JUDGMENT
1. The principal question raised in this appeal is whether a purchaser at auction who has purchased certain property is entitled to dispute the validity of a mortgage which was notified in the sale proclamation prepared under Order XXI, Rule 66 of the Code of Civil Procedure (Act V of 1908). It appears that one Musammat Hingan Bibi was in possession of a certain house. As assigns from one Noorjahan Begam), the plaintiffs sued Musammat Hingan for possession of the house and on the 25th of January 1917 they obtained a decree for possession of a ten anna share out of the 16 annas of the house. Costs were also decreed to them to the extent of about Rs. 80 it appears that the plaintiffs took out execution of the decree for costs and in execution thereof they applied for attachment and sale of the remaining Six anna share of the house. Before, however, the order for attachment could be carried out, Musammat Hingan Bibi made a usufruatuary mortgage of the whole house for Rs. 1,000 in favour of the defendant appellant. It might be mentioned here that Musammat Hingan Bibi had appealed from the decree for possession given by the first Court and during the pendency of the appeal the execution proceedings above referred to were taken and the mortgage mentioned above executed. It appears that during the course of the execution proceedings a sale proclamation was prepared under the provisions of Order XXI, Rule 66, Civil Procedure Code, and the mortgage of the 2nd of March 1917, which had been effected after the application for execution had been made, was also mentioned as a charge for which the property was liable. The property was sold on the 28th of July 1917 and Puran purchased it. On the 18th of September 1917, he sold it to the present plaintiffs, The present suit has been brought by them for possession of the house so purchased, on the ground that the defendant appellant has obstructed them in taking actual possession of the house. The first Court decreed the plaintiffs claim unconditionally as to the 10 anna share for which they had got a decree against Musammat Hingan but as to the remaining six anna share which they had purchased at auction, it attached a condition to the effect that they must redeem the mortgage for Rs. 1,000 in, favour of the defendant-appellant which had been notified at the time of the sale at which their predecessor-in title, Puran, purchased the property. On appeal by the plaintiffs the learned Subordinate Judge modified the decree of the Court of first instance by decreeing the plaintiffs’ suit unconditionally. The defendant appellant, who had taken the mortgage from Hingan on the 2nd of March 1917 during the continuation of the execution proceedings as mentioned above, comes here in second appeal. The first contention raised on his behalf is that having regard to the provisions of Order XXI, Rule 66 of the Code of Civil Procedure (Act V of 1908), the auction purchaser is precluded from challenging the validity or correctness of the mortgage in his favour It is contended that there has now been a change in the procedure to be followed in execution proceedings in this matter and that the case of Shib Kunwar Singh v. Sheo Prasad Singh 28 A. 418 : 3 A.L.J. 200 : A.W.N.(1906) 68, is no longer good law. The present case is governed by Order XXI, Rule 66. It corresponds to Section 287 of the Code of Civil Procedure of 1882, and the only change which it is necessary to consider for the purpose of deciding the question raised in this appeal is that the words be drawn up after notice to decree-holder and the judgment-debtor have been added. It is contended on the strength of the addition of these words that the proceedings under Order XXI, Rule 66, are of the same nature as these contemplated by Order XXI, Rule 62, of the same Code and have the same result. We do not think that the effect of this amendment has in any way altered the result or the nature of the enquiry under Section 287 of the old Code of Civil Procedure. The words here as they stand are not the same as in Rule 62 of the same. Order In Rule 62 it is expressly laid down that where the Court is satisfied that the property is subject to a mortgagee or charge…then certain consequences follow. In Rule 66 there are no words like these from which it might be inferred that the Court has satisfied itself that such a mortgage or charge exists. It only amounts to an enquiry which apparently is not to be a very detailed one, and we do not see any reason to come to the conclusion that the result of the proceedings under Rule 66 which culminate in the sale-proclamation is to be conclusive between the parties or binding upon the auction-purchaser During the course of the argument one of us put a question to the learned Counsel for the appellant, whether in case notice had been issued to the judgment debtor and he had taken no objection to the preparation of the sale proclamation, he could in a suit on the mortgage dispute the validity of the mortgage or plead want of consideration. The learned Counsel had to concede that the judgment-debtor could do so. We do not see why, if the judgment-debtor could do so, the auction-purchaser who, it is contended, is his representative could not have done the same thing if the suit had been brought to enforce the mortgage. If that right is conceded to him in a suit brought on, the basis of the mortgage, there seems to be nothing to warrant us in holding that he cannot enforce the same when he is suing for possession of the property which he has purchased at; auction, in our opinion the rule of law laid down in Shib Kunwar Singh v. Sheo Prasad Singh 28 A. 418 : 3 A.L.J. 200 : A.W.N. (1906) 68, and Jairaj Mal v. Radha Kishan 20 Ind. Cas. 182 : 35 A. 257 : 11 A.L.J. 357, still holds good and there has been no change so far as the Code of Civil Procedure is concerned.
2. It having been held then that the auction purchaser could challenge the validity of the mortgage in the suit, we find that the lower Appellate Court has rightly entered into the question of the binding nature or otherwise of the mortgage. On this question it has found in favour of the plaintiff. We, therefore, dismiss the appeal with costs, including in this Court fees on the higher scale.