Allahabad High Court High Court

Rambodh Singh vs Lakhpati, Ram Raj Singh And Anr. on 24 March, 1915

Allahabad High Court
Rambodh Singh vs Lakhpati, Ram Raj Singh And Anr. on 24 March, 1915
Equivalent citations: (1915) ILR 37 All 350
Author: C A Piggott
Bench: Chamier, Piggott


JUDGMENT

Chamier and Piggott, JJ.

1. The facts of this case are that Musammat Kalwanti, the widow of a separated Hindu, Jita, mortgaged her husband’s property to the appellant by two deeds, dated the 28th of January, 1907, and the 7th of August, 1908. At the time of these transactions there were living Sarju Dei, who is said to be a daughter of Jita, Budhai, the son of a deceased brother of Jita and Ram Raj and Ram Bodh, sons of another deceased brother of Jita. The three nephews were the sole presumptive reversionary heirs of Jita, Ram Bodh was a minor living in union with his brother Ram Raj who joined in executing both mortgages and Budhai attested both as a witness. Ram Bodh who is still a minor, brought this suit in 1910, for a declaration that the mortgages were not binding upon him. The Subordinate Judge held that the earlier mortgage was not proved to have been made for lawful necessity at all and that the later mortgage was proved to have been for lawful necessity to the extent of Rs. 282 out of Rs. 800, but he held that Ram Bodh was bound by his elder brother’s consent to the transactions, and that Budhai’s consent to them was proved by the fact that, he attested them; therefore the whole body of male reversioners must be taken to have consented to the transactions, and the plaintiff was not entitled to challenge them. On appeal the District Judge agreed with the first court as to the extent to. which the mortgages had been shown to be supported by legal necessity, but he held that the attestation of the deeds by Budhai did not prove that he had consented to the mortgages, and that the plaintiff was not bound by the elder brother’s consent, because it had been neither alleged nor proved that he had acted for the benefit of the plaintiff. Both the courts below have held that the presence of a legitimate daughter of Jita, even if proved, did not prevent the plaintiff from maintaining the suit. The learned District Judge gave the plaintiff a declaration that the earlier deed was not binding upon him and that the later was binding only to the extent of Rs. 282. This is a second appeal by the mortgagee. On the authorities it is quite clear that the presence of the daughter, even if proved to be legitimate, is no bar to the maintenance of the suit by the plaintiff.

2. It appears to us that the only difficulty in the case arises from the finding of the District Judge that the attestation of the deeds by Budhai does not prove that he consented to the transactions. If Budhai consented to them then we have the consent on the part of all the adult male reversioners, and it is clear that the consent is sufficient to raise the presumption that the mortgages were made for purposes binding upon the whole body of reversioners. It is contended on behalf of the plaintiff respondent that the finding of the District Judge, that Budhai is not proved to have consented to the mortgages, is a finding of fact which cannot be disturbed in second appeal, while the appellant contends that it is not a finding of fact, but that the question is what is the true conclusion to be deduced from the fact that Budhai attested the execution of the mortgages. In our opinion the finding of the learned Judge is one of fact which cannot be disturbed in second appeal. In a well known case decided as long ago as 1869 their Lordships of the Privy Council said that mere attestation of an instrument by a person did not necessarily import concurrence by him, It might no doubt be shown by other evidence that when he became an attesting witness he fully understood what the transaction was and that he was a concurring party to it, but from the mere subscription of his name that inference did not necessarily arise Raj Lukhee Dabia v. Gokool Chundar Chowdhry (1869) 13 Moo. I.A. 209 and it has been held, in several eases by different courts in India, that the question whether the attestation of a document should be held to imply assent is a question of fact, and must be determined with reference to the circumstances of each case, see for example Deno Nath Das v. Kotiswar Bhattacharya (1913) 21 I.C. 367 and Mewa Singh v. Bhagwant Singh (1909) 5 I.C. 252.

3. We must, therefore, accept the finding that Budhai is not proved to have assented to the transactions in question and it follows that it is not proved that there was such assent on the part of the reversionary body as to raise a presumption that the mortgages were made for purposes binding on the reversioners.

4. The appeal fails and is dismissed with costs.