Calcutta High Court High Court

Golap Chand Nowluckha vs Krishto Chunder Dass Biswas on 23 April, 1879

Calcutta High Court
Golap Chand Nowluckha vs Krishto Chunder Dass Biswas on 23 April, 1879
Equivalent citations: (1880) ILR 5 Cal 314
Author: Jackson
Bench: Jackson, Mcdonell


JUDGMENT

Jackson, J.

1. The plaintiff’s suit has been dismissed on the ground of limitation, the Munsif not having taken the trouble to read with care the terms of the present Limitation Act, XV of 1877. He says: “The plaintiff admits that his cause of action against the defendant accrued from the date of his discharge on the 6th Kartic 1283. This suit, brought after the lapse of one year from the above date, is evidently barred. The plaintiff cannot have extension of the time allowed by the special law for the realization of rent, because the Court remained closed on the 6th Kartic 1284, and subsequent dates. The new Limitation Act does not apply to cases under the Rent Law.”

2. Now, it is quite inaccurate to say that the new Limitation Act does not apply to cases under the Rent Law. What the Act says is this: “When by any special or local law, now or hereafter in force in British India, a period of limitation is specially prescribed for any suit, appeal, or application, nothing herein contained shall affect or alter the period so prescribed,”–that is to say, the time within which the suit is to be brought remains unaffected by the Act of 1877. But nothing forbids the application of the other provisions, and specially of the provisions for computing the period of limitation contained in Part III of the new Act. The 6th section differs in this particular from the corresponding section of the old Act, which says–“nothing herein contained shall affect such law.”

3. The intention of the Legislature to give to the persons suing the benefit of the rules contained in the present Act for computing the period within which a suit is to be brought is thus manifest. This suit, therefore, being brought on the first day after the Court re-opened, was in time. The judgments of the Courts below, which dismissed the suit on the ground of limitation, are set aside, and the case is remanded to the Munsif’s Court for trial on the other issues. The costs of this appeal will follow the result.