High Court Patna High Court

Bundi Singh vs Shivanandan Prasad Sahu And Anr. on 31 August, 1949

Patna High Court
Bundi Singh vs Shivanandan Prasad Sahu And Anr. on 31 August, 1949
Equivalent citations: AIR 1950 Pat 89
Author: Meredith
Bench: Agarwala, Meredith


JUDGMENT

Meredith, J.

1. This is a defendant’s appeal under the Letters Patent from a decision of Das J. The suit was for a declaration that the right, title and interest of the plaintiff in Tauzi No. 4673, Jagir Lal Dubey Havildar, were not affected by the sale in certificate case no. 106 of 1938-39, and for an injunction restraining the defendant auction purchaser from interfering with the possession of the plaintiff of his share of the Tauzi, The facts were that there was default in the payment of cess of the March kist of 1938, and the certificate case in question was consequently issued, the certificate debtors being stated to be the plaintiff, two ladies, Mt. Siromani and Mt. Onkarmani, and two other persons, Mt. Kabutro and Jamuna Prasad Sahu. The shares sold were 1 anna 13 gandas and odd share of Mt. Kabutro, 1 anna 13 gandas and odd share of Jamuna Prasad Sahu, 5 annas and 6 gandas share of Mt. Siromani and Mt. Onkarmani, and 16 gandas and odd share of the plaintiff. In fact, however, by a partition prior to the certificate case Mt. Kabutro and Jamuna Prasad Sahu had ceased to have any interest, and the share of the plaintiff had become 10 annas and odd, while Mt. Siromani and Mt. Onkarmani held the remaining 5 annas and odd.

2. The trial Court and the Court of first appeal, while holding that the notice under Section 7, Public Demands Recovery Act had not been served on the plaintiff, held that the plaintiff had been dispossessed. The suit wag essentially one for setting aside the sale, and was barred under Section 45, Public Demands Recovery Act inasmuch as it had not been brought within one year from the date of delivery of possession. The appellate Court further held that the suit was barred under Section 42, Specific Relief Act, as the plaintiff had not asked for recovery of possession.

3. Before Das J. the plaintiff confined his case to the contention that the sale could not affect his interest beyond the 16 gandas and odd share of his which was actually sold. The sale, in so far as it was a sale of the right, title and interest of Mt. Kabutro and Jamuna Prasad Sahu, was no sale at all as they had no interest. The suit in this light was not for setting aside the sale, but for a declaration that it could not affect the interest of the plaintiff beyond 16 gandas and odd. The contentiona on behalf of the defendant before Das J. were that the suit was barred by limitation under Section 45, and that it wag also barred under Section 46, Public Demands Recovery Act (which corresponds to Section 47, Civil P. C.) as(?) no fraud had been alleged or established; and, thirdly, that the suit was bad under Section 42, Specific Relief Act. Das J. rejected these contentions and held that, though he had not expressly asked for it, the plaintiff could be given a decree for recovery of possession of his remaining share. Evidently he meant to apply the provisions of Order 7, Rule 7, Civil P. C. He gave the plaintiff a decree accordingly.

4. The same contentions have been pressed before us on behalf of the appellant, but in my opinion, the decision of Das J. was correct. It seems to me obvious that the decision whether Section 45 or Section 46 constituted a bar depended on the question whether there had been an actual sale and delivery of possession of the plaintiff’s remaining interest. If there had not been, the suit was not for setting aside the sale, and Section 45 would have no application. Similarly, if there had been no sale of that interest and no delivery of possession of that interest, the plaintiff’s grievance was not against the certificate-holder, and the question was not one between the certificate-holder and the certificate-debtor, for what the plaintiff complained of was in effect that without purchasing his interest or receiving delivery of possession of his interest the defendant as a mere trespasser had taken possession of that interest under colour of his auction purchase and delivery of possession.

5. It is, therefore, necessary to consider whether the interest in question was actually sold. In my opinion, it was not. It must be remembered that what wag sold was not a specific property, but an interest–the interest of Mt. Kabutro and Jamuna Prasad Sahu. What passes at a certificate sale is merely the right, title and interest of the judgment-debtor. Those judgment-debtors had at the time no interest. Therefore, in so far as the sale purported to be a sale of the interest of those two persons, it was a sale of nothing. It could not possibly operate to convey that interest in the bands of the plaintiff. In this view neither Section 45 nor Section 46 was a bar.

6. With regard to Section 42, Specific Relief Act, I think the suit was not bad, because the plaintiff did actually ask for the consequential relief which was appropriate to the pleadings. Maintaining that he was still in possession, he asked as a consequential relief that the defendant should be restrained from interfering with his
possession. He could not ask for recovery of possession if he did not concede that he had been dispossessed. But then it is urged that a decree for recovery of possession could not be passed on the pleadings. The answer to this is to be found in Order 7, Rule 7, Civil P. C. It is true it has been held that under Order 7, Rule 7, a relief cannot be given which is inconsistent with the plaintiff’s case and the reliefs actually asked for. But, in my opinion, the inconsistency in this case was not of a type which would bar the application of Order 7, Rule 7. A perusal of the judgment of the final Court of fact shows that the finding of defendant’s possession was merely a finding that the defendant had got himself recorded in Register D and had realised rents from at least some of the tenants, It was not inconsistent with the plaintiff’s contention that he also had been realising some rents. Therefore, the question of possession was one upon which two views were possible. It would be a question of degree whether the realisation of rents by the defendant had been on such a scale as to amount to complete dispossession of the plaintiff. This being so, the finding, having regard to its nature, is consistent with the plaintiff’s case being honest and bona fide since the plaintiff might have honestly considered that technically he was still in possession and that a declaration and injunction was the appropriate remedy. In such circumstances it would, in my opinion, be stretching technically too far to hold that Order 7, Rule 7 could not be applied, and so to deny to the plaintiff the relief to which he was actually found entitled by the Court.

7. I would dismiss this appeal with costs.

Agarwala, C.J.

8. I agree.