Allahabad High Court
Anandi Kunwar vs Ram Niranjan Das And Anr. on 13 March, 1918
Equivalent citations: 45IND. CAS.494
JUDGMENT
1. This appeal arises out of a suit in which the plaintiff sought a declaration that certain property was not saleable in execution of a certain decree. It appears that the principal defendants had a decree against the plaintiff's husband. In execution of that decree they attached certain property, alleging it to be the property of their judgment-debtor. The decree was for in or about Rs. 2,000. The plaintiff in the present suit objected to the attachment. The objection was overruled and the plaintiff had to bring the present suit. The Court of first instance dismissed her claim holding that the property was the property of the judgment debtor and dismissed the plaintiff's suit. The plaintiff has now preferred this second appeal. The first and main objection urged is that the District Judge had no jurisdiction to hear the appeal because the value of the property was over Rs. 5,000. This objection does not come very well from the plaintiff, considering that it was she herself who preferred the appeal to the District Judge. If the argument held good, it would mean that the judgment of the Court of first instance had become final and the probabilities are that no Court would allow an appeal now to be presented from the judgment of the first Court. We think, however, that the value of the subject-matter of the suit and the appeal was below Rs. 5000. What the plaintiff claimed was a declaration that the property was not saleable in execution of the decree, that is, for the realisation of the amount of the decree. The defendants were only concerned to the extent of the amount due under their decree. They did not care whether the plaintiff could keep the property after their decree had been satisfied. This very point was decided in the case of Khetra Pal v. Mumtaz Began 31 Ind. Cas. 879 : 38 A. 72 : 13 A.L.J. 1104 We have been referred by Mr. Upadbya to the case of Radht Kunwar v. Reoti Singh 35 Ind. Cas. 939 : 14 A.A.J. 1002 : 38 A. 488 : 20 C.W.N. 1279 : 20 M.L.T. 211 : (1916) 2 M.W.N. 200 : 31 M.L.J. 571 : 18 Bom.L.R. 850 : 24 C.L.J. 303 : 5 L.W. 456 (P.C.). This ruling, it seems to us, supports the view that we take in the present case. There it was held that though the mortgage-decree, which was sought to be satisfied, was far above Rs. 10,000, the valus of the property to the decree-holder and to the judgment-debtor was below Rs. 2,000, and their Lordships of the Privy Council held that this must be taken to be the value of the subject-matter of the appeal. We consider that the appeal lay to the District Judge. It was for that Court to decide questions of fact and we think that the findings: arrived at conclude the present appeal. It is accordingly dismissed with coats.