RSA No.893 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
RSA No.893 of 2006
Date of Decision: 20.11.2008
Bisakha Singh and others .....Appellants
Vs.
Sadhu Singh and another ....Respondents
....
CORAM : HON'BLE MR.JUSTICE RAJIVE BHALLA
****
Present : Mr.Ashok Singla, Advocate for the appellants.
None for the respondents.
….
RAJIVE BHALLA, J (Oral)
The appellants, challenge judgements and decrees dated
22.2.2003 and 3.8.2004, passed by the Civil Judge (Junior Division), Phul
and the Additional District Judge, Bathinda, dismissing the suit and the
appeal respectively.
The appellants filed a suit praying for grant of a declaration that
they are owners in joint possession of land measuring 20 kanals and 8
marlas, as the respondents have failed to redeem the usufructuary mortgage
within the prescribed period of limitation. It is alleged, in the plaint, that
one Badna Singh, morgaged the suit land with the forefathers of the
appellants, more than 100 years ago. As the respondents, who are
successors-in-interest of the mortgagor, have failed to redeem the
RSA No.893 of 2006 2
mortgaged property, within the prescribed period of limitation, the
appellants have become owners in possession.
In opposition to the averments in the plaint, the respondents
admitted the mortgage but denied that they had become owners and also
asserted that the suit was filed by concealing the fact that an application
had been filed for redemption of the mortgage.
The trial Court dismissed the suit by holding that as the
mortgage did not prescribe a period for redemption, the mortgage subsists
and as a result, the appellants had not become owners in possession, by
efflux of time. Aggrieved by the said judgement, the appellants filed an
appeal. The Additional District Judge, Bathinda, dismissed the appeal and
affirmed the findings recorded by the trial Court.
I have heard learned counsel for the appellants and perused the
impugned judgements.
The appeal was admitted on 8.8.2006 on the following question
of law :-
“Whether the right to seek redemption would arise on the date
of mortgage itself in case of usufructuary mortgage when no
time limit is fixed to seek redemption ?”
Admittedly and as accepted by counsel for the appellants, the
question of law has been answered against the appellants and in favour of
the respondents by a Full Bench of this Court in Ram Kishan and others
V. Sheo Ram and others, 2008(1) PLR 1, wherein while considering the
period of limitation prescribed for filing an application, for redemption of a
usufructuary mortgage, it was held as follows :-
RSA No.893 of 2006 3
“33. The arguments that after the expiry of period of
limitation to sue for foreclosure, the morgagees 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 for
foreclosure. It is 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
judgements 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
judgements 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 raise on the date of mortgage but
RSA No.893 of 2006 4will arise on the date when the mortgagor pays 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 in a usufructuary mortgage, where
no time limit is fixed for redemption, the right to seek redemption accrues
on the date the mortgagor pays or tenders to the mortgagee or deposit in
Court, the mortgage money or the balance thereof and not from the date of
the mortgage. In the instant case, as the mortgage does not assign a date or
a period for redemption, the limitation for filing a suit/application for
redemption of the mortgaged property, has not expired. The Courts below,
therefore, rightly dismissed the suit and the appeal. The impugned
judgements do not call for interference and are affirmed.
In view of what has been stated herein above, the appeal is
dismissed, with no order as to costs.
20.11.2008 (RAJIVE BHALLA) GS JUDGE