Madras High Court
Ramakrishna Chetty vs Subraya Iyer And Ors. on 4 December, 1912
Equivalent citations: 18IND. CAS.64, AIR 1916 MADRAS 607
JUDGMENT
1. The question for decision in this case is one of limitation. The suit is by a land-holder for recovery from a ryot of rent for Fasli 1315 ending on the 13th June 1903. It was instituted in a Revenue Court (before the Sub-Collector of Husur) after the Estates Land Act came into force. More than three years, but less than six years, had elapsed at the time of the institution of the suit after the rent became due. Both the lower Courts held that the suit was barred by limitation under Part A, Article 8 of the Schedule to the Estates Land Act I of 1908 which provides a period of three years from the date the rent became due.
2. The contention in second appeal is that the rent being due under a registered instrument and six years having been allowed for such a suit according to the decisions of this Court, holding Article 116 of the Schedule to the Limitation Act to be applicable to such a suit, and the Estates Land Act having come into force (on 1st July 1908) only after the three years allowed under the Act had elapsed from the date of the rent accruing due, the Act ought to be held to be not applicable to the case. The question has already been the subject of consideration in this Court in Sundram Iyer v. Muthnganapatigal (1912) M.W.N. 652; 11 M.L.T. 276; 14 Ind. Cas. 184 before a Bench consisting of Miller and Abdur Rahim, JJ. Miller, J., following Khusalbhai v. Kabhai 6 B. 26 upheld the contention now urged before us, while Abdur Rahim, J., was of opinion that the suit in that case was barred as, according to him, the language of Section 210 of the Estates Land Act was perfectly clear and barred every suit for rent instituted after the Act came into force, more than three years after the time began to run. After full consideration, we are of opinion that the rule of limitation in Act I of 1908 should be held to be inapplicable to cases where the period of three years had expired before the 1st July 1908 when the Act came into force. The general principle, undoubtedly, is that the law of limitation applicable to a suit is that in force at the time, when it is instituted. The period of limitation that the party is entitled to have is that prescribed by the statute then in force whether it be shorter or longer than that provided in a previous statute repealed by it. See Rex v. Chandra Dharma (1905) 2 K.B. 335; 74 L.J.K.B. 450; 69 J.P. 198; 53 W.R. 431; 92 L.T. 700; 21 T.L.R. 353. This rule is expressly enacted in the Indian Limitation Act now in force as it was also in the previous statutes of limitation. The reason of the rule is that limitation is a branch of the law of procedure and is only a condition annexed to the enforcement of a substantive right in a Court of law and does not affect the right itself. And there is no injustice in requiring a person having a substantive right to seek the enforcement of it in a Court of law within such time as the Legislature may think fit from time to time to prescribe. It is at the same time a well established principle that unless the terms of a statute expressly so provide or necessarily require it, retrospective operation will not be given to a statute so as to affect, alter or destroy any vested right. See Section 6 Clause (e) of the Indian General Clauses Act and Section 8 Clause (c) of Madras Act I of 1891. For, to do so would result in great injustice, and it would be presumed that the Legislature did not intend to deprive any person of a right previously vested in him. The general rule that statutes relating to processual law have retrospective operation is as much subject to this important qualification as statutes dealing with substantive rights. The questions whether a person is entitled to maintain a particular action or to do so in a particular form and what defences are open to the defendant, cannot be affected by any statute passed after its institution. The principle has been applied even to the right of appeal which a party to an action has. See Colonial Sugar Refining Company v. Irving (1905) A.C. 369; 74 L.J.P.C. 77; 92 L.T. 738; 21 T.L.R. 513 in which the Judicial Committee of the Privy Council laid down this rule. Lord Macnaghten delivering the judgment of the Committee observed: "On the one hand, it was not disputed that, if the matter in question be a matter of procedure only, the petition is well-founded. On the other hand, if it be more than a matter of procedure, if it touches a right in existence at the passing of the Act, it was conceded that in accordance with a long line of authorities, extending from the time of Lord Coke to the present day, the appellants (the Sugar Company) would be entitled to succeed. The Judicature Act is not retrospective by express enactment or by necessary intendment. And, therefore, the only question is, was the appeal to His Majesty in Council a right vested in the appellants at the time of the passing of the Act, or was it a mere matter of procedure? It seems to their Lordships that the question does not admit of doubt. To deprive a suitor in a pending action of appeal to a superior tribunal which belonged to him as of right is a very different thing from regulating procedure" The rule regarding vested rights is not confined to substantive rights but extends equally, to remedial rights or rights of action including rights of appeal, an appeal being regarded as a continuation of the proceedings in the Court of first instance. In Wright v. Hale (1860) 6 H. & N. 227; 30 L.J. Ex. 40; 6 Jur. (N.S.) 1212; 3 L.T. 444 9 W.R. 157 the question was whether the plaintiff in the action was disentitled to costs under 23 and 24 Vic., C. 126, Section 34, according to which a plaintiff in an action for an alleged wrong recovering a verdict for less than 65 should not be entitled to any costs. Channal, B., observes: "In dealing with Acts of Parliament which have the effect of taking away rights of action, we ought not to construe them as having a retrospective operation, unless it appears clearly that such was the intention of the Legislature." Pollock, C.B., also laid down the same rule. A distinction was drawn between rules affecting the right of action and those relating to practice and procedure and the question of costs was regarded as coming within the latter category. An exception was sought to be introduced in Towler v. Chatterton (1829) 6 Bing. 258; 31 R.R. 411. The question there was whether an oral promise to pay a debt could be relied on to save it from limitation in a suit instituted after Lord Tenterden's Act which made oral acknowledgments and promises insufficient for the purpose. The promise was made before the Act came into force. The Court held that the Act was applicable because the statute prevented all mischief of ex post facto legislation by giving due notice that it should have no operation for nearly eight months after its enactment. The same view was held in Queen-Empress v. The Leeds and Bradford Railway Company (1852) 21 L.J.M.C. 193; 16 Jur. 817 where the question related to the period of limitation applicable. Lord Campbell, C.J., observed: "If the Act had come into operation immediately after the time of its being passed, the hardship would have been so great that we might have inferred an intention on the part of the Legislature not to give it a retrospective operation, but when we see that it contains a provision suspending its operation for six weeks, that must be taken as an intimation that the Legislature has provided that as the period of time within which proceedings respecting antecedent damages or injuries might be taken before the proper tribunal." See also Inas v. London and South Western Railway Company (1868) L.R. 4 C.P. 17 at p. 19 where the soundness of this exception was questioned in Moon v. Durden (1848 )2 Ex. 22; 12 Jur. 138; 76 R.R. 479 by Rolfe, B. In re Joseph Suche and Co. Limited 1 Ch. D. 48, Jessell, M.R. again enunciated this rule as follows: It is a general rule that, when a Legislature alters the rights of parties by taking away or conferring any rights of action, its enactments, unless in express terms they apply to pending actions, do not affect them." His Lordship held that the right of a creditor to prove his debt in the winding-up of a Company was not a mere matter of procedure and that it was not distinguished in substance from a right of action before winding-up. In a similar case, In re Athlumney (1898) 2 Q.B. 547; 67 L.J.Q.B. 935; 79 L.T. 303; 47 W.R. 144; 5 Manson 322, Wright, J. observes: "Perhaps no rule of construction is more firmly established than this, that a retrospective operation is not to be given to a statute so as to impair an existing right or obligation, otherwise than as regards matter of procedure, unless that effect cannot be avoided without doing violence to the language of the enactment". The learned Judge referred to the observations of Jessell M.R. in In re Joseph Suche & Co. Limited 1 Ch. D. 48 and to the dissent expressed in Moon v. Burden (1848 )2 Ex. 22; 12 Jur. 138; 76 R.R. 479 from the attempt to make an exception to the rule. It is clear that the result of applying the rule prescribed in the Estates Land Act to cases where three years had elapsed before it came into force would be effectually to deprive the plaintiff of a right of action which was then vested in him. It may be observed that this case would come even within the exception admitted in Towler v. Chatterton (1829) 6 Bing. 258; 31 R.R. 411 and The Queen v. The Leeds and Bradford Railway Company (1852) 21 L.J.M.C. 193; 16 Jur. 817 as Act I of 1908 came into force after the expiration of three days only from the time of its enactment. It is unreasonable to suppose that the Act intended to destroy a man's rights without giving him an opportunity to comply with its provisions. The Court, if asked to give retrospective effect to a statute, will bear in mind the consequences of doing so. See Ex parte Todd; In re Ashcroft 19 Q.B.D. 186; 57 L.T. 835; 35 W.R. 676; 4 Morrell 209; 56 L.J.Q.B. 431. In Jackson v. Woolley (1858) 8 E. & B. 778; 27 L.J.Q.B. 448; 4 Jur. (N.S.) 656 : 6 W.R. 686; 112 R.R. 774 it was held that Section 14 of the Mercantile Law Amendment Act, 1856, which provided that a debtor shall not lose the benefit of the statutory limitations by his co-debtors' payment of interest or part-payment of principal would not affect the efficacy of such payments made before the Act is passed, a decision which is hardly consistent with Towler v. Chatterton (1829) 6 Bing. 258; 31 R.R. 411 and The Queen v. The Leeds and Bradford Railway Company (1852) 21 L.J.M.C. 193; 16 Jur. 817. On principle, therefore, the present case must be regarded as one in which a vested right of action would be destroyed by the application of the Estates Land Act to it. The language of Section 210 does not in terms apply to such a case. It is true, as pointed out by Abdur Rahim, J., in Sundram Iyer v. Muttuganapatigal (1912) M.W.N. 652; 11 M.L.T. 276; 14 Ind. Cas. 184 that the section does not in terms make any exception to the rule laid down in it. But this is not necessary, for every statute must be taken to have been framed subject to the rules of interpretation applicable to all legislative enactments and it must be presumed that, if the Legislature intended that any such rule should not be applicable, it would use apt language to indicate its intention. It is argued that, if the Act be held not to be applicable to the present case, it would logically lead to the conclusion that it would not apply to any case where the cause of action for rent arose before it was passed. But this would certainly not be the case, for the principle we have enunciated would not apply to cases where three years did not elapse before the Act came into force, for then, the rule enacted in it would not have the effect of destroying the cause of action vested in the landholder for the rent due to him. The Legislature, in enacting Section 210, was apparently under the impression that the period of limitation for all suits for rent under the general Limitation Act was three years as it might well have thought, having regard to Article 110 in the Schedule. But it was decided that Article 116 of the Limitation Act, which enacted that the limitation for a suit for breach of contract in writing registered, would apply also to suits for rent if it was due under a registered instrument. See Ambalavana Pandaram v. Vaguran 19 M. 52. This interpretation placed on the general statute of limitation apparently escaped the attention of the Legislature. We do not think that there is any force in the argument that the Revenue Court has no jurisdiction to entertain suits for breach of contract and that it, therefore, could not apply Article 116 of the Limitation Act in a suit for rent before it. The effect according to the judicial interpretation of Article 116 is that a suit for rent is a suit for a breach of contract and there can be no difficulty in a Revenue Court applying the proper rule of limitation applicable to a suit for rent coming before it. Section 211 Clause 2 of the Madras Estates Land Act makes the provisions of the Limitation Act applicable to all suits in Revenue Courts subject to other provisions of the Act. If the rule in Schedule A, Article 8, be held inapplicable to the case, Article 116 of the Limitation Act must necessarily apply. We must hold that the suit is not barred by limitation. We reverse the decrees of the Courts below and remand the suit for disposal according to law to the Court of first instance. All costs up to date will abide the result.