Hans Raj vs Rattan Chand, Etc on 3 April, 1967

0
23
Supreme Court of India
Hans Raj vs Rattan Chand, Etc on 3 April, 1967
Equivalent citations: 1967 AIR 1780, 1967 SCR (3) 365
Author: G Mitter
Bench: Mitter, G.K.
           PETITIONER:
HANS RAJ

	Vs.

RESPONDENT:
RATTAN CHAND, ETC.

DATE OF JUDGMENT:
03/04/1967

BENCH:
MITTER, G.K.
BENCH:
MITTER, G.K.
WANCHOO, K.N.
BHARGAVA, VISHISHTHA

CITATION:
 1967 AIR 1780		  1967 SCR  (3) 365
 CITATOR INFO :
 RF	    1979 SC 993	 (4)
 F	    1989 SC1179	 (17)
 D	    1991 SC1581	 (8)


ACT:
Provincial Insolvency Act (Punjab Act 5 of 1920) ss. 4 & 68-
application against act of receiver alleging property, taken
over by him not of insolvent-whether an application under s.
4 or s. 68-Whether Iimiation of 21 days it s. 68 applies.



HEADNOTE:
The  appellant's  brother was adjudicated insolvent  by	 the
Insolvency  Judge,  Barnala, Punjab on the  23rd  November.,
1954.	Two  days  later  it  Receiver	in  insolvency	 was
appointed  by the Court and was directed to take  possession
of  the	 property  of the insolvent On	the  26th  and	27th
November,  1954	 the  receive  took  possession	 of  various
properties  and	 on the 21st December, 1954,  the  appellant
filed  an  objection application alleging that some  of	 the
property  belonged  to	him  and  was  exclusively  in	 his
possession.   He  therefore  prayed  for  its  release	 and
restoration  to	 him.	The  insolvency	 Judge	-rejected  a
contention that the application was time-barred under s.  68
of the Act but held that the property did not belong to	 the
appellant.   After first and second appeals to the  District
Judge,	and  a single Bench of the High	 Court,	 a  division
Bench allowed a Letters Patent Appeal on the ground that the
appellant's  application  was.	incompetent  as	 barred	  by
limitation.
In  appeal to this Court the question for determination	 was
whether	 the appellant's application was one under s. 68  of
the Provincial Insolvency Act, and as such having been	made
beyond	the period of 21 days  from the date of the  act  of
the  receiver complained of, was covered by the	 proviso  to
that  section.	It was contended on behalf of the  appellant
that the application was one under s. 4 of the Act in  which
there is no mention of any period of limitation.
HELD  :	 The  application  was	one  under  s.	68  and	 was
incompetent  on the ground of limitation after the lapse  of
21 days from November 25, 1954.
A  person complaining of the act of the receiver may  either
apply  under  68 or proceed under the ordinary	law  of	 the
land.	Section	 4 does not prescribe  any  application	 for
relief	under that section.  Its object is to,.	 define	 the
limit,%	 of jurisdiction of the courts exercising powers  in
insolvency.   A question as to whether an insolvent has	 any
interest in the property attached by the receiver would fall
within	the  purview of s. 4, but the  application  for	 the
adjudication  of  such	a question when	 the  receiver	acts
otherwise  than under the order of a court would be  covered
by s. 68 and as such the period of limitation of  twenty-one
days would be attracted to any such application.  Sub-s. (1)
and  sub-s. (2) of s. 4 both start with the phrase  "subject
to the provisions of this Act" and even if it. was  possible
to construe that s. 4 envisaged the making of an application
for  relief, such application would be subject to s.  68  of
the Act. [370F; 372E-G]
Daulat	Ram v. Bansla A.I.R. 1937 Lahore page 2,  approved-,
Venkatarama   v.  Angathayammal	 A.I.R.	 1933  Madras	471,
Heerabai   v.  Official	 Receiver  A.I.R.  1963	 A.P.	296;
disapproved.
Vellayappa Chettiar v. Ramanathan Chettiar I.L.R. 47  Madras
446, G.	  N. Godbole v. Mr. Nani Bai A.I.R. 1938 Nagpur 546,
Muthupalaniappa
366
v.   Raman  Chettiar  A.I.R.  1941 Madras  75;	Mul  Raj  v.
Official  Receiver A.I.R 1937 Lahore 297, Ganda Ram v.	Shiv
Nand  Ganesh Das A.I.R. 1937 Lahore 757; and Ma, Sein Nu  v.
U. Mg.	Mg.  A.I.R. 1934 Rangoon 97; Bhairo Prasad v. S.  P.
C.  Dass, A.I.R. 1919 Allahabad 274, Hussain,'	v.  Muhammad
Zamir  Abdi  A.I.R. 1924 Oudh. 294 and Mul Chand  v.  Murari
Lal, I.L.R. 36 Allahabad 8; referred to
Nathu	Ram   v.   Madan  Gopal,   A.I.R.   Allahabad	408;
distinguished.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : CIVIL APPEAL No. 1000
of 1, 964.

Appeal from the judgment and order dated November 28, 1962
of the Punjab High Court in Letters Patent Appeal No. 212 of
1961.

Bishan Narain and B. P. Maheshwari, for the appellant.
Naunit Lal, for respondent Nos. 1 to 3.
The Judgment of the Court was delivered by
Mitter, J. This is an appeal by a certificate against a
judgment of a Division Bench of the High Court at
Chandigarh in Letters Patent Appeal No. 212 of 1961. The
High Court allowed the appeal on the ground that the
application out of which it arose was incompetent as barred
by limitation and, in our opinion, it did so correctly. The
short question before us is, whether application leading to
this appeal was one under s. 68 of the Provincial Insolvency
Act, and as such having been made beyond the period of 21
days from the date of the act of the receiver complained of,
was covered by the proviso to that section ? In substance,
the argument on behalf of the appellant was that the
application was one under s. 4 of the Act in which there is
no mention of any period of limitation.
The facts necessary for the disposal of this appeal are as
follows :-Brij Lal and Hans Raj were brothers. On an
application having been made by the creditors of Brij Lal in
the year 1949, the insolvency Judge, Barnala adjudicated him
as an insolvent, on 23rd November, 1954. Two days
thereafter, one Mohinder Lal was appointed as a receiver in
insolvency by the order of the Court and lie was directed to
take possession of the property of the insolvent. On 26th
and 27th November, 1954 the receiver took possession of
various properties of the insolvent and attached some urban
property and agricultural land which are the subject-matter
of the present litigation. Hans Raj filed an objection
application on 21st December, 1954 alleging that the
property detailed therein belonged to him and was
exclusively in his possession. He prayed for release of the
property from attachment and restoration of possession to
him. The receiver pleaded that he had taken possession
thereafter at the instance of two creditors. The insolvency
Judge framed two issues, namely, (1) Is
367
the objector owner of the suit property and in possession
thereof and is it accordingly not liable to be attached by
the receiver ? and (2) whether the objection petition was
time-barred ? The learned Judge decided the first issue
against the objector but held that the application was not
covered by s. 68 of the Act. In appeal, the District Judge
differed from both the findings. He held that there had
been no partition of the joint Hindu family of the insolvent
and his brother, but, on the point of limitation he found
against the objector. In the result, he accepted the appeal
and dismissed the objection petition. Hans Raj went up in
Second Appeal to the Punjab High Court. The learned single
Judge of the High Court came to the conclusion that the
property in dispute must be deemed to be the separate
property of Hans Raj and held that the application was
within time. Rattan Lal who replaced the original receiver
on the latter’s death tiled a Letters Patent Appeal to the
High Court. The High Court, as already noted, held that the
Application of Hans Raj was not within time resulting in the
dismissal of the objection petition.
We must first consider the nature of the application made by
the objector and then find out whether it is covered by s.
68
of the Act. Section 4 of the Act on which Great reliance
was placed by learned counsel for the appellant is one of
the three sections in Part I of the Act i.e. ss. 3, 4 and 5.
Section 3 lays down that the District Courts shall be the
courts having jurisdiction under the Act. Section 4 defines
the jurisdiction of the Court and runs a.-, follows :-

“(1) Subject to the provisions of this Act,
the Court shall have full power to decide all
questions whether of title or priority, or of
any nature whatsoever, and whether involving
matters of law or of fact, which may arise in
any case of insolvency coming within the
cognizance of the Court, or which the Court
may deem it expedient or necessary to decide
for the purpose of doing complete justice or
making a complete distribution of property in
any such case.

(2)Subject to the provisions of this Act and
notwithstanding anything contained in any
other law for the time being in force, every
such decision shall be final and binding for
all purposes as between, on the one hand, the
debtor and the debtor’s estate and, on the
other hand, all claimants against him or it
and all persons claiming through or under them
or any of them.

(3)Where the Court does not deem it expedient
or necessary to decide any question of the
nature referred to in sub-section (1), but has
reason to believe that the debtor has a
saleable interest in any property, the Court
368
may without further inquiry sell such interest
in such manner and subject to such c
onditions
as it may think fit.”

Section 5 lays down the general powers of
courts under the Act. Part 11 which has the
heading “Proceedings from the act of insol-
vency to discharge” deals generally with the
course of the proceedings in insolvency
beginning from the acts of insolvency to the
order for discharge of insolvency. Part III
is headed “administration of property” and
deals with different subjects like method of
proof of debts, effect of insolvency on
antecedent transactions, realisation of
property, distribution of properly” and lastly
“appeals to court against receiver”. The last
topic is covered by s. 68 which provides as
follows :-

“If the insolvent or any of the creditors or
any other person is aggrieved by any act or
decision of the receiver, he may apply to the
Court, and the Court may confirm. reverse or
modify the act or decision complained of, and
make such order as it thinks just :

Provided that no application under this
section shall be entertained after the
expiration of twenty-one days from the date of
the act or decision complained of.”

Part IV deals with penalties, Part V with summary
administration, Part VI with appeals and Part Vll with
topics like costs, power to make rules, etc.
Under s. 20 (contained in Part 11) the court when making, an
order admitting the petition may, and where the debtor is
the petitioner ordinarily shall appoint in interim receiver
of the property of the debtor or of any part thereof and the
interim received, shall thereupon have such of the powers
conferable on a receiver appointed under the Code of Civil
Procedure as the court may direct. If an interim receiver
is not so appointed, the court may make such appointment at
any subsequent time before adjudication. Under s. 21, at
the time of making an order admitting the petition or at any
subsequent time before adjudication the court may either of
its own motion or on the application of any creditor make
orders to suit the occasion. namely, direct the attachment
by actual seizure of the whole or any part of the property
in the possession or under the, control of the debtor, order
a warrant to issue with or without bail for his arrest, or
order the debtor to reasonable security for his appearance
until final orders are made on the petition. Under s. 28(2)
on the making of an order of adjudication ‘, the whole of
the property of the insolvent is to vest ill the court or in
a receiver as provided in the Act and become divisible among
the creditors in terms of the Act. Under s. 56(1) the court
may at the time of the order of adjudication or at any time
afterwards, appoint a receiver for the property of the
insolvent, and
369
such property shall thereupon vest in such receiver. Under
subs. (3) of the section, where the court appoints a
receiver, it may remove the person in whose possession or
custody any such property as aforesaid is from the
possession or custody thereof but nothing in this section is
to be deemed to authorise the court to remove from the
possession or custody of property any person whom the
insolvent has not a present right so to remove. Under sub-
s. (5) the provisions of this section shall apply so far as
may be to interim receivers appointed tinder s. 20.
It will be noted from the above that S. 4, sub-s. (1) lays
down the ambit of the powers of the court exercising
insolvency jurisdiction. Its primary object is to empower
such courts to decide all questions whether of title or
priority or of any nature whatsoever and whether involving
matters of law or fact which may arise in any case of
insolvency coming within the cognizance of the court. In
other words, the aim of this provision is that all questions
of title or priority arising in insolvency should primarily
be disposed of by the insolvency courts so as to achieve
expedition. It will be noted at once that resort to
ordinary courts of law is not proscribed and at the same
time the legislature provided that a person could resort to
the insolvency court if the matter arose in insolvency
proceedings. Under sub-s. (2) however every such decision
arrived at by the insolvency court was to be final and
binding for all purposes as between on the one hand, the
debtor and the debtor’s estate, and, on the other hand, all
claimants against him or it and all persons claiming through
or under them or any of them. This provision is however
subject to the other provisions of the Act and notwith-
standing anything contained in any other law for the time
being in force. It is also to be noted that this section
does not lay down what procedure or what steps should be
taken by any person who is aggrieved by any order of the
insolvency court or of any act or omission or commission of
the receiver.

Section 20 of the Act empowers the court to appoint an
interim receiver of the property of the debtor as soon as an
order is made admitting the petition. For the preservation
of the insolvent’s property, the court may direct such
interim receiver to take immediate possession of the whole
or any part thereof. A duty is therefore cast on the
interim receiver to see that the property of the debtor is
not lost and for that purpose lie must act quickly. As it
is not possible for him except on the application of the
debtor to know all the details of the insolvent’s property,
lie may take the help of the creditors to ascertain what
they are. In this case, on the day of the making of the
order for adjudication, the court did not appoint a receiver
but did so two days afterwards directing him to take
possession of the property of the insolvent. It is possible
that the receiver may be misled by the creditors and he may
attach
370
properties in which as a matter of fact, the insolvent has
no interest. In such a case, the stranger to the insolvency
proceedings is not without a remedy. He need not resort to
the ordinary and dilatory proceedings by tiling a suit and
getting an adjudication of title to his property, removal of
the attachment, etc. Section 68 is aimed at giving him
speedy relief by enabling him to make an application to the
court straight way against any act or decision of the
receiver and asking for appropriate relief. If however the
party aggrieved seeks to benefit by this provision, he must
also bring his case within the four corners of the section
and prefer his application within 21 days from the date of
the act or decision of the receiver complained of. When the
receiver does an act under the express directions or orders
of the court, an application by a third party complaining
thereof does not fall within S. 68 because the receiver’s
act is a ministerial one. The aggrieved person is however
not without a remedy. He can inter alia apply to the
insolvency court for undoing the wrong complained of and the
court can give such relief as the circumstances may call
for. The jurisdiction of the court and the ambit of its
powers are as contained in s. 4 which however does not Jay
down any procedure for obtaining such relief. It is not
therefore correct to describe an application for relief as
one under s. 4.

Leaving aside the decisions which were cited at the Bar, it
appears to us, on a plain reading of the sections mentioned
above and in particular, ss. 4 and 68, that there can be no
doubt that a person (like the appellant before us)
complaining of the receiver taking possession of or
attaching property in which the insolvent has no interest,
must apply for relief within 21 days of the wrongful act of
the receiver. He cannot be heard to say that his applica-
tion is not under s. 68 but under s. 4 and thus seek to
avoid the short period of limitation prescribed under s. 68.
Moreover, subs. (1) and sub-s. (2) of S. 4 both start with
the phrase “subject to the provisions of this Act” and even
if it was possible to construe that s. 4 envisaged the
making of an application for relief, such application would
be subject to S. 68 of the Act.

We may now consider some of the decisions cited at the Bar
for or against the proposition put forward on behalf of the
appellant.

The sheet anchor of the appellant’s case is the decision of
the Allahabad High Court in Nathu Ram v. Madan Gopal(1).
There the Official Receiver, in pursuance of an order of the
insolvency court, attached a property on 8th June 1929. On
2nd July following, the son of the insolvent applied to the
insolvency court alleging that the property belonged to him
and not the insolvent. The court decided in favour of the
son but was not called upon to go into the question as to
whether the application was within time.
(1) A.I.R. 1932 Allahabad 408.

371

This quest-ion of limitation was raised before the District
Judge and the objection was over-ruled by him. It was
observed by a Division Bench of the Allahabad High Court:

“The house was attached under an order of the
Insolvency Court, and not by any independent
decision of the Official Receiver. The actual
attachment was a mere ministerial act done in
pursuance of the order of the Court. The
objector was not challenging the act of the
receiver, who had no voice in the matter, but
the order of attachment passed by the Court ex
parte. It seems to us that it was not an act
or decision of the receiver within the meaning
of s. 68. On the other hand, it was a claim
put forward by a stranger to the insolvency
proceedings setting up his own independent
title, and it fell within the scope of s. 4,
Provincial Insolvency Act.”

The learned Judges distinguished the cases of Bhairo Prasad
vS. P. C. Dass(1) and Hussaini v. Muhammad Zamir Abdi(2) on
the ground that in those cases there was no order of the
court directing attachment but the act complained of was an
act of the receiver himself.

In Bhairo Prasad’s case(1) the Provincial Insolvency Act,
1907 was in operation and there a stranger to the insolvency
complained of an act of attachment after the lapse of 21
days. A Division Bench of the Allahabad High Court held
that the application was barred by limitation observing at
the same time :

“A stranger to the insolvency is not bound to
go to the Insolvency Court at all. He has the
ordinary right, which every individual has, to
seek redress in the ordinary civil courts for
any grievance or trespass to his property,
whether committed by an Official Receiver or
anybody else, but he can, if he pleases, if he
complains against the act of the receiver,
apply under s. 22 to the insolvency court
itself. . . . But similarly if he applies
under s. 22, he must comply with the terms of
s. 22.”

In Mt. Husaini Bibi’s case(3) certain houses
were proclaimed for sale on 14th June 1922 and
on last July the appellant, the wife of the
insolvent, put in a claim that the properties
belonged to her. The insolvency court
referred the appellant to the civil court and
a suit was filed on 4th July 1922. The
properties were sold by the receiver on 5th
July before an injunction of the civil court
restaining a sale could be served on the
receiver. On 3rd August 1922 the appellant
applied to the District Judge for the
cancellation ,if the sale. This was
dismissed. The subject of appeal before the
(1) A.I.R. 1919 Allahabad 274.

(2) A.I.R. 1924 Oudh 294.

CI/67-11
A.I.R. 1924 Oudh 294.

372

High Court was the order of dismissal. The
learned single Judge relied upon Bhairo
Prasad’s case(1) and observing that the appli-
cation presented on 3rd of August was
apparently one under S. 68 of the Act held
that it was barred before the 3rd of August.

It was further pointed out that a stranger to
the insolvency may seek his redress in
ordinary civil court when aggrieved by any act
of the Official Receiver, or he may apply
under S. 68 of the Act (corresponding to s. 22
of the previous Act). Reference may also be
made to an earlier decision of the A
llahabad
High Court in Mul Chand v. Murari Lal(2).
There the receiver in insolvency seized
certain movable property on the information
laid by one of the creditors as property of
the insolvents. The appellant before the High
Court claimed that the property was his and
presented an objecting purporting to be one
under 0. XXI r. 58 of the Code of Civil
Procedure. This was dealt with by the Second
Additional Judge of Meerut on the merits who
after taking evidence came to the conclusion
that the property seized belonged to the
insolvents and dismissed the appellant’s
application. The Allahabad High Court pointed
out that the appellant’s position was that of
a person -aggrieved by an act of the receiver
and his remedy was by an application under S.
22 of Act III of 1907.

These decisions, in our opinion, do not assist
the appellant on whose behalf it was argued
that an application might be made either under
S. 68 or under s. 4 of the Act. It is clear
from the above decisions that a person
complaining of the act of the receiver may
either apply under S. 68 or proceed under the
ordinary law of the land. Section 4 does not
prescribe any application for relief under
that section. Its object is to define the
limits of jurisdiction of the courts
exercising powers in insolvency. It is not
correct to say that a person aggrieved by an
act of the receiver has the choice, of making
an application under s. 4 or under s. 68.
Section 4 comes into operation whenever any
question of the nature mentioned therein is
sought to be canvassed before a court
exercising insolvency jurisdiction. Such
questions may arise because of acts or deci-
sions of the receiver complained of. A
question as to whether an insolvent has any
interest in the property attached by the
receiver would fall within the purview of S.
4
, but the application for the adjudication of
such a question when the receiver acts
otherwise than under the order of a court
would be covered by s. 68 and as such the
period of limitation of twenty-one days would
be attracted to any such application.
Mr. Bishan Narain referred us to a few
decisions of different High Courts as
illustrating his proposition that applications
are permissible under s. 4 of the Provincial
Insolvency Act. In Vellayappa Chettiar v.
Ramanathan Chettiar
(2) cited on behalf of the
(1) A.I.R. 1919 All. 274.

(2) I.L.R. 36 Allahabad 8.

(3) I.L.R. 47 Madras 446.

373

appellant, the facts were as follows. The
respodent obtained a mortgage decree against a
person who was subsequently adjudicated an
insolvent and the Official Receiver assumed
jurisdiction over his properties. While the
latter was taking steps to realise the assets,
the appellant asserted that some of the
properties covered by the mortgage decree were
his and denied the right of the insolvent to
such properties, at the same time, preferring
a claim petition before the Official Receiver.
The Receiver enquired into the same and
allowed it. Against that order, the
mortgagee-decreeholder filed a petition before
the District Judge under s. 68 who set aside
the order of the Official Receiver and further
directed that the claim petition also do stand
dismissed. The claimant went up in appeal to
the Madras High Court. The learned Judges of
the Madras High Court said that the whole of
the proceedings was misconceived observing
that the Official Receiver had no power to
make any order in a claim petition as this was
not a power delegated to him under s. 80 of
the Provincial Insolvency Act of 1920.
According to the High Court, if the claimant
wanted to prevent the sale of the property as
belonging to the insolvent, he should have
applied to the District Judge direct to take
action under s. 4 of the Act. He did not
however do so. In the result, the High Court
set aside all the proceedings in the lower
court and left the parties in status quo ante,
commenting at the same time, that if the
claimant found that the Official Receiver
proposed to sell the properties he might apply
to the District Judge under s. 4 of the Act.
The last portion of the above paragraph was
quoted as supporting the proposition that an
application lay under s. 4 of the Act. That
is not what the learned Judges of the Madras
High Court meant. In our view, what was meant
was that the claimant might make an
application to the District Judge who would
under s.4 of the Act have jurisdiction to pass
a proper order thereon.

Our attention was also drawn to the case of
Venkatarama v.Angathayammal(1) where t
he above
Madras decision was cited and at more than one
place, the learned Judge used the expressions
“an application under s. 4” and “an appeal
under s. 68“. With all respect to, the
learned Judge, it seems, to us that these ex-
pressions were not accurate for s. 68 although
headed “appeals to court against receiver”
does not, as a matter of fact, use the word
“appeal” in the body of the section. The
application under s. 68 however in reality
amounts to an appeal to a court from a
decision of the receiver but the section
itself lays down that the party aggrieved must
“apply to the court”. Similarly, a proceeding
in which jurisdiction under S. 4 may be
exercised is not an application under S. 4.
The proceeding has to be started by way of an
application whenever anybody seeks to have an
adjudication by the court of the nature
described in S. 4.

((1) A.I.R. 1933 Madras 471.

374

In this connection, our attention was drawn to
several other decisions; it is not necessary
to go into the facts of these cases. In G. N.

Godbole v. Mt. Nani Bai(1) and
Muthupalaniappa V. Raman Chettiar(2), the
expression “proceedings under S. 4” had been
used while in Heerabai v. Official Receiver 3
) the petitioner before the High Court, mother
of the two insolvents, laid a claim to 1/3rd
share in the properties which the Official
Receiver sold on 16th April, 1960 purporting
to be those of the insolvents. According to
the judgment “the petitioner filed I.A. No.
1900 of 1960 on 28-6-1960 purporting to be
under ss. 4 and 68 of the Provincial
Insolvency Act.” She also filed I.A. No. 1899
of 1960 for condoning the delay in filing this
application as ordinarily “the appeal under S.
68
should have been filed by her on or before
5-7-1960″. The insolvency court held in the
proceedings under s. 68 that there could be no
condonation of delay but failed to ascertain
with reference to the nature of I.A. No. 1900
of 1960 whether it fell under s. 4 of the
Provincial Insolvency Act. The learned Judge
found that the petitioner had not made any
claim before the Official Receiver and even if
she chose to make any such claim, the Official
Receiver had no power whatever to decide upon
such claim petitions. It was observed :
“Therefore, an application such as I.A. No.
1900 of 1960 cannot be taken in any sense to
be an appeal against the act of the Official
Receiver as such. On the other hand, when the
petitioner herein wanted that her share should
be untouched, it is certainly a case w
here the
petitioner approached the court to determine
the question of her title, which it is
competent to do only under s. 4 of the
Provincial Insolvency Act. Therefore, in my
view, it is idle to contend that I.A. No. 1900
falls within the purview of s. 68, and that it
should be taken to be an appeal and not an
application which is contemplated and
competent under s. 4 of the Provincial
Insolvency Act.”

It is difficult to accept the soundness of some of the dicta
in the above judgment. The Official Receiver’s act in
selling the property on 16-4-1960 may have been wholly
wrong, but if the petitioner wanted the same to be set
aside, she could either have made an application under s. 68
to the court or she could have filed a suit for relief under
the ordinary law of the land. She could not, after a period
of 21 days, start a proceeding in the insolvency court
describing it as one under s. 4 so as to get out of the bar
of limitation imposed by S. 68. She need not have waited
till the sale of property. She might have applied to the
court as soon as the receiver took the first step by
attaching the property.

(1) A.I.R. 1938 Nagpur 546. (2) A.I.R. 1941
Madras75.

(3)A.I.R. 1963 A.P. 296.

375

In our opinion, Jai Lal, J. correctly pointed out the
correlation between ss. 4 and 68 in Daulat Ram v.
Bansilal(1). The appellant had a money decree against the
insolvents which he executed by attachment of a moiety of a
share in a house which he alleged belonged to the judgment-
debtors. This was before the order of adjudication. An
objection was raised by the respondent, Bansilal, that he
was a purchaser for consideration of the attached property.
The objection having been allowed, a suit was filed under O.
21, r. 63 C.P.C. by the attaching decree-holder and
ultimately decreed, it having been held that the sale by the
judgment-debtors was fraudulent as against the creditors.
The receivers in insolvency then took possession of the
property attached by the appellant and sold the same in the
insolvency proceedings. Bansilal thereupon made an
application under s. 68 on the ground that the action of the
receivers was illegal. The District Judge allowed the
application holding that the decree passed in the suit under
O. 21 r. 63 was operative only so far as the execution
proceeding’s were concerned and that it did not enure for
the benefit of the other creditors. He therefore set aside
the sale by the receivers. The creditors including the
appellant came up in appeal from the order of the District
Judge. An objection was raised by the respondents that no
appeal lay without the leave either of the District Judge or
of the High Court. In disposing of this, Jai La], J.
observed :

“I am inclined to think that though the
District Judge was moved under s. 68 which is
not one of the sections mentioned in Sch. 1,
the investigation, which he is expected to
make in a case like, the present, should be
under s. 4, Provincial Insolvency Act, and any
order passed by him under s. 4 is appealable
as of right to this Court.”

An observation similar to the above was made, by the same
learned Judge in Mul Raj v. Official Receiver (2 ) . This
point was also brought out in Ganda Ram v. Shiv Nand Ganesh
Das(3). The scope of the two sections was brought out even
more clearly in a judgment of the Rangoon High Court in Ma
Sein Nu v. U Mg. Mg.(4) where it was said :

“Now, s. 4 defines the powers of the
Insolvency Court to decide questions of law
and fact arising in insolvency proceedings,
but it does not lay down how the court is to
be moved to exercise those powers. . . . . of
course, the powers of the court in deciding
such an application are defined in s. 4, but
this does not mean that the application itself
is made under s. 4, and clearly it cannot be
for s. 4 contains no provision as to how the
court is
(1) A.I.R. 1937 Lahore page 2.

(3) A.I.R. 1937 Lahore 757.

(2) A.I.R. 1937 Lahore 297.

(4) A.I.R. 1934 Rangoon 97.

376

to be moved to exercise its powers, and for
the mode of invoking the authority of the
Court other provisions of the Act, such as ss.
53
, 54 and 68, have to be consulted.”

In the result, we hold that the application being one under
s. 68 was incompetent on the ground of limitation after the
lapse of 21 days from November 25, 1954. The appeal is
therefore dismissed with costs.

R.K.P.S.

Appeal dismissed.

377

LEAVE A REPLY

Please enter your comment!
Please enter your name here