High Court Punjab-Haryana High Court

Bank Of India vs Delhi Faridabad Textiles Pvt. … on 22 September, 1995

Punjab-Haryana High Court
Bank Of India vs Delhi Faridabad Textiles Pvt. … on 22 September, 1995
Equivalent citations: (1996) 112 PLR 61
Author: S Saksena
Bench: S Saksena


JUDGMENT

Sarojnei Saksena, J.

1. This order shall dispose of Civil Revision Nos. 534, 535 and 536 of 1995.

2. Petitioner-Bank filed a Civil Suit No. 216/80 on May 1, 1980 against Messrs. Barar Lion Tools Limited. This suit was decreed on June 2, 1984, for Rs. 15,15,297.12 alongwith pendente lite and future interest at the rate of 17 percent annum. The decree-holder Bank filed execution petition No. 33/10/86 for executing this decree.

3. Petitioner-Bank filed Civil Suit No. 632/72 against M/s. Delhi Faridabad Textiles Private Limited on November 16,1979, which was decreed on October 16,1984, for an amount of Rs. 16,01,383.47 alongwith pendente lite and future interest at the rate of 17 percent per annum. Decree-holder bank filed Execution petition No. 34/10/85 for realising this amount.

4. Petitioner-Bank filed Civil Suit No. 336/80 on November 15, 1979, against M/s. Delhi Faridabad Textiles Private Limited, which was decreed on October 6, 1984, alongwith pendente lite and future interest at the rate of 17 per cent per annum. Petitioner decree-holder filed Execution petition No. 32/10/85 to execute the decree.

5. During the pendency of these suits and after the passing of the decree, the judgment-debtor made certain payments to the petitioner-Bank towards satisfaction of the decree. After the passing of the decrees on October 22, 1993, the judgment-debtors paid in Court two drafts for Rs. 16,75,461.22 and Rs. 2,00,000/- in aforesaid execution petition No.24/10/85 and another draft of Rs. 2,00,000/- in execution petition No. 22/10/85. Petitioner-Bank appropriated these amounts against the interest becoming due till then. Judgment-debtors M/s. Delhi Faridabad Textiles Tools Limited moved three applications under Order 21, Rule 66 and Section 151 C.P.C. with the prayer that the payments made by them be first adjusted towards the principal amount due and then against the interest due, whereas, decree-holder Bank has appropriated it otherwise.

6. Concededly, the judgment-debtor while depositing this amount in the court never gave any notice intimation to the decree-holders to appropriate the amount either towards principal or towards interest.

7. The executing Court, relying on Punjab National Bank etc. v. Prem Sagar Choudhary and Ors., A.I.R. 1988 H.P. 33, recorded a finding that payments made by the judgment-debtors should first be appropriated towards principal amount due and then towards interest and costs. Thus, the aforesaid petitions were allowed. The Executing Court further held that the future interest from the date of institution of the suit till the date of realisation of the entire decretal amount will be charged by the decree-holder only on the principal amount i.e. not on the interest which formed part of the decree and then on the diminishing principal amount as per payments made by the judgment-debtors from time to time. The executing court (Sic) directed the petitioner-decree-holder-bank to furnish its statement of account for the above payments accordingly.

8. The only point argued before this Bench was whether the decree-holder is entitled to appropriate the aforesaid payments made by the judgment-debtors towards the interest due without being noticed by the judgment-debtors about the mode of appropriation.

9. Relying on Rai Bahadur Seth Nekichand v. Seth Radha Krishna, A.I.R. 1922 Privy Council 26, their Lordships of the Apex Court held in Meghraj v. Mst. Bayabai, A.I.R. 1970 S.C. 161, that the judgment-debtor is bound to deposit the decretal amount in accordance with law as is provided by Order 21 Rule 1 C.P.C., but mere deposit in the absence of any notice and intimation that it was being deposited towards principal, it was for the decree-holder to appropriate it towards the dues.

10. In Prem Sagar Chaudhary’s case (supra) this judgment of the Supreme Court was considered by a Single Bench of the High Court of Himachal Pradesh and it held that in case of money decree the normal rule approved in Meghraj’s case (supra) with respect to appropriation of payments to be made towards the satisfaction of interest in the first instance and then of the principal amount of the Court decrees, has become inoperative after the amendment of Rule 1 Order 21 C.P.C. by the C.P.C. (Amendment) Act, 1976. It further held that in view of the new provisions of Rule 1 of Order 21 it is no longer open to the decree-holder to appropriate payments received by him to that part of the decretal amount which does not bear any interest. On the other hand, such payment has to be applied first towards the part of the decretal amount which bears interest, if any. Sub-rules (4) and (5) of Rule 1 of Order 21 postulate cessation of interest on any payment made for the satisfaction of the decretal amount. It further held that the words “any payment” as used, given their natural meaning, do not admit any exception. Section 60 of the Contract Act does not vest a discretion in the Creditor to apply the payment made by the debtor, without indicating to which debt the payment is to be applied, to any lawful debt including a time barred debt, this section will have to be read subject to the provisions contained in the amended Rule 1 of Order 21 relating to decretal amounts, being specific in nature.

11. This amended rule is also considered by a Single Bench of Kerala High Court in Sujatha Weaving Mills and Ors. v. Syndicate Bank, A.I.R. 1994 Kerala 386 wherein it was held that when judgment-debtor makes any deposit in the court,he should state mode of appropriation also. If he fails to do so, general rule that deposit will go in discharge of interest first will govern. The fact that decree-holder withdrew the said deposit, it cannot be said that there was compliance with Sub-rule (4) of Rule 1 of Order 21, Code of Civil Procedure, so that the decree-holder was bound to adjust said deposit towards principal first. The ratio is that under Order 21, Rule (i) Sub-rules 2 and 3 C.P.C. the judgment-debtor is duty bound to give notice or intimation to the decree-holder, stating the manner of appropriation, if he fails to do so, the decree-holder is within his rights to appropriate it first towards interest due and then towards principal.

12. This controversy is clinched by the latest judgment of the Apex Court in Mathunni Mathai v. Hindustan Organic Chemicals Limited and Anr., (1995-3)111 P.L.R. 596 (S.C.). Their Lordships of the Apex Court have held that the deposit of decretal amount made in pursuance of Order of Court cannot be deemed to be towards principal. In absence of any intimation as required by Sub-rule (2) of Rule 1 of Order 21 and indication of manner of appropriation, the payment could not be deemed to have been appropriated towards principal unless the decree-holder admits it to be so. They have further held that the ratio laid down in Meghraj’s case (supra) applies now with greater rigour. The reason for the rule both in the un-amended and amended provision appears to be that if the judgment-debtor intends that the running of interest should cease then he must intimate in writing and ensure that it is served on the decree-holder. Sub-rules (4) and (5) added in 1976 to protect the judgment-debtor provide for ceasure of interest from the date of deposit or payment. But the cessation of interest under Sub-rule (4) takes place not by payment alone but from the date of service of notice referred to in Sub-rule (2).

13. Thus, relying on the aforesaid judgment of the Apex Court, I find that the executing Court has fallen into an error in holding that the decree-holder was duty bound to appropriate the amount deposited by the judgment-debtors in the Court towards principal amount first and then towards interest as admittedly no notice or intimation was given by the judgment-debtors to the petitioner-decree holder under Sub-rule (2) or (3) of Rule 1 of Order 21 C.P.C. Accordingly, all the three revision petitions are hereby allowed. The impugned Orders are set aside.