Allahabad High Court High Court

Bhup Kuar And Anr. vs Balbir Sahai And Ors. on 17 November, 1921

Allahabad High Court
Bhup Kuar And Anr. vs Balbir Sahai And Ors. on 17 November, 1921
Equivalent citations: 64 Ind Cas 885
Author: Lindsay
Bench: Rafique, Lindsay

JUDGMENT

Lindsay, J.

1. This is an appeal against-a decree of the Subordinate Judge of Aligarh in a suit brought, by the plaintiffs-appellants to enforce a mortgage executed on the 12th of October 1904, in favour of one Bishen Singh.

2. Bichen Singh has died and his property has descended to various members of his family. The first plaintiff, Muiammiit Bkii^ Kunwar, is a granddaughter of Bishen Singh and the second plaintiff, Debi Singh, is Bishen Singh’s grandson. It appears that since the death of Bichen Singh his property has been divided among the members of the family under an arbitration award, and it was stated in the plaint that a definite share of this mortgage debt had been assigned to the plaintiffs. The defendants second party in the suit are the other members of Bishen Singh’s family to whom shares also have been allotted in this particular debt. They were joined as defendants because they had failed to join as plaintiffs.

3. The contesting defendants in the suit were Balbir Sahai, a minor aged ten years, who is the ton of the mortgagor, Ganga Sahai, and Musammat Saraswati, who is the widow of the mortgagor.

4. The amount of the mortgage money was Rs. 4,500 and the claim was for the recovery of a sum of Rs. 9,100 by sale of the mortgaged property. It was stated in paragraph 6 of the plaint that the original mortgage deed upon which the suit was based was not available and that the suit had therefore been brought upon a certified sopy of the document.

5. The minor defendant, Balbir Sahai, contested the claim on every possible ground. He denied execution of the deed by Ganga Sahai; he claimed that the property was ancestral and joint family property; that Ganga Sahai was a person of licentious habits; that there was no legal necessity for the loan; that in fact consideration had not passed to Ganga Sahai, and that, in any case, if it had passed, the debt had been satisfied. There was a further plea to the effect that the transaction was not binding upon this defendant, who was not in existence at the time the mortgage-deed was executed. The learned Judge has dismissed the suit. He held, in the first place, that the suit could not succeed in the absence of the original document of mortgage, the loss of, or failure to produce, which had not been satisfactorily explained. He did not, however, confine his judgment to this point but dealt with the case on the merits. He held that the property mortgaged was joint ancestral property. He held further that the first defendant was entitled to impeach the deed of mortgage. He further found that the money specified in the deed had actually passed to Ganga Sahai, but he was of opinion that the plaintiffs-mortgagees had failed to prove that the debt was a binding debt upon the joint family property. He held moreover that it was proved that Ganga Sahai was a person of profligate character and that the debt incurred must be taken to have been incurred for immoral purposes.

6. The plaintiffs now come on appeal and attack the judgment of the Court below is so far as the findings of the learned Subordinate ‘ Judge are against them.

7. We will deal first with the decision of the learned Subordinate Judge on the technical point, namely, the proof of the loss of the document in suit.

8. It has been mentioned that in paragraph 6 of the plaint the statement made by the plaintiffs was that the original mortgage-deed had been filed in Court in connection with some suit in the life-time of Bishen Singh.

9. The only direct evidence, which was produced in order to prove the loss of the document or in order to establish some reason for its not being forthcoming, was that of the plaintiff Debi Singh. Debi Singh’s evidence, according to the learned Subordinate Judge, was pure hearsay evidence, and he held that such evidence was not admissible for the purpose of proving the loss of the deed so as to justify the admission of secondary evidence in the shape of the certified copy which was produced in Court. An examination of Debi Singh’s evidence proves that the learned Subordinate Judge is right in his opinion. All that Debi Singh could say was that he heard from Bishen Singh that the latter in connection with some application for execution of a decree had gone to Court with the original document of mortgage for the purpose of having a proclamation made, notifying that the property sought to be sold was subject to the mortgage in his favour. On the evidence, as it stands, we have no doubt that the decision of the Subordinate Judge on this issue is perfectly correct. We do not, however, propose to deal with this appeal only upon this ground. We have mentioned that the Subordinate Judge went into the merits of the case and we now proceed to deal with his findings on the various issues which affect the merits.

10. First, as to the issue of legal necessity. The certified copy which was produced in evidence in the Court below sets out that the mortgage money of Rs. 4,500 was made up of two items, one of Rs. 400 and the other of Rs. 4,100. The sum of Rs. 400 was recited to be due in respect of a note of hand which had been executed by Ganga Sahai in favour of Bishen Singh on the 18th of September 1904, that is to say, some 24 days before the mortgage-deed was executed. The balance of Rs. 4,100 is stated in the deed to have been advanced to Ganga Sahai for the purpose of starting a cloth business.

11. The finding of the learned Subordinate Judge is that there never was any sloth business in existence. He bases this finding upon certain direst evidence which was produced before him, evidence given by people who were in a position to know whether or not Ganga Sahai did, as a matter of fact, carry on a business of this kind. On the part of the plaintiffs one witness was put forward, who tried to make out that Ganga Sahai had been dealing in sloth. The learned Subordinate Judge, for reasons which commend themselves to us, has declared that the evidence of this witness is not reliable. We agree, therefore, with the finding of the Court below that it was not proved that Ganga Sahai was carrying on any business as a sloth dealer.

12. As regards the sum of Rs. 400 due upon the promissory note, the learned Judge seems to have held that this debt was tainted with immorality. He took, however, another ground with seems to us to be a very proper one, and that is that the promissory note had been executed in favour, not of any other creditor, but in favour of Bishen Singh, the mortgagee himself. He held that in these circumstances it was upon the plaintiffs to show that this debt, although it may be sailed an antecedent debt, was borrowed for purposes which would be binding on the joint family. No evidence at all was forthcoming in order to prove the nature of the debt which was secured by this promissory note, and on that ground we think the Subordinate Judge was entitled to hold that this did not constitute a debt which was binding on the family.

13. The result, therefore, is that on the findings of the Court below with which we are in agreement, the plaintiffs have failed to establish that the debt secured by this deed of mortgage was a debt which was binding on the joint family property, or that they made any reasonable enquiries on the point and satisfied themselves that the money was about to be applied for purposes which would be binding.

14. It was argued in the Court below and it has also been argued here that the minor defendant, Balbir Sahai, was not entitled to challenge this deed of mortgage which, as we have mentioned, was executed before he was born. In dealing with this point the learned Subordinate Judge has quoted a passage from Mayne’s Hindu Law, 8th Edition, page 460 (paragraph 342). The law on this subject appears to be well-settled, and it is correctly laid down in the passage which the learned Subordinate Judge has cited. The relevant passages in paragraph 342 run as follows:–” Therefore a son cannot object to alienations validly made by his father before he was born or begotten, because he could only by birth obtain an interest in property which was then existing in his ancestor. Hence if at the time of the alienation there had been ho one in existence whose assent was necessary or if those who were then in existence had consented, he could not afterwards object on the ground that there was no necessity for the transaction….On the other hand, if the alienation was made by a father without necessity and without the consent of sons then living, it would not only be invalid against them but also against any son born before they had ratified the transaction, and no consent given by them after his birth would be binding upon him.”

15. It is now to be mentioned that at the time Ganga Sahai executed this deed there was in existence a minor son of his, named Baghunath Sahai, who subsequently died. On the 5th of January 1905, that is to say, less than three months after the mortgage-deed was executed, Baghunath Sahai, acting under the guardianship of his uncle, brought a suit against his father and mother, who was an attesting witness to the mortgage, asking for a declaration that the document was not binding on the joint ancestral family property on the ground that it had been made without any legal necessity. A copy of the plaint in this case is to be found at page 6 of the appellants’ bock.

16. The suit was decided by the Subordinate Judge of Aligarh in a judgment which is dated the 31st of July 1906 and which is printed at page 8 and the following pages of the appellants’ book.

17. It is an admitted fact that the present minor defendant, Balbir Sahai, although he was not in existence at the time when this suit was instituted, was born before judgment was delivered.

18. In these circumstances, applying the law as been laid down in the passage above, it seems to as to be impossible to contend that this minor defendant has no locus standi to challenge the validity of the mortgage deed in suit. It is quite clear that at the time the document was executed, there was in existence a son of the mortgagor. It is further clear that no question of the consent of this son to the alienation can be raised. In the first place, he was a minor and in the next place, we have the fast that a suit was brought on his behalf a few months afterwards for the purpose of contesting the validity of the alienation. It cannot, therefore, be argued, for the reasons just stated, that the defendant, Balbir Sahai, was not entitled to object in this suit to the validity of the deed in question.

19. It has, again, been argued that even if this minor defendant is to be allowed to question the validity of this alienation made by his father, he is nevertheless bound by the judgment in the earlier suit, The learned Counsel for the appellants has relied in this connection upon a Full Bench ruling of this Court in Kesho Pratad Singh v. Sheopargash Ojha 64 Ind. Cas. 248 : 19 A.L.J. 749 : 8 U.P.L.R. (A,) 117 (F.B.).

20. It was held in that ease, following a decision of their Lordships of the Privy Counail in Venkatanarayana Pillai v. Subbammal 29 Ind. Cas. 298 : 38 M. 406 : 17 M.L.T. 435 : 28 M.L.J. 535 : 17 Bom. L.R. 468 : 19 C.W.N. 641 : 2 L.W. 596 : (1915) : M.W.N. 555 : 21 C.L.J. 515 : 42 I.A. 125 (P.C), that a suit by a reversioner for a declaration that an alienation made by a Hindu widow in possession is without legal necessity and inoperative beyond her lifetime, is brought by him not for his personal benefit, but in a representative capacity, that is, as representing the whole body of reversioners, for the protection of the estate and to remove an apprehended injury to the common interest of all the reversioners. A decree in such a suit is, therefore, binding, if obtained after fair contest and in the absence of fraud and collusion, not only between the reversioner who brought the suit and the transferee, but also as between the whole body of reversioners on the one hand and the transferee or his representative-in-title on the other. It was laid down that this is so, not because one reversioner in that case must be deemed to claim” title through another, but because the reversioner who sues represents the others and Explanation 6 of Section 11 of the Code of Civil Procedure comes into operation. For, the right claimed by the presumptive reversioner who sues is a right to demand that the estate be kept intact and free from danger daring its enjoyment by the widow, and it is a right claimed in common for himself and all the members of the reversionary body. This view of the law, which must now be accepted, is based upon the identity of the interest of all the reversioners to an estate which for the time being is in possession of a female heir. But we think it would be difficult to apply these principles to a case like the present.

21. When Raghunath Sahai brought his suit in the beginning of 1905, there were only two persons interested in this estate, one being Raghunath himself and the other his father, who was impleaded as a defendant. It follows, therefore, that the whole estate as it then stood was represented in the suit.

22. Balbir Sahai, the present minor defendant, had not then been born. Before the suit was decided, Balbir had come into existence and had thus come to have an interest of his own in the estate, an interest which was quite distinct from that of his brother and his father. This being so, we cannot see how at the time the suit came to be decided, it can be said that Balbir was represented by his minor brother, the plaintiff, whose interest was totally distinct from his own. These being the facts, we hold that it is not possible to argue that the minor defendant, Balbir Sahai, is bound by the judgment in the previous suit upon any of the principles which have been set out in the Full Bench ruling of this’ Court, to which reference has already been made

23. We have now dealt with all the points which have been argued before us, We may mention that it Was contended that the general evidence of immorality which was led in the Court below would not justify a finding that any particular portion of the money borrowed by Ganga Sahai had been applied for immoral purposes. This argument was put forward in connection with the item of Rs. 400 due on the promissory note. We have discussed this matter above and to far as that item is concerned we do not base our judgment upon the evidence relating to immorality; but, as we have said, the learned Subordinate Judge took another ground and we hold that in the circumstances it was the duty of the plaintiffs to offer some explanation regarding the nature of this debt or the circumstances in which it game to be borrowed, for, as we have pointed out, the promissory note was executed in favour of the mortgagee himself only a few weeks before the mortgage in suit was drawn up.

24. The result, therefore, is that the apppeal fails and is dismissed with costs.