Kollepara Puthayya And Anr. vs Nalla Suramma on 7 November, 1950

0
20
Madras High Court
Kollepara Puthayya And Anr. vs Nalla Suramma on 7 November, 1950
Equivalent citations: AIR 1951 Mad 713, (1951) IMLJ 168
Author: B Ayyar
Bench: B Ayyar

JUDGMENT

Balakrishna Ayyar, J.

1. The first objection taken is that the Official Receiver should have been impleaded as a party & that omission to do so renders the execution proceedings incompetent. Now in a joint Hindu family consisting of a father & sons there are three categories of rights : (1) the share of the father, (2) the share of the sons, (3) the capacity of the father to sell the shares of the sons under certain circumstances. When a father is adjudicated insolvent,
only rights which belong to categories l & 3 vest
in the Official Receiver but not the rights in category 2. And it is open to a creditor of the family
to proceed against the rights comprised in category 2 so long as they have not been disposed of
by the Official Receiver in exercise of the right in
category 3. In the present case, therefore, there
is no bar to the shares of the sons being proceeded against. The sons cannot compel the
decree-holder to implead the Official Receiver.

If the Official Receiver thinks it necessary to
do so, it is for him to take steps to be brought
on record.

2. The second objection taken, namely, that the Ct. should not have amended the order it made on 14-7-1943 in I. A. No. 1354 of 1942 is without substance since it is clear that the Ct. was only rectifying its own mistake which was apparent on the face of the record & this too was done after notice & when no objection was filed. The civil miscellaneous second appeal is dismissed with costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here