Bombay High Court High Court

Dulsook Rattanchand vs Chugon Narrun And Anr. on 2 October, 1877

Bombay High Court
Dulsook Rattanchand vs Chugon Narrun And Anr. on 2 October, 1877
Equivalent citations: (1878) ILR 2 Bom 356
Bench: M Westropp, Melvill


JUDGMENT

Michael Westropp, C.J.,

1. A decree of the 14th June 1873 for Rs. 123 was made payable by annual instalments of Rs. 20-8-0, with a proviso that, on default of payment of any one instalment, the whole amount of the decree should become payable forthwith. The first instalment fell due, but was not paid until subsequently to the 14th June 1874. The second instalment was paid into Court on the 2nd April 1875, and the third instalment on the 13th March 1876. The plaintiff on the 23rd June 1877, applied for execution for the whole of the residue of the amount decreed. The Judge of the Court of Small Causes at Ahmedabad has referred to this Court the question whether the right to such execution is barred by the law of limitation (Act IX of 1871), and has expressed his own opinion to be in the affirmative. In that opinion we concur. We think that the whole amount decreed, became due on the first default in payment of the instalments, viz, on the 14th June 1874, so that three years and nine days had elapsed when the plaintiff made his present application for execution. The Full Bench case, of Gumna Dambershet v. Bhiku Hariba (I.L.R., 1 Bom., 125) was decided upon the Limitation Act XIV of 1859. The principles, however, on which that case was decided, apply in this case. There is not in the last clause of Article 167* of Schedule II of Act IX of 1871, which clause relates to decrees payable by instalments, any provision similar to that in Article 75 of the same schedule with respect to promissory notes or bonds payable by instalments; where such notes or bonds provide that, if default be made in payment of one instalment, the whole shall be due, fixing that the period of limitation shall begin to run from the time of the first default, unless where the obligee waives the benefit of the provision, and then when fresh default is made. Nor does there appear to be in the new Limitation Act XV of 1877, Schedule II, Article 179, Clause 6, relating to decrees payable by instalments, any such provision.

2. The first question of the learned Judge–we whether a decree, payable by instalments with proviso as aforesaid, is ‘barred, if application for execution of the same be not made within three years from the date on which any one instalment fell due and was not paid–must be answered in the affirmative and his second question, as to whether the payment of instalments subsequent to default in payment of the first instalment at the date specified, gives to the judgment-creditor a fresh starting point, must be answered in the negative.