High Court Madras High Court

S.Vinayagam vs Rani Ammal on 29 September, 2010

Madras High Court
S.Vinayagam vs Rani Ammal on 29 September, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  29.09.2010

CORAM:

THE HONOURABLE MS.JUSTICE R.MALA

S.A.No.1182 of 2003

S.Vinayagam							   .. Appellant 
Vs. 
1. Rani Ammal
2. Paneer Selvam
3. Tmt. Mannammal
4. Thandavamoorthy
..Respondents
	Prayer: Second Appeal filed under Section100 of C.P.C against the judgment and decree in A.S.No.235 of 1994 on the file of the IV Additional Judge, City Civil Court, Chennai, dated 12.7.2002, in partly reversing the Judgment and decree in O.S.No.6570 of 1987 on the file of the 8th Asst. City Civil Court (14th Assistant Judge-in-charge), dated 19.8.1994.

		For Appellant     :  Mr.V.Raghavachari
 		For respondents:  Mr.J.R.K.Bhavanantham for Mr.P.B.Ramanujam
JUDGMENT

The Second Appeal has been preferred by the appellant/defendant only in respect of the rate of interest awarded by the first appellate Court, after remand made by this Court in Second Appeal No.1394 of 1997, by judgment, dated 11.2.2002.

2. The respondents herein are the legal heirs of the deceased plaintiff, who filed the suit for redemption of mortgage deed executed by him in favour of the appellant/defendant, for a sum of Rs.5,000/- on 12.6.1975, agreeing to repay the same with interest at the rate of 24% per annum. The deceased plaintiff has worked out his remedy before various forums under the Debt Relief Acts and his applications were dismissed and therefore, he came forward with the suit for redemption of the property mortgaged under the mortgage deed.

3. The appellant herein as defendant, resisted the suit, stating that the deceased plaintiff borrowed a sum of Rs.5,000/- and executed the mortgage deed, but he has not discharged the same. Hence the appellant/defendant issued notice dated 3.5.1977 to the deceased plaintiff, demanding the entire amount with interest up to that date and prayed for dismissal of the suit.

4. The trial court, after framing necessary issues for consideration, dismissed the suit. Aggrieved by the judgment and decree of the trial Court, the deceased plaintiff preferred First Appeal in A.S.No.235 of 1994 and pending First Appeal, the legal heirs of the deceased plaintiff were brought on record as appellants. The First Appellate Court, initially by judgment and decree dated 31.8.1995, directed the legal heirs of the deceased plaintiff to pay a sum of Rs.90,093/- and further directed them to pay the interest at the rate of 24% , after giving credit to the amount already paid. Challenging the said judgment and decree of the first appellate Court, the appellant/defendant earlier preferred Second Appeal No.1394 of 1997, which was allowed on 11.2.2002 and the case was remanded to the first appellate Court for fresh disposal and the said judgment and decree, dated 31.8.1995 of the first appellate Court were set aside by this Court, with a direction to quantify the amount to be paid by the legal heirs of the deceased plaintiff and also granted three months’ time for fresh disposal of the First Appeal on remand.

5. The first appellate Court, on remand, after considering the arguments made by the learned counsel for both sides, directed the legal heirs of the deceased plaintiff to deposit a sum of Rs.84,514.60 and also directed them to pay the interest at the rate of 6% from the date of suit till the date of disposal of the First Appeal at Rs.75,896.43, i.e. in total, the amount was calculated at Rs.1,60,411.03/- and gave credit to the amount already paid by the legal heirs/deceased plaintiff to the tune of Rs.54,500/- and directed them to deposit the balance amount at Rs.1,05,911.03 and on that amount, interest was directed to be calculated at 6% p.a. on Rs.84,514.60p, till actual amount is paid.

6. At the time of admission of the above Second Appeal, the following Substantial Questions of Law were framed for consideration:

“1. Whether the lower appellate court has not exceeded the scope of remand as directed by the High Court in S.A.No.1394 of 1997 and dated 11.2.2002 ? and

2. Whether the lower appellate court is right in investigating and reducing the quantum of interest, when it attained finality?”

7. Heard the learned counsel appearing for both sides.

8. The learned counsel appearing for the appellant/defendant submitted that he is not disputing the amount quantified by the first appellate Court, i.e. Rs.84,514.60p, but the first appellate Court has awarded the interest at the rate of 6% after remand, but while remanding, this Court has made the order of remand only for the purpose of quantifying the amount, except this, no liberty was given to the lower appellate Court to decide the case. The lower appellate Court, in its judgment in A.S.No.235 of 1994 has fixed the rate of interest at 24% per annum. Against the judgment and decree of the lower appellate Court, the legal heirs of the deceased plaintiff, have not preferred any appeal.

9. As per the judgment of this Court, the case was remanded only for the purpose of quantifying the amount to be paid by the legal heirs of the deceased plaintiff. Hence the first appellate Court exceeded the scope of remand as directed by this Court. Therefore, the learned counsel for the appellant/defendant prayed for setting aside the rate of interest fixed by the first appellate Court and prayed for awarding interest at the rate of 24% per annum on the amount of Rs.84,514.60 as quantified by the first appellate Court. Hence, he prayed for allowing this appeal.

10. The learned counsel for the respondents/legal heirs of the deceased plaintiff contended that he has no objection in respect of the amount quantified by the first appellate court and he is accepting the same, but he contended that at the time of remanding the matter, the judgment and decree passed by the first appellate Court had been set aside. In such circumstances, the award of rate of interest is the discretionary power of the Court and hence, it is not the subject matter of appeal. Therefore, he prayed for dismissal of the Second Appeal. To substantiate his arguments, he relied upon the decisions of the Supreme Court and this Court.

11. The plaintiff has filed the suit for redemption of mortgage dated 12.6.1975. The only question to be decided now in this Second Appeal is as to whether the first appellate Court has exceeded the scope of remand as directed by this Court, by awarding the rate of interest at the rate of 6% on the amount quantified ?

12. It is pertinent to note that at the first instance, the suit was dismissed, against which, the deceased plaintiff/legal heirs preferred First Appeal, in which, it was decided, by judgment and decree, dated 31.8.1995 in A.S.No.235 of 1994 that the legal heirs of the deceased plaintiff are liable to pay a sum of Rs.90,093/- and also liable to pay interest at the rate of 24% from the date of decree, till realization, against which, the appellant/defendant preferred SA.No.1394 of 1997. After considering the arguments of learned counsel for both sides, the judgment and decree passed by the first appellate Court, dated 31.8.1995, were set aside by this Court in S.A.No.1394 of 1997 on 11.2.2002 and the case was remanded to the lower appellate Court for fresh disposal only for the purpose of quantifying the amount to be paid by the legal heirs of the deceased plaintiff. Paragraph 6 of the judgment of this Court in S.A.No.1394 of 1997, dated 11.2.2002, reads as follows:

“6. In view of the above, the judgment and decree of the lower appellate court is set aside and the matter is remanded to the lower appellate court for fresh disposal only for the purpose of quantifying the amount to be paid by the plaintiffs. The lower appellate court is directed to dispose of the appeal within three months from the date of receipt of a copy of this order.”

13. Admittedly in respect of rate of interest awarded by the first appellate Court, the respondents/legal heirs of the deceased plaintiff, have not preferred any appeal. As per the order of remand passed by this Court, it was for fresh disposal, but only for the purpose of quantifying the amount to be paid by the legal heirs of the deceased plaintiff to the appellant/defendant. So, there is a specific direction to quantify the amount to be paid by the respondents herein, namely the legal heirs of the deceased plaintiff. On the basis of the order of remand, the learned lower appellate Court Judge has quantified the amount as Rs.84,514.60p, which is not disputed by both parties and thus, the amount quantified by the first appellate Court is admitted by both sides.

14. Now, the only dispute is that at the time of quantifying the amount, the lower appellate Court has awarded interest only @ 6% per annum, instead of awarding contractual rate of interest @ 24% per annum, which was awarded by the first appellate Court before remand by this Court and so, the appellant-defendant has now come forward again with this Second Appeal.

15. At this juncture, it is appropriate to consider the arguments advanced by the learned counsel for the appellant-defendant, who submitted that even though the lower appellate Court awarded the rate of interest at 24% per annum, the respondents (legal heirs of the deceased plaintiff) have not preferred any appeal to reduce the rate of interest. Furthermore, this Court has remanded the case only for the limited purpose of quantifying the amount, but no other issue has been directed to be decided, nor any other direction has been given for quantifying the rate of interest.

16. In this regard, it is worthwhile to state that in the suit for redemption of mortgage, award of interest is guided by Order 34 Rule 11, C.P.C., which reads as follows:

Order XXXIV: Suits relating to mortgages of immovable property:

Rule 11: Payment of interest.–In any decree passed in a suit for foreclosure, sale or redemption, where interest is legally recoverable, the Court may order payment of interest to the mortgagee as follows, namely:-

(a) interest up to the date on or before which payment of the amount found or declared due is under the preliminary decree to be made by the mortgagor or other person redeeming the mortgage–

(i) on the principal amount found or declared due on the mortgage,–at the rate payable on the principal, or, where such rate at the Court deems reasonable, and

(ii) [Omitted].

(iii) on the amount adjudged due to the mortgagee for costs, charges and expenses properly incurred by the mortgagee in respect of the mortgagee-security up to the date of the preliminary decree and added to the mortgage-money,–at the rate agreed between the parties, or, failing such rate, at such rate not exceeding six per cent, per annum as the Court deems reasonable; and

(b) subsequent interest up to the date of realisation or actual payment on the aggregate of the principal sums specified in clause (a) as calculated in accordance with that clause at the such rate as the Court deems reasonable.”

17. At this juncture, the learned counsel for the respondents-legal heirs of the deceased plaintiff, submitted that the award of rate of interest is only a discretionary relief. He relied upon various decisions of Courts, among which the following are relevant :

(a) 1998-2-LW.26 (N.M. Veerappa Vs. Canara Bank), wherein, it is held by the Supreme Court as follows:

“Court has discretion to fix rate of interest under O.34, R.11 CPC, upto the date fixed for payment.

(b) 2001 (1) CTC 662 (Ramakrishnan,A.S. Vs. Bank of Baroda), wherein it is held by a Division Bench of this Court as follows:

“… Though the decisions in State Bank of India v. Yasangi Venkateswara Rao, AIR 1999 S.C.897 and Corporation Bank v. D.S. Gowda and another, 1994 (5) SCC 213 : JT 1994 (7) S.C.87 support the case of the respondent Bank, in view of the direct decision of the Supreme Court in N.M. Veerappa’s case, AIR 1998 SC 1101 : 1998 (1) CTC 219, wherein it has been held that after the 1929 and 1956 Amendments, the Court has discretion to fix pendente lite interest and subsequent interest under Order 34, Rule 11 C.P.C., we are of the view that order 34, Rule 11 C.P.C., alone applies to the present suit which is based on mortgage deed. Accordingly, we hold the plaintiff Bank is entitled interest only at the rate of 6 per cent per annum from the date of suit till date of payment.. …”

(c) 2010 (4) LW 329 (UCO Bank, Bazaar Branch, Pondicherry Vs. M/s.Lucky and Company and others), in which the Division Bench of this Court held as follows:

“26. Under Section 34 of C.P.C., award of interest from the date of suit to the date of decree is entirely discretionary. So far as interest pendente lite, it should be at the rate agreed unless there are compelling and inescapable reasons to the contrary. Sec.34 C.P.C. reads as under:-

“S.34. Interest.–(1) Where and in so far as a decree is for the payment of money, the Court may, in the decree, order interest at such rate as the Court deems reasonable to be paid on the principal sum adjudged, from the date of the suit to the date of the decree, in addition to any interest adjudged on such principal sum for any period prior to the institution of the suit, (with further interest at such rate not exceeding six per cent, per annum as the Court deems reasonable on such principal sum) from the date of the decree to the date of payment, or to such earlier date as the Court thinks fit:

Provided that where the liability in relation to the sum so adjudged had arisen out of a commercial transaction, the rate of such further interest may exceed six per cent per annum, but shall not exceed the contractual rate of interest or where there is no contractual rate, the rate at which moneys are lent or advanced by nationalised banks in relation to commercial transactions.

Explanation I.—In this sub-section, “nationalised bank” means a corresponding new bank as defined in the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970.

Explanation II.—For the purposes of this section, a transaction is a commercial transaction, if it is connected with the industry, trade or business of the party incurring the liability.

(2) Where such a decree is silent with respect to the payment of further interest (on such principal sum) from the date of the decree to the date of payment or other earlier date, the Court shall be deemed to have refused such interest, and a separate suit therefor shall not lie.”

Section 34 of CPC leaves it to the discretion of the Court as to what interest is to be decreed by way of pendente lite interest. So far as future interest or further interest is concerned, that too is also left entirely to the discretion of the Court, but subject to a limit of 6%. However, the added proviso would remove the limit to the future interest arising out of a commercial transaction. But, the proviso does not take away the discretion left to the Court, nor does it limit the scope of exercise of such discretion. Grant of interest upto the limit of contractual rate is in discretion of the Court. Court cannot grant higher rate of interest than what was contracted between the parties even pendente lite. Even though interest pendente lite is a discretion of the Court, discretion has to be judiciously exercised. Exercise of discretion depends on many facts including the fact that the amount decreed was in respect of the liability arising out of the commercial transaction. In commercial transactions by public financial institutions, the contractual rate of interest should be the rule and departure a rare exception. In a suit for recovery of money from industry or commercial concern, it will not to be inequitable to award interest at the agreed rate. In respect of commercial transaction, Plaintiff bank is entitled to pendente lite interest at the agreed rate.”

18. Though there is no quarrel over the proposition laid down in these citations, but these citations are not applicable to the facts of the present case, because, in the present case, it is a suit for redemption of mortgage and furthermore, in this case, this Court has earlier remanded for the purpose of quantifying the amount and not for any other purpose.

19. In the present case, already on 31.8.1995, decree has been granted in A.S.No.235 of 1994 stating that the deceased plaintiff/legal heirs have to pay the interest at the rate of 24% per annum quantifying the amount at Rs.90,093/- from the date of decree till the date of realisation. So, the rate of interest fixed by the first appellate Court is 24% per annum initially before remand. Admittedly, the deceased plaintiff/legal heirs have not preferred any appeal in respect of the rate of interest initially awarded. Per contra, the appellant/defendant has earlier preferred Second Appeal in S.A.No.1394 of 1997 before this Court in which, the judgment and decree of the lower appellate Court were set aside and the case was remanded to lower appellate Court for fresh disposal only for the purpose of quantifying the actual amount to be paid by the deceased plaintiff/legal heirs. It was made therein clear that the case was remanded only for deciding the quantum of the amount to be paid by the deceased plaintiffs/legal heirs and not for deciding/modifying the rate of interest already awarded. Hence, the rate of interest already awarded by the first appellate Court on 31.8.1995, i.e. before remand, attained finality.

20. In such circumstances, I am of the opinion, the citations relied on by the learned counsel appearing for the respondents/legal heirs of the deceased plaintiff, is not applicable to the facts of the present case. So, the first appellate Court has committed an error in reducing the rate of interest at 6% per annum and exceeded the scope of remand, when the earlier rate of interest at 24% had attained finality. Therefore, the substantial questions of law are answered accordingly.

21. As state supra, this court is of the view that the first appellate Court has committed error in reducing the rate of interest from 24% to 6% is erroneous. Hence, it is liable to be set aside. The appellant-defendant is entitled to the rate of interest at 24% from the date of decree passed on 12.7.2002, on the quantified amount till the date of realisation. Therefore the Second Appeal is liable to be allowed.

22. Accordingly:

(a) The Second Appeal is allowed.

(b) The judgment and decree of the first appellate court in awarding 6% per annum as rate of interest on the amount quantified, are hereby set aside.

(c) The appellant-defendant is entitled to get interest at the rate of 24% per annum on the quantified amount from the date of original decree, i.e. from 12.7.2002 till the date of realisation.

(d) No costs.

29-09-2010
Index:Yes
Internet: Yes
msr / cs

To

1. IV Additional Judge, City Civil Court, Chennai.

2. 8th Asst. Judge, City Civil Court, Chennai.

3. Record Keeper, V.R. Section, High Court, Madras.

R.MALA,J

cs

JUDGEMENT
IN
S.A.1182 OF 2003

29.09.2010