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]

Patna High Court

Rambilas Rai (Singh) vs Ramji Rai (Singh) on 22 July, 1960

Equivalent citations: AIR1960PAT562, AIR 1960 PATNA 562

Author: V. Ramaswami

Bench: V. Ramaswami

JUDGMENT
 

Kanhaiya  Singh, J.
 

1. The civil revision and the Miscellaneous Appeal, relating to the same matter, have been heard together and will be disposed of by one judgment. They have been filed against the order refusing to set aside a sale held in execution case No. 1423/463 of 1955 in the court of the 1st Additional Munsif Arrah, in the following circumstances. Prior to the impugned sale, by consent of the parties, the executing court by its order dated 14-4-1956 allowed eight instalments for payment of the decree, the first instalment falling due on 15-6-1956. The order reads as follows:-

"By consent of Parties it is ordered that Rs. 32-12-0 the cost under the decree, be paid by 1-5-56 and the balance be paid in eight quarterly instalments the first seven of which shall be of Rs. 25/- each and the last shall be for the balance together with interest at 6 p. c. p. a. and the cost of the execution beginning from 15-6-56. On default of any of the instalments the D. H. shall be entitled to realise the entire amount due on such date at once by this execution. Sale is adjourned to 1-5-56 at 8 A.M."

The cost of Rs. 32-12-0 was duly paid by the judgment-debtor. The very first instalment was not paid by him" in accordance with the order of the court which resulted in sale of the properties. On 15-6-1956 i.e. the date on which the first instalment fell due, the judgment debtor filed a chalan for Permission to deposit the instalment money. The chalan, however, was defective and was, therefore, returned. He again filed a chalan on 19-6-1956, after removing the defects and prayed for acceptance of the instalment money. This was followed by an application on the following day, i.e. on 20-6-1956 praying to issue chalan.

The Court ordered the chalan to issue and directed the judgment-debtor to file a copy of the chalan showing the deposit of the instalment money. The money was in fact deposited on 20-6-1956, but the chalan evidencing the deposit was not filed in court in spite of several adjournments. The next instalment fell due on 14-9-1956. On this date the judgment-debtor filed a petition along with a chalan praying for permission to deposit the next instalment money. The issue of Chalan was refused as the sale had already taken place in the meantime. The case of the judgment debtor is that he had no knowledge of the sale until 14-9-1956, as he contracted jaundice and went to Chiraitar for treatment.

It appears that as the first instalment was not paid on 15-6-1956, the court ordered the execution to proceed and in due course the property was sold on 17-7-1956 and the sale was confirmed on 20-8-1956. The judgment-debtor thereupon filed miscellaneous case No. 332 of 1956 for setting aside the sale. The learned Munsif held that the decree was made payable in instalments with the consent of the parties, and, therefore, the court was incompetent to enlarge the time for payment of different instalments and since there was a default on the part of the judgment-debtor in payment of the first instalment he was not entitled to an extension of time and that the sale held was good and legal.

On these findings, he dismissed the application on 18-1-1957. Against that order the judgment-debtor filed an appeal before the District Judge of Arrah, which was numbered as Miscellaneous Appeal No. 40 of 1957. By his order dated 13-3-1957 the learned District Judge dismissed the appeal, holding that the appeal was not maintainable and was also meritless. Against that order of the District Judge, the judgment debtor has preferred in this court Miscellaneous Appeal No. 140 of 1957. As a precaution he has also filed Civil Revision No. 286 of 1957 against the order of the learned Munsif dated 1-1-1957 refusing to set aside the sale.

2. The sole question in this case is whether the sale was liable to be set aside. It is manifest that the first instalment was not paid on 15-6-1956. The amount was actually deposited on 20-6-1956. There was, therefore, clear default on the part of the judgment debtor which made the entire decree remaining unpaid immediately recoverable. An application for issue of chalan to deposit the money was no doubt made on 15-6-1956. The application, however, was defective and was, therefore, returned. Mere presentation of an application for permission to deposit is not tantamount to actual deposit pursuant to the consent order. The default, therefore, had taken place.

Learned counsel on behalf of the judgment debtor raised two contentions, first, that the time was not of the essence of the contract or, more precisely, of the order of the Court, with the result that the deposit, though made on 20-6-1956, was a valid deposit, and the sale held subsequently was a nullity; and second, that in the circumstances of this case, the deposit, though made on 20-6-1956, should be deemed to be a valid deposit, in accordance with the order of the Court. The first argument is not sustainable on the terms of the order of the court.

It will appear that in the event of default in payment of any of the instalments the decree holder was entitled to realise the entire amount due at once in the said execution proceeding. The fact that the consequence of the default in payment of the instalments was that the entire decree remaining unpaid became executable at once shows that the time was clearly of the essence of the contract. In face of the order it is idle to contend that the judgment debtor had the option to pay on the due date or on later dates.

Learned counsel for the judgment debtor referred to the decision in Mt. Nand Rani v. Durga Dass, AIR 1924 Pat 387, Kandarpa v. Banwari, AIR 1921 Cal 356 (2) and Mangal Singh v. Sundersan Pd., 1960 Pat LR 38. None of these cases has any relevancy in the present case. In the first two cases, there was a forfeiture clause, and it was held therein that the circumstances that a consent decree has been passed on the basis of a compromise does not oust the jurisdiction of the court to grant relief against forfeiture. Indeed, the rule is clear that in every case the court must determine upon the facts of the case whether relief against forfeiture is to be given or not. It was further held in the first case that the time was not of the essence of the contract.

In the present case no question of forfeiture is involved and, as held above the time was of the essence of the contract. As laid down by a Bench of this court in Sheo Prasad Lal v. Tapeshwar Mahto, ILR 13 Pat 1 : (AIR 1933 Pat 563), the provision in a compromise decree that in the event of failure to pay the instalments, the whole amount of the original decree would be recoverable was not in the nature of a penalty or forfeiture giving the right to equitable relief. A similar provision occurs in the consent order in question, and therefore, this consent order cannot be regarded as one involving penalty or forfeiture so as to entitle the judgment debtor to equitable relief. These cases were therefore decided on different principles of law which do not arise in the present case. In that case of Mangal Singh, 1960 Pat LR 38, on the date fixed for the sale, the judgment debtor filed a chalan for depositing the money to avoid sale, and the court ordered the cashier of the court to receive the amount "and credit the same if tendered before 3 P.M. that day. The judgment debtor deposited the money before 3 P.M. as ordered by the court. In spite of that order, the sale took place before 11-30 a.m. In these circumstances, the sale was set aside.

It is manifest that the sale took place due to mistake on the Part of the officers of the court, and the judgment debtor was not to blame. Therefore, the maxim nunc pro tune applied and the sale was rightly set aside. The position in the instant case was entirely different. The sale was brought about by deliberate default on the part of the judgment debtor to make deposits on due dates. These cases, therefore, are not in point and do not help him at all. I may refer in this connection to a Bench decision of this court in Kisan Gopal v. Madan Lal, AIR 1937 tat 542, which lays down the circumstances in which a court can relieve against forfeiture. I would reproduce below the observations of the court:-

"As regards the power of the court to relieve against forfeiture, it is to be remembered that equity only interferes to do complete justice between the parties: No doubt, if forfeiture is occasioned by accident, fraud, surprise, or ignorance, a court of equity will interpose and relieve against forfeiture so caused; but it is equally clear that a court of Equity will refuse to aid a defaulter if the forfeiture is wilful or is the result of gross negligence; as Mookerjee, J. observed) in Harakh Singh v. Saheb Singh 6 Cal LJ 176. Nor does this appear to be a case of forfeiture of the kind that equity would have relieved against even if the judgment debtors had made a serious attempt to pay according to the compromise into which they have entered and the attempt had failed for no fault of theirs. Where the creditor agrees to accept part of the debt in full satisfaction if paid within a stated time, equity will not relieve against the provision as to time".

It is, therefore clear beyond doubt that, in the circumstances of this case, the judgment debtor is not entitled to any relief. The first contention, therefore, is entirely without foundation and must be rejected.

3. As regards the second contention, the deposit made on 20-6-1956, be regarded as a valid deposit, because the judgment debtor and not the court was responsible for this delay. The judgment debtor appeared before the court on the last day for the payment of the first instalment i.e. on 15-6-1956. Even then, the chalan that was filed was not properly filled up and was therefore, defective. The chalan was returned to the judgment debtor. Still, He did not care to file a duly filled in chalan then and there. He took five days to file a fresh and corrected chalan and to deposit the money. If for any reason whatsoever, the chalan was defective and returned, the judgment debtor must have known that the money could not be deposited on 15-6-1956 by following the ordinary procedure.

The proper course for him to adopt was to approach the court with a prayer for acceptance of the money in cash, which is generally done. The danger of waiting until the very last moment for taking necessary steps has been pointed out by this court repeatedly. Still, the parties persist in their habit of putting things off to the last moment. If they so behave, they have only themselves to blame, if any order adverse to them is passed by the court. Reference may be made in this connection to the observations of this court in Ramsarup Prasad v. Shiva Dutta Prasad, 1959 BLJR 700: (AIR 1960 Pat 560). The fact remains that the judgment debtor defaulted, without valid reason, in making the deposit, and, therefore, the court was right in refusing to extend the time for payment. As was held in the case aforesaid, where a party is entirely responsible for the delay in making the deposit the maxim nunc pro tune has no application. Where the court has fixed, by consent of the parties, specific date for payment of the money and the time is of the essence of the contract and no deposit is made within the time fixed by the contract of the parties, then the court has no jurisdiction to extend the time for payment of the deposit. The second contention is equally without substance.

4. In the result, both the civil revision and" the Miscellaneous Appeal are dismissed. In the circumstances of the case I would make no order as to costs of this court.

Ramaswami, C.J.

5. I agree.