Allahabad High Court High Court

Kalla And Ors. vs Hargian And Anr. on 11 March, 1912

Allahabad High Court
Kalla And Ors. vs Hargian And Anr. on 11 March, 1912
Equivalent citations: (1912) ILR 34 All 416
Bench: K Husain, Tudball


JUDGMENT

Karamat Husain and Tudball, JJ.

1. On the 29th of January, 1909, Hargian, Bhogi Ram, Paran Sukh and Kachera executed a mortgage with possession in favour of Manik to secure a sum of Rs. 1,500. The entire property mortgaged was 26 bighas, 5 biswas. The share of Hargian in that was 4 bighas, 18 biswas, that of Bhogi Ram, 1 bigha, 12 biswas, and the remaining 19 bighas, 15 biswas belonged to Paran Sukh and Kachera. The mortgagors undertook a liability joint as well as several to pay the mortgage debt. On the same day Hargian executed a deed by way of mashrut-ul-rehan (a further charge) in favour of Manik, in which he mortgaged his own share amounting to 4 bighas 18 biswas, for a sum of Rs. 99. In this separate deed by way of mashrul-ul-rehan, the sipulated that at the time of redeeming the mortgage executed jointly by him and three other personas, he would pay the money due under this separate deed. There is a recital in the mortgage deed that a sum of Rs. 150 was due by Hargian to Kalla and others. The plaintiffs then brought a suit for the pre-mortgage of the share of Hargian under the mortgage deed, dated the 29th of January, 1909, executed by the four persons already mentioned. The plaintiffs in their plaint alleged that the share of Hargian in the mortgage debt was only a sum of Rs. 153, out of which the plaintiffs were, according to the recital in the deed, entitled to a sum of Its. 150, and that, therefore, they were entitled to pre-mortgage on payment of Rs. 3. The court of first instance decreed the claim, and the decree of that court was affirmed by the lower appellate court except as to costs. That court directed that the plaintiffs, in order to succeed in their suit, were bound to pay a sum of Rs. 356-8-0, over and above the sum of Rs. 150, which was due upon their own mortgage. The plaintiffs have preferred a second appeal to this Court, and it is contended by their learned vakil that the transaction by way of mashrut-ul-rehan being a separate and independent transaction, the plaintiffs are entitled to pre-mortgage the prior transaction alone, and that the mode adopted by the courts below of determining the amount which the plaintiffs are bound to pay under the mortgage is wrong. Both these pleas in our opinion are well founded. We have no doubt that the mortgage of 29th January, 1909, is a transaction quite separate from the transaction evidenced by the deed of mashrut-ul-rehan of the same date. The mortgagors under the mortgage are four persons, and every one of them has undertaken a liability joint and several. The mortgaged property is 26 bighas, 5 biswas. The mortgage is a mortgage with possession. In the deed of mashrut-ul-rehan Hargian only is the mortgagor. The mortgaged property is his share only, amounting to 4 bighas, 18 biswas. The consideration for the mashrut id-rehan is quite distinct from the consideration for the joint mortgage. The mortgage under the mashrut-ul-rehan is strictly speaking, a simple mortgage, while the mortgage under the deed executed by Hargian and the three others is a usufructuary mortgage. That being so, the plaintiffs in their suit for premortgage are not liable to pay the sum of Rs. 99, secured by the mashrut-ul-rehan deed. The share of Hargian in the property mortgaged by him along with three other persons is 4 bighas, 18 biswas, and the entire sum of Rs. 1,500 is a charge upon the entire property amounting to 26 bighas, 5 biswas. The charge on the share of Hargian is, therefore, in the proportion of the value of 4 bighas, 18 biswas to the value of 26 bighas, 5 biswas. We are supported in this view by the ruling of this Court in Sita Ram v. Nand Ram Weekly Notes 1881 p. 80. As the lower appellate court has not come to any finding regarding the value of the share of Hargian and the value of the entire property mortgaged on the 29th January, 1909, we refer the following issue to that court for a finding:–What are the proportionate values of the share of Hargian and of the entire mortgaged property? The court will be at liberty to take such additional evidence as the parties may adduce, Ten days will be allowed for objections on return of the finding.