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 2, Cited by 1]

Allahabad High Court

Jugul Kishore vs Banwari Lal And Ors. on 28 June, 1929

Equivalent citations: AIR1929ALL791, AIR 1929 ALLAHABAD 791

JUDGMENT

1. This is a second appeal by the defendant on a very simple point. The defendant bought certain property at an auction-sale on 20th December 1918, for a price which has not been disclosed but is said to be between Rs. 300 and 400. The same proclamation sets out that property was subject to a prior mortgage of 28th June 1912.

2. The defendant sold the property to the plaintiff by a sale-deed dated 22nd June 1920 in which he stated that he was selling the property which he had purchased at the auction-sale of 20th December 1918. The sale consideration was Rs. 1,000. Subsequently a suit No. 9 of 1923 was brought by the mortgagee for Rs. 2,200 on the mortgage of 28th June 1912, and in that suit 20th May 1925 was fixed for sale. The plaintiff brought the present suit on 29th April 1925 asking for alternative reliefs either that the defendant might be directed to pay the amount due to the mortgagee or that the defendant might be directed to pay to the plaintiff the sale consideration of Rs. 1,000. The Court of first instance dismissed the suit, and the lower appellate Court decreed it. The point before this Court is very simple. Section 55(1)(g), T.P. Act, states that the seller is bound, except where the property is sold subject to incumbrances, to discharge all incumbrances on the property then existing. There is no contract in regard to prior incumbrances in the sale-deed in question. It was argued by the learned advocate for the appellant that the section quoted means that the vendor is only liable if he stated in the sale-deed that he sold free from incumbrances. We cannot agree to this interpretation of the section. It appears to us that the section clearly means what it states, that there must be a provision in the sale-deed that the property is sold subject to incumbrances, and if that provision is not specifically set out in the sale-deed, then the vendor will be liable for all prior incumbrances. No authority was shown to us for the strange interpretation which the learned advocate for the appellant desired to place on this section. He referred to a ruling of the Privy Council, reported in Bhagwati v. Banarsi Das A.I.R. 1928 P.C. 98 in which in a slightly different case the Privy Council had held that the vendor was liable. The argument apparently was that because the facts of the present case are not precisely similar, therefore in the present case the vendor would not be liable. The argument is obviously unsound. A certain amount of argument was made in regard to the statement in the sale-deed that what the vendor sold was what he had purchased at the auction-sale of 20th December 1918, and it was argued that the vendee should have ascertained what was in the sale proclamation and have referred to the mortgage of 28th June 1912 which is mentioned in the sale proclamation. It was admitted by the learned advocate for the appellant that no copy of the sale proclamation or sale certificate was given to the vendee at the time of the sale to him. A further argument was made that it was open to the vendee to have ascertained by inquiry from the office of the Sub-Registrar that the incumbrances of 28th June 1912 did exist on this property. We consider that even if the vendee had ascertained from this source that incumbrances did exist, still that would be no answer for the provision in Section 55(1)(g), which requires that there should be a specific contract set forth in the sale-deed that the property is sold subject to incumbrances, otherwise the vendor is liable to pay the incumbrances.

3. We consider the finding of the lower appellate Court is correct and dismiss this appeal with costs.