High Court Punjab-Haryana High Court

Gurbax Singh vs Pat Ram And Others on 18 November, 2008

Punjab-Haryana High Court
Gurbax Singh vs Pat Ram And Others on 18 November, 2008
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                                        RSA No.1371 of 1980
                                                 Date of Decision: 18.11.2008


Gurbax Singh                                              .... Appellant

                               vs.

Pat Ram and others                                        .... Respondents
Coram:      Hon'ble Mr. Justice Rajive Bhalla.

Present:    Mr. Arun Jain Sr. Advocate with

Mr. Chetan Slathia, Advocate for the appellant.

Mr. Gautam Hooda, Advocate for respondent No.1.

Rajive Bhalla, J, (Oral)

The appellant challenges the judgment and decree dated

29.02.1980, passed by the Additional District Judge, Sirsa partly reversing

the judgment and decree dated 25.07.1977, passed by the Sub Judge Ist

Class, Sirsa.

Narain son of Ramji, the original plaintiff, now represented by

his legal representatives, filed a suit, praying that as the mortgagor had

failed to redeem the mortgaged property within limitation, he had become

owner by efflux of time. It was also prayed that the order passed by the

Collector, dated 16.09.1975, directing redemption of the mortgaged

property be declared illegal and void. The respondents opposed the suit

and though they admitted the mortgage, they denied that the period of

limitation for redeeming the mortgage had expired and asserted that as the

appellant had purchased mortgagee rights by mutation No.338 dated

21.06.1954, he had, in essence, acknowledged the mortgage and

therefore, the application for redemption was within time.

On the basis of the pleadings the learned trial court framed the

following issues:-

RSA No.1371 of 1980 -2-

1. Whether the plaintiff has become the owner of the suit

land by lapse of time and foreclosure as alleged? OPP.

2. whether the order of collector dated 16.09.1975 is

wrong, against law as such the same is liable to be set

aside? OPP.

3. Relief.

The trial court after an appraisal of the pleadings, the evidence

adduced and the arguments addressed held that as the mortgage created

in the year 1928 was not redeemed, within thirty years, the equity of

redemption stood extinguished and as a result the Collector had no

jurisdiction to order redemption of the mortgaged property. The suit filed by

the appellant was, therefore, decreed by holding that he had become

owner in possession of the suit land.

Aggrieved by the aforementioned judgment and decree

respondent No.1, filed an appeal. The first appellate court held that though

the mortgage had come into existence on 15.06.1928 failure to redeem the

mortgaged property, would not confer the status of an owner, upon the

appellant. Despite these findings the first appellate court proceeded to

hold that the Collector had no jurisdiction to direct redemption of the

mortgaged property, as limitation for filing an application for redemption

had expired. The appeal was, therefore, partly allowed.

Counsel for the appellant submits that the findings recorded by

the first appellate court are a contradiction in terms. Once it is held that the

period of limitation for redeeming a mortgage has expired, the appellant

would as a natural consequence, become owner in possession of the suit

land. It is submitted that limitation for redemption of a usufructuary

mortgage commences from the date of mortgage. The mortgage in the

instant case came into existence on 15.06.1928, as reflected in mutation
RSA No.1371 of 1980 -3-

No.60 sanctioned on 20.01.1929. Admittedly it was not redeemed within

thirty years and therefore, the equity of redemption stood extinguished by

efflux of time. The first appellate court, therefore, had no jurisdiction to

reject the appellant’s claim that he had become owner of the mortgaged

property.

Counsel for the respondent No.1, on the other hand, submits

that where the mortgage does not prescribe a period for redemption,

limitation for redeeming a usufructuary mortgage commences from the date

the mortgagor pays or tenders to the mortgagee or deposits in court the

mortgage money or the balance thereof and not from the date of mortgage.

It is submitted that the dispute with respect to the period of limitation that

governs the filing of an application for redemption has been answered by a

Full Bench of this Court in Ram Kishan and others vs. Sheo

Ram and others, 2008(1) PLR 1 against the appellant and therefore, the

appeal be dismissed.

I have heard counsel for the parties and perused the impugned

judgments as also the judgment in Ram Kishan and others vs. Sheo

Ram and others (supra) referred to hereinabove.

As facts that have led to the filing of the present appeal have

been narrated hereinbefore, they do not merit repetition. The question of

law framed by counsel for the appellant as reflected in the grounds

accompanying the memorandum of appeal is as under:-

“Whether on the expiry of limitation for redemption of

mortgage the right of the defendant/respondent was

extinguished with the effect of making the

plaintiff/appellant owner of the land in dispute?”

Answer to this question would require consideration of the

period of limitation that governs the filing of an application for redemption of

a usufructuary mortgage. This question came up for consideration before
RSA No.1371 of 1980 -4-

a Full Bench in Ram Kishan and others vs. Sheo Ram and others

(supra) and after considering the controversy in detail it was held as

follows :-

33.The argument that after the expiry of period of

limitation to sue for foreclosure, the mortgagees have a

right to seek declaration in respect of their title over the

suit property is not correct. From the aforesaid

discussion, it is apparent that the mortgage cannot be

extinguished by any unilateral act of the mortgagee.

Since the mortgage cannot be unilaterally terminated,

therefore, the declaration claimed is nothing but a suit

from foreclosure. It equally well settled that it is not title

of the suit, which determines the nature of the suit.

The nature of the suit is required to be determined by

reading all the averments in the plaint. Such

declaration cannot be claimed by an usufructuary

mortgagee. Thus, we prefer to follow the dictum of law

laid down by the larger Bench in Seth Ganga Dhar’s

case (supra) as well as judgments of Hon’ble Supreme

Court in Jayasingh Dnyanu Mhoprekar’s case (supra),

Pomal Kanji Govindji’s case (supra), Panchanan

Sharma’s case (supra) and Harbans’s case (supra) in

preference to the judgments relied upon by the

mortgagees in Prabhakaran’s case (supra) and

Sampuran Singh’s case (supra).

34.Therefore, we answer the questions framed to hold

that in case of usufructuary mortgage, where no time

limit is fixed to seek redemption, the right to seek

redemption would not arise on the date of mortgage but
RSA No.1371 of 1980 -5-

will arise on the date when the mortgagor pay or

tenders to the mortgagee or deposits in Court, the

mortgage money or the balance thereof. Thus, it is

held that once a mortgage always a mortgage and is

always redeemable.

It is, therefore, apparent that the question of law framed in the

present appeal has already been answered by holding that in case of a

usufructuary mortgage, where no time limit is fixed to seek redemption, the

right to seek redemption would arise on the date when the mortgagor pays

or tenders to the mortgagee or deposits in court the mortgage money or the

balance thereof and not from the date of mortgage and therefore as the

period for redemption has not expired the right to seek redemption has not

expired and the appellants have not become owners of the mortgaged

property.

The judgment and decree passed by the first appellate court

would, therefore, have to be modified by holding that as the mortgage

subsists, the order passed by the Collector directing the redemption of the

mortgaged property is legal and valid. With the above modification in the

judgment and decree passed by the first appellate court, the appeal is

disposed of accordingly. No orders as to costs.

18.11.2008                                               (Rajive Bhalla)
sk                                                            Judge