PETITIONER:
73JYOTI BHUSHAN GUPTA
	Vs.
RESPONDENT:
THE BANARAS BANK LTD
DATE OF JUDGMENT:
12/10/1961
BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
SINHA, BHUVNESHWAR P.(CJ)
SUBBARAO, K.
MUDHOLKAR, J.R.
CITATION:
 1962 AIR  403		  1962 SCR  Supl. (1)  73
 CITATOR INFO :
 F	    1971 SC 218	 (5)
ACT:
     Limitation-Order  of   high  Court	 directing
contributors to	 pay money  to liquidator-Order if
passed in  exercise  of	 ordinary  original  Civil
jurisdiction-Execution	application  filed  beyond
three years-If	barred-Indian Limitation  Act 1908
(IX of	1908), Art. 183-Indian Companies Act, 1913
(VII of	 1913), ss  and 199-Letters  Patent of the
Allahabad High Court.
HEADNOTE:
     The Banaras  Bank Ltd.  was  ordered  by  the
Allahabad High	Court to be compulsorily wound up.
The High Court passed an order under s. 187 of the
Indian	Companies   Act,   1913,   directing   the
appellants, whose  names had  been placed  on  the
list of	 contributors, to  pay a  certain  sum	of
money to  the official	Liquidator.  The  official
Liquidator applied for execution of the order more
than three  years after	 the making  thereof.  The
appellants   contended	  that	  the	 execution
application,  not  having  Been	 preferred  within
three years  as prescribed  by	Art.  182  of  the
Limitation Act was barred. The official Liquidator
contended that	the order was made in the exercise
of ordinary  original civil  jurisdiction  by  the
High Court  and the  application was  governed	by
Art. 183  which prescribed  a period of limitation
of twelve years.
^
     Held, that	 Art. 183  was applicable  to  the
case and  the application for execution was within
time. The  order was Made by the High Court in the
exercise   of	 its   ordinary	  original   civil
jurisdiction as	 contemplated in  Art. 183. Though
the Letters  Patent did	 not invest the High Court
with  any   original  jurisdiction   it	 could	be
conferred by  legislation.  The	 Indian	 Companies
Act,  1913,  invested  the  High  Court	 with  the
jurisdiction to	 order payment	of amounts  due by
debtors of  companies ordered  to be wound up. The
jurisdiction was  ordinary, it	did not	 depend on
and extraordinary  action on  the part of the High
Court. It  was original	 as  a	petition  for  the
exercise of  it was  entertained by the High Court
as a  court of:	 first	instance  and  not  as	an
appellate  court,   and	 since	 the  High   Court
adjudicated upon  the liability	 of the	 debtor to
pay  debts   due  by   him  to	 the  company  the
jurisdiction was civil.
     In the  matter of	Candas Narondas,  Navivahu
and C.	A; Turner, I. L. R. (1889) 13 Bom. 520 and
P. T. Munia Cervai
74
v. The	Hunuman Bnak  Ltd., I.L.R (1958) Mad. 658,
referred to
JUDGMENT:
 CIVIL APPELATE JURISDICTION: Civil APPEAL No.
198 of 1956.
 Appeal from the judgment	and decree dated
August 24, 1950, of the Allahabad High Court in
Execution First Appeal No. 399 of 1947.
 Gopi Nath	Kunzru and Ganpat Rai, for the
appellants
G. S. Pathak and	G. C.	Mathur, for the
respondent.
 1961. October l 2. The Judgment of the Court
was delivered by
SHAH, J.-The Banaras Bank Ltd.-a public
limited company	having its registered office	at
Banaras-(hereinafter referred to as the Bank) was
ordered on March l, 1 940 to be compulsorliy wound
up by the High	Court of Judicature at Allahabad,
and the Official Liquidator	was appointed	to
conduct	the proceedings in	winding up.	On
September 12, 1942, an order was made by the High
Court under s. 187 of the Indian Companies Act,
1913 (VII of 1913) for payment of unpaid calls and
the appellants	Jyoti Bhushan	Gupta.	and Gokul
Chand, whose names had been placed on the list of
contributors, were directed to	pay with interest
Rs. 95,178/5/9	to the	official Liquidator of the
Bank. This order was,	by virtue of s. 199 of the
Act, enforceable in the manner in which the decree
of the High Court made in any suit pending therein
may be	enforced. On September 12, 1946, the order
was transferred	to the	District Judge, Allahabad
for execution. On September 23, 1946, the official
Liquidator applied to the	District Court,
Allahabad for	execution of	the order dated
September 12,	1942,	and prayed that certain
amounts due to	the appellants be attached	in
satisfaction of the	claim. The	execution
proceedings were transferred by the District Judge
75
to the	Civil Judge, Allahabad. The	appellants
contended Inter	alia that as the application for
execution was not preferred within 3 years of the
order for payment as prescribed by Art. 182 of the
First Schedule of the Limitation Act it was barred
by the	law of limitation. The official Liquidator
contended that	the application	was governed	by
Art. 183 of the Act and that, in any event,
certain part payments having been made towards the
claim by the appellants, the period of limitation
was extended	thereby. At the hearing, the
alternative plea of part payment was abandoned by
the Official Liquidator.
 The Civi1 Judge held that the application for
execution was barred limitation as it was not
preferred within 3 years from the order of the
High Court. In appeal to the High	Court	of
Allahabad, the order passed by the Civil Judge was
reversed and the proceedings were remitted to the
Civil Judge with a direction to restore the
execution application to its original number and
to proceed with it according to law. Against that
order with certificate of fitness granted by the
High Court under Art.	133 of	the Constitution,
this appeal is preferred.
 Counsel for the Company contended that the
order passed by the High Court not being a final
order the appeal on certificate granted by this
High Court is	not maintainable. We	have not
thought	it necessary, having regard to the
importance of	the question	raised	by the
appellants and	the fact that this Court may in a
proper case regularise	the proceeding in this
Court by granting special	leave,	even	if
certificate under Art. 133 of	the Constitution
could not be issued by the High Court, to hear the
parties on the question as to the maintainability
of the	appeal OD the certificate and have heard
the appeal on the merits.
 We are of the view that the appeal must fail
on the merits.
76
 Art. 182	of the Indian Limitation Act
provides a period of 3 years	for an application
for execution of a decreer an order of any Civil
Court not provided by	Art. 183 or s.	48 of the
Code of Civil Procedure, 1908 (V of l908). By Art.
183 a period of l2 years for enforcing a judgment,
decree	or order of any Court established by Royal
Charter in the exercise of its ordinary original
civil jurisdiction is prescribed and the period
commences to run from the date on which a present
right to enforce the judgment, decree	or order
accrues to some person	capable of. releasing the
right. The order sought to be	executed was not
passed by the High Court in the trial of a suit:
it was	passed in exercise of	the jurisdiction
conferred upon	the High Court by s. 187 of the
Indian Companies s Act, 1913. Section	3 of the
Indian Companies Act by sub-s.(1) enacts that the
Court having jurisdiction under this Act shall be
the High Court having jurisdiction in the place at
which the registered office of the company	is
situate. By the proviso, the Central	Government
may by	notification	in the	official Gazette
empower any District Court to exercise all or any
of the jurisdiction conferred upon the High Court.
But it	is common ground that no notification
conferring jurisdiction and	empowering the
District Court	at Banaras-where the	registered
office of the company	is situate-to pass orders
under B. 187 has been issued. The High Court was
therefore the only Court competent to direct under
B. 187	of the Indian Companies Act payment of the
amount due from the appellants.
	Counsel for the appellants contends that
the authority exercised by the High	Court	in
directing payment under s. 187 of the Indian
Companies Act,	1913, is neither ordinary, nor
original civil.	He submits that by	s. 187	a
special power is vested in the High Court by the
Indian Companies Act, 1913, which is exercisable
in its	extraordinary jurisdiction. To appreciate
this argument it is necessary to refer to the
statute authorising the establish-
77
ment of	the High Court, and the Letters Patent
constituting the same.
	The High Court for	the North Western
Province, of which the Allahabad High Court is the
successor, was	constituted by	the Letters Patent
issued on March 17, 1866, in	exercise of the
powers conferred by cl. 16 of the Charter Act of
1861 (24.25 Vict. C. 104). By	that clause, Her
Majesty the Queen was	authorised to establish a
High Court and to invest the High Court with such
jurisdiction, powers and authority as under the
Charter Act may by cl. 9 be conferred upon the
High Court to	be established in any of the
presidencies, i. e., calcutta, Bombay and Madras.
The High Courts of Calcutta, Bombay and Madras,
which were popularly known as the Presidency High
Courts were by cl. 12 of their respective Letters
Patent	invested with	ordinary original civil
jurisdiction to	entertain and	try suits of every
description subject to the restriction as	to
territorial limitations contained in cl.	11
thereof. But by its Letters Patent, the High Court
for the	North Western	Province was not invested
with jurisdiction to entertain civil	suits	in
exercise of	its ordinary	original civil
jurisdiction.
 Counsel for the	appellants submits that
Art.183 applies	only to decrees and orders passed
by the	High Courts established by	the Royal
Charter, which by	their	constitution are
authorised to entertain, hear and try civil suits
in exercise of their ordinary civil jurisdiction,
and as	no such power	was conferred	upon the
Allahabad High	Court,	the order sought to	be
executed was	not passed in	exercise of the
ordinary original civil jurisdiction.	It is true
that when the Letters Patent were issued the High
Court had no jurisdiction under a law relating to
companies of the nature exercised by	the High
Court,	the character	whereof falls to	be
determined in this appeal. But by cl. 16 of the
Charter Act and cl. 35 of the Letters Patent of
the Allahabad High Court jurisdiction
78
which Was not initially conferred upon the High
Court could the conferred by legislation within
the competence	of the Governor-General in Council
and the	Governor in Council. By the Companies Act
of 1913, the	High	Court was invested with
jurisdiction to	order payment	of the amounts due
by debtors of companies ordered to be wound up.
This jurisdiction may	be invoked as	of right
against all persons whose names are placed on the
list of contributors. The	jurisdiction	is
ordinary: it does not depend on any extraordinary
action	on the part	of the	High Court. The
jurisdiction is also original in character because
the petition for exercise of the jurisdiction is
entertainable by the High Court as a	court	of
first instance	and not in	exercise of its
appellate jurisdiction. Again by s. 187 no special
jurisdiction is conferred.	The High Court
adjudicates upon the liability	of the	debtor to
pay debts due by him to	the Company: the
jurisdiction is therefore civil. Normally,	a
creditor has to file a suit to enforce liability
for payment of a debt due to him from him debtor.
The Legislature has by s. 187 of the Companies Act
empowered the High Court in a summary proceeding
to determine the liability and to pass an order
for payment,	but on	that	account	the real
character of the jurisdiction	exercised by the
High Court is	not altered. Nor is	there any
substance in the contention that the authority to
order payment of a debt under s. 187 is merely a
power of the High Court and not its jurisdiction.
By s. 3 read with s. 187 of the Companies Act the
High Court has jurisdiction to direct payment of
the amount due by a contributory: and an order
passed for payment manifestly	is an order passed
in exercise of the jurisdiction vested in the High
Court by s. 3	read with 8. 187 of the Companies
Act.
	The Judicial Committee of	the Privy
Council was called upon In the matter of Candas
Narondas Navivahu and C. A. Turner(1) to determine
the true
(1) I. L. R. (1889) 13, Eom. 520.
79
nature of the jurisdiction exercised by the High
Court of judicature at Bombay in respect	of
insolvent debtors. The Privy Council	held that
article	180 of Schedule II of the Indian
Limitation Act	XV of 1877 (which was similar to
article 183 of the Indian Limitation	Act, l908)
applies to a judgment of a Court for the relief of
insolvent ebtors entered up in the High Court, in
accordance with	section 86 of the Statute 11 and
12 Vic., c. 21. It was held in that case that
although a	Court	exercising	insolvency
jurisdiction determines the	substance of the
question relating to an insolvent’s estate, the,
proceedings in	execution and the judgment are the
High Court’s. The judgment is entered	up in the
ordinary course	of the	duty cast upon the High
Court by the law, not by way of special or extra
ordinary action, but	in the	exercise of its
ordinary original civil jurisdiction. Lord
Hobhouse delivering the judgment of the judicial
committee observed:
“But it was strongly contended at
the bar that this jurisdiction though civil
and original, was not ordinary: and Mr. Rugby
argued that the passages of the Charter which
have just been epitomised divide the
jurisdiction into four classes-ordinary
original, extraordinary original, appellate,
and those special matters which are tho
subject of special and separate provisions.
But their Lordships are of the opinion that
the expression “ordinary jurisdiction”
embraces all such as is exercised in the
ordinary course of law and without any
special step being necessary to assume it and
that it is opposed to extraordinary
jurisdiction, which the Court may assume at
its discretion upon special occasions and by
special orders. They are confirmed in this
view by observing that, in the next group of
clauses which indicated the law to be applied
by the Court to the various clauses of cases,
there is not a four-fold division of
jurisdiction, but a three-fold one, into
ordinary, extraordinary,
80
and appellate. The judgment of 1868 was
entered up by the High Court, not by way of
special or discretionary action, but in the
ordinary course of the duty cast upon it by
law, according to which every other case of
the same kind would be dealt with. It was,
therefore, entered up in exercise of the
ordineary original civil jurisdiction of the
High Court.”
Council for the appellants contended that by cl.
18 of the letters Patent the High Court of Bombay
was invested with insolvency jurisdiction whereas
the High Court of Allahabad is not invested by the
Letters Patent with any jurisdiction in the matter
of companies and therefore the principle of “In
re-Candas Narondas” does not apply. But under cl.
18 of the Letters Patent a Judge or Judges of the
High Court are to sit as a Court for relief of
insolvent debtors and powers and authorities with
respect to original and appellate jurisdiction are
to be deter mined by reference to the law relating
to insolvent debtors. The jurisdiction to deal
with the claims of companies ordered to be wound
up is conferred by the Indian Companies Act and to
that extent the Letters Patent are modified. There
is, however, no difference in the character of the
original civil	jurisdiction which is	conferred
upon the High Court by Letters Patent and the
jurisdiction conferred	by special Acts. When	in
exercise of its authority conferred by a special
statute the High court in an application presented
to it as a court of	first	instance declares
liability to	pay a	debt,	the jurisdiction
exercised is	original and civil and if the
exercise of that jurisdiction does not depend upon
any preliminary step	invoking exercise	of
discretion of the High Court, the jurisdiction is
ordinary.
	In P. T. Munia Servai v The Hanuman Bank
Ltd, Tanjore (1), a Division Bench of the Madras
(I) 1. L. R. (1958) Mad. 685
81
High Court by the Banking Companies Act, ]949 (X
of 1949) is	part of its	ordinary civil
jurisdiction within the meaning of Art. 183 of the
Limitation Act	and an order passed in exercise of
its ordinary	original Civil	Jurisdiction	is
governed by Art. 183 and not	by Art. 182 of the
Limitation Act.	In that case on an application
preferred by	the Official Liquidator of the
Hanuman Bank Ltd., a direction for payment by the
High Court of	certain sums	of money by the
appellant Munia	on or	before a certain date was
made. To an application for enforcement of that
liability Art.	183 of the Limitation Act was held
applicable.
 In our view, the	High Court was right ill
holding that the application for execution filed
by the	official Liquidator was within limitation.
The appeal, therefore, fails and is dismissed with
costs.
Appeal dismissed.