R.S.A.No.1484 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A.No.1484 of 2006
Date of Decision : 01.09.2009
Gurbax Singh ...Appellant
Versus
Jarnail Singh and others ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr. Kashmira Singh, Advocate,
for the appellant.
Mr. Tejinder Pal Singh, Advocate, for
Mr. R.K.Girdhar, Advocate,
for the respondents.
HEMANT GUPTA, J. (ORAL)
Defendant No.1 is in second appeal aggrieved against the
judgment and decree passed by the Courts below, whereby suit
challenging the order passed by the Assistant Collector Ist Grade, Jaitu,
on 18.2.1997 in terms of Redemption of Mortgagees (Punjab) Act, 1913,
was decreed.
I have heard learned counsel for the appellant on the following
substantial question of law :
“Whether there is any period of redemption of usufructuary
mortgage?”
One Kehar Singh was the owner of the suit land. He mortgaged
the suit land in favour of Hazara Singh, father of the plaintiff. Hazara
R.S.A.No.1484 of 2006 2
Singh executed a will in favour of the plaintiff and, thus, the status of the
plaintiff is that of a mortgagee. The defendant filed an application for
summary redemption in the Court of Assistant Collector Ist Grade, under
Redemption of Mortgagees (Punjab) Act, 1913 (hereinafter called as ‘the
Act’), which was allowed by the Assistant Collector vide the order under
challenge in the present suit.
As per the facts on record, earlier there was dispute regarding
inheritance of Hazara singh, which came to be decided by judgment and
decree dated 18.9.1974. The Regular Second Appeal before this Court
was dismissed. Further appeal was also dismissed by the Hon’ble
Supreme Court on 30.1.1996. The redemption application was filed on
23.7.1996. The defendant claimed that the time spent in the previous
litigation is liable to be excluded, therefore, the order passed by the
Collector is legal and justified.
The learned trial Court decreed the suit on the ground that the
question of limitation was required to be decided by the Assistant
Collector. The order passed is a non-speaking, non-descriptive and
passed without offering any opportunity of hearing. In appeal, it was
noticed that the land was under mortgage for a period of 70 years and that
the mortgagor could seek redemption within 30 years from the date of
mortgage and, thus, the application filed before the Assistant Collector is
beyond the period of limitation. It is admitted fact that the mortgage in
favour of the predecessor-in-interest of the plaintiff was a usufructuary
mortgage.
A Full Bench of this Court in Ram Kishan and others Vs.
Sheo Ram and others, AIR 2008 Punjab & Haryana 77, has held that
R.S.A.No.1484 of 2006 3
there is no period of limitation for redemption of such mortgage. It was
held that the principle that once a mortgage always a mortgage is
applicable to the usufructuary mortgages. In view of the decision of the
Full Bench, which is applicable to the facts of the present case in its
entirety, the plaintiff cannot be granted decree that the order passed by
the Assistant Collector is illegal and unwarranted. The mortgagor’s rights
cannot be said to be extinguished.
In view of the above, the judgment and decree passed by the
Courts below is set aside and the suit dismissed with no order as to costs.
01.09.2009 (HEMANT GUPTA) Vimal JUDGE