High Court Karnataka High Court

Tondala Muniswamappa vs Nanjundachari on 21 February, 1951

Karnataka High Court
Tondala Muniswamappa vs Nanjundachari on 21 February, 1951
Equivalent citations: AIR 1952 Kant 56, AIR 1952 Mys 56, (1951) 19 MysLJ
Author: V Ramaiya
Bench: V Ramaiya, Mallappa


JUDGMENT

Venkata Ramaiya, J.

1. This appeal arises from a suit for specific performance of an agreement of sale executed by the Appellant in favour of Respondent with respect to a house. On the same day the agreement was executed, the said property was purchased by the Appellant from the Respondent under a registered sale deed. The argument is unregistered and provides that on payment of Rs. 200/- (which is also the consideration for the sale) with interest on Rs. 150/- within a period of three years by the Respondent the Appellant should re-convey the property to the former. The Respondent has after depositing the amount applied for re-conveyance and delivery at the property. The pleas put forward by the Appellant were that there was no valid tender of the amount prior to suit and that the agreement was nominal. The trial Court negatived both these and decreed the suit. At the hearing of the appeal preferred by the Appellant against this, objection to the maintainability of the suit was newly raised on the ground that the transaction between the parties was in substance a mortgage The learned Subordinate Judge rejected the contention and confirmed the decision of the Court. The argument in this Court was directed mainly against the finding of the learned Subordinate Judge that the transaction between the parties is a sale and not a mortgage by conditional sale.

2. The question whether and in what circumstances a document which purports to be a sale deed can be construed to be a deed of mortgage by conditional sale has been discussed in several cases. In ‘Balkishendas v. W. F. Legge’, 22 All 149 the Privy Council held that this has to be determined solely with reference to the terms of the document and the surrounding circumstances so far as it is necessary to ascertain the meaning of the terms. A test sometimes employed to find out whether it is the one or the other is the inclusion of a covenant to reconvey the property in the sale deed itself. In ’42 Mys H C R 257′ a document containing such an agreement and styled as a sale deed was treated as one of the mortgage by conditional sale. The document in that case was of a date prior to the addition of the proviso to Section 58 of the T. P. Act which states
“provided that no such transaction shall be deemed to be a mortgage unless the condition is embodied in the document which effects or purports to effect the sale”.

The proviso places a restriction on the kind of sale deeds which can be regarded as mortgages by stating as a pre-requisite that the condition of re-conveyance is to be present in the sale deed itself. In other words though there may be factors pertaining to the transaction which point to its being a mortgage it will not avail in the absence of the condition in the sale deed. In ‘Jaggar Nath v Eutto Kristo Ray’, AIR (34) 1947 Pat 345, it was held that unless the condition for resale is embodied in the sale deed the newly added proviso forbids the transaction from being treated as a mortgage. To the same effect is the decision in ‘Samsher Khan v. Vithal Das’, AIR (33) 1946 Nag 264 which reproduces the view of the Select Committee that
“no transaction should be deemed to be a mortgage by conditional sale unless the condition is embodied in the document which operates or purports to effect a sale”

and points out that Sir Dinsha Mulla who was a member of the Select Committee and as Law Member was responsible for the amendment, has stated the same in his Commentary on the section. ‘Ma Sein Nyo v. Mg. San Pe’, AIR (22) 1935 Rang 212 is also in support of this view. To show that omission to provide for reconveyance in the sale deed is not conclusive, Sir Ramachandra Rao relied upon ‘Ram Narayan v. Ram Ratan’, AIR (21) 1934 Nag 18 in which Niyogi A. J. C. observed
“The proviso cannot be interpreted as laying down any rigid rule that if the agreement to sell and the covenant of repurchase are embodied in more than one document the inference of a mortgage would not necessarily arise.”

That was a case in which the deed contained a covenant to reconvey and was yet held to be an outright sale. The observation is that of a single Judge and cannot have the force of a Division Bench to the contrary in ‘A.I.R. (33) 1946 Nag 264.’

3. No case in which a sale deed which did not contain an agreement of reconveyance was held to be a deed of mortgage in spite of the proviso was brought to our notice. In the present case there is no such covenant in the sale deed and the agreement is embodied in a separate deed which is not registered wherein the property is referred to as Having been sold to the Respondent. The appellant cannot, in view of the proviso, urge that the relation between the parties is that of mortgagor and mortgagee. It is rather curious that the person who wants the document to be treated as a deed of mortgage is not the ostensible vendor but the vendee who obtained possession of the property and got his title as owner completed by the vendor discharging the previous encumbrance. The plea put forward is belated as well as untenable.

4. The appeal is dismissed with costs.

5. Appeal dismissed.