Allahabad High Court
Hukam Singh vs Babu Lal And Anr. on 18 November, 1921
Equivalent citations: 64IND. CAS.971, AIR 1922 ALLAHABAD 181
JUDGMENT
1. The only point raised in this second appeal is whether the mortgagee is entitled to interest at the stipulated rate up to the date of suit or whether a deposit having been made in Court in accordance with Section 83 of the Transfer of Property Act, interest ceased from that date. The mortgage in suit was executed on the 21st of August 1906 for a sum of Rs. 500, and it was agreed that compound interest should be paid at Rs. 1-8-0 per cent. per mensem with yearly rests. On the 31st of October 1909 a sum of money was deposited in Court by the mortgagor under Section 83 of the Transfer of Property Act, Notice was served on the mortgagee, and he appeared in Court and refused to accept the amount deposited. Some six months afterwards (he mortgagor withdrew the amount which he had deposited in Court. This suit was brought on the 12th of August 1918, claiming payment for the principal and interest at the stipulated rate up to the date of suit. The main defense was that the whole amount of the mortgage had been deposited in Court under Section 83 of the Transfer of Property Act and that from that date interest ceased to run on the mortgage. The Subordinate Judge found, as a matter of fact, that the amount deposited represented the whole amount due on the mortgage up to that date. He, however, held, for reasons which we need not consider, that the proper interest which should be allowed subsequently to that date was 12 annas per cent. per mensem. Both the parties appealed to the District Judge, and he same to the conclusion that the deposit made by the mortgagor represented the whole amount then due under the mortgage. But he held that inasmuch as the money had been subsequently withdrawn, interest did not cease to run and he relied on Krishnaswami Chettyor v. Thippa Ramaswami Chettyar 8 Ind. Cas. 763 : 35 M. 44 : 9 M.L.T. 131 : (1911) 1 M.W.N. 89 and also Thevaraya Reddy v. Venkatachala Pandithan 37 Ind. Cas. 444 : 40 M. 804 : 81 M.L.J. 548 : (1916) 2 M.W.N. 321 : 20 M.L.T. 403 : 4 L.W. 433. He, therefore, allowed the appeal of the plaintiff mortgagee and dismissed the appeal of the defendant mortgagor. Hence two appeals have been filed in this Court on behalf of the mortgagor.
2. It seems to be settled law in England that in order to prevent interest running, the tender or deposit must have been made so as to be always available to the mortgagee and following that rule, the Calcutta High Court has held that subsequent withdrawal of money from Court will not prevent the running of interest. The rule in England seems to be based on principles of equity. In India we have to interpret Section 83 of the Transfer of Property Act. The late Sir Rashbehari Ghose in his "Law of Mortgage in India," 4th Edition, Volume I, page 236, seems to be of opinion that the English rule was of doubtful application in India. Section 84, sO far as is necessary for this case, runs as follows:--"When the mortgagor has deposited in the Court under Section 83 the amount remaining due on the mortgage, interest on the principal money shall cease from the date of the tender or as soon as the mortgagor has done all that has to be done to enable the mortgagee to take such amount out of Court." It has been found in this case that the mortgagor deposited in Court on the 31st of October 1S09 the full amount then due on the mortgage. It has further been found that the mortgagor had the proper notice issued to the mortgagee under Section 83 of the Act and that the mortgagee appeared in Court and definitely refused to accept the money. It seems to us that the mortgagor had done all that he was required to do under Section 84 of the Act. In the Madras High Court in Velayuda Naicker v. Haider Hussain Khan Saheb 3 Ind. Cas. 729 : 33 M. 100 : 6 M.L.T. 262 this view was aaaepted. In Krishnaswami Chettyar v. Thippa Ramaswami Chettyar 8 Ind. Cas. 763 : 35 M. 44 : 9 M.L.T. 131 : (1911) 1 M.W.N. 89 it was held that on the withdrawal by the mortgagor on the mortgagee's refusal to accept the amount deposited in Court, interest does not cease to run. Both these eases were considered in the later case in Thevaraya Reddy v. Ven katachala Pandithan 37 Ind. Cas. 444 : 40 M. 804 : 81 M.L.J. 548 : (1916) 2 M.W.N. 321 : 20 M.L.T. 403 : 4 L.W. 433, the facts of which, however, are distinguishable from those of the present case. In the course of their judgments one learned Judge was of opinion that the case of Krishnaswami Chettyar v. Thippa Ramaswami Chettyar 8 Ind. Cas. 763 : 35 M. 44 : 9 M.L.T. 131 : (1911) 1 M.W.N. 89 had been properly deaided. On the other hand, Mr. Justice Phillips thought that the earlier ruling in Velayuda Naicker v. Haider Hussain Khan Saheb 3 Ind. Cas. 729 : 33 M. 100 : 6 M.L.T. 262 was correct. For the reasons given by Mr. Justice Phillips on page 808 Page of 40 M.--[Ed.] we think that the decision of the learned District Judge in this ease was wrong. We, therefore, decree the appeal with costs and modify the decree of the Court below by directing that the amount payable by the mortgagor is only Rs. 787, and the usual decree giving six months for payment will be prepared.