather than that of Nagpur in Ghasiram v. Kundanbai I.L.R. (1941) Nag. 513, and I think the words " by operation of law " do include a charge brought into being by a decree of a competent Court.

3. The second point was that inasmuch as the mortgage was executed after a decree had been passed, the mortgagee by reason of the doctrine of us pendens had lost any right to redeem any prior encumbrance. The petitioner relied on two cases: Madhoram Sand v. Kirtya Nand Sinha (1944) 2 M.L.J. 343 (P.C.) a decision of the Privy Council, where the facts in my opinion are quite different and afford no guidance and Ramaswami Pillai v. Trichinopoly Co-operative Credit Bank, Ltd. (1935) 69 M.L.J. 447 : I.L.R. 59 Mad. 101 The latter case deals with facts which are more like those of the present case, but with the important difference that in that case the sale had been confirmed and whole of the transaction relating to the execution of the decree was finished. The Court there held that in such circumstances a subsequent mortgagee seeking to redeem had lost any possible right to interfere. In the present case, the mortgagee does not dispute the fact that he took the mortgage subject to the charge. His offer to pay off the prior encumbrance means that he will pro tanto pay off the decree-holder whose rights are those which are protected under Section 52 of the Transfer of Property Act. The only person that can possibly be aggrieved is the auction-purchaser, but his sale has not been confirmed and all that he can claim is that he be compensated for the trouble, time and money that he has wasted in attending to what has proved to be from his point of view an abortive auction.

4. In the result, I think that the decision of the lower Court is right and this petition should be dismissed with costs.