Allahabad High Court High Court

Bishan Dayal vs Kesho Prasad And Anr. on 11 August, 1936

Allahabad High Court
Bishan Dayal vs Kesho Prasad And Anr. on 11 August, 1936
Equivalent citations: 167 Ind Cas 683
Bench: Sulaiman, Bajpai


JUDGMENT

1. This is a plaintiff’s appeal arising out of a suit for joint possession of one half share in certain property which were admittedly sold at auction and purchased in the name of Kesho Prasad, defendant No 1. The plaintiff is the son of a daughter of Ram Dayal who was Kesho Prasad’s uncle. It is admitted by both the parties that Ram Dayal and Kesho Prasad were separate and did not form members of a joint Hindu family. The plaintiffs case as put forward in the plaint was that the property was put up for sale on several occasions and bids were made, but they were not ultimately accepted as the price offered was considered to be inadequate; but finally the highest bid was accepted on July 20, 1907 on which occasion Ram Dayal was absent and
Kesho Prasad, defendant No. 1, called out bids on his own behalf and on behalf of Ram Dayal, and that the said sale was confirmed. (Paragraph 5 of the plaint).

2. His case was that the said property was jointly held by Ram Dayal and the defendants as a family property (not joint family property) and that after the death of Ram Dayal, his widow Musammat Ram Piari Kure was in possession and defendant No. 1, who was the lambardor of the village went on paying profits to the real owners The plaintiff chimed joint possession over one half of the property together with mesne profits for there years. The defendant denied that Ram Dayal was the joint owner of this property and asserted that he and his brother were the sole purchase and the only proprietor. There was a further denial of the allegation that Ram Dayal and after him his widow were in possession of the property or received any profits and there was a further plea that the plaintiff’s claim was barred by Section 66, Civil Procedure Code. There was, however, no case put forward by the plaintiff in the plaint suggesting that subsequent to the auction purchase of 1907 either Ram Dayal or List widow had by advise possession for over 12 years acquired title to this property. The suit was not based on any such adverse title claimed independently of the eights alleged to have been acquired by the auction purchase of 1907. The learned Subordinate Judge has dismissed the plaintiff’s claim deciding these main issues against the plaintiff. The main point argued before us is the question of law whether the claim is or is not barred by Section 66, Civil Procedure Code. Now that section consists of two parts. Sub-section (1) provides that;

No suit shall be maintained against any person claiming title under a purchase certified by the Court in such manner as may be prescribed on the ground that the purchase was made on behalf of the plaintiff or eh behalf of some one through whom the plaintiff claims.

3. Accordingly, if a suit is brought on the ground that the purchase is made on behalf of the plaintiff or on behalf of some one through whom he claims and is maintained against a person who claims title under a purchase certified by the Court in the manner prescribed, the suit is not maintainable and must be dismissed. Sub-section (2) provides that:

Nothing in this section shall bar a suit to obtain a declaration that the name of any purchase certified as aforesaid was inserted in the certificate fraudulently or without the consent of the real purchase, etc.

4. It is to be noted that while Sub-section (1) prohibits a claim brought forward on the ground that the auction purchase had been made on behalf of the plaintiff or his predecessor, although nominally in the name of the defendant or his predecessor, sub-Section (2) refers to a suit to obtain a declaration that the name of any certified purchase was inserted in the sale certificate fraudulently or without the consent of the real purchase. Apparently, Sub-section (2) would apply to cases where the auction purchase itself is not directly challenged, but the case is that the name of the defendant or his predecessor was wrongly entered is the sale certificate either fraudulently or without the consent of the real purchase. Where the plaintiff not only wishes to have the sale certificate rectified, but desires to claim that the auction-purchase itself had been made on his behalf or on behalf of his predecessor, though ostensibly in the name of the defendant or his predecessor, the case would obviously fall under Sub-section (1) and not under Sub-section (2). The scope of the section has been made clear by several pronouncements of their Lordships of the Privy Council. While Act we of 1859 was in force, of which Section 260 corresponded to the present Section 66, their Lordships had to consider a case in Bodh Singh Doodhooria v. Ganesh Chander Sen 12 B.L.R. 317 : 19 W.R. (P.C.) where a suit was brought by a member of a joint Hindu family to recover possession of certain property alleged to belong to a joint estate, but which had been purchased by the defendant at a sale in execution of a decree passed against the estate of one member of the family only. Their Lordships, after remarking that the provisions of the section were designed to check the practice of making what are known as benami purchase at auction sales, transaction in which A secretly purchases on his own account in the name of B, observed that they cannot be taken to affect the eights of members of a joint Hindu family, who by the operation of law, and not by virtue of any private agreement or understanding are entitled to treat as part of their common property an acquisition, however made by a member of the family in his sole name, if made by the use of the family funds. The case is of a joint Hindu family and is obviously peculiar inasmuch as acquisitions made by any member of such family are presumed to belong to the whole family. The Courts in India have followed their Lordships pronouncement consistently holding that it is open to a member of a joint Hindu family to recover his share in the property purchased at auction by another member and that Section, Civil Procedure Code, would not stand in his way. Their Lordships of course did not lay down that the application of Section 260 of the old Act was confined solely to the case where the purchase was made by a judgment debtor secretly in order to defraud his creditors. The scope of the old section was again considered by their Lordships in Buhuns Kowur v. Lalla Buhooree Lall 14 M.I.A. 496 : 18 W.R. 157 : 10 B.L.R. 159 (P.C.) where a certified purchase had brought a suit against the true owner who was actually in possession. Their Lordships held that the provisions of that section could not debar the defendant who was in possession from settling up his title as against the certified purchase.

5. In Ganga Sahai v. Keshri 37 A 545 : 30 Ind. Cas. 265 : A.I.R. 1915 P.C. 81 : 19 C.W.N. 1175 : 18 M.L.T. 203 : 29 M.L.J. 329 : 2 L.W. 837 : 13 A.L.J. 999 : 17 Bom. L.R. 998 : 22 C.L.J. 508 : (1915) M.W.N. 713 : 42 I.A. 177 (P.C.) one of the there joint decree holders of a mortgage decree had alone taken out execution under Section 231 of the old Code stating that the other decree holders had died and praying that the execution might be subject to the eights of their heirs and representatives, and on that account had obtained leave to bid at the sale and actually purchased the property in his own name and, furnished with a certificate of sale, got possession of the property. Their Lordships held that the heirs of the other decree holders were entitled to receive their shares from him and that Section 317 of the Code of 1882 was not applicable as a defence of the suit. Their Lordships took care to point out that Ganga Sahai, one of the decree holders, had tried to perpetuate a fraud against ibis, co-decree holders under cover that section and emphasized that his application for execution had been made under Section 231 of the Code and was made professedly subject to the eights of his co-decree helpers, and pointed out that had he not even embodied this reservation in his petition, the Court executing the decree would have of its own motion protected the interests, of the other decree holders. Their Lordships accordingly held that the heirs and representation of the other decree holders were entitled to recover their one third share of the property purchased by Ganga Sahai in execution of the joint mortgage decree.

6. Order XXI, Rule 15 of the present Code contains a similar provision and one of several joint decree holders is allowed to apply for execution of the whole decree for the benefit of all the decree holders and only where the Court sees sufficient cause for allowing the decree to be executed on an application made under that rule, an application to execute the whole decree for the benefit of all the decree holders, the Court is bound to protect the interests of the other persons who Lave not joined in the application. When such a decree is executed for the benefit of all and the property is ultimately purchased by the decree holder (who is executing the decree) in lieu of the decretal amount and the decree is consequently satisfied, the purchase is obviously made for the benefit of nil the joint decree holders whose money goes towards the acquisition of the property. Indeed one decree holder may not be allowed to execute the decree at all, unless there is an assurance that the eights of the other persons would be adequately protected. It is in such circumstances that the purchase is deemed to have been made on behalf of all the joint decree holders and in such a case, as laid down by their Lordships of the Privy Council the provisions of Section 66, Civil Procedure Code, would not apply. The learned Advocate for the appellant relies on the observation made in Ganga Sahai’s case 37 A. 545 : 30 Ind. Cas. 265 : A.I.R. 1915 P.C. 81 : 19 C.W.N. 1175 : 18 M.L.T. 203 : 29 M.L.J. 329 : 2 L.W. 837 : 13 A.L.J. 999 : 17 Bom. L.R. 998 : 22 C.L.J. 508 : (1915) M.W.N. 713 : 42 I.A. 177 (P.C.), to the effect that:

The provisions of the section were designed to create some check on the practice of making what are called benami purchases at execution sales for the benefit of judgment debtors, and in no way affect the title of persons otherwise beneficially interested in the purchase.

7. It is urged before us that their Lordships intended to lay down that the eights of persons who are otherwise beneficially interested in the purchase can never be affected by the provisions of the section. We think that their Lordships intended to protect the interest of persons beneficially interested in the property purchased, other than those who claim to have made auction-purchases, who are not entitled to maintain the suit contrary to the provisions of Section 66. Further, the title of persons otherwise beneficially interested would not be affected; and if by some means they obtain possession of the property and are sued as defendants, e.66 would not stand in their way as their title has in no way been destroyed. The next case relied upon on behalf of the appellant is the case in Dronandan Prashad v. Janki Singh 15 A.L.J. 154 : 39 Ind. Cas. 346 : A.I.R. 1916 (P.C.) 227 : 32 M.L.J. 206 : 21 C.W.N. 473 : 1 P.L.W. 294 : (1917) M.W.N. 254 : 25 C.L.J. 259 : 21 M.L.T. 240 5 L.W. 526 : 19 Bom. L.R. 410 : 44 C 573 : 44 I.A. 30 (P.C.) That was a special case not arising under the Civil Procedure Code. There, under the teems of his mortgage, a usufructuary mortgager was liable to pay a certain amount of Government revenue. He had on a previous occasion paid an excess amount which, however, was somehow absorbed. Later he made a deposit which was short by Rs. 210-0. Their Lordships agreed with the Courts in India that the Government revenue had been deliberately allowed to fall into arrear with a view to the property being put up for sale and bought by the mortgager. Although the mortgager himself being a minor could not be considered to have been a party to the fraud, it was found that his agents had deliberately committed default in breach of the teems of the mortgage. When the properly was sold and purchased in the name of the mortgager, their Lordships held that the mortgager could not be allowed to hold for himself the advantage gained by the default for which his, agents were responsible and that the advantage gained by the scheme must be held for the benefit of the co owners who were not shown to have been aware of the default or sale, or to have disentitled themselves to the equitable relief. The sale had not taken place in execution of any decree, but for recovery of revenue under the provisions of Act XI of 1859, and the case was really governed by Section 90, Trusts Article Illustration (c) to that section was directly in point;

A mortgages land to B, who enters in possession. B allows the Government revenue to fall into arrear with a view to the land being put up for sale and his becoming the purchase of it. The land is accordingly sold to B Subject to the repayment of the amount due on the mortgage and of his expenses properly incurred as mortgagee, B holds the land for the benefit of A.

8. Although their Lordships did not in their judgment specifically refer to the Trust Act, the language of their Lordships suggests that that section was in their Lordships mind particularly as it appears to have been referred to at the Bar. It is noteworthy that there was no reference what server either at the Bar or in the judgment of their Lordships to Section 317 of Act XIV of 182 corresponding to the present Section 66. No doubt Section 66 of the Act contained a somewhat similar prevision, but in that case the finding being that the default had been made intentionally in order to acquire the property for the mortgager, it could not have been consider that the purchase had been made by the defendant “on behalf of the plaintiff.” The mortgager’s idea obviously had been to make the purchase on his own behalf to defraud the mortgagor.

9. So far as the present Code is concerned, the case of Dronandan Prasad would be clearly distinguishable. Section 66, Civil Procedure Code, is confined to a purchase certified by the Court in such a manner as may be prescribed; and the word prescribed is defined in Section 2(16)) as meaning “prescribed by rules; and “rules” under Sub-section 18, means “rules and forms contained in Schedule 1, or made under Section 122, or Section 125, Civil Procedure Code. It is, therefore, patent that a person who is not claiming title under a purchase certified by the Court under any of the rules framed under the Code would not be protected under Section 66, Civil Procedure Code. In Suraj Narain v. Ratan Lal 40 A 159 : 40 Ind. Cas. 988 : A.I.R. 1917 P.C. 12 : 21 C.W.N. 1065 : 20 O.C. 211 : 2 P.L.W. 160 : 33 M.L.J. 180 : 15 A.L.J. 684 : 19 Bom. L.R. 737 : 22 M.L.T. 121 : 26 C.L.J. 267 : 6 L.W. 509 : (1917) M.W.N. 477 : 4 O.L.J. 762 : 44 I.A. 201 (P.C.) one of the points which arose for consideration was whether Section 317 of the Code of 1882 applied to certain items of property which had been purchased at auction at a sale under order of the Court in the name of Ratan Lal who was the son-in-law of one of the member of the joint Hindu family. The Judicial Commissioner’s Court held that the son-in-law was entitled to resist the claim under Section 317 Their Lordships of the Privy Council in affirming that view remarked:

There only remains one further point for consideration and that affects certain property Nos. 1-4 inclusive and No. 32 in List No. 5, which were purchased at auction at a sale under order of the Court in the name of Ratan Lal. Their Lordships were satisfied that any claim to these property by the appellants is defeated by Section 317, Civil Procedure Code.

10. As their Lordships were affirming the view of the Indian Court on this point, they did not think it necessary to deal with the matters further. But the decision is clear and conclusive. The point raised in Ramathai Vadivelu Mudaliar v. Peria Manicka Mudaliar 43 M. 643 : 56 Ind. Cas. 395 : A.I.R. 1920 P.C. 30 24 C.W.N. 699 : 18 A.L.J. 584 : 28 M.L.J. 13 : 39 M.L.J. 11 : 12 L.W. 1 : (1920) M.W.N. 389 : 2 U.P.L.R. (P.C.) 90 : 47 I.A. 108 : 2 U.P.L.R. (P.C.) 172 (P.C.) was different, but at p. 649 their Lordships remarked:

The object of Section 66, was to put an end to purchases by one person in the name of another; and the distinction between a purchase on behalf of another, and a purchase coupled with an undertaking to convey to another at the price of purchase, is somewhat narrow.

11. This observation also shows that the only object of the section is to prevent be nami purchases made by judgment debtors. Coming to the cases of this Court it was laid down by a learned Single Judge in Durga v. Bhagwan Das 23 A 34 : A.W.N. 1900, 190, that where one of several joint mortgages brought a suit in his own name and obtained a decree in is own name and executed it and purchased the property at auction, the representatives of the other could not recover apart of the property so purchased although they might recover their share of the mortgage money. It is to be noted that in that case a suit had been brought by only one mortgage and the decree obtained was not a joint one. The same view seems to have been follow by another learned Judge of this Court in Makhan Lai v. Badri Prasad A.I.R. 1923 All. 405 Great reliance has been placed by the learned Advocate for the appellant on the case in Achhaibar Dube v. Tapasi Dube 29 A 557 A.W.N. 1907. 166. That also was a case where two partners who had lent partnership money to a third person obtained against him a joint decree and in execution of that joint decree certain property was purchased at auction sale by one of the decree holders only out of the partnership funds or by setting off the joint decree obtained by, the partners. The learned Judge held that in such a case Section 317, Civil Procedure Code was not a bar. In the course of his judgment he referred 10 the object of the section being to check the practice of making benami purchases and remarked that the principle applicable to members of a joint Hindu family might well apply to partners. It is not clear that the learned Judge meant to lay do that even if one of the partners has sued alone for the recovery of his debt and obtained a decree exclusively in his name and purchased the property in his name, the other partner can recover his share of the property from him. In any case even if such a view was expressed, it would be an obiter dictum.

12. But the principle underlying this case was extended by the Bombay High Court Vishwanath Dhondiraj v. Pandharinath Ganesh 50 B 600 : 97 Ind. Cas. 688 : A.I.R. 1926 Bom. 525 : 28 Bom. L.R. 997. In that, case the plaintiff and the defendant had agreed to unite their funds for the purpose of purchasing the property. But the purchase was made in execution of a decree by one of them only Apparently it was not a case of a joint decree holder at all. The learned Chief Justice after quoting the remarks of Richards, J., in Achhaibar Dubr’s case 29 A 557 A.W.N. 1907, 166 remarked:

I do not think that there is any difference between the case where one of the partners in a partnership, which is in existence for other purposes, buys property from the joint fund in his own name, and the ease whore there is a partnership in a single adventure in which two or more persons agree to unite their funds for the purpose of purchasing the property.

13. As already pointed out the case before Richards, J., was quite different and was clearly distinguishable inasmuch as there the plaintiff and the defendant had been co decree holders. With great respect, we are unable to agree with the view expressed by the Bombay High Court that if two persons privately enter into an agreement to purchase property in the name of one at auction, Section 66, Civil Procedure Code, would have no application. In Baijnath Das v. Bishan Devi 43 A 711 : 63 Ind. Cas. 676 : A.I.R. 1921 All. 185 : 19 A.L.J. 787 : 3 U.P.L.R. (A) 147 certain property was purchased at auction in execution of a decree by a father in a joint” Hindu family be name in the name of his wife. A suit brought by the members of the family against the wife who defended the claim was held not to be maintainable as she was not a member of the joint Hindu family and she could take shelter behind the provisions of Section 66, Civil Procedure Code. In Ram Rup Teli v. Khederu Teli 50 A 572 : 108 Ind. Cas. 130 A.I.R. 1928 All. 619 : 26 A.L.J. 245. the father of a joint Hindu family had made a purchase at an execution sale in the name of an outside one of the members who had got some property at, the family partition brought a suit to recover possession but was resisted by the ostensible purchase. The Bench held that the claim was barred by Section 66, Civil Procedure Code.

14. The learned Advocate for the appellant relies strongly on the case Durgadas Dev v. Bagalananda De 61 C 440 : 150 Ind. Cas. 1051 : A.I.R. 1934 Cal. 67 : 38 C.W.N. 494 : 7 R.C. 61 in which these cases were dissented from. The learned Judges apparently considered that where a member of a joint Hindu family beings a suit to recover possession of property which has been purchased in the name of another at action, he does, not claim the property on the ground that it was brought on his behalf or even on behalf of the joint family that his case is that the joint family in fact bought it, because it was bought with funds belonging to the joint family. With great respect, it is difficult to see the distinction between the case that the property was purchased in the name of a stranger on behalf of the joint family and the case that the joint family itself purchased the property in the name of the stranger. According to that view, property purchased by a stranger could, always be recovered in spite of the provisions of Section 317 if any minor member of, a joint family can be put up e to being the suit. The learned Judges themselves felt the difficulty on account of the pronouncement of their Lordships of the. Privy Council in Suraj Narain v. Eatan Lal 40 A 159 : 40 Ind. Cas. 988 : A.I.R. 1917 P.C. 12 : 21 C.W.N. 1065 : 20 O.C. 211 : 2 P.L.W. 160 : 33 M.L.J. 180 : 15 A.L.J. 684 : 19 Bom. L.R. 373 : 22 M.L.J. 180 : 15 A.L.J. 684 : 19 Bom. L.R. 737 : 22 M.L.T. 121 : 26 C.L.J. 267 : 6 L.W. 509 : (1917) M.W.N. 477 : 4 O.L.J. 762 : 44 I.A. 201 (P.C.) already refereed to, and felt that in, that case apparently a contrary view was taken.” They, however, remarked, that that case was decided under the old Section 317, Civil Procedure Code, the wording of which, differed materilly from that of Section 66. The difference in the wording which would be relevant was, however, not quoted. As far as can be seen the alteration in the language of the new section would, make no difference so far as the point under consideration was concerned. One of the learned Judges remarked:

Moreover, the point raised under Section 317, which affected part of the claim was disposed of by their Lordships within six lines of the report and the relevant faces are nowhere, stated. No decisions are mentioned in the judgment nor that three seems to have been much discussion on the matter.

15. We would rind it very difficult to brush aside a clear decision of their Lordships of the Privy Council on the ground that the point was disposed of in six lines or that the relevant facts were not stated or that no decisions were mentioned by their Lordships in their judgment or that there was no discussion of the matter by their Lordships. We would feel it, our bounden duty to accept the ruling as conclusive and binding. As already noted, all the necessary facts were clearly mediation and as their Lordships, were affirming the judgment of the Judicial Commissioner’s Court it was not thought necessary to deal with the matter at grater length, but it was clearly decided that a suit brought against a son-in-law by one of the members of the joint family could not be maintained in view of the provisions of Section 317. We therefore think that the view expressed by this Court in the two cases which were dissented from, the Calcutta High Court was perfectly sound and we adhere to it. It seems the it another Bench of the Calcutta High Court has taken a different view which is in consonance with the view expressed in this Court. In the same volume Page of 61 C.–[Ed.] in Iswar Chander v. Kabiruddin Ahmad 61 C 371 : 150 Ind. Cas. 77 : A.I.R. 1934 Cal. 322 : 6 R.C. 752 it was held that where a suit was brought to recover a share of the property purchased at auction which had been purchased by one decree holder but not a joint decree holder although there were other decree against the same judgment debtor, the claim of the other decree holders who held different decrees was barred. The Bombay case in Vishwanath Dhondiraj v. Pandharinath Ganesh 50 B 600 : 97 Ind. Cas. 688 : A.I.R. 1926 Bom. 525 : 28 Bom. L.R. 997, was distinguished because the learned Counsel for the respondent unnecessarily conceded that Section 66 would be no bar to a case of partnership. In view of these authorities it must be held that Section 66 is a bar to the present claim.

16. The learned Advocate for the appellant contends before us that Section 66 cannot apply unless the plaintiff alleges in the plaint that the purchase had been made on behalf of the plaintiff or his predecessor and claims that he is the sole owner of the entire property purchased at auction without the defendant being a joint owner and says that the name of the defendant had been entered in the Side certificate without his consent. We cannot, accept this contention but may point out that in the present case the plaintiff had actually alleged that the last bid that was accepted had been made on behalf of Ram Dayal and the contesting defendant. Further, when the plaintiff claims half the property on the ground that he is the owner and that the defendant, although the ostensible purchase, is not the owner, he must, by necessary implication, even though ho has not expressly said so, mean that the purchase of the half share claimed had been made in the name of the defendant by the plaintiff. By cleverly avoiding an express reference to the purchase made on his behalf the plaintiff cannot evade the provisions of the section.

17. It also seems to us that it is immaterial whether the property in suit is the entire property which was purchased in one lot at the auction or whether it is a part of a lot so purchased and whether the plaintiff claims the whole of it or only a share in it. The substantial thing to consider that the defendant who is resisting the claim, claims title to the property under a purchase certified by the Court, and if, the property in dispute is part of the property so purchased, the letter is protected. We see no reason why a distinction should be drawn between the cases where the whole of the property purchased is claimed, and where the plaintiff says that he unrehearsed only a share in the property mentioned in the sale certificate. In either case the defendant claims title under a purchase certified by the Court and the claim comes within the mischief of Section 66. There is authority for the view that no such distinction should be introduced into the section. In Iswar Chander v. Kabiruddin Ahmad 61 C. 371 : 150 Ind. Cas. 77 : A.I.R. 1934 Cal. 322 : 6 R.C. 752 already quoted, the claim was in regard to only a part of the property purchased and the learned Judges did not consider that that saved the claim from the bar of Section 66. Again in Hari Govind v. Ramchander Narayan 31 B 61 : 8 Bom. L.R. 873 although the point was not expressly considered and decided, the claim related to only a half-share in the property purchased. The point was expressly decided by an Assistant Judicial Commissioner of the Nagpur Court in Govind Singh v. Mungaji 57 Ind. Cas. 684 : A.I.R. 1920 Nag. 147 where it was laid down that Section 66, Civil Procedure Code, applies where an ostensible purchase is a real purchase to the extent of the entire or only of a fraction if the property sold. If such an evasion, were allowed, the result would be that all that would be necessary for a plaintiff lo succeed would be to give up a negligible fraction of the property and put forward a claim to the bulk or to exclude a part of the property purchased from the claim put forward in the suit. We do not think that this could have been the intention of the legislature. The primary object of the section, as appears from the pronouncement of their Lordships of the Privy Council in the cases quoted above, seems to be that the certified purchase should be deemed to be conclusive and no one should be allowed to challenge it, unless he comes within the exceptions mentioned in the section itself and those exceptions are contained in Sub-section (2); under which a wrong insertion of the name of the purchase in the sale certificate made fraudulently or without the consent of the real purchase can be rectified and under which third persons are absolutely protected.

18. We, therefore, think that the view taken by the learned Subordinate Judge that the claim is barred by Section 66, Civil Procedure Code, was correct. Had the plaintiff come into Court on the allegation that subsequent to the auction purchase of 1907 either Ram Dayal or after him his widow acquired title by adverse possession extending over 12 years, we would have certainly entertained the claim. It, has been laid down by there Lordships of the Privy council Abdul Jalil Khan v. Obaidullah Khan 51 A 675 : 120 Ind. Cas. 651 : A.I.R. 1929 P.C. 288 : 57 M.L.J. 177 : 33 C.W.N. 1061 : 6 O.W.N. 637 : (1929) A.L.J 930 : 30 L.W. 395 : 50 C.L.J., 257 : 31 Bom. L.R. 1393 : 56 I.A. 330 : (1929) M.W.N. 734 : Ind. Rul. (1930) P.C. 11 (P.C.) that Section 66 is not a bar to a claim based on the title independent of the auction purchase; but no such case was put forward in the plaint and none has been pressed before us in appeal. We have, however, not considered it necessary to enter into the merits so far as the auction purchase of July 20, 1907, is concerned, nor is it necessary for us to go into the question of the plaintiffs previous knowledge of his title with regard to the objection under Order II, Rule 2, Civil Procedure Code. We dismiss this appeal with costs.